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 54] [Entire Act]

State of Bihar - Subsection

Section 54(3) in Bihar Board's Miscellaneous Rules, 1958

(3)It has been useful for an officer when hearing appeals to keep a note or defects noticed in procedure. These should sometimes be set right by issue of immediate order, but can sometimes be gone into during inspection.