Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 146] [Entire Act] State of West Bengal - Subsection Section 146(a) in The Asansol Municipal Corporation Act, 1990. (a)any defect or want of form in the notice, summons, notice of demand, warrant of distress inventory or other proceeding relating thereto, or