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 1] [Entire Act]

State of Gujarat - Section

Section 6 in The Gujarat Molasses (Control) Act, 1956

6. Powers to control, supply, distribution etc. of molasses.

(1)If the State Government is of the opinion that it is necessary or expedient so to do for maintaining supplies of molasses for the purpose of development of any industry by securing their equitable distribution and availability at fair prices, it may, by order, provide for regulating the supply and distribution of, or trade and commerce in, molasses.
(2)Without prejudice to the generality of the powers conferred by sub-section (1), an order made thereunder may provide -
(a)for controlling the price at which and the manner in which molasses may be bought or sold generally or for any industrial purpose;
(b)for regulating by licences, permits or otherwise the storage supply, transport, distribution, disposal, acquisition, possession, use or consumption of molasses;
(c)for requiring any person or occupier of a sugar factory to sell molasses, held in stock by him or produced or to be produced in his factory, to the State Government to the exclusion, complete or partial, of others or to such person or class of persons and in such circumstances and upon such terms as may be specified in the order;
(d)for the taking of samples and grading and testing of molasses;
(e)for regulating or prohibiting any class of commercial or financial transactions relating to molasses, which in the opinion of the State Government are, or, if unregulated, are likely to be, detrimental to the public interest;
(f)for collecting any information or statistics with a view to regulating or prohibiting any of the aforesaid matters;
(g)for requiring occupiers of sugar factories and persons engaged in the production, supply or distribution of, or trade and commerce in, molasses, to maintain and produce for inspection of such books, accounts and records relating to their business and to furnish such information relating thereto, as may be specified in the order ; and
(h)for any incidental and supplementary matters, including in particular the grant or issue of licences, permits or other documents, their terms and conditions and the charging of fees therefore.
(3)Where, in pursuance of any order made with reference to clause (c) of sub-section (2), any person sells molasses, there shall be paid to him the price therefore-
(a)where the price can consistently with the controlled price, if any, be fixed by agreement, the price so agreed upon
(b)where no such agreement can be reached, the price calculated with reference to the controlled price, if any, fixed under this Section; and
(c)where neither clause (a) nor clause (b) applies, the price calculated at the market rate prevailing in the locality at the date of sale.
(4)An order made under this section shall, -
(a)in the case of an order of a general nature of affecting a class of persons, be notified in the Official Gazette;
(b)in the case of an order affecting an individual, Corporation or firm, be served in the manner provided for the service of a summons in rule 2 of Order XXIX or rule 3 of Order XXX as the case may be, in the First Schedule of the Code of Civil Procedure, 1908 (V of 1908); and
(c)in the case of an order directed to a specified individual, be served on such individual-
(i)by personally delivering or tendering to him the order, or
(ii)by post, or
(iii)where the individual cannot be found, by leaving an authentic copy of the order with some adult male member of his family, or by affixing such copy to some conspicuous part of the premises in which he is known to have last resided or carried on business or worked for gain.
(5)Where a question arises whether a person was duly informed of an order made in pursuance of this Section, compliance with the requirements of sub-section (4) shall be conclusive proof that he was so informed; but failure to comply with the said requirements shall not preclude proof by other means that he was so informed or affect the validity of the order.
(6)Any order made under this section shall have effect notwithstanding anything inconsistent therewith contained in any enactment other than this Act or any instrument having effect by virtue of any enactment other than this Act.
(7)Where an order purports to have been made and signed by an authority in exercise of any power conferred by this Section, a Court shall, within the meaning of Indian Evidence Act, 1872 (I of 1872), presume that such order was so made by that authority.