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 Haryana - Subsection

Section 14(2) in The Punjab Sugarcane (Regulation of Purchase and Supply) Act, 1953

(2)The agent of factory shall enter into an agreement with a cane-grower or with a Cane-growers' Co-operative Society, as the case may be, for the purpose of purchasing the cane. No person other than an agent of a factory shall purchase cane except in accordance with such an agreement.