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 8] [Entire Act]

Union of India - Subsection

Section 8(2) in The Protection Of Plant Varieties And Farmers’ Rights Act, 2001

(2)In particular, and without prejudice to the generality of the foregoing provisions, the measures referred to in sub-section (1) may provide for—
(a)the registration of new extant plant varieties subject to such terms and conditions and in the manner as may be prescribed;
(b)developing characterisation and documentation of varieties registered under this Act;
(c)documentation, indexing and cataloguing of farmers’ varieties;
(d)compulsory cataloguing facilities for all varieties of plants;
(e)ensuring that seeds of the varieties registered under this Act are available to the farmers and providing for compulsory licensing of such varieties if the breeder of such varieties or any other person entitled to produce such variety under this Act does not arrange for production and sale of the seed in the manner as may be prescribed;
(f)collecting statistics with regard to plant varieties, including the contribution of any person at any time in the evolution or development of any plant variety, in India or in any other country, for compilation and publication;
(g)ensuring the maintenance of the Register.