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 Kerala - Section

Section 60 in Kannur University Act, 1996

60. Acts or proceedings of governing body or managing council not to be invalidated.

- No act or proceeding of a governing body or managing council shall be invalidated merely by reason of -
(a)any vacancy in, or any defect in the constitution of, the governing body or managing council; or
(b)any defect in the appointment of a person acting as a member of the governing body or managing council; or
(c)any irregularity in the procedure of the governing body or managing council not affecting the merits of the case.