Section 14A(1) in Jammu and Kashmir Transplantation of Human Organs and Tissues Act, 1997
(1)No Tissue Bank shall, after the commencement of the Jammu and Kashmir Transplantation of Human Organs (Amendment) Act, 2018, commence any activity relating to the recovery, screening, testing, processing, storage and distribution of tissues unless it is duly registered under this Act :Provided that any facility engaged, either partly or exclusively, in any activity relating to the recovery, screening, testing, processing, storage and distribution of tissues immediately before the commencement of the Jammu and Kashmir Transplantation of Human Organs (Amendment) Act, 2018, shall apply for registration as Tissue Bank within sixty days from the date of such commencement :Provided further that such facility shall cease to engage in any such activity on the expiry of three months from the date of commencement of the Jammu and Kashmir Transplantation of Human Organs (Amendment) Act, 2018, unless such Tissue bank has applied for registration and is so registered, or till such application is disposed of, whichever is earlier.