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 76] [Entire Act]

State of Karnataka - Subsection

Section 76(1) in Karnataka Municipal Corporations Act, 1976

(1)No act done or proceeding taken under this Act shall be questioned merely on the ground,-
(a)of any vacancy or defect in the constitution of the corporation or of any standing committee; or
(b)of any defect or irregularity in such act or proceeding, not affecting the merits of the case.