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 Tamilnadu - Section

Section 27 in Tamil Nadu State Housing Board Act, 1961

27. Acts of the Board or Committee not to be invalidated by informality, vacancy, etc.

- No act done or proceeding taken under this Act by the Board or any Committee shall be invalidated merely on the ground-:
(a)of any vacancy or defect in the constitution of the Board or the Committee; or
(b)of any defect or irregularity in the appointment of a person acting as a member thereof;
or
(c)of any defect or irregularity in such act or proceeding not affecting the merits of the case.