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 51] [Entire Act]

State of Gujarat - Subsection

Section 51(1) in The Gujarat Agricultural Produce Markets Act, 1963

(1)Any sum due from a market committee to the State Government shall be recoverable as an arrear of land revenue.