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 5(4)] [Section 5] [Entire Act] State of Madhya Pradesh - Subsection Section 5(4)(c) in The M.P. Khadi Tatha Gramodyog Adhiniyam, 1978 (c)any irregularity in the procedure of the Board or such committee not affecting the merits of the case.