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 14 in The M.P. Samaj Ke Kamjor Vargon Ke Liye Vidhik Sahayata Tatha Vidhik Salah Adhiniyam, 1976

14. Validity of proceedings.

- No act or proceeding of the Board or a Committee shall be invalid merely by reason of-
(a)any vacancy therein or defect in the constitution thereof; or
(b)any defect in the nomination of a person acting as a member thereto; or
(c)any irregularity in its procedure not affecting the merit of the case.