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 36] [Entire Act]

State of Tamilnadu - Subsection

Section 36(3) in The Tamil Nadu Agricultural Produce Marketing (Regulation) Rules, 1991

(3)The quantity up to which the notified agricultural produce which can be purchased by a person for his own seed purposes under clause (b) of sub-section (2) of section 8 of the Act shall be the quantity of seed required to sow two hectares of land.