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 13] [Entire Act]

State of Haryana - Subsection

Section 13(4) in The Haryana Animal (Registration, Certification and Breeding) Act, 2019

(4)Applicants intending to set up a new semen station or the existing semen stations, who have submitted application form along with fee, shall be issued a provisional certificate of registration to meet the conditions specified in sub-section (6) of this section. The provisional certificate of registration shall be valid for a period of six months. It may be extended for a further period of six months on the request of the applicant, in writing on payment of such fee, as may be prescribed.