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 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(2) in The Maharashtra Agricultural Produce Marketing (Regulation) Rules, 1967

(2)No broker shall be employed in relation to marketing of any declared agricultural produce, except in relation to marketing -
(a)of poultry, cattle, sheep and goats, or,
(b)of any declared agricultural produce by a trader with another trader.