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]

Union of India - Section

Section 1 in Agricultural Produce Cess Act, 1940.

1. Short title and extent:-

(1)This Act may be called the Agricultural produce Cess Act, 1940.
(2)It extents to the whole of India [except the state of Jammu and Kashmir.] [Substituted by Act 3 of 1951, s.3 and Sch., for " except Part b states" ]
This Act has been extended to the new Provinces and merged States by the Merged States (Laws) Act, 1949(59 of 1949), Section 3 (1-1-1950); to the Union territories of Manipur, Tripura, (Manipur and Tripura are now States) See Act 81 of 1971, Section 3 (21-1-1972). Vindhya Pradesh by the Union Territories (Laws) Act, 1950 (30 of 1950), Section 3 (16-4-1950), and to the Union Territory of Pondicherry by the Pondicherry (Laws) Regulation, 1963 (7 of 1963), Section 3 and First Sch. (1-10-1963). Vindhya Pradesh now forms part of State of Madhya Pradesh. See States Reorganisation Act, 1956 (37 of 1956), Section 9(1)(e) (1-11-1956).