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 160(1)] [Section 160] [Entire Act]

State of West Bengal - Subsection

Section 160(1)(e) in The Calcutta Improvement Act, 1911

(e)any omission, defect or irregularity not affecting the merits of the case.