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 20] [Entire Act]

State of Maharashtra - Subsection

Section 20(1) in The Maharashtra Agricultural Produce Marketing (Regulation) Rules, 1967

(1)
(a)Immediately after any declared agricultural produce (not being poultry, cattle, sheep or goats) is weighed or measured the purchaser shall settle the account and pay the seller or his commission agent as the case may be for the sale of the produce so weighed, on the same day.
(b)[ The commission agent shall pay the seller the sale proceeds of the agricultural produce sold from his own account on the same day of its sale [* * *] [Clause (b) was substituted by G. N. of 7.6.1990.].