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 4] [Entire Act]

Union of India - Subsection

Section 4(2) in The Glanders and Farcy Act, 1899

(2)Every person so appointed shall be deemed to be a public servant within the meaning of the Indian Penal Code (45 of 1860).