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 Himachal Pradesh - Section

Section 15 in H.P. Agricultural and Horticultural Produce Marketing (Development And Regulation) Act, 2005

15. Act of the Board not to be invalidated.

- No act or proceedings of the Board shall be invalid by reason only on of the existence of any vacancy among its members or any defect in the constitution thereof.