State of West Bengal - Act
West Bengal Agricultural Produce Marketing (Regulation) Act, 1972
WEST BENGAL
India
India
West Bengal Agricultural Produce Marketing (Regulation) Act, 1972
Act 35 of 1972
- Published on 31 March 2017
- Commenced on 31 March 2017
- [This is the version of this document from 31 March 2017.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title, extent and commencement.
- This Act may be called the West Bengal Agricultural Produce Marketing (Regulation) Act, 1972.2. Definitions.
3. Declaration of market area
4. [ Declaration of principal market yard and sub-market yard.] [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 4.]- [2(1) The State Government may, by notification, declare any enclosure, building or locality in any market area, to be the principal market yard and other enclosures, buildings or localities in such area to be one or more sub-market yard or yards for a market area.] [Original section renumbered as sub-section (1) thereof by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981, section 4.]
5. Marketing Committee.
- [(1) There shall be a market committee for every market area.] [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981, section 5(a).]6. [ Date of constitution of market committee.- The names of Chairman and Vice-Chairman appointed under sub-section (6) of section 5 with the other members of a market committee shall be declared by the State Government by notification, but such market committee shall be deemed to be duly constituted from the date of notification under [sub-section (3)] [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 6.] of section. 5 :]
[Provided that the notification constituting market committee prior to the commencement of the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, '1981, shall be deemed to have been issued under subsection (3) of section 5.] [Proviso- added by ibid, section 6(ii).]7. Disqualification of members.
- [(1)] [Original section renumbered as sub-section (1) thereof by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 7.] No person who-(a)is an employee of the market committee, or(b)has been declared by a competent court to be of unsound mind, or(c)is an undischarged insolvent, or(d ) has been convicted by a court of law for an offence involving moral turpitude, shall be eligible to be appointed as a member of any market committee.8. Terms and conditions for holding office
- The members of every market committee shall hold office on such terms and conditions as may be prescribed.9. Casual vacancy
10. Removal of member
.- The State Government may, by notification [* **] [The words "in the Official Gazette" omitted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 8] remove any member of a market committee from his office if such member has, in the opinion of the State Government, been guilty of misconduct or neglect of duty or has become disqualified within the meaning of section 7 : Provided that the State Government shall, before passing any order under this section, give the person concerned an opportunity of being heard.10A. [ Member removed shall not be eligible for re-appointment.- No member of the market committee who has been removed from his office on any of the grounds mentioned in section 10 shall be eligible for re-appointment to any market committee.] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1975, section 4.]
11. Validity of action of a market committee
.- No action of a market committee shall be called in question merely by reason of the existence of any vacancy in, or any defect in the constitution of, the market committee at the time of taking such action.12. Duties and functions of the market committee
.- (1) Subject to the other provisions of this Act, the following shall be the duties and functions of a market committee :-(i)to establish [if so required by the State Government,] [nserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981, section 7(a).] market for the market area providing for facilities in connection with the marketing of agricultural produce;(ii)to grant or renew licences, in the manner prescribed, to traders, commission agents, brokers, weighment, measurers, warehousemen, surveyors and other persons or firms referred to in section 13;(iii)to administer market committee fund referred to in section 19 and maintain the accounts thereof in the prescribed manner;(iv)to maintain and manage the principal market yard including the sub-market yard or yards and to control, regulate and run the market [and to regulate the marketing of agricultural produce in the market area] [Inserted by ibid, section 7(b).] in accordance with the provisions of this Act and the rules made thereunder;(v)to keep a set of standard weights and standard measures in each principal market yard and sub-market yard against which weighment and measurement may be checked;(vi)to collect and furnish such statistics and information relating to every such market yard and the marketing of agricultural produce as may be required by the Director or any other person authorised by him in this behalf;(vii)to publish and disseminate for the benefit of the.general public such market information and other instructions as may be issued by the Director in this behalf;(viii)to settle disputes between buyers and sellers of agricultural produce or their agents in such manner as may be prescribed;(ix)to promote grading and standardisation of agricultural produce in such manner as may be prescribed;(x)to control and regulate admission of persons to the principal market yard or sub-market yard or yards and to determine the conditions for the use of the market and to prosecute persons [operating] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981. section 7(c)(i).] without a valid licence in the market [area] [Inserted by ibid, section 7(c)(ii).];(xi)to bring, prosecute or defend any suit, action, proceeding, application or arbitration in regard to any matter;(xii)to perform such other duties and discharge such other functions as are imposed or conferred upon it by or under this Act or the rules made thereunder;(xiii)[ to frame bye-laws for the purpose of carrying out the provisions of this Act and the rules made thereunder;] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 3.](xiv)[ to inspect and verify scales, weights and measures [in use in a market area] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 9.] and also the books of accounts and other documents maintained by the market functionaries in such manner as may be prescribed.]12A. [ Power of market committee.] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 10.]- Subject to the other provisions of this Act, a market committee may, on inspection and verification, confiscate, in such manner as may be prescribed, scales, weights and measures [in use in a market area] [Substituted for "in use in a market" by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981, section 8.] if any of these does not conform to a standard scale, weight or measure, as the case may be.
