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 312 in United Nations Convention On Biological Diversity

312.

PreambleThe Contracting Parties,Conscious of the intrinsic value of biological diversity and of the ecological, genetic, social, economic, scientific, educational, cultural, recreational and aesthetic values of biological diversity and its components,Conscious also of the importance of biological diversity for evolution and for maintaining life sustaining systems of the biosphere,Affirming that the conservation of biological diversity is a common concern of humankind,Reaffirming that States have sovereign rights over their own biological resources,Reaffirming also that States are responsible for conserving their biological diversity and for using their biological resources in a sustainable manner,Concerned that biological diversity is being significantly reduced by certain human activities,Aware of the general lack of information and knowledge regarding biological diversity and of the urgent need to develop scientific, technical and institutional capacities to provide the basic understanding upon which to plan and implement appropriate measures,Noting that it is vital to anticipate, prevent and attack the causes of significant reduction or loss of biological diversity at source,Noting also that where there is a threat of significant reduction or loss of biological diversity, lack of full scientific certainty should not be used as a reason for postponing measures to avoid or minimise such a threat,Noting further that the fundamental requirement for the conservation of biological diversity is the in-situ conservation of ecosystems and natural habitats and the maintenance and recovery of viable populations of species in their natural surroundings,Noting further that ex-situ measures, preferably in the country of origin, also have an important role to play,Recognising the close and traditional dependence of many indigenous and local communities embodying traditional lifestyles on biological resources, and the desirability of sharing equitably benefits arising from the use of traditional knowledge, innovations and practices relevant to the conservation of biological diversity and the sustainable use of its components,Recognising also the vital role that women play in the conservation and sustainable use of biological diversity and affirming the need for the full participation of women at all levels of policy-making and implementation for biological diversity conservation,Stressing the importance of, and the need to promote, international, regional and global cooperation among States and intergovernmental organisations and the non-governmental sector for the conservation of biological diversity and the sustainable use of its components,Acknowledging that the provision of new and additional financial resources and appropriate access to relevant technologies can be expected to make a substantial difference in the world's ability to address the loss of biologicalAcknowledging further that special provision is required to meet the needs of developing countries, including the provision of new and additional financial resources and appropriate access to relevant technologies,Noting in this regard the special conditions of the least developed countries and small island States,Acknowledging that substantial investments are required to conserve biological diversity and that there is the expectation of a broad range of environmental, economic and social benefits from those investments,Recognising that economic and social development and poverty eradication are the first and overriding priorities of developing countries,Aware that conservation and sustainable use of biological diversity is of critical importance for meeting the food, health and other needs of the growing world population, for which purpose access to and sharing of both genetic resources and technologies are essential,Noting that, ultimately, the conservation and sustainable use of biological diversity will strengthen friendly relations among States and contribute to peace for human kind,Desiring to enhance and complement existing international arrangements for the conservation of biological diversity and sustainable use of its components, andDetermined to conserve and sustainably use biological diversity for the benefit of present and future generations,Have agreed as follows:Article 1. ObjectivesThe objectives of this Convention, to be pursued in accordance with its relevant provisions, are the conservation of biological diversity, the sustainable use of its components and the fair and equitable sharing of the benefits arising out of the utilisation of genetic resources, including by appropriate access to genetic resources and by appropriate transfer of relevant technologies, taking into account all rights over those resources and to technologies, and by appropriate funding.Article 2. Use of TermsFor the purposes of this Convention:"Biological diversity" means the variability among living organisms from all sources including, inter alia, terrestrial, marine and other aquatic ecosystems and the ecological complexes of which they are part; this includes diversity within species, between species and of ecosystems."Biological resources" includes genetic resources, organisms or parts thereof, populations, or any other biotic component of ecosystems with actual or potential use or value for humanity."Biotechnology" means any technological application that uses