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 19] [Entire Act]

State of Andhra Pradesh - Subsection

Section 19(5) in Andhra Pradesh Registration of Horticulture Nurseries (Regulation) Rules, 2012

(5)The Competent Authority shall maintain the following Registers in his office viz.,
(a)Issue of register of licences to the Nurserymen.
(b)The list of species with varieties for which the licence accorded for production.
(c)The complete information on the nursery pertaining to
(i)nursery Infrastructure
(ii)scion blocks of root stock and scion sticks / bud wood.
(iii)production and sales of plant material
(iv)instructions issued to the Inspection officer for inspection of the Nurseries by the competent authority and District Level Committee.
(v)technical directions /suggestions issued to the Nurseries.
(vi)instructions/Directions/Orders received from the Appellate Authority and Commissioner of Horticulture, AP, Hyderabad.