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 Castor Seeds (Grading and Marking) Rules, 2011

2. Definitions. - (a) "Agricultural Marketing Adviser" means the Agricultural Marketing Adviser to the Government of India.

(b)"authorised packer" means a person to whom or a body of persons to which a certificate of authorisation has been granted to grade and mark Castor seeds in accordance with the grade standards and procedure provided under these rules;
(c)"certificate of authorisation" means a certificate issued under the provisions of the General Grading and Marking Rules, 1988 authorising a perron or a body of persons to grade and mark Castor seeds with the grade designation mark;
(d)"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);
(e)"Grade designation mark" means the "Agmark Insignia" referred to in rule 5;
(f)"Schedule" means a Schedule appended to these rules;