[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 15 in The Plastic Waste Management Rules, 2016
15. [ [Omitted by Notification No. G.S.R. 285(E), dated 27.3.2018 (w.e.f. 18.3.2016).]
***.] [Substituted by Notification No. G.S.R. 285(E), dated 27.3.2018 (w.e.f. 18.3.2016).]| 15. Explicit pricing of carry bags.- (1) The shopkeepers and street vendors willing to provide plastic carry bags for dispensing any commodity shall register with local body. The local body shall, within a period of six months from the date of final publication of these rules ion theOfficial Gazetteof India notification of these rules, by notification or an order under their appropriate state statute or byelaws shall make provisions for such registration on payment of plastic waste management fee of minimum rupees forty eight thousand @ rupees four thousand per month. The concerned local body may prescribe higher plastic waste management fee, depending upon the sale capacity. The registered shop keepers shall display at prominent place that plastic carry bags are given on payment.(2) Only the registered shopkeepers or street vendors shall be eligible to provide plastic carry bags for dispensing the commodities.(3) The local body shall utilize the amount paid by the customers for the carry bags exclusively for the sustainability of the waste management system within their jurisdictions. |