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 4] [Entire Act]

Union of India - Subsection

Section 4(6) in The Protection Of Plant Varieties And Farmers’ Rights Act, 2001

(6)No act or proceeding of the Authority shall be invalid merely by reason of—
(a)any vacancy in, or any defect in the constitution of, the Authority; or
(b)any defect in the appointment of a person acting as the Chairperson or a member of the Authority; or
(c)any irregularity in the procedure of the Authority not affecting the merits of the case.