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 Maharashtra - Section

Section 10 in The Maharashtra Acupuncture System of Therapy Act, 2015

10. Proceedings of meetings and validity of acts.

(1)The proceedings of the discussion of every meeting of the Council, shall be treated as confidential; and no person shall, without the previous resolution of the Council, disclose any proceedings thereof :Provided that, nothing in this section shall prohibit a person from disclosing or publishing the text of a resolution adopted by the Council unless the Council directs such resolution also to be treated as a confidential.
(2)No act or proceeding of the Council shall be invalid merely by reason of,-
(a)any vacancy in or any defect in, the constitution of the Council ; or
(b)any defect in the election or nomination of a person as a Member of the Council ; or
(c)any irregularity in the procedure of the Council not affecting the merits of the case :
Provided that, the question whether such irregularity in procedure of the Council affects the merits of the case or not, shall be decided by the President whose decision shall be final and binding.