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 Punjab - Subsection

Section 5(10) in The Punjab State Council for Agricultural Education Act, 2017

(10)No act or proceedings of the Council shall be questioned or invalid merely on the ground of,-
(a)any vacancy among its members or any defect in the constitution thereof ; or
(b)any defect in the nomination of a member; or
(c)any defect or irregularity in such act or proceedings not affecting the merits of the case.