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 Punjab - Subsection

Section 2(6) in The Punjab Agricultural Produce Markets Act, 1961

(6)"buyer" means a person, who himself or on behalf of any or an agent who buys or agrees to buy agricultural produce in a market or notified market area, as the case may be;