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 77] [Entire Act]

State of Punjab - Subsection

Section 77(2) in The Punjab Town Improvement Act, 1922

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