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 Gujarat - Section

Section 9 in Gujarat State Disaster Management Act, 2003

9. Proceedings presumed to be good and valid.

- No act or proceeding of the Authority shall be invalid merely by reason of-
(a)any vacancy therein or any defect in the constitution thereof, or
(b)any irregularity in its procedure not affecting the merit of the case.