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] [Entire Act]

State of Haryana - Section

Section 34 in The Haryana Kisan Kalyan Pradhikaran Act, 2018

34. Members and officers to be public servants.

- Every member and every officer and other staff of the Pradhikaran, Council or a committee constituted by or under this Act shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code (Central Act 45 of 1860).