Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] NCT Delhi - Subsection Section 2(1)(l) in The Najafgarh Marketing Committee Bye-Laws, 2004 (l)"Principal Market" and "Subsidiary Markets" means a principal market and subsidiary markets respectively as established under sub-section (2) of Section 23 of the Act;