Section 113(2) in The U.P. Municipalities Act, 1916
(2)No disqualification, or defect in the [election or nomination] [Substituted by U.P. Act No. 12 of 1994.], of a person acting a [member of a municipality or in the election, nomination or appointment of a person acting as a member] [Substituted by U.P. Act No. 12 of 1994.] or a committee appointed under this Act or as the President or the Chairman, as the case may be of a meeting of a [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or of such committee, shall be deemed to vitiate any act or proceeding of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or of the committee, if the majority of the persons present at the time of the act being done, or proceeding being taken, were qualified and duly elected [or nominated] [Inserted by U.P. Act No. 2 of 1919.] members of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or committee.