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]

State of Andhra Pradesh - Section

Section 34 in THE ANDHRA PRADESH STATE AQUACULTURE DEVELOPMENT AUTHORITY ACT, 2020

34. Seizure and Forfeiture of the Property –

(1)The aquaculture inputs/aquaculture equipment/aquaculture produce/aquaculture services shall be seized/forfeited if any person/firm or representative commits an offense for which seizure or forfeiture as may be prescribed.
(2)Government may notify other offenses by committing which the stock shall be seized/forfeited.CHAPTER-IX APPEAL