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 76] [Entire Act]

State of Madhya Pradesh - Subsection

Section 76(1) in The M.P. Krishi Upaj Mandi Adhiniyam, 1972

(1)The assets and liabilities of a Market Committee of the original market area shall in accordance with the provisions of this Act, be apportioned to the several Market Committees of the new market areas newly constituted.