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 46] [Entire Act]

State of Bihar - Subsection

Section 46(2) in The Bihar Agricultural Produce Markets Act, 1960

(2)Every such suit shall be dismissed, unless it is instituted within six months from the date of the accrual of the cause of action.