[Cites 0, Cited by 0]
[Entire Act]
State of Haryana - Section
Section 5 in The Haryana Animal (Registration, Certification and Breeding) Act, 2019
5. Constitution of Animal Breeding Regulatory Authority.
| (a) | an eminent breeder or veterinarian, to benominated by the Government | Chairperson |
| (b) | Director General, Animal Husbandry and DairyingDepartment, Haryana | Member |
| (c) | Managing Director, Haryana Livestock DevelopmentBoard | Member |
| (d) | Director of Research or his representative notbelow the rank of Professor or Principal Scientist, Lala LajpatRai University of Veterinary and Animal Sciences | Member |
| (e) | Head of Animal Genetics and Breeding Department,Lala Lajpat Rai University of Veterinary and Animal Sciences | Member |
| (f) | one eminent veterinarian experienced in semen orembryo production, to be nominated by the Government | Member |
| (g) | one eminent animal breeder, to be nominated bythe Government | Member |
| (h) | one eminent reproduction specialist, to benominated by the Government | Member |
| (i) | a veterinarian of the rank of Deputy Director oreminent veterinary expert with fifteen years experience from theAnimal Husbandry and Dairying Department, Haryana, to benominated by the Government | Member-Secretary |