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 47] [Entire Act]

State of Assam - Subsection

Section 47(1) in The Assam Agricultural Produce Market Act, 1972

(1)Every sum due from a market committee to the State Government or the Board or any local authority shall be recoverable as an arrear of land revenue.