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] [Entire Act]

State of Himachal Pradesh - Section

Section 21 in H.P. Agricultural and Horticultural Produce Marketing (Development And Regulation) Act, 2005

21. Market yards, sub-market yards, farmer's consumer's and private market yards.

(1)In every market area, there may be -
(i)market yard managed by the Committee;
(ii)one or more than one sub-market yards managed by the Committee; and
(iii)private market yards, private markets farmers and consumer markets managed by a person other than a Committee.
(2)The Board may with the prior approval of State Government, by notification, declare any specified place including any structure, enclosure, open place, or locality in the market area to be a market yard or sub-market yards for the notified market area.