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 3] [Entire Act]

State of Odisha - Subsection

Section 3(1) in The Orissa Fruit Nurseries (Regulation) Act, 1997

(1)On and after the commencement of this Act, no person shall establish or conduct a fruit nursery, without being registered with the competent authority and without obtaining a licence under the provisions of this Act.