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] [Entire Act]

State of West Bengal - Section

Section 36L in West Bengal Agricultural Produce Marketing (Regulation) Act, 1972

36L. Execution of contract.

(1)Every contract required to be entered into by the Board shall be in writing and signed on behalf of the Board by its Chairman and two other members.
(2)No contract other than a contract as provided in sub-section (1) shall be binding on the Board.