biological systems, living organisms, or derivatives thereof, to make or modify products or processes for specific use."Country of origin of genetic resources" means the country which possesses those genetic resources in in-situ conditions."Country providing genetic resources" means the country supplying genetic resources collected from in-situ sources, including populations of wild and domesticated species, or taken from ex-situ sources, which may or may not have originated in that country."Domesticated or cultivated species" means species in which the evolutionary process has been influenced by humans to meet their needs."Ecosystem" means a dynamic complex of plant, animal and microorganism communities and their non-living environment interacting as a functional unit."Ex-situ conservation" means the conservation of components of biological diversity outside their natural habitats."Genetic material" means any material of plant, animal, microbial or other origin containing functional units of heredity."Genetic resources" means genetic material of actual or potential value."Habitat" means the place or type of site where an organism or population naturally occurs."In-situ conditions" means conditions where genetic resources exist within ecosystems and natural habitats, and, in the case of domesticated or cultivated species, in the surroundings where they have developed their distinctive properties."In-situ conservation" means the conservation of ecosystems and natural habitats and the maintenance and recovery of viable populations of species in their natural surroundings and, in the case of domesticated or cultivated species, in the surroundings where they have developed their distinctive properties."Protected area" means a geographically defined area which is designated or regulated and managed to achieve specific conservation objectives."Regional economic integration organisation" means an organisation constituted by sovereign States of a given region, to which its member States have transferred competence in respect of matters governed by this Convention and which has been duly authorised, in accordance with its internal procedures, to sign, ratify, accept, approve or accede to it."Sustainable use" means the use of components of biological diversity in a way and at a rate that does not lead to the long-term decline of biological diversity, thereby maintaining its potential to meet the needs and aspirations of present and future generations."Technology" includes biotechnology.Article 3. PrincipleStates have, in accordance with the Charter of the United Nations and the principles of international law, the sovereign right to exploit their own resources pursuant to their own environmental policies, and the responsibility to ensure that activities within their jurisdiction or control do not cause damage to the environment of other States or of areas beyond the limits of national jurisdiction.Article 4. Jurisdictional ScopeSubject to the rights of other States, and except as otherwise expressly provided in this Convention, the provisions of this Convention apply, in relation to each Contracting Party:
(a)In the case of components of biological diversity, in areas within the limits of its national jurisdiction; and
(b)In the case of processes and activities, regardless of where their effects occur, carried out under its jurisdiction or control, within the area of its national jurisdiction or beyond the limits of national jurisdiction.
Article 5. CooperationEach Contracting Party shall, as far as possible and as appropriate, cooperate with other Contracting Parties, directly or, where appropriate, through competent international organisations, in respect of areas beyond national jurisdiction and on other matters of mutual interest, for the conservation and sustainable use of biological diversity.Article 6. General Measures for Conservation and Sustainable UseEach Contracting Party shall, in accordance with its particular conditions and capabilities:
(a)Develop national strategies, plans or programmes for the conservation and sustainable use of biological diversity or adapt for this purpose existing strategies, plans or programmes which shall reflect, inter alia, the measures set out in this Convention relevant to the Contracting Party concerned; and
(b)Integrate, as far as possible and as appropriate, the conservation and sustainable use of biological diversity into relevant sectoral or cross-sectoral plans, programmes and policies.
Article 7. Identification and MonitoringEach Contracting Party shall, as far as possible and as appropriate, in particular for the purposes of Articles 8 to 10:
(a)Identify components of biological diversity important for its conservation and sustainable use having regard to the indicative list of categories set down in Annex I;
(b)Monitor, through sampling and other techniques, the components of biological diversity identified pursuant to sub-paragraph (a) above, paying particular attention to those requiring urgent conservation measures and those which offer the greatest potential for sustainable use;
(c)Identify processes and categories of activities which have or are likely to have significant adverse impacts on the conservation and sustainable use of biological diversity, and monitor their effects through sampling and other techniques; and
(d)Maintain and organise, by any mechanism data, derived from identification and monitoring activities pursuant to sub-paragraphs (a), (b) and (c) above.
