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 12] [Entire Act]

State of Uttar Pradesh - Subsection

Section 12(3) in The U.P. Shri Badrinath and Shri Kedarnath Temples Act, 1939

(3)Nothing done by the Committee shall be invalid by reason of there being a casual vacancy.