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 West Bengal - Subsection

Section 2(d) in The West Bengal Anti-Profiteering Act, 1958

(d)“profiteering”, with its grammatical variations and cognate expressions, means the sale by a dealer of any scheduled article at a price or rate higer than that fixed under section 3;