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 18] [Entire Act]

State of Punjab - Subsection

Section 18(2) in The Punjab Transparency and Accountability in Delivery of Public Service Act, 2018

(2)No act done or proceedings taken under this Act by the Commission shall be invalid merely by reason of defect or irregularity in its constitution.