Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(7)] [Section 4] [Entire Act] Union of India - Subsection Section 4(7)(c) in Brahmaputra Board Act, 1980 (c)any irregularity in the procedure of the Board not affecting the merits of the case.