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 14] [Entire Act]

State of Telangana - Subsection

Section 14(2) in Telangana Sugarcane (Regulation of Supply and Purchase) Act, 1961

(2)
(a)The cost of survey under sub-section (1) shall be recovered in such proportion as may be prescribed from -
(i)the occupier of the factory;
(ii)the cane grower; [xxx] [The word 'and' omitted by Act No.25 of 1976.]
(iii)the Government.
(b)Any amount due from the occupier of a factory or a cane grower towards the cost of survey shall be recoverable as an arrear of land revenue.