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 32] [Entire Act]

State of Bihar - Subsection

Section 32(6) in Bihar Sugarcane (Regulation of Supply and Purchase) Act, 1981

(6)Except with the permission of the State Government, cane grown in a reserved area shall not be sold to or purchased by-
(i)the occupier of any factory other than the factory for which the area is reserved; or
(ii)any person for the purpose of supply to any factory other than the factory for which the area is reserved; or
(iii)the owner of a unit to whom a licence has not been granted under section 16.