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]

Union of India - Section

Section 23 in THE DIGITAL PERSONAL DATA PROTECTION ACT, 2023

23.Proceedings of Board.

(1)The Board shall observe such procedure in regard to the holding of and transaction of business at its meetings, including by digital means, and authenticate its orders, directions and instruments in such manner as may be prescribed.
(2)No act or proceeding of the Board shall be invalid merely by reason of—
(a)any vacancy in or any defect in the constitution of the Board;
(b)any defect in the appointment of a person acting as the Chairperson or other Member of the Board; or
(c)any irregularity in the procedure of the Board, which does not affect the merits of the case.
(3)When the Chairperson is unable to discharge her functions owing to absence, illness or any other cause, the senior-most Member shall discharge the functions of the Chairperson until the date on which the Chairperson resumes her duties.