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] [Entire Act]

State of Uttar Pradesh - Section

Section 40 in The Uttar Pradesh State Sports University Act, 2021

40. Acts and proceedings not to be invalid by vacancies. -

No act or proceedings of the Board or any authority of the University or any committee constituted under this Act or by regulations shall be invalid merely on the ground of the existence of any vacancy in or defect of. in the constitution of such Board, authority or committee of the University.