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 Madhya Pradesh - Section

Section 2 in The M.P. Van Upaj other than Timber (Vyapar Viniyaman) Niyam, 1969

2. Definitions.

- In these rules, unless the context otherwise requires,-
(a)"Act" means the Madhya Pradesh Van Upaj (Vyapar Viniyaman) Adhiniyam, 1969 (No. 9 of 1969);
(b)"Divisional Forest Officer" means the Forest Officer in charge of a Territorial Forest Division;
(c)"Form" means a form appended to these rules;
(d)"Purchaser" means a person or party to whom specified forest produce has been sold or otherwise disposed in such manner as the State Government may direct under Section 12;
(e)"Section" means a section of the Act;
(f)"Transport permit" means a permit issued under clause (c) of sub-section (2) of Section 5 for transport of specified forest produce.