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 Madhya Pradesh - Section

Section 2 in The M.P. Krishi Upaj Mandi (Payment of Market Fees) Rules, 1990

2. Definitions.

- In these rules, unless the context otherwise requires-
(a)"Act" means the Madhya Pradesh Krishi Upaj Mandi Adhiniyam, 1972 (No. 24 of 1973);
(b)"Form" means a form appended to these rules;
(c)"Section" means a Section of the Act.