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 3] [Entire Act]

Union of India - Section

Section 3 in The Protection Of Plant Varieties And Farmers’ Rights Act, 2001

3. Establishment of Authority.—

(1)The Central Government shall, by notification in the Official Gazette, establish an Authority to be known as the Protection of Plant Varieties and Farmers’ Rights Authority for the purposes of this Act.
(2)The Authority shall be a body corporate by the name aforesaid, having perpetual succession and a common seal with power to acquire, hold and dispose of properties, both movable and immovable, and to contract, and shall by the said name sue and be sued.
(3)The head office of the Authority shall be at such place as the Central Government may, by notification in the Official Gazette, specify and the Authority may, with the previous approval of the Central Government, establish branch offices at other places in India.
(4)The Authority shall consist of a Chairperson and fifteen members.
(5)
(a)The Chairperson, to be appointed by the Central Government, shall be a person of outstanding calibre and eminence with long practical experience to the satisfaction of that Government especially in the field of plant varietal research or agricultural development.
(b)The members of the Authority, to be appointed by the Central Government, shall be as follows, namely:—
(i)the Agriculture Commissioner, Government of India, Department of Agriculture and Co-operation, New Delhi, ex-officio;
(ii)the Deputy Director General in charge of Crop Sciences, Indian Council of Agricultural Research, New Delhi, ex-officio;
(iii)the Joint Secretary incharge of Seeds, Government of India, Department of Agriculture and Co-operation, New Delhi, ex-officio;
(iv)the Horticulture Commissioner, Government of India, Department of Agriculture and Co-operation, New Delhi, ex-officio;
(v)the Director, National Bureau of Plant Genetic Resources, New Delhi, ex-officio;
(vi)one member not below the rank of Joint Secretary to the Government of India, to represent the Department of Bio-technology, Government of India, ex-officio;
(vii)one member not below the rank of Joint Secretary to the Government of India to represent the Ministry of Environment and Forests, Government of India, ex-officio;
(viii)one member not below the rank of Joint Secretary to the Government of India to represent the Ministry of Law, Justice and Company Affairs, Government of India, ex-officio;
(ix)one representative from a National or State level farmers’ organisation to be nominated by the Central Government;
(x)one representative from a tribal organisation to be nominated by the Central Government;
(xi)one representative from the seed industry to be nominated by the Central Government;
(xii)one representative from an agricultural University to be nominated by the Central Government;
(xiii)one representative from a National or State level women’s organisation associated with agricultural activities to be nominated by the Central Government; and
(xiv)two representatives of State Governments on rotation basis to be nominated by the Central Government.
(c)The Registrar-General shall be the ex officio member-secretary of the Authority.
(6)The term of office of the Chairperson and the manner of filling the post shall be such as may be prescribed.
(7)The Chairperson shall appoint a Standing Committee consisting of five members, one of whom shall be a member who is a representative from a farmers organisation, to advise the Authority on all issues including farmers’ rights.
(8)The Chairperson shall be entitled to such salary and allowances and shall be subject to such conditions of service in respect of leave, pension, provident fund and other matters as may be prescribed. The allowances for non-official members for attending the meetings of the Authority shall be such as may be prescribed.
(9)The Chairperson may resign his office by giving notice thereof in writing to the Central Government and on such resignation being accepted, he shall be deemed to have vacated his office.
(10)On the resignation of the Chairperson or on the vacation of the office of the Chairperson for any reason, the Central Government may appoint one of the members to officiate as Chairperson till a regular Chairperson is appointed in accordance with clause (a) of sub-section (5).