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 Gujarat - Section

Section 54 in The Gujarat Slum Areas (Improvement, Clearance and Redevelopment) Act, 1973

54. Members of prescribed authority, to be public servants.

- The person constituting the prescribed authority shall be deemed to be public servants within the meaning of section 21 of the Indian Penal Code.