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 22 in The Gujarat Slum Areas (Improvement, Clearance and Redevelopment) Act, 1973

22. Constitution of the Board.

(1)The Board shall consist of a Chairman and such number of other official and non-official members not exceeding fifteen as may be prescribed.
(2)The Chairman and other members of the Board shall be appointed by the State Government.
(3)No act or proceeding of the Board shall be invalid by reason only of the existence of any vacancy among its members or any defect in the appointment of a member thereof.