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] [Entire Act]

State of Telangana - Section

Section 18 in Jawaharlal Nehru Architecture and Fine Arts University Act, 2008

18. Acts or proceedings of authorities not to be invalidated by reason only of certain defects.

- No Act or proceeding of the Council, Academic Senate, Finance Committee or other body constituted under this Act shall be deemed to be invalid by reason only of any defect in the constitution thereof or the existence of any vacancy among its members or of any invalidity in the nomination or appointment of any of its members.Chapter - V University Funds etc.