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 Tamilnadu - Section

Section 2 in Tamil Nadu Bovine Breeding Act, 2019

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"artificial insemination" or "AI" means the process of depositing bovine semen in the body of the uterus of a mature bovine female with the intention of making it pregnant;
(b)"AI technician" means a person who possesses requisite qualification, skill and experience to perform artificial insemination in bovines, as may be prescribed;
(c)"AI service provider" means any person including a Firm, Limited Liability Partnership, Company, Producer Company, Institution, Non-Governmental Organisation, Breeders' Association, Trust, Department of Central or State Government, Co-operative Society, Livestock Development Board or any Agency, Agriculture or Veterinary University who undertakes AI service in bovines;
(d)"appellate authority" means the appellate authority specified under section 15;
(e)"Authority" means the bovine breeding Authority appointed under section 3;
(f)"bovine" means and includes cow, bull, bullock and buffalo;
(g)"bovine breeding" means breeding activities in bovines that include the use of bovine bulls for production of semen, production, processing, storage and distribution of bovine frozen semen, and providing AI services to bovines;
(h)"breeding policy" means the State breeding policy, notified by the Government, from time to time, for maintaining and developing different breeds of cow, bull, bullock and buffalo in different agro-climatic zones of the State;
(i)"certified bull" means a bovine bull meeting the prescribed standard for semen production and is included as certified bull, in the certificate of registration of a semen station or any bovine bull certified to be of prescribed standard for semen production by the Authority, from time to time;
(j)"Government" means the State Government;
(k)"natural service" means use of breedable healthy bulls for making female bovines pregnant by natural mating;
(l)"premises" means any land area, yard, building, or vessel or vehicle or any other location that is used for bovine frozen semen production and for providing bovine AI service;
(m)"prescribed" means prescribed by rules made under this Act;
(n)"prescribed standards" means the standards prescribed by the Authority, from time to time, and to be adhered to by those seeking a certification of registration, namely:-
(i)semen stations intending to use bovine bulls for frozen semen production in accordance with the methods and parameters as may be prescribed;
(ii)semen stations intending to produce, process, store and distribute bovine frozen semen in accordance with the procedures and parameters as may be prescribed; and
(iii)AI service provider intending to provide AI services in accordance with the procedures and parameters as may be prescribed;
(o)"registered veterinary practitioner" means a graduate in veterinary science registered under the Veterinary Council Act, 1984 (Central Act 52 of 1984);
(p)"semen station" means premises, where a facility is setup for production, processing and storage of bovine frozen semen;
(q)"semen bank" means premises, where a facility is setup for storage and distribution of bovine frozen semen;
(r)"State" means the State of Tamil Nadu.
Chapter-II Appointment and Functions of the Authority