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 233] [Entire Act]

State of Himachal Pradesh - Subsection

Section 233(5) in The Himachal Pradesh Municipal Corporation Act, 1994

(5)No notice issued by the municipality under this Act or under any rule or bye-law shall be invalid for defect of form.