Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 7 docs - [View All]
The Vishnu Pratap Sugar Works (P) ... vs The Chief Inspector Of Stamps, U.P on 4 May, 1967
U.P. State Sugar Corporation Ltd. vs Coll. Of C. Ex. on 19 October, 1995
U.P. State Sugar Corporation ... vs Deputy Labour Commissioner, ... on 4 August, 2006
Etikoppaka Co-Operative Agrl. ... vs Secretary, Agricultural Market ... on 22 January, 1999
Gwalior Sugar Co. Ltd. vs State Of M.P. And Ors. [Alongwith ... on 6 July, 2006

Loading...
User Queries
[Complete Act]
Central Government Act
Section 7 in The Sugar- Cane Act, 1934
7. Power of State Government to make rules.
(1) The State Government may, by notification in the Official Gazette, make rules for the purpose of carrying into effect the objects of this Act.
(2) In particular and without prejudice to the generality of the foregoing power, such rules may provide for--
(a) the carrying out of inquiries preliminary to the exercise of the powers conferred by section 3;
1. The words" Subject to the control of the G. G. in C." omitted by the A. O. 1937.
(b) establishing Advisory Committees for any purpose connected with the administration of this Act and defining the powers, functions and procedure of such Committees;
(c) the issue of licences to purchasing agents, the fees for such licences, and the regulation of the purchase and sale of sugar- cane by and to such agents;
(d) the organisation of growers of sugar- cane into societies for the sale of sugar- cane to factories;
(e) the authorities by which any functions under this Act or the rules made thereunder are to be performed; and
(f) the records, registers and accounts to be maintained for ensuring compliance with the provisions of this Act.
(3) In making any rule under sub- section (1) or under clause (c) or clause (f) of sub- section (2), the State Government may provide that a breach of the rule shall, where no other penalty is provided by this Act, be punishable with fine not exceeding two thousand rupees.