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]

State of Madhya Pradesh - Section

Section 14 in The M.P. Sugarcane (Regulation of Supply and Purchase) Act, 1958

14. Power of survey, etc.

(1)The State Government, for purposes of Section 15, 16 or 17 by order, provide for-
(a)survey to be made of the area proposed to be reserved or assigned for supply of cane to a factory and the recovery of the cost of such survey from the occupier;
(b)the appointment of an officer for purposes of such survey, his duties and powers;
(c)the procedure in accordance with which the survey shall be made;
(d)the assistance and facilities to be provided to the officer appointed in pursuance of clause (b) by the persons owing or occupying land in the area; and
(e)such incidental and consequential matters as may appear to be necessary or desirable for this purpose.
(2)Any amount due from the occupier in pursuance of clause (a) of sub-section (1) shall be recoverable from such occupier as an arrear of land revenue.