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 13] [Entire Act]

State of Rajasthan - Subsection

Section 13(3) in The Rajasthan Mining Settlement Act, 1956

(3)Every Medical Officer of Health and Sanitary inspector shall be deemed to be a public servant within the meaning of the Indian Penal Code (Central Act 45 of 1860).