(d)"specified business" means any one or more of the following businesses:—(i)setting up and operating a cold chain facility;(ii)setting up and operating a warehousing facility for storage of agricultural produce;(iii)laying and operating a cross-country natural gas or crude or petroleum oil pipeline network for distribution, including storage facilities being an integral part of such network;(iv)building and operating, anywhere in India, a hotel of two star or above category as classified by the Central Government;(v)building and operating, anywhere in India, a hospital with at least 100 beds for patients;(vi)developing and building a housing project under a scheme for slum redevelopment or rehabilitation framed by the Central Government or a State Government and which is notified by the Board in this behalf in accordance with the guidelines as may be prescribed;(vii)developing and building a housing project under a scheme for affordable housing framed by the Central Government or a State Government and which is notified by the Board in this behalf in accordance with the guidelines may be prescribed;(viii)production of fertilizer in India;(ix)setting up and operating an inland container depot or a container freight station notified or approved under the Customs Act, 1962;(x)bee-keeping and production of honey and beeswax;(xi)setting up and operating a warehousing facility for storage of sugar;(xii)laying and operating a slurry pipeline for the transportation of iron ore;(xiii)setting up and operating a semiconductor wafer fabrication manufacturing unit which is notified by the Board in this behalf in accordance with the guidelines as may be prescribed;(xiv)developing, or maintaining and operating, or developing, maintaining and operating, a new infrastructure facility;