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 2] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(2) in The Prevention of Corruption Act, Svt. 2006 [Jammu and Kashmir]

(2)For the purpose of the of this Act the expression "public servant" means a public servant as defined in Section 21 of the State Ranbir Penal Code and shall include:—
(a)a person who is or has been a member of either House of State Legislature or a member (including Minister of State) of the Council of Ministers;
(b)every person who is or has been under the employment of Government whether on permanent, temporary or work-charge basis;
(c)every officer, servant or member (by whatever name called) of a Corporation or of a corporate or other body which is established by or under an Act of the State Legislature or of Parliament in force in the state.