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 30] [Entire Act]

State of Punjab - Section

Section 2 in The Punjab Agricultural Produce Markets Act, 1961

2. [ Definitions. [Substituted by Punjab Act No. 17 of 2017, dated 22.7.2017.]

- In this Act, unless the context otherwise requires, -
(1)"ad-hoc buyer" means a buyer who is registered under this Adi such;
(2)"agricultural produce" means all produce, whether processed or not, of agriculture, horticulture, medicinal plants, animal husbandry, livestock or forest as specified in the Schedule to this Act;
(3)"assaying lab" means laboratory set up as prescribed for testing of quality parameters as per the tradable parameters or grade-standards or any other parameters notified by the competent authority;
(4)"Board" means the Punjab State Agricultural Marketing Boa established under this Act for the State of Punjab;
(5)"broker" means a person, other than a private servant or auctioneer, usually employed on commission to enter contracts on behalf of others for the purchase or sail agricultural produce;
(6)"buyer" means a person, who himself or on behalf of any or an agent who buys or agrees to buy agricultural produce in a market or notified market area, as the case may be;
(7)"Committee" means a market committee established and constituted under sections 11 and 12;
(8)"Competent Authority" means an authority as may be notified by the State Government;
(9)"contract farming" means an agreement between the contract farming sponsors who offers to purchase and the contract farming producer who agrees to produce under which the production and marketing of an agricultural produce is carried out as per the terms and conditions laid down in the agreement;
(10)"Co-operative Society" means a Co-operative Society registered or deemed to be registered under the Punjab Co-operative Societies Act, 1961, or any other corresponding law for the time being in force which deals in the purchase, sale processing or storage of agricultural produce, or is otherwise engaged in the business of disposal of agricultural produce;
(11)"dealer" means any person who within the notified market area sets up, establishes or continues or allows to be continued any place for the purchase, sale, storage or processing of agricultural produce notified under sub-section (1) of section 6 or purchases, sells, stores or processes such agricultural produce;
(12)"direct marketing" means the sale of agricultural produce by the producer directly to the buyer may be outside or inside the principal market yard or sub-market yard or any other market yard notified under this Act;
(13)"e-trading" means trading of agricultural produce in which registration, billing, booking, contracting, auctioning, tendering, information exchanging, record keeping and other connected activities as are done electronically on computer network/internet;
(14)"e-trading platform" means electronic platform set up either by State Government or its agencies or a person licenced under this Act for sale or purchase of agricultural produce through electronic media or by any means of communication in which registration, buying and selling, billing, booking, contracting, auctioning and tendering are carried out online through computer network/ internet or any other such electronic device, where physical transaction takes place;
(15)"farmer producer company" means a company of farmer-producer members registered under sub-section (1) of section 465 of the Companies Act, 2013;
(16)"Godown Keeper" means a person, other than a producer, who stores agricultural produce for himself for sale or stores agricultural produce of others in lieu of storage charges;
(17)"licensee" means a person to whom a licence is granted under section 10 and the rules made under this Act and includes any person who buys or sells agricultural produce and to whom a licence is granted as Kacha Arhtia or commission agent or otherwise but does not include a person licensed under section 13;
(18)"livestock" means cattle, goat, sheep, poultry, fish and such other animals and products thereof as specified in the Schedule of this Act;
(19)"market" means a market established and regulated under this for the notified market area, and includes a market proper, principal market yard, sub-market yard and private market yard;
(20)"marketing" means all agricultural activities involved in the flow of agricultural produce from the production points commencing the stage of harvest till these reach the ultimate consumers as purchase, sale, storage, processing, trading, transportation, cleaning, weighing, standardization, grading, packing for the addition and other connected activities of agricultural produce all other functions connected therewith including the mark under contract farming;
(21)"market proper" means any area including all lands with buildings thereon, within such distance of the principal market sub-market yard, as may be notified in the Official Gazette by State Government, to be a market proper;
(22)"member" includes the Chairman of the Board;
(23)"notified market area" means any area notified under section 6;
(24)"over trading" means the amount exceeding the value of agricultural produce including livestock purchased at any pi time vis-a-vis to the amount of security deposited with or the' guarantee furnished to the market committee as prescribed.
