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 49D in The Wild Life (Protection) Act, 1972

49D. Definitions. -

In this Chapter, unless the context otherwise requires, -
(a)"artificially propagated" means plants which have been grown under controlled conditions from plant materials grown under similar conditions;
(b)"bred in captivity" means produced from parents in captivity;
(c)"Convention" means the Convention on International Trade in Endangered Species of Wild Fauna and Flora signed at Washington D.C., in the United States of America on the 3rd of March, 1973, and amended at Bonn on the 22nd of June, 1979, its appendices, decisions, resolutions and notifications made thereunder and its amendments, to the extent binding on India;
(d)"export" means export from India to any other country of a specimen;
(e)"import" means import into India from any other country of a specimen;
(f)"introduction from the sea" means transportation into India of specimens of any species which were taken from the marine environment not under the jurisdiction of India or any other country;
(g)"Management Authority" means the Management Authority designated under section 49E;
(h)"readily recognisable part or derivative" includes any specimen which appears from an accompanying document, the packaging or a mark or label, or from any other circumstances, to be a part or derivative of an animal or plant of a species listed in Schedule IV;
(i)"re-export" means export of any specimen that has previously been imported;
(j)"Scientific Authority" means a Scientific Authority designated under section 49F;
(k)"scheduled specimen" means any specimen of a species listed in Appendices I, II or III of the Convention and incorporated as such in Schedule IV;
(l)"species" means any species, sub-species, or geographically separate population thereof;
(m)"specimen" means -
(i)any animal or plant, whether alive or dead;
(A)for species included in Appendices I and II of Schedule IV, any readily recognisable part or derivative thereof;
(B)for species included in Appendix III of Schedule IV, any readily recognisable part or derivative thereof specified in Appendix III of Schedule IV in relation to the species; and
(iii)in the case of a plant, -
(A)for species included in Appendix I of Schedule IV, any readily recognisable part or derivative thereof;
(B)for species included in Appendices II and III of Schedule IV, any readily recognisable part or derivative thereof specified in Appendices II and III of Schedule IV in relation to the species;
(ii)in the case of an animal, -
(n)"trade" means export, re-export, import and introduction from the sea.