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(1)] [Section 2] [Entire Act]

State of Haryana - Subsection

Section 2(1)(b) in The Haryana State Agricultural Marketing Board (Sale of Immovable Property) Rules, 2000

(b)"category (ii) licencee" means a person to whom a licence is granted for doing the business of kacha arhita under Section 10 of the Act;