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 Andhra Pradesh - Subsection

Section 2(2) in Andhra Pradesh (Agricultural Produce and Livestock) Markets (Amendment) Act, 2011

(2)after clause (xvc), the following clauses shall be inserted, namely,-
(xvd)‘Spot Exchange’ means a corporate entity for trading of notified agricultural produce through electronic media, by means of communication licenced under sub-section (7) of section 7, which provides an electronic trading platform for Spot Trading of notified Agriculture Produce;
(xve)‘Spot Trading’ means trade in notified agricultural produce between seller and buyer, by an exchange, using an electronic platform;