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 3A] [Entire Act]

Union of India - Subsection

Section 3A(8) in The Indian Medical Council Act, 1956

(8)No act or proceedings of the Board of Governors shall be invalid merely by reason of-
(a)any vacancy in, or any defect in the constitution of, the Board of Governors; or
(b)any irregularity in the procedure of the Board of Governors not affecting the merits of the case.