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] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(16) in The Jammu and Kashmir State Agricultural Produce Marketing (Regulation) Act, 1997

(16)"Licensee" means a persons or association, firm, company, public sector undertaking or society holding a licence issued under this Act;