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] [Entire Act]

Union of India - Section

Section 2 in The Sheekakai Grading and Marking Rules, 2008

2. Definitions.

- In these rules, unless the context otherwise requires-
(i)"Authorized packer" means a person or body of persons who has been granted the certificate of authorization to grade and mark Sheekakai pods and Sheekakai powder in accordance with the grade standards and procedure prescribed under these rules;
(ii)"Agricultural Marketing Adviser" means the Agricultural Marketing Adviser to the Government of India;
(iii)"Certificate of Authorization" means a certificate issued under the provisions of General Grading and Marking Rules, 1988 authorizing a person or a body of persons to grade and mark Sheekakai pods and Sheekakai powder with the grade designation mark;
(iv)"General Grading and Marking Rules" means the General Grading and Marking Rules, 1988 made under section 3 of the Agricultural Produce (Grading and Marking) Act, 1937 (1 of 1937);
(v)"Grade designation" means a designation prescribed as indicative of the quality of Sheekakai pods and Sheekakai powder shall be as set out in column 1 of Schedules II and III;
(vi)"Grade designation mark" means the "Agmark Insignia" referred to in rule 3;
(vii)"Schedule" means a Schedule appended to these rules.
(viii)"Sheekakai pods" mean pods obtained from Acacia concinna D.C. [Acacia sinuata (lour) Merryl syn.].
(ix)"Sheekakai powder" means the produce obtained by grinding pods of Acacia concinna D.C. [Acacia sinuata (lour) Merryl syn.].