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 2] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 2(xxxiii) in Arunachal Pradesh (Horticultural Produce, Marketing and Processing) Board Act, 2014

(xxxiii)"Processor" means a person who undertakes processing of any notified horticultural produce on his own accord or on payment of a charge.