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 2] [Entire Act]

Union of India - Section

Section 3 in The Marine Products Export Development Authority Act, 1972

3. Definitions .-In this Act, unless the context otherwise requires,-

(a)"Authority" means the Marine Products Export Development Authority established under section 4;
(b)"Chairman" means the Chairman of the Authority;
(c)"conveyance" includes a carrier vessel or a vehicle;
(d)"dealer" means a dealer in any of the marine products;
(e)"Director" means the Director of Marine Products Export Development appointed under section 7;
(f)"export" and "import" mean respectively taking out of, or bringing into, India by land, sea or air;
(g)"fishing vessel" means a ship or boat fitted with mechanical means of propulsion which is exclusively engaged in sea-fishing for profit;
(h)"marine products" includes all varieties of fishery products known commercially as shrimp, prawn, lobster, crab, fish, shell-fish, other acquatic animals or plants or parts thereof and any other products which the Authority may, by notification in the Gazette of India, declare to be marine products for the purposes of this Act;
(i)"member" means a member of the Authority;
(j)"owner", in relation to any fishing vessel or in relation to any processing plant or storage premises for marine products or in relation to any conveyance used for the transport of marine products, includes-
(i)any agent of the owner; and
(ii)a mortgagee, lessee or other person in actual possession of the fishing vessel, processing plant, storage premises or conveyance;
(k)"prescribed" means prescribed by rules made under this Act;
(l)"processing", in relation to marine products, includes the preservation of such products such as canning, freezing, drying, salting, smoking, peeling or filleting and any other method of processing which the Authority may, by notification in the Gazette of India, specify in this behalf.