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]

Union of India - Section

Section 2 in The Honey Grading and Marking Rules, 2008

2. Definitions.

- In these rules, unless the context otherwise requires.-
(a)"Agricultural Marketing Adviser" means the Agricultural Marketing Adviser to the Government of India;
(b)"authorized packer" means a person or a body of persons who has been granted certificate of authorization to grade and mark honey in accordance with the provisions of these rules;
(c)"certificate of authorization" means a certificate issued under the General Grading and Marking Rules, 1988 made under section 3 of the Agricultural Produce (Grading and Marking) Act, 1937 (1 of 1937);
(d)"honey" means the natural sweet substance produced by honey bees from the nectar of blossoms or from secretions of plants, which honey bees collect, transform and store in honey combs for ripening.
(e)"Schedule" means a schedule appended to these rules.