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 Karnataka - Section

Section 31 in THE ATRIA UNIVERSITY ACT, 2020

31. Proceedings not invalidated on account of vacancy.- No act or

proceedings of any authority of the University shall be invalid merely by reason of theexistence of any vacancy or defect in the constitution of the authority.