2003 INSC 0099 SUPREME COURT OF INDIA U.P. Coop. Cane Unions' Federation Vs. West U.P. Sugar Mills Association C.A.Nos.460, 461 and 4685 of 1997 (V. N. Khare and K. G. Balakrishnan JJ.) 31.01.2001 ORDER 1. The Text below is only a summarized version of the order pronounced 2. Dispute was whether State Government competent to fix State-advised price for purchase of sugarcane by an occupier of factory over and above minimum price fixed under Clause 3 and additional price under Clause 5A. On basis of precedents it had been held that apart from a minimum cane price fixed under Clause 3 and additional cane price under Clause 5-A unless there is an agreement between grower and purchaser for purchase of sugar cane at higher price and there is no obligation on part of occupier of factory to pay any price fixed by State Government. Supreme Court referred dispute to Larger Bench. 1 SpotLaw