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 10(1)] [Section 10] [Entire Act]

State of Karnataka - Subsection

Section 10(1)(viii) in Karnataka Agricultural Produce Marketing Act 1966

(viii)[ one shall be an officer not below the rank of the Secretary of the concerned market committee nominated by the Director of Agricultural Marketing who shall have no right to vote under section 44;] [Substituted by Act 16 of 1991 w.e.f. 1.8.1991]