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 5] [Entire Act]

Union of India - Subsection

Section 5(2) in The Sugarcane Control Order, 1966

(2)Nothing in sub-clause (1) shall apply to the purchase of sugarcane,-
(a)where such sugarcane is used for the production of sugar in newly established factory until the expiry of three years commencing from the year in which the factory is so established;
(b)where the purchase is made by a producer of sugar which is a co-operative society, from the members of that co-operative society.