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 Assam - Section

Section 6 in Assam State Capital Region Development Authority Act, 2017

6. Vacancies, etc., not to invalidate proceedings of the Authority or the Committee.

- No act or proceeding of the Authority or of the Committee shall be invalid merely by reason of,-
(a)the existence of any vacancy in or any defect in the constitution of the Authority or the Committee; or
(b)any irregularity in the procedure of the Authority or of the Committee not affecting the merits of the case.
Chapter-III Function and Powers of the Authority and of the Committee