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 44 in The Gujarat Rents, Hotel and Lodging House Rates Control Act, 1947

44. Controller to be deemed public servant.

- A Controller appointed under this Act shall be deemed to be a public servant within the meaning of Section 21 of the Indian Penal Code (XLV of 1860).