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] [Section 96] [Entire Act]

Union of India - Subsection

Section 96(2) in The Protection Of Plant Varieties And Farmers’ Rights Act, 2001

(2)In particulars, and without prejudice to the generality of the foregoing powers, such rules may provide for all or any of the following matters, namely:—
(i)the term of office of the Chairperson and the manner of filling the post under sub-section (6) of section 3;
(ii)the salary and allowances of the Chairperson and his conditions of service in respect of leave, pension, provident fund and other matters under and the allowances for non-official members for attending the meeting under sub-section (8) of section 3;
(iii)the time and place of meetings of the Authority and the rules of procedure in regard to the transaction of business at its meetings including the quorum at its meetings and the transaction of business of its Standing Committee appointed under sub-section (7) of section 3 under sub-section (1) of section 4;
(iv)the control and restriction regarding appointment of the officers and other employees of the Authority and the method of such appointment, salary and allowances and other conditions of service under section 6;
(v)the powers and duties of the Chairperson under section 7;
(vi)the terms and conditions subject to which and the manner in which the measures referred to in sub-section (1) of section 8 may provide for the registration of new extant varieties under clause (a) of sub-section (2) of that section;
(vii)the manner for arranging production and sale of the seeds under clause (e) of sub-section (2) of section 8;
(viii)the orders by the Authority or the Registrar as to costs under clause (b) of section 11;
(ix)the salary and allowances of Registrar-General of Plant Varieties and the conditions of service in respect of his leave, pension, provident fund and other matters under sub-section (3) of section 12;
(x)the matters to be included in the National Register of Plant Varieties under sub-section (1) of section 13;
(xi)the manner of authorising a person under clause (e) of sub-section (1) of section 16;
(xii)the fee under clause (g) and the other particulars under clause (i) which shall accompany the application under sub-section (1) of section 18;
(xiii)the form of application under the proviso to sub-section (1) of section 18;
(xiv)the period within which after making application a proof of the right to make the application is to be furnished under sub-section (3) of section 18;
(xv)the fee to be deposited by the applicant under sub-section (2) of section 19;
(xvi)the manner and method of conducting the tests under sub-section (3) of section 19;
(xvii)the manner of advertising application, conditions or limitations and specifications of variety for registration including its photograph or drawings under sub-section (1) of section 21;
(xviii)the manner of giving notice and the fee payable therefor under sub-section (2) of section 21;
(xix)the manner of sending counter-statement under sub-section (4) of section 21;
(xx)the manner of submitting evidence and the time within which such evidence may be submitted under sub-section (6) of section 21;
(xxi)the documents and fees under sub-section (1) and the tests to be conducted and the procedure to be followed under sub-section (3) of section 23;
(xxii)the form of a certificate of registration and the other authority to which a copy thereto shall be sent under sub-section (8) of section 23;
(xxiii)the form of a certificate of registration and the other authority to which a copy thereof and the maximum time for issuing the certificate of registration under sub-section (2) of section 24;
(xxiv)the manner of giving notice to the applicant under sub-section (3) of section 24;
(xxv)the fee for review and renewal under sub-section (6) of section 24;
(xxvi)the contents of the certificate and the manner of publishing such contents and inviting claim of benefits sharing under sub-section (1) of section 26;
(xxvii)the form for submitting claims of benefit sharing and the fees to be accompanied therewith under sub-section (2) of section 26;
(xxviii)the manner in which and the time within which opposition to claims shall be submitted under sub-section (3) of section 26;
(xxix)the manner of making reference under sub-section (7) of section 26;
(xxx)the manner of making an application for registration for title and the fees to be accompanied therewith under sub-section (4) of section 28;
(xxxi)the manner of referring the disputes regarding registration of entitlement under the proviso to sub-section (4) of section 28;
(xxxii)the manner to enter into a certificate the brief conditions of entitlement under sub-section (5) of section 28;
(xxxiii)the manner of making an application for varying the terms of registration under clause (a) of sub-section (9) of section 28;
(xxxiv)the manner of making an application by the registered breeder and certain other for cancellation of terms of registration under clause (b) of sub-section (9) of section 28;
(xxxv)the manner of application by any person other than the breeder, his successor, the registered agent or the registered licensee for cancellation of terms of registration under clause (c) of sub-section (9) of section 28;
(xxxvi)the manner of application for cancellation of the terms of registration under clause (d) of sub-section (9) of section 28;
(xxxvii)the manner of application for cancellation of the terms of registration under clause (e) of sub-section (9) of section 28;
(xxxviii)the manner of issuing notice to the registered breeder of a variety or his successor or to each registered agent or registered licensee (not being the applicant) under sub-section (10) of section 28;
(xxxix)the manner of giving notice to the Registrar under sub-section (1) of section 33;
(xl)the manner of notifying to the registered agent or registered licensee under sub-section (2) of section 33;
(xli)the period within which the notice of opposition under sub-section (3) of section 33 may be given;
(xlii)the manner of making application under section 34;
(xliii)the manner of depositing fee payable under sub-section (2) of section 35;
(xliv)the manner of making application under sub-section (1) of section 36;
(xlv)the manner of applying to the Registrar under sub-section (2) of section 36;
(xlvi)the manner of giving notice under sub-section (4) of section 36;
(xlvii)the manner of application under sub-section (1) of section 37;
(xlviii)the manner of making application under sub-section (2) of section 37;
(xlix)the manner to apply to the Registrar under sub-section (1) of section 38;
(l)the manner of advertising application and to give notice to the Registrar, and the time from the date of advertisement within which a person may give such notice under sub-section (2) of section 38;
(li)the manner of advertising the denomination of the variety under sub-section (3) of section 38;
(lii)the manner of recognition and reward from Gene Fund under clause (iii) of sub-section (1) of section 39;
(liii)the manner of claiming compensation and filing of opposition under sub-section (2) of section 39;
(liv)the manner of issuing notice and filing objection under sub-section (3) of section 41;
(lv)the manner of receiving benefit sharing under clause (a) of sub-section (1) of section 45;
(lvi)the manner of applying Gene Fund under sub-section (2) of section 45;
(lvii)the particulars to be contained in the application under sub-section (2) of section 47;
(lviii)the authority and the manner in which such authority shall make available to the compulsory licensee the reproduction material of the variety under section 50;
(lix)the form for making application under sub-section (1) of section 52;
(lx)the period within which an appeal shall be preferred under sub-section (1) of section 56;
(lxi)the form of petition and the particulars which such petition shall contain under sub-section (2) of section 56;
(lxii)the form for preparing annual statement of accounts under sub-section (1) of section 62;
(lxiii)the financial and administrative powers which the Chairperson shall exercise under section 63;
(lxiv)the manner of using the denomination of a variety under sub-section (1) of section 68;
(lxv)the manner of authorising registered agent or registered licensee under section 81;
(lxvi)the manner of issuing certified copy of content of Register or any other document under section 83;
(lxvii)the fee payable for obtaining a certified copy of, or to inspect, any entry in the Register or any other document under section 84;
(lxviii)any other matter which is to be, or may be, prescribed or in respect of which this Act makes no provision or makes insufficient provision and provision is, in the opinion of the Central Government, necessary for the proper implementation of this Act.