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 Punjab - Section

Section 33 in The Industrial Employment (Standing Orders) Punjab Rules, 1978

33. Irregularity not to affect order. - Any irregularity in the issue of the charge-sheet or holding of the enquiry shall not vitiate the ultimate order passed or made by the employer unless such an irregularity has resulted in the miscarriage of justice.