13. Licence.
14. Officers and employees of the market committee
.- Every market committee shall have a Secretary to be appointed by the State Government on such terms and conditions as may be prescribed :Provided that the State Government may appoint any officer of the [Directorate of Agricultural Marketing] [Substituted for "Directorate of Agriculture" by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1981, section 10(a).] as Secretary of the market committee.15. Meetings of the market committee
.- (1) Every market committee shall hold its meeting at least once in every month.16. Duties of the Secretary and other officer and employees
.- The Secretary and the other officers and employees of the market committee shall discharge such duties as may be entrusted to them by the market committee.17. [ Levy of fee by market committee. [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 6.]
- [(1) Notwithstanding anything contained in any other law relating to taxation of agricultural produce in force, the market committee shall levy fees on any agricultural produce purchased or sold in the market area -(a)for an item of agricultural produce as specified in Part A of the Schedule, at such rate or rates not exceeding two per centum of the amount for which such agricultural produce is purchased or sold, whether for cash or for deferred payment or for other valuable consideration;(b)for an item of agricultural produce as specified in Part B of the Schedule, at such rate or rates not exceeding six per centum of the amount for which such agricultural produce is purchased or sold in bulk, and which does not constitute a retail sale or purchase, whether for cash or for deferred payment or for other valuable consideration, as the State Government may be notification specify, irrespective of the fact that the buyer of the produce is the Central Government or the State Government or an agent or undertaking of either of them or a corporation constituted under any law for the time being in force:]Provided that no fee shall be levied in the same market area, more than once, in relation to the same agricultural produce irrespective of the number of transactions :[Provided further that the market fees shall be collected by the Board in respect of licencees having single licence issued by the Board which is valid for more than one market areas, or for sale of agricultural produce in bulk, or for such other transactions under such conditions, and in such manner, as may be prescribed, and the Board shall periodically remit market fees so levied to the market committees after deducting such amount of transaction cost as may be prescribed.] [Substituted by West Bengal Act No. 16 of 2017, dated 31.3.2017.]17A. [ Submission of returns. [Section 17A inserted by the West Bengal Agriculture Produce Marketing (Regulation) (Amendment) Act 1977 section 7.]
17B. [ Search and seizure.- The officers or employees of [the market committee, or the Board, as the case may be] [Sectopms 17B to 17D inserted by the West Bengal Agriculture Produce Marketing (Regulation) Amendment Act, 1977, section 7.] shall have power to seize any agricultural produce taken, or proposed to be taken, out of a market area in any vehicle, boat or other conveyance, and to search or seize records of market functionaries if such officer or employee has reason to believe that any fees or other amount due to [the market committee, or the Board, as the case may be] [Substituted 'the market committee' by West Bengal Act No. 16 of 2017, dated 31.3.2017.] under this Act in respect of such agricultural produce has not been paid, together with any container or other materials for the packing of commodities. Such seizure shall be forthwith reported by the officer of employee to a Magistrate having jurisdiction to try an offence under this Act and the provisions of the Code of Criminal Procedure, 1973 (2 of 1974) shall, so far as may be, apply in relation to the agricultural produce seized as aforesaid as they apply in relation to property seized by a police officer.]
