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 37(3)] [Section 37] [Entire Act] State of Rajasthan - Subsection Section 37(3)(g) in The Rajasthan Agricultural Produce Markets Act, 1961 (g)any cesses or fees imposed or assessed under any such bye-law before the 26th day of August, 1965, may be recovered in the manner provided under any such bye-law;