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 Madhya Pradesh - Section

Section 39 in The M.P. Gram Nyayalaya Rules, 2001

39. Staff to be public servant.

- The Nyayalaya Sahayak and other staff of the Gram Nyayalaya shall be deemed to be public servant within the meaning of Section 21 of the Indian Penal Code, 1860.