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 31B] [Entire Act]

State of Gujarat - Subsection

Section 31B(3) in Gujarat Agricultural Produce Markets (Amendment) Act, 2007

(3)The managing body or, as the case may be, the Director may refuse to register or renew the registration on the basis of one or more of the following reasons, namely:-
(i)if not accompanied by the prescribed fee;
(ii)dues of the market committee are outstanding against the applicant;
(iii)the applicant is a minor or not bonafide;
(iv)the applicant is a defaulter of dues payable under this Act and rules or bye-laws made thereunder; or
(v)any other reasons as may be prescribed,