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 0] [Section 7(6)] [Section 7] [Entire Act] State of Gujarat - Subsection Section 7(6)(b) in The Essential commodities act 1955 (b)in sub-section (3), for clause (c), substitute the following clauses which shall be Food deemed always to have been substituted, namely:--