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 3] [Entire Act]

State of West Bengal - Section

Section 12 in West Bengal Agricultural Produce Marketing (Regulation) Act, 1972

12. Duties and functions of the market committee

.- (1) Subject to the other provisions of this Act, the following shall be the duties and functions of a market committee :-(i)to establish [if so required by the State Government,] [nserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981, section 7(a).] market for the market area providing for facilities in connection with the marketing of agricultural produce;(ii)to grant or renew licences, in the manner prescribed, to traders, commission agents, brokers, weighment, measurers, warehousemen, surveyors and other persons or firms referred to in section 13;(iii)to administer market committee fund referred to in section 19 and maintain the accounts thereof in the prescribed manner;(iv)to maintain and manage the principal market yard including the sub-market yard or yards and to control, regulate and run the market [and to regulate the marketing of agricultural produce in the market area] [Inserted by ibid, section 7(b).] in accordance with the provisions of this Act and the rules made thereunder;(v)to keep a set of standard weights and standard measures in each principal market yard and sub-market yard against which weighment and measurement may be checked;(vi)to collect and furnish such statistics and information relating to every such market yard and the marketing of agricultural produce as may be required by the Director or any other person authorised by him in this behalf;(vii)to publish and disseminate for the benefit of the.general public such market information and other instructions as may be issued by the Director in this behalf;(viii)to settle disputes between buyers and sellers of agricultural produce or their agents in such manner as may be prescribed;(ix)to promote grading and standardisation of agricultural produce in such manner as may be prescribed;(x)to control and regulate admission of persons to the principal market yard or sub-market yard or yards and to determine the conditions for the use of the market and to prosecute persons [operating] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981. section 7(c)(i).] without a valid licence in the market [area] [Inserted by ibid, section 7(c)(ii).];(xi)to bring, prosecute or defend any suit, action, proceeding, application or arbitration in regard to any matter;(xii)to perform such other duties and discharge such other functions as are imposed or conferred upon it by or under this Act or the rules made thereunder;(xiii)[ to frame bye-laws for the purpose of carrying out the provisions of this Act and the rules made thereunder;] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 3.](xiv)[ to inspect and verify scales, weights and measures [in use in a market area] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 9.] and also the books of accounts and other documents maintained by the market functionaries in such manner as may be prescribed.]
(2)A market committee may delegate to a sub-committee or subcommittees constituted by it from amongst its members in such manner as may be prescribed, all or any of its functions under this Act in respect of any market over which it has jurisdiction :Provided that the market committee may accept, reject or revise the decision of such sub-committee or sub-committees.