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 35] [Entire Act]

State of Assam - Subsection

Section 35(2) in The Assam Agricultural Produce Market Act, 1972

(2)Any amount recoverable from the members of a market committee under this section shall be realises as an arrears of land revenue.