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 8] [Entire Act]

State of Odisha - Subsection

Section 8(1) in The Orissa Fruit Nurseries (Regulation) Act, 1997

(1)The competent authority may suspend or cancel any licence granted or renewed under this Act, if the licensee -
(a)has applied to be adjudicated, or been adjudicated, an insolvent; or
(b)has parted, in whole or in part, with his control over the fruit nursery; or
(c)has ceased to conduct or possess such fruit nursery; or
(d)in the opinion of the competent authority, has become incompetent to conduct or possess such fruit nursery; or
(e)has contravened, or failed to comply with, any of the terms of the licence or any of the provisions of this Act or the rules; or
(f)has refused to surrender or produce his licence or to produce the registers and other records required to be maintained under this Act or the rules, to the competent authority or any person authorised by it; or
(g)becomes subjected to any other ground as may be prescribed.