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 43] [Entire Act]

State of West Bengal - Subsection

Section 43(7) in The West Bengal Premises Tenancy Act, 1997

(7)The Controller shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code.