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 Punjab - Section

Section 54 in The Baba Farid University of Health Sciences Act, 1998

54. Proceedings of the University authorities not invalidated by vacancies.

- No act done, or proceeding taken, under this Act by any authority of the University, shall be invalid merely on the ground, -
(a)of any vacancy or defect in the constitution of the authority; or
(b)of any defect or irregularity in nomination or appointment of a person acting as a member thereof; or
(c)of any defect or irregularity in such act or proceeding, not affecting the merits of the case.