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 33] [Entire Act]

State of Uttarakhand - Subsection

Section 33(2) in Uttarakhand Agricultural produce Marketing (Development and regulation) Act, 2011

(2)A Committee may write-off any amount due to it, if it is certified by the Collector to be irrecoverable;Provided that the amount exceeding Rs. Five thousand shall not be written off without the prior approval of the Managing Director.