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 229] [Entire Act] State of Haryana - Subsection Section 229(5) in The Haryana Municipal Act, 1973 (5)No notice issued by the committee under this Act or under any rule or bye-law shall be invalid for defect of form.