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 Haryana - Section

Section 40 in The Pepsu Tenancy and Agricultural Lands Act, 1955

40. Correction of clerical errors.

- Clerical and arithmetical mistakes in any order passed by any officer or authority under this Act or error arising therein from any accidental slip or omission may at any time be corrected by such officer or authority either of his own motion or on an application received in this behalf from any of the parties.