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 Arunachal Pradesh - Section

Section 119 in Arunachal Pradesh Agricultural Produce and Livestock Marketing (Promotion and Facilitation) Act, 2017

119. Chairperson, vice-Chairperson, Members, officer and Servant etc. of Market Committee and Board to be Public servant.

- The Chairperson, the Vice-Chairperson.the Members, Secretary, other officers and servants of a Market Committee and the Chairperson, Vice-Chairperson , the Members, the officers and other servants of the Board shall be deemed to be public servants within the meaning of Section 21 of the Indian Penal Code, 1860 (No. 45 of 1860).