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 Madhya Pradesh - Section

Section 11 in The M.P. Upcharika, Prasavika, Sahai Upcharika Prasavika Tatha Swasthya Paridarshak Registrikaran Adhiniyam, 1972

11. Vacancy not to invalidate proceedings, etc.

- No acts of the Council shall be invalid merely by reason of,-
(a)any vacancy in, or detect in the constitution of the Council; or
(b)any defect in the election or nomination of a person acting as member thereof; or
(c)any irregularity in its procedure not affecting the merits of the case.