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 Kerala - Section

Section 100 in Kerala District Administration Act, 1979

100. Employee etc, of district council to be public servants.

- Every employee, every agent for the collection of any sum due to a district council and every person employed by such agent for the collection of such sum shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code (Central Act 45 of 1860).