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 15] [Entire Act]

State of Gujarat - Section

Section 156 in The Gujarat Police Act, 1951

156. Rules and order not invalidated by defect of form or irregularity in procedure.

- No rule, order, direction, adjudication, inquiry or notification made or published and no act done under any provision of this Act or of any rule made under this Act or in substantial conformity to the same, shall be deemed illegal, void, invalid or insufficient by reason of any defect of form or any irregularity of procedure.