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 Uttar Pradesh - Subsection

Section 2(m) in The U.P. Scheduled Commodities Distribution Order, 1990

(m)"Scheduled Commodity" means a Commodity specified in the Schedule appended to this Order, products thereof and includes such other commodities which the State Government directs to be sold through a fair price shop;