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 65(2A)] [Section 65] [Entire Act]

State of Karnataka - Subsection

Section 65(2A)(ii) in Karnataka Agricultural Produce Marketing Act 1966

(ii)if the produce is purchased directly by a trader from a producer the trader shall be liable to pay the market fee to the committee;