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 53(3)] [Section 53] [Entire Act] State of Jharkhand - Subsection Section 53(3)(xiv) in Jharkhand Agricultural Produce Markets Act, 2000 (xiv)the taking of delivery of goods soon after the agreement of sale is effected;