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 3] [Entire Act]

State of Andhra Pradesh - Subsection

Section 3(6) in THE ANDHRA PRADESH PULSES BOARD ACT, 2020

(6)No act or proceeding of the Board or any committee appointed by it under section 6 shall be invalidated merely by reason of,-
(a)any vacancy in, or any defect in the constitution of the Board or such committee; or
(b)any defect in the appointment of a person acting as a member of the Board or such committee; or
(c)any irregularity in the procedure of the Board or such Committee not affecting the merits of the case.