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 Maharashtra - Section

Section 6 in The Maharashtra Fruits Nurseries And Sale Of Fruit Plants (Regulation) Act, 1969

6. Duties of the holder of a licence.

Every holder of a licence under this Act shall—
(a)Undertake to employ only such varieties of the fruit plants specified in the licence in respect of scion or rootstock, for propagation and sale, as may be directed by the Competent Authority;
(b)Keep a complete record of the origin or source of every rootstock and every scion showing—
(i)The botanical name, together with the local name, if any, of the rootstock used;
(ii)The botanical name, together with the local name, if any, of the scion used, in raising the fruit plants;
(c)Keep a lay-out plan showing the position of every rootstock and scion tree employed in raising the fruit plants;
(d)Keep the nursery plots as well as the parent trees used for the propagation of fruit plants free from pests and plant diseases;
(e)Undertake to prepare the fruit in such manner as may be directed by the Competent Authority;
(f)specify in a conspicuous manner on a label the name of every variety of fruit plant enclosed in any package intended for sale, its age as determined in the prescribed manner and the name of the rootstock together with that of the scion of every such fruit plant;
(g)Undertake to release for sale or distribution only fruit plants as are completely free from any kind of insect pest or plant disease;
(h)Maintain a register in the form specified by the Competent Authority showing the name of the fruit plant sold to any person, its age, the name of the rootstock and scion and the name and address of the person purchasing it.