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] [Section 87] [Entire Act]

Union of India - Subsection

Section 87(1) in Government of India Act, 1935

(1)The validity of any proceedings in a Provincial Legislature shall not be called in question on the ground of any alleged irregularity of procedure.