17C. Inspection of vehicles, boats etc.
- At any time when so required by any officer or employees of the market committee empowered by the State Government in this behalf, the driver or any other person-in-charge of any vehicle, boat or other conveyance which is taken or proposed to be taken out of a market area, shall stop the vehicle, boat or other conveyance, as the case may be, and keep it stationary as long as may reasonably be necessary and allow the officer or employee empowered as aforesaid to examine the contents in the vehicle, boat or other conveyance and inspect all records relating to the agricultural produce carried, which are in the possession of such driver or other person-in-charge, who shall, if so required, give his name and address and the name and address of the owner of the vehicle, boat or other conveyance17D. Appeal.
- Any person aggreived by an order made under sections 17A, 17B or 17C may appeal to [an officer of the State Government] [Substituted for "an appellate authority" by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 15(a).] [to an officer of the State Government] [Substituted 'not below the rank of a Superintendent of Agricultural Marketing' by West Bengal Act No. 16 of 2017, dated 31.3.2017.], as may be specified by the State Government by an order issue in this behalf, having jurisdiction over the area [and the decision of such officer shall be final] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 15(b).].Provided that no appeal against an order made under sections 17A, 17B or 17C shall be entertained by [such officer] [Substituted for "the said appellate authority" by ibid, section 15(c).] unless he is satisfied that such amount of fee as the appellant may admit to be due from him has been paid.18. Power to borrow
.- A market committee may, with the previous sanction of the State Government, [raise money, by taking loan from the State Bank of India or any other bank or otherwise, required] [Substituted for "raise money required" by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 8.] for carrying out the purposes of this Act on the security of any property vested in and belonging to such committee.19. [ Market Committee fund.- (1) All moneys received by a market committee shall be paid into a fund to be called the market committee fund and all expenditure incurred by the market committee under or for the purposes of this Act shall be defrayed out of the said fund.] [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1975, section 6.]
20. Application of the market committee fund
- [(1) Subject to the provisions of section 19, the market committee fund may be applied for the following purposes only, namely:-(i)[ acquisition, and taking on lease, of market, and management of market;][Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 10.](ii)maintenance and improvement of the market;(iii)construction and repair of buildings and installation and repair of equipments which are necessary for the purposes of the market and for the health, convenience and safety of the persons using it;(iv)provision for, and maintenance of, standard weights and measures;(v)payment of pay, leave allowance, gratuity, compassionate allowance and contribution towards leave allowance, compensation for injuries and death resulting from accidents while on duty, medical aid, pension or provident fund of the persons employed by the market committee;(vi)payment of interest on loans that may be raised for carrying out the purposes of this Act and creation of a fund for repayment of such loans;(vii)collection and dissemination of information regarding all matters relating to crop statistics and marketing in respect of the agricultural produce concerned;(viii)providing facilities, such as shelter, parking accommodation and water for the persons, draught cattle, vehicles and pack animals coming or being brought to the market and construction and repair of approach roads, culverts, bridges and such other purposes;(ix)meeting the expenses incurred in maintenance of office and in auditing the accounts of the market committee;(x)publicity in favour of agricultural improvements and thrift;(xi)fostering co-operative marketing and assisting co-operative marketing societies in the procurement and organisation of profitable disposal of produce particularly the produce belonging to small and marginal farmers;(xii)prevention, in conjunction with other agencies, State, Central and others of distress sale;(xiii)meeting any legal expenses incurred by the committee;(xiv)incurring all expenses for training in marketing of the agricultural produce;(xv)payment of travelling and sitting allowances to the members and employees of the market committee in such manner and at such rates as may be prescribed;(xvi)grant of loans and advances to the employees;(xvii)performing, with the previous sanction of the Board, any other function as may be necessary to carry out the purposes of this Act.]20A. [ Budget of the Market Committee.] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1975, section 7.] - (1) The Chairman of the market committee shall, at a special meeting to be held for the purpose before the fifteenth day of [November] [Substituted for "January" by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 11(i).] in each year, lay before the market committee a budget of the committee for the next market year.
