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 39 in Haryana Urban Development Authority Act, 1977

39. Members, officers and employees to be public servants.

- All members, officers and other employees of the [Pradhikaran] [Substituted 'Authority' by Haryana Act No. 28 of 2019, dated 2.8.2019.] shall be deemed to be public servants within the meaning of section 21 of the Indian Penal Code, 1860.