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 Uttarakhand - Section

Section 56 in Uttarakhand Agricultural produce Marketing (Development and regulation) Act, 2011

56. Acts not to be invalidated by informality, vacancy etc.

- No act done or proceeding taken under this Act by the Board shall be invalid merely on the ground that -
(a)there is any vacancy or defect in the constitution of the Board; or
(b)there is any defect or irregularity in the appointment of a person, who is acting as a member thereof; or
(c)there is any defect or irregularity in such act or proceeding, not affecting the substance.