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 12] [Entire Act]

Union of India - Subsection

Section 12(4) in The Sugarcane Control Order, 1966

(4)"S" is the actual amount of commission paid in relation to each maund or quintal of sugar:Provided that such amount shall not exceed seventy five paise for every sum of rupees one hundred of sugar sold:Provided further that no commission shall be taken into account in respect of sugar sold directly by a producer of sugar or in pursuance of any Order of the Central Government: