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 5D(2)] [Section 5D] [Entire Act] State of Maharashtra - Subsection Section 5D(2)(c) in The Maharashtra Agricultural Produce Marketing (Regulation) Act, 1963 (c)Save as otherwise provided in this Act, no market fee shall be levy-able on the sale or purchase of the agricultural produce in the farmer-consumer market.