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] [Section 77] [Entire Act]

State of Tamilnadu - Subsection

Section 77(1) in The Tamil Nadu Agricultural Produce Marketing (Regulation) Rules, 1991

(1)Any amount deposited by any contractor or any other person to the Board or market committee, as the case may be, by way of security or otherwise which cannot be brought under the revenue head shall be credited in the deposit account.