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 3] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(x) in The Monopolies And Restrictive Trade Practices Act, 1969

(x)"wholesaler", in relation to the sale of any goods, means a person who [sells the goods, either in bulk or in large quantities, to any person for the purposes of resale, whether in bulk or in the same or smaller quantities] [ Substituted by Act 30 of 1984, Section 3, for " sells the goods to any person for the purpose of resale" (w.e.f. 1.8.1984).];