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 Maharashtra - Section

Section 6 in The Maharashtra Electricity Duty Act, 1958

6. Inspecting Officers.

(1)The State Government may by notification in the Official Gazette appoint any persons as it thinks fit, having the prescribed qualifications to be Inspectors for the purposes of this Act.
(2)Every Inspector shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code.