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 35] [Entire Act]

State of Assam - Subsection

Section 35(7) in Goalpara Tenancy Act, 1929

(7)The Local Government shall make rules for determining what crops are to be deemed staple agricultural produce in any local area and for the guidance of officers preparing price list under this section.