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 26] [Entire Act]

Union of India - Section

Section 13 in The Food Corporations Act, 1964

13. Functions of Corporation.

(1)Subject to the provisions of this Act, it shall be the primary duty of the Corporation to undertake the purchase, storage, movement transport, distribution and sale of foodgrains and other foodstuffs.
(2)Subject as aforesaid, the Corporation may also, with the previous approval of the Central Government,--
(a)promote by such means as it thinks fit the production of foodgrains and other foodstuffs;
(b)set up, or assist in the setting up of, rice mills, [flour mills] [See Rice-milling Industry (Regulation) Act, 1958 (Act 21 of 1958), controls and regulates the industry in the interest of general public] and other undertakings for the processing of foodgrains and other foodstuffs; and
(c)discharge such other functions as may be prescribed or as are supplemental, incidental or consequential to any of the functions conferred on it under this Act.