Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 1] [Section 2(1)] [Section 2] [Entire Act] State of Rajasthan - Subsection Section 2(1)(iv) in The Rajasthan Agricultural Produce Markets Act, 1961 (iv)"bye-laws" means bye-laws made under section 37 or section 38;