Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 62] [Entire Act]

State of Madhya Pradesh - Subsection

Section 62(5) in The M.P. Irrigation Act, 1931

(5)A member of such Panchayat shall be deemed to be a public servant for the purposes of the Indian Penal Code.