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 164(1)] [Section 164] [Entire Act]

State of West Bengal - Subsection

Section 164(1)(b) in West Bengal Municipal Act, 1993

(b)
(i)any clerical error, or
(ii)any defect of form, not being of a substantial nature: