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 4] [Entire Act]

State of Himachal Pradesh - Subsection

Section 4(b) in H.P. Agricultural and Horticultural Produce Marketing (Development And Regulation) Act, 2005

(b)Non-official members,-
(i)two shall be Chairmen of the Committees;
(ii)four shall be other progressive agriculturists/farmers;
(iii)two shall be from amongst such traders registered under section 40 of this Act; and
(iv)two shall be from amongst experts having experience in agricultural marketing.