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 33] [Entire Act]

State of Rajasthan - Subsection

Section 33(2) in The Rajasthan Agricultural Produce Markets Act, 1961

(2)
(a)Any sum due to a market committee on account of any charge, costs, expense, fees, rent or any other amount under the provisions of this Act or any rule or bye-law made thereunder, shall be recoverable from the person from whom such sum is due, in the same manner as an arrear of land revenue by the government on behalf of the market committee.
(b)If any question arises whether any money is due or not, to the market committee within the meaning of clause (a) it shall be referred to the Director or an officer authorised by him and the Director or the authorised officer shall, after making such enquiry as he deems fit, and after giving to the person from whom the money is alleged to be due, an opportunity of being heard, decide the question and his decision shall be final.]
[34A. Directions by the State Government. - (1) The State Government may give to the Board or the market committees general instructions to be followed by the Board or such committees for carrying out the purposes of the Act and such instructions may include directions relating to the purposes for which, and the manner in which, the Market Committee Fund or the Marketing Development Fund shall be spent and the manner in which the surpluses with the Board or the Committee shall be kept.