20B. [ Audited statement of accounts and annual report.- The Secretary of a market committee shall, at a special annual meeting, place before the market committee the audited statement of accounts and annual administration report in respect of such market committee.] [Inserted by ibid, section 18.]
21. Execution of contract
.- (1) Every contract required to be entered into by the market committee shall be in writing, and signed on behalf of the market committee by its Chairman [Secretary] [Inserted by ibid, section 19.] and two other members.22. [ Supersession of the market committee.- (1) If at any time the State Government considers it necessary so to do in the public interest, it may, by notification, supersede the market committee, the members of which shall forthwith vacate their offices, and proceed to reconstitute it in accordance with the provisions of this Act and appoint a person to perform the functions of the market committee until it is so reconstituted.
For the avoidance of doubts it is hereby declared that a notification of supersession under sub-section (1) shall not effect or imply in any way the dissolution of the market committee as a body corporate.] [Substituted by by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 20.]23. Market Committee to furnished information to state Government
.- The market committee shall furnish such information in connection with its duties and functions as the Director or the State Government or any officer appointed by the State Government may in this behalf call for.24. Powers of inspection
.- (1) [The Director or any other officer] [Substituted 'The Director or any other officer not below the rank of a Superintendent of Agricultural Marketing' by West Bengal Act No. 16 of 2017, dated 31.3.2017.], authorised by the State Government is this behalf by general or special order, may inspect or cause to be inspected the accounts of the market committee or institute an enquiry into the affairs of the market committee and require the market committee or its Chairman to do a thing or to refrain from doing a thing which the Director or other officer considers necessary or desirable in the interest of the market or the market committee.25. Director may cancel or suspend any licence.
- [The Director or any other officer authorised by the State Government] [Substituted 'The Director' by West Bengal Act No. 16 of 2017, dated 31.3.2017.] may, for reasons to be recorded in writing, suspend or cancel any licence issued under section 13 and may take such other steps as he may deem fit in the interest of the marketProvided that before passing any order under this section [The Director or any other officer] [Substituted 'The Director' by West Bengal Act No. 16 of 2017, dated 31.3.2017.] shall give a reasonable opportunity to the licensee of being heard.26. Alternative arrangements for performing the duties of the market committee
.- Where the market committee is unable due to any order or decision of a court or any other reason to perform the duties imposed upon it by or under this Act the State Government shall make such alternative arrangement as it deems necessary for the due performance of the duties and functions of such market committee.27. [ Supervisory power of the Director and the Board and appeal to the State Government.- (1) The Director or the Board may at any time call for and examine any record from a market committee for the purposes of satisfying himself or itself, as the case may be, as to the legality or propriety of any decision or order passed by such market committee and may, after giving an opportunity to the market committee of being heard, pass such order thereon as considered fit and proper :
Provided that the Director or the Board when he or it, as the case may be, calls for any record from a market committee, shall also notify the other about such action and the other, as the case may be, shall not in such a case take any action.28. Acquisition of land by market Committee.
