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 1] [Entire Act]

Union of India - Section

Section 21 in Rice-Milling Industry (Regulation) Act, 1958

21. Protection of action taken under the Act.

(1)No suit, prosecution or other legal proceeding shall lie against [any officer or authority] [Substituted by Act 29 of 1968, section 9, for 'any person' (w. e. f. 1- 5- 1970 ).] for anything which is in good faith done or intended to be done in pursuance of this Act or any rule or order made thereunder.
(2)No suit or other legal proceeding shall lie against the Government for any damage caused or likely to be caused by anything which is in good faith done or intended to be done in pursuance of this Act or any rule or order made thereunder.