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 121] [Entire Act]

State of Jharkhand - Subsection

Section 121(1) in The Bihar Coal Mining Area Development Authority Act, 1986

(1)No act done or proceeding taken under this Act shall be questioned on the ground merely of-
(a)the existence of any vacancy in, or any defect in the constitution of, the Coal Area Development Authority; or
(b)any person having ceased to be a member; or
(c)any person associated with the Authority under the provisions of this Act having voted in contravention of the said section; or
(d)the failure to serve a notice on any person, where no substantial injustice has resulted from such failure; or
(e)any commission, defect or irregularity not affecting the merits of the case.