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 377] [Entire Act]

State of Odisha - Subsection

Section 377(1) in Orissa Municipal Act, 1950

(1)No assessment or demand made, and no charge imposed, under the authority of this Act, shall be impeached or affected by reason of any clerical error or by reason of any mistake (a) in respect of the name, residence, place of business or occupation of any person, or (b) in the description of any property or things, or (c) in respect of the amount assessed, demanded or charged :Provided that the provisions of this Act have been in substance and effect complied with. Further no proceedings under this Act shall, merely for defect in form, be quashed or set aside by any Court.