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 146(2)] [Section 146] [Entire Act] State of Karnataka - Subsection Section 146(2)(i) in Karnataka Agricultural Produce Marketing Act 1966 (i)the circumstances in which any commodity shall be deemed to be adulterated;