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 192] [Entire Act]

State of Nagaland - Subsection

Section 192(a) in Nagaland Municipal Act, 2001

(a)Any defect or want of form in the notice summons, notice of demand, warrant of distress, inventory or other proceeding relating thereto; or