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 10] [Entire Act]

Union of India - Section

Section 25 in The Seeds Act, 1966

25. Power to make rules. - (1) The Central Government may, by notification in the Official Gazette, make [rules] to carry out the purposes of this Act.

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for-
(a)the functions of the Committee and the travelling and daily allowances payable to members of the Committee and members of any sub-Committee appointed under sub-section (5) of section 3;
(b)the functions of the Central Seed Laboratory;
(c)the functions of a certification agency;
(d)the manner of marking or labelling the container of seed of any notified kind or variety under clause (c) of section 7 and under clause (b) of section 17;
(e)the requirements which may be complied with by a person carrying on the business referred to in section 7;
(f)the form of application for the grant of a certificate under section 9, the particulars, it may contain, the fees which should accompany it, the form of the certificate and the conditions subject to which the certificate may be granted;
(ff)[ the standards to which seeds should conform;] [Inserted by Act 55 of 1972, Section 5 (w.e.f. 16.1.1973).]
(g)the form and manner in which and the fee on payment of which an appeal may be preferred under section 11 and the procedure to be followed by the appellate authority in disposing of the appeal;
(h)the qualifications and duties of Seed Analysts and Seed Inspectors;
(i)the manner in which samples may be taken by the Seed Inspector, the procedure for sending such samples to the Seed Analyst or the Central Seed Laboratory and the manner of analysing such samples;
(j)the form of report of the result of the analysis under sub-section (1) or sub-section (2) of section 16 and the fees payable in respect of such report under the said sub-section (2);
(k)the records to be maintained by a person carrying on the business referred to in section 7 and the particulars which such records shall contain; and
(l)any other matter which is to be or may be prescribed.
(3)Every rule made under this Act shall be laid as soon as may be after it is made, before each House of Parliament while it is in session for a total period of thirty days which may be comprised in one session or [in two or more successive sessions, and if, before the expiry of the session immediately following the session or successive sessions aforesaid] [Substituted by Act 55 of 1972, Section 5, for " in two successive sessions, and if, before the expiry of the session in which it is so laid or th session immediately follwing" (w.e.f. 16.1.1973).] both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, that rule shall, thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.