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 Jammu-Kashmir - Subsection

Section 13(3) in The Jammu and Kashmir Employees Provident Funds and Miscellaneous Provisions Act, 1961

(3)Every Inspector shall be deemed to be a public servant, within the meaning of section 21 of the Jammu and Kashmir Ranbir Penal Code, Samvat 1989.