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 2(2)] [Section 2] [Entire Act] State of Andhra Pradesh - Subsection Section 2(2)(xvi) in Andhra Pradesh (Agricultural Produce and Livestock) Markets Rules, 1969 (xvi)'Notified commodity' means a notified agricultural produce or a notified product of livestock or both;