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]

Union of India - Section

Section 20 in The Cotton Textiles (Control) Order, 1948

20.

(1)The Textile Commissioner may, from time to time, issue directions in writing to any manufacturer, or class of manufacturers, or manufacturers generally regarding -
(a)the class or specifications of cloth or yarn which each manufacturer, or class of manufacturers, or manufacturers generally shall manufacture, or
(b)the maximum or minimum quantities thereof which such manufacturer, or class of manufacturers or manufacturers generally shall manufacture, during such period as may be specified in the order :
Provided that in issuing the direction under this sub-clause, the Textile Commissioner shall have regard to-
(i)the demand for cloth or yarn;
(ii)the needs of general public;
(iii)the special requirements of the industry for such cloth or yarn;
(iv)the capacity of the manufacturer, or class of manufacturers, or manufacturers generally, to manufacture different descriptions or specifications of cloth or yarn ; and
(v)the necessity to make available to the general public cloth of mass consumption;
(c)[ the packing yarn in hanks, cones or in any other form and in such proportion as he may consider necessary or expedient] [Inserted by S.O. 179(E), dated 6th March, 1985 (w.e.f. 8th March, 1985).].
(2)While issuing any direction under sub-clause (1), the Textile Commissioner may also provide that such direction shall be with reference to the quantity of cloth or yarn packed by the manufacturer, or class of manufacturers or manufacturers generally during the period referred to in that sub-clause.
(3)Every manufacturer, or class of manufacturers or manufacturers generally, to whom a direction has been issued shall comply with the direction.
(4)Where, on an application made by any manufacturer or class of manufacturers or otherwise the Textile Commissioner is satisfied that any direction issued by him under this clause will cause undue hardship or difficulty to any such manufacturer or class of manufacturers he may, by order and for reasons to be recorded in writing, direct that the directions shall not apply, or shall apply subject to such modifications as may be specified in the order, to such manufacturer or class of manufacturers.