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 6(16)] [Section 6] [Entire Act]

State of Bihar - Subsection

Section 6(16)(ii) in Bihar Civil Court Staff (Class III and Class IV) Rules, 1998

(ii)It is, however, made clear that irregularity in the constitution of such Committee shall not invalidate any appointment or any other action taken by such Committee on that ground alone.