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 2] [Entire Act]

State of Nagaland - Subsection

Section 2(4) in Nagaland Forest Act, 1968

(4)"forest produce" includes-
(a)the following, whether found, in, or brought from a forest or not that is to say,-timber, charcoal, caoutchotic, catechu, wood-oil, resin, natural varnish, bark, lac, my rabolams, rhinoceros horns ; and
(b)the following when found in, or brought from a forest, that is to say-
(i)trees and leaves, flowers and fruits and all other parts of produce not hereinbefore mentioned of trees ;
(ii)plants not being trees (including grass, creepers, reeds and moss), and all parts of produce of such plants;
(iii)wild animals, birds, butterflies, insects and skins, tusks and horns (other than rhinoceros' horns), bones, silk cocoons, honey and wax and all other parts of produce of animals; and
(iv)peat, surface soil, rock and minerals (including limestone, laterite, mineral oils and all produces of mines or quarries);