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] [Entire Act]

State of Tamilnadu - Section

Section 2 in Tamil Nadu Sugarcane (Regulation of Purchase Price) Act, 2018

2. Definitions.

(1)In this Act, unless the context otherwise requires,-
(a)"audit committee" means the committee appointed by the Board under section 13;
(b)"bagasse" means the final fibrous residue from a milling train or from the dewatering mills of diffusion plant;
(c)"Board" means the Sugarcane Control Board constituted under section 3;
(d)"Commissioner" means the Commissioner of Sugar and Cane Commissioner or any officer designated in this capacity by the Government;
(e)"factory" means any premises including the precincts thereof in any part of which sugar is manufactured by vacuum pan process and at its own option, ethanol either directly from sugarcane juice or from molasses, including B-Heavy molasses, or both, as the case may be, is manufactured;
(f)"Fair and Remunerative Price" means the minimum price fixed for sugarcane by Central Government under clause 3 of the Sugarcane (Control) Order, 1966 for the sugarcane year;
(g)"Financial Year" means the year commencing on the first day of April and ending with the thirty first day of March in the succeeding year;
(h)"free will area" means area not covered under the reserved area;
(i)"Government" means the State Government;
(j)"molasses" means mother liquid left over after recovery of sugar in the final stage of manufacturing by the vacuum pan process;
(k)"occupier of factory " means the person, who has control over all the affairs of a sugar factory and where the said affairs are entrusted to a director, partner or administrator, such director, partner or administrator, as the case may be;
(l)"person" includes individual, a co-operative society, Hindu Undivided Family, a company or firm or an association or a body of individuals, whether incorporated or not;
(m)"prescribed" means prescribed by rules;
(n)"reserved area" means, any area where sugarcane is grown and reserved for a factory under sub-clause (1) (a) of clause 6 of the Sugarcane (Control) Order, 1966;
(o)"revenue sharing based sugarcane price" means the price of sugarcane arrived at for each factory separately in accordance with section 9 of this Act and this price when realised shall be equal to or over and above the Fair and Remunerative Price for the respective season;
(p)"State" means the State of Tamil Nadu;
(q)"sugarcane" means sugarcane intended for use in a factory;
(r)"sugarcane grower" means a person who cultivates sugarcane intended for sale to a factory whether by himself or by his servants or by hired labour or by members of his family or his tenants, and includes a Co-operative Society registered under the Tamil Nadu Co-operative Societies Act, 1983 (Tamil Nadu Act 30 of 1983);
(2)Words and expressions used but not defined in this Act shall have meanings assigned to them in the Sugarcane (Control) Order, 1966.