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 1] [Entire Act]

State of Maharashtra - Section

Section 150 in The Maharashtra Regional and Town Planning Act, 1966

150. Validation of acts and proceedings.

(1)No act done or proceeding taken under this Act, shall be questioned on the ground merely of-
(a)the existence of any vacancy in, or any defect in the constitution of a Regional Board, Planning Authority or Development Authority;
(b)any person having ceased to be a member;
(c)any person associated with a Regional Board, under section 10 having voted in contravention of the said section;
(d)the failure to serve a notice on any person, where no substantial injustice has resulted from such failure; or
(e)any omission, defect or irregularity not affecting the merits of the case.
(2)Every meeting of a Regional Board, Planning Authority or [Development Authority, constituted under sub-section (2) of section 113] [This portion was substituted for the words 'Development Authority' by Maharashtra 21 of 1971, Section 15.], the minutes of the proceedings of which have been duly signed as prescribed, shall be taken to have been duly convened and to be free from all defects and irregularity.