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 19] [Entire Act]

State of Haryana - Subsection

Section 19(iii) in The Haryana Sugarcane (Regulation of Purchase and Supply) Rules, 1992

(iii)Before the fifteenth day of each month, the occupier or agent of a factory shall pay into the treasury/sub-treasury the amount due as tax on the quantity of sugarcane intended for use in the factory during the month immediately preceding.