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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(1) in The Rajasthan Agricultural Pests and Diseases Act, 1951

(1)On the issue of a notification under section 3, every occupier within the notified area, shall be bound to carry out the preventive or remedical measures mentioned in such notification.