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 21] [Entire Act]

State of Madhya Pradesh - Subsection

Section 21(1) in The M.P. Sugarcane (Regulation of Supply and Purchase) Act, 1958

(1)There shall be paid by the occupier a commission for every one maund of cane purchased by the factory-
(a)where the purchase is made through a Cane-growers’ Cooperative Society, the commission shall be payable to the Cane-growers’ Co-operative Society and the Council in such proportion as the State Government may declare; and
(b)where the purchase is made directly from the Cane-grower, the commission shall be payable to the Council.