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 5] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 5(3) in The Boilers Act, 1991 (1934 A. D.)

(3)Every Chief Inspector and every Inspector shall be deemed to be a public servant within the meaning of the Ranbir Panel Code.