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 10 in The M.P. Maa Sharda Devi Mandir Adhiniyam, 2002

10. Vacancy etc., not to invalidate proceedings.

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