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 5] [Entire Act]

State of Bihar - Subsection

Section 5(6) in The (Bihar State) Aid to Industries Act, 1956

(6)No act of the Board shall be deemed to be invalid only by reason of the existence of any vacancy in the Board.