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 Andhra Pradesh - Section

Section 6 in Andhra Pradesh Prisons Development Board Act, 2001

6. Vacancy etc. not to invalidate the acts and proceedings of the board.

- No act or proceeding of the Board shall be invalid by reason only of the existence of any vacancy amongst its members or any defect in its constitution.