(25)"person" means an individual, registered or unregistered Hindu Undivided Family, Company, Co-operative S Government agency or Public Sector Undertaking or Co-operative as the case may be;
(26)"prescribed" means prescribed by rules made under this Act;
(27)"price stabilization fund" means any fund constituted for purpose of curtailing extreme volatility in prices of specified agricultural produce;
(28)"principal market yard" and "sub-market yard" mean an e building or locality declared to be a principal market yard and market yard under section 7;
(29)"private enterprises" means an economic activity undertaken by private individuals or organization under private ownership;
(30)"private market yard" means an enclosure, building or other than the principal market yard or sub-market yard in market area, owned and operated by any person ore co-operative society in accordance with the terms and of a licence, granted by the State Government and infrastructure has been developed by such person or company or co-operative society as the case may be;Explanation. - For the purpose of this clause, company shall company incorporated under the Companies Act, 2013;
(31)"processing" means any one or more of a series of treatments relating to powdering, crushing, decorticating, de-husking, parboiling, curing or any other manual, mechanical, chemical or physical treatment to which raw agricultural produce or its is subjected to;
(32)"producer" means a person who in his normal course of grows, manufactures, rears or produces, as the case may be agricultural produce personally, through tenants or otherwise, but does not include a person who works as a dealer or a broker or who is a partner of a firm of dealers or brokers or is otherwise engaged in the business of disposal of agricultural produce other than that grown, manufactured, reared, or produced by himself, through his tenants or otherwise. If a question arises as to whether any person is a producer or not for the purposes of this Act, the decision of the Deputy Commissioner of the District in which the person carries on his business or profession shall be final:Provided that no person shall be disqualified from being a producer merely on the ground that he is a member of a Co-operative Society;Explanation. - The term 'producer' shall also include tenant;
(33)"producer and consumer market yard" means an enclosure, building or locality in the notified market area, owned and operated by a person or by a group of producers or by the Market Committee in accordance with the terms and conditions of the license granted for this purpose and where the infrastructure has been developed, maintained and operated by such person under section 7-F ;
(34)"producer market yard (Kissan Mandi)" means a place where the sale of agricultural produce is made by the producer directly to the buyer/retailer whether inside or outside the principal market yard or sub-market yard in the notified market area. A Kissan Mandi yard may be set up with suitable infrastructure in accordance with the provisions of this Act, by a group of producers, Farmer Producer Organization, Farmer Agri. Business Consortium, Farmer Producer Company or by the Market Committee in any notified market area;
(35)"public private partnership" means providing of services by the Board or the Committee or a group of committees or private enterprises which is funded and operated through a partnership of Board or Committee or a group of committees with one or more private sector entities including companies, private firms or cooperative societies or any other entity established under a law in force in the State of Punjab by pooling resources or man power for the set up and creation of a market yard, as the case may be;
(36)"retail sale" means sale of agricultural produce not exceeding such quantity as may be prescribed;
(37)"seasonal market yard" means an enclosure, building or locality declared to be a seasonal market yard in the notified market area under section 7-A;
(38)"secretary" means the Executive Officer of a committee and includes an Assistant Secretary or a person officiating or acting as Secretary;
(39)"self help groups" means a small voluntary association of producers preferably from the same socio-economic background:
(40)"special market yard" means an enclosure, building, having specially designed infrastructure provided in the Notified Market Area notified under section 7-B and managed by the Board or Committee or Special Purpose Vehicle or company, as the may be;
(41)"State Government" means the Government of the State Punjab in the Department of Agriculture;
(42)"trade allowance" includes an allowance having the sanction I custom in the notified market area concerned and market charge payable to various functionaries;
(43)"trading" means the buying or selling of agricultural produce in a notified market area;
(44)"user charges" means charges levied for the use of infrastructure or for services rendered by the Board or the Committee or by an other entity authorised by the competent authority in this behalf; and
(45)"value addition" includes cleaning, processing, standardization grading, packing or other such activities which enhance the vain of agricultural produce.]