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 53(3)] [Section 53] [Entire Act] State of Jharkhand - Subsection Section 53(3)(xvi) in Jharkhand Agricultural Produce Markets Act, 2000 (xvi)the fixing of the maximum period of credit permissible to the purchaser from the commission agent from the date of agreement of sale;