- [(1)] [Original section renumbered as sub-section (1) thereof by ibid, section 22.] Where any land is needed for the purposes of a market committee the State Government may proceed to acquire the same under the provisions of the Land Acquisition Act, 1894 (1 of 1894) [, the West Bengal Land (Requisition and Acquisition) Act, 1948 (West Bengal Act No. 2 of 1948)] [Inserted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1997, section 12.], or any other law for the time being in force. [(2) Any land so acquired shall be transferred to the market committee on such terms and conditions as may be agreed upon between the State Government and the market committee.] [Added by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 22.]29. Power to exempt
.- The State Government may, by notification [* *] [The words "in the Official Gazette" omitted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 23(a).] and subject to such conditions and restrictions as it may think fit to impose, exempt any class of persons, commodity or trades from all or any of the provisions of this Act. [Such exemption order shall also be published in the market area or the office of the local authority in such manner as may be prescribed.] [Inserted by ibid, section 23(b).]30. Recovery of sums due
.- Every sum due to a market committee under this Act shall be recoverable as an arrear of land revenue under the provisions of the Bengal Public Demands Recovery Act, 1913 (Bengal Act No. 3 of 1913).31. Members and employees of a market committee to public servants
.- Every member of a market committee and every officer and employee of a market committee shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code, 1860 (45 of 1860).32. Bar of suit in absence of notice
.- (1) No suit shall be instituted against any market committee, its Chairman, Vice-Chairman or any other member, any officer or employee, or any person acting under the direction of any such market committee, Chairman, Vice-Chairman, or any other member, officer or employee, for anything done or purported to be done, in good faith as such member, Chairman, Vice-Chairman, officer, employee or person under this Act, until the expiration of two months next after notice in writing stating the cause of action, the name and place of abode of the intending plaintiff and the relief which he claims, has been in the case of a market committee, delivered or left at its office and in the case of the Chairman, Vice-Chairman or other member, officer, employee or person as aforesaid, delivered to him or left at his office or usual place of abode, and the plaint shall contain a statement that such notice has been so delivered or left.33. [ Prohibition of trade allowance, fee or charge.- No trade allowance, fee or charge other than such as may be determined by a market committee shall be recovered in any transaction within a market area.] [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 24.]
34. [ Penalty.-(1 ) Whoever contravenes [the provisions of sub-section (2) of section 4 or] [Substituted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977. section 13.] the provisions of section 13 shall, on conviction, be punishable with imprisonment for a term which may extend to six months or with fine which may extend to five hundred rupees or with both, and in the case of a continuing contravention, with a further fine which may extend to fifty rupees per day during which the contravention continues after the first conviction.
35. Power of delegate
.- Subject to the other provisions of this Act the State Government may delegate any of its powers or functions under this Act to the Director.36. [ Constitution of the Board.- The State Government may, by notification [ xxx ] [Sections 36 to 36P Substituted for "section 36" by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1975, section 9.] establish a Board to be known as the West Bengal State Marketing Board.]
36A. Meetings of the Board.
36B. Power to remove difficulty.
- If any difficulty arises in giving effect to the provisions of this Act, the State Government may take such steps or issue such orders, not inconsistent with this Act, as may appear to it to be necessary or expedient for the purpose of removing such difficulty.36C. Powers and duties of the Board.
36D. Delegation of the Board's powers and duties.
- For the purpose of efficiently discharging its business under this Act, the Board may, from time to time, by order, delegate, under such restrictions, if any, as it may think fit to impose, any of its powers and duties conferred and imposed on it by this Act to the Chairman of the Board [or to Secretary of the Board or to the Chief Executive Officer,] [Substituted for "or to the Chief Executive Officer" by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1977, section 10.] or to any other officer of the Board or to a sub-committee or sub-committees formed from amongst the members of the Board.36E. Chief Executive Officer and other officers and employees of the Board.
36F. Power to borrow money.
36G. Fund of the Board.
36H. Budget.
36I. [ Supersession of the Board.- (1) If at any time the State Government considers it necessary so to do in the public interest, it may, by notification, supersede the Board, the members of which shall forthwith vacate their offices, and proceed to reconstitute it in accordance with the provisions of this Act and appoint a person to perform the functions of the Board until it is so reconstituted.
36J. Furnishing of information of the Board.
- The Board shall furnish such information in connection with its duties and functions as the State Government or any officer appointed by the State Government in its behalf may call for.36K. Annual administration report.
- At the end of each market year, the Board shall, as soon as may be, submit to the State Government an annual administration report in respect of working of the Board, and the State Government shall, as soon as may be, lay the said report before the State Legislative Assembly.36L. Execution of contract.
