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 27] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 27(2) in Arunachal Pradesh (Horticultural Produce, Marketing and Processing) Board Act, 2014

(2)Nothing in sub-section (1) shall apply to the following sale or purchase of such horticultural produce:-
(i)Where the sale is made by the producer himself to any person for his/her domestic consumption in the quantity up to prescribed limit;
(sic)Purchase or sale of which is made by a petty (sic)der as may be prescribed;