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 9] [Entire Act]

State of Madhya Pradesh - Subsection

Section 9(4) in Madhya Pradesh Gau-Bhains Vansh Prajnan Viniyaman Adhiniyam, 2019

(4)Applicants intending to set-up a new semen station or for continuing the existing semen station, an application Form along with prescribed fee shall be submitted to the Authority, who shall issue a provisional certificate of registration to meet the conditions specified in sub-section (6) The provisional certificate of registration shall be valid for a period of one year. It may be extended for a period of six months on the request of the applicant, in writing. The Authority shall reply within one month about the status of extension.