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 Arunachal Pradesh - Section

Section 149 in Arunachal Pradesh Panchayat Raj Act, 1997

149.

Every member, officer or other employees of a Gram Panchayat, an Anchal Samiti and a Zilla Parishad shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code.