Article 8. In-situ ConservationEach Contracting Party shall, as far as possible and as appropriate:
(a)Establish a system of protected areas or areas where special measures need to be taken to conserve biological diversity;
(b)Develop, where necessary, guidelines for the selection, establishment and management of protected areas or areas where special measures need to be taken to conserve biological diversity;
(c)Regulate or manage biological resources important for theconservation of biological diversity whether within or outside protected areas, with a view to ensuring their conservation and sustainable use;
(d)Promote the protection of ecosystems, natural habitats and the maintenance of viable populations of species in natural surroundings;
(e)Promote environmentally sound and sustainable development in areas adjacent to protected areas with a view to furthering protection of these areas;
(f)Rehabilitate and restore degraded ecosystems and promote the recovery of threatened species, inter alia, through the development and implementation of plans or other management strategies;
(g)Establish or maintain means to regulate, manage or control the risks associated with the use and release of living modified organisms resulting from biotechnology which are likely to have adverse environmental impacts that could affect the conservation and sustainable use of biological diversity, taking also into account the risks to human health;
(h)Prevent the introduction of, control or eradicate those alien species which threaten ecosystems, habitats or species;
(i)Endeavour to provide the conditions needed for compatibility between present uses and the conservation of biological diversity and the sustainable use of its components;
(j)Subject to its national legislation, respect, preserve and maintain knowledge, innovations and practices of indigenous and local communities embodying traditional lifestyles relevant for the conservation and sustainable use of biological diversity and promote their wider application with the approval and involvement of the holders of such knowledge, innovations and practices and encourage the equitable sharing of the benefits arising from the utilisation of such knowledge, innovations and practices;
(k)Develop or maintain necessary legislation and/or other regulatory provisions for the protection of threatened species and populations;
(L)Where a significant adverse effect on biological diversity has been determined pursuant to Article 7, regulate or manage the relevant procc:~.es and categories of activities; and
(m)Cooperate in providing financial and other support for in-situ conservation outlined in sub-paragraphs (a) to (1) above, particularly to developing countries.
Article 9. Ex-situ ConservationEach Contracting Party shall, as far as possible and as appropriate, and predominantly for the purpose of complementing in-situ measures:
(a)Adopt measures for the ex-situ conservation of components of biological diversity, preferably in the country of origin of such components;
(b)Establish and maintain facilities for ex-situ conservation of and research on plants, animals and micro-organisms, preferably in the country of origin of genetic resources;
(c)Adopt measures for the recovery and rehabilitation of threatened species and for their reintroduction into their natural habitats under appropriate conditions;
(d)Regulate and manage collection of biological resources from naturalhabitats for ex-situ conservation purposes so as not to threaten ecosystems and in-situ populations of species, except where special temporary ex-situ measures are required under sub-paragraph (c) above; and
(e)Cooperate in providing financial and other support for ex-situ conservation outlined in sub-paragraphs (a) to (d) above and in the establishment and maintenance of ex-situ conservation facilities in developing countries
Article 10. Sustainable Use of Components of Biological DiversityEach Contracting Party shall, as far as possible and as appropriate:
(a)Integrate consideration of the conservation and sustainable use of biological resources into national decision-making;
(b)Adopt measures relating to the use of biological resources to avoid or minimise adverse impacts on biological diversity;
(c)Protect and encourage customary use of biological resources in accordance with traditional cultural practices that are compatible with conservation or sustainable use requirements;
(d)Support local populations to develop and implement remedial action in degraded areas where biological diversity has been reduced; and
(e)Encourage cooperation between its governmental authorities and its private sector in developing methods for sustainable use of biological resources.
Article 11. Incentive MeasuresEach Contracting Party shall, as far as possible and as appropriate, adopt economically and socially sound measures that act as incentives for the conservation and sustainable use of components of biological diversity.Article 12. Research and TrainingThe Contracting Parties, taking into account the special needs of developing countries, shall:
(a)Establish and maintain programmes for scientific and technical education and training in measures for the identification, conservation and sustainable use of biological diversity and its components and provide support for such education and training for the specific needs of developing countries;
(b)Promote and encourage research which contributes to the conservation and sustainable use of biological diversity, particularly in developing countries, inter alia, in accordance with decisions of the Conference of the Parties taken in consequence of recommendations of the Subsidiary Body on Scientific, Technical and Technological Advice; and
(c)In keeping with the provisions of Articles 16, 18 and 20, promote and cooperate in the use of scientific advances in biological diversity research in developing methods for conservation and sustainable use of biological resources.
Article 13. Public Education and AwarenessThe Contracting Parties shall:
(a)Promote and encourage understanding of the importance of, and the measures required for, the conservation of biological diversity, as well as itpropagation through media, and the inclusion of these topics in educational programmes; and
(b)Cooperate, as appropriate, with other States and international organisations in developing educational and public awareness programmes, with respect to conservation and sustainable use of biological diversity.
Article 14. Impact Assessment and Minimising Adverse Impacts