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 Uttarakhand - Subsection

Section 3(8) in Uttarakhand River Valley (Development and Management) Act, 2005

(8)No Act or proceeding of the Authority shall be invalidated merely because of-
(a)any vacancy or any defect, in the constitution of the Authority; or
(b)any defect in the appointment of a person acting as a member of the Authority; or
(c)any irregularity in the procedure of the Authority not affecting the merits of the case.