36M. Recovery of sums due.
- Every sum due to the Board under this Act shall be recoverable as an arrear of land revenue under the provisions of the Bengal Public Demands Recovery Act, 1913 (Bengal Act No. 3 of 1913).36N. Member, officer and employee of the Board to be public servants.
- Every member of the Board and every officer and employee of the Board shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code (45 of 1860).36O. Bar of suits in absence of notice.
- No person shall bring any suit against the Board or against any officer or employee of the Board or any person acting under the orders of the Board for anything done or purporting to have been done in pursuance of this Act without giving to the Board, officer, employee or person two months' previous notice in writing of the intended suit and of the cause thereof, or after the expiry of a period of six months from the date of the act complained of.36P. Power to State Government to hold inquiry.
37. Act to override other laws
.- The provisions of this Act shall have effect notwithstanding anything to the contrary contained in any other law or in any contract, express or implied, or in any instrument and notwithstanding any custom or usase to the contrary.38. Power to make rules
.- (1) The State Government may, by notification [ * * *] [The words "in the Official Gazette" omitted by the West Bengal Agricultural Produce Marketing (Regulation) (Amendment) Act, 1978, section 30(1).] make rules for carrying out the purposes of this Act.38A. [ Power to make bye-laws.- (1) Subject to the provisions of this Act and the rules made thereunder, a market committee may make bye-laws for-
(a)the regulation and conduct of its business,(b)the condition of trading in a market area, or(c)any other matter for carrying out the purposes of this Act.39. Repeal and savings
| I. Cereals | (1) Paddy, (except the limit mentioned in Part-B) |
| (2) Rice, (except the limit mentioned in Part-B) | |
| (3) Wheat. | |
| (4) Barley. | |
| (5) Raoj or Marua. | |
| (6) Cheena. | |
| (7) Kodo. | |
| II. Pulses | (1) Gram. |
| (2) Arhar. | |
| (3) Masur. | |
| (4) Urad or Kalai. | |
| (5) Khesari. | |
| (6) Mung. | |
| (7) Dry Peas (Mater or Kerao). | |
| (8) Cowpea seed (dry) | |
| III. Oilseeds | (1) Mustard, Rape and Toria. |
| (2) Linseed. | |
| (3) Groundnut. | |
| (4) Sesamum seed. | |
| (5) Neem seed. | |
| (6) Sal seed. | |
| (7) Ginjelly (Til) | |
| IV. Oils | (….... All vegetable oils. |
| V. Fruits | …...... |
| VI. Vegetables | …...... (1) Potato. |
| (2) Onion. | |
| VII. Fibres | …...... (1) Cotton (Ginned and un-ginned). |
| (2) Jute. | |
| (3) Sunnhemp. | |
| (4) Mesta. | |
| (5) Silk. | |
| (6) Cocoon. | |
| VIII. Condiments, Spices and others. | (1) Turmeric. |
| (2) Chillies. | |
| (3) Garlic. | |
| (4) Coriander. | |
| (5) Ginger. | |
| (6) Cardamom and Pepper. | |
| (7) Betel leaves. | |
| (8) Betelnuts. | |
| (9) Cashewnuts. | |
| (10) Methi. | |
| (11) Zeera. | |
| IX. Grass and Fodder | …...... |
| X. Miscellaneous | (1) Sugarcane. |
| (2) Gur. | |
| (3) Sugar. | |
| (4) Lac. | |
| (5) Kendu leaves. | |
| (6) Sal leaves. |
Part B
[See Clause (b) of section 17(1) read with section 2(1)(a)]| I | Narcotics | Tobacco |
| II | Cereals | (1) Rice, if theannual transaction of the same, in the entire State of WestBengal, by a licensed trader is equal to or more than rupeesseventy-five crore.(2) Paddy if the annual transaction of the same,in the entire State of West Bengal, by a licensed trader is equalto or more than rupees seventy-five crore. |