Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 68(3)] [Section 68] [Entire Act] State of Arunachal Pradesh - Subsection Section 68(3)(ii) in Arunachal Pradesh Agricultural Produce and Livestock Marketing (Promotion and Facilitation) Act, 2017 (ii)that, the applicant has been declared defaulter under the Act and Rules and Bye-laws made thereunder;