State of Madhya Pradesh - Act
The M.P. Forests (Hunting, Shooting, Fishing, Poisoning Water and Setting Traps or Snares in Reserved or Protected Forests) Rules, 1963
MADHYA PRADESH
India
India
The M.P. Forests (Hunting, Shooting, Fishing, Poisoning Water and Setting Traps or Snares in Reserved or Protected Forests) Rules, 1963
Rule THE-M-P-FORESTS-HUNTING-SHOOTING-FISHING-POISONING-WATER-AND-SETTING-TRAPS-OR-SNARES-IN-RESERVED-OR-PROTECTED-FORESTS-RULES-1963 of 1963
- Published on 31 January 1963
- Commenced on 31 January 1963
- [This is the version of this document from 31 January 1963.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title and extent.
- These rules may be called the Madhya Pradesh Forests (Hunting, Shooting, Fishing, Poisoning Water and Setting Traps or Snares in Reserved or Protected Forests) Rules, 1963.2. Definitions.
- In these rules, unless tire context otherwise requires,3. Acts prohibited in reserved and protected forests.
- The following acts are prohibited in all reserved and protected forests :-4. Closing of forests to hunting, shooting, etc.
5. Division of forests into shooting blocks.
- The forests closed conditionally under clause (b) of sub-rule (1) of Rule 4 in each division shall be divided into shooting blocks of convenient size by the Divisional Forest Officer in consultation with the Collector and with the approval of the Conservator of Forests of the Circle.6. Hunting, shooting, etc., prohibited except under a permit or licence.
- No person shall-7. Powers of the Divisional Forest Officer and Conservator of forests.
8. When application for permit or licence may be made.
9. Power to grant or refuse a permit or licence.
10. Permit or licence to be returned on expiry of period.
- On the expiry of the period of the permit or the licence, the permit-holder or the licensee, as the case may be, shall return it to the Divisional Forest Officer with an endorsement thereon showing the number and kind, and the horn dimensions in the case of protected animals or length in the case of carnivora and bear, of all game killed or captured by him.11. Permit or licence not transferable.
- A permit or licence shall not be transferable.12. Permit or licence to be produced on demand for inspection.
- Every permit-holder or licensee shall, on demand by any forest or Police Officer produce his permit or licence, as the case may be, for inspection.13. Blocks for which permits or licence are valid.
- A permit or licence shall ordinarily be valid for one block only for which it has been granted but may cover two blocks when there are no applicants for the surplus blocks :Provided that a wounded game may be-pursued into an adjoining block.14. Period of permits and licence.
- The period of a permit or licence shall be determined by the Divisional Forest Officer according to the demand for blocks but in no case shall exceed two months.15. Number of sportsmen and particulars of permits.
- The number of sportsmen allowed to hunt and shoot on any one permit shall be limited to four. Every permit shall specify the names and full addresses and arms and game licence, number of the sportsmen authorised to shoot under it and may limit the numbers of the retainers and of dogs and other animals which may be taken into the forests.16. Divisional Forest Officer to limit the game.
- The Divisional Forest Officer shall, subject to these rules, fix the maximum number of game of each species which may be allowed to be killed in each block during the year. He shall, subject to the approval of the Conservator of Forests, fix a sliding scale for permits and licences also according to whether they are granted for a period up to fifteen days, one month or over one month.17. Maintenance of game books.
- Game books shall be kept in each divisional and range forest office in Form I showing the number of heads of protected animals permitted to be killed and the number of game of every kind killed up-to-date.18. Annual statement of game.
- The Chief Conservator of Forests shall, at the end of each year, compile from an annual statement to be submitted to him by the Conservator of Forests, a statement showing the number and kind of protected game killed by permit-holders.19. Fees for permit and royalty.
| [Kind of Animals] [Substituted by Notification No. 1445-73531-X(II)-68, dated 7-2-1968.] | Rates per head | ||
| Resident of India | Non-resident of India | ||
| (1) | (2) | (3) | |
| Rs. | Rs. | ||
| 1. | Wild Buffalo | 600 | 1,500 |
| 2. | Barasingha | 500 | 1,000 |
| 3. | Bison | 350 | 1,000 |
| 4. | Black Buck | 350 | 1,000 |
| 5. | Tiger | 50 | 1,000 |
| 6. | Sambhar | 30 | 200 |
| 7. | Cheetal | 25 | 200 |
| 8. | Panther | 25 | 500 |
| 9. | Bear | 15 | 100 |
| 10. | Other deer | 10 | 50 |
| 11. | Blue Bull | 25 | 200 |
| 12. | Pig | Nil | Nil |
20. Fee for licence and royalty.
21. [ [Omitted by Notification dated 23-8-1972.]
Omitted]22. Restriction on the number of animals to be killed.
- No permit-holder shall be permitted to kill in any one year ending on 31st October, in the blocks more than-23. Permission for shooting wild buffalo, etc.
- Shooting of a wild buffalo, bison, black buck and barasingha shall not be permitted except with the sanction of the Chief Conservator of Forests, subject to the special directions if any, of the State Government.24. Permission for wild buffalo and bison.
- No permission for shooting of wild buffalo or bison shall be given unless the person possesses arms with minimum 4000 lb. striking energy.25. Permit for forests under complete systematic fire protection.
- No permit shall ordinarily be granted for forests under complete systematic fire protection between 15th February and 30th June except to approved sportsmen for hunting and killing of carnivorous and such other animals as may be specified in the permit.26. Permit for an animal or bird to which Game Act applies.
- No permit under these rules shall be granted for shooting any animal or bird to which the Madhya Pradesh Game Act, 1935 (XV of 1935) applies unless the person applying for permit holds a licence under Section 4 or is exempted under Section 9 of the said Act.27. Certificate to be signed.
- The person to whom a permit is granted shall before receiving the permit sign the certificate in Form II printed in red ink on a detachable slip added to the permit and return the same to the Divisional Forest Officer.28. Notice to enter forest.
- No permit-holder or licensee shall enter any forest without giving 24 hours previous notice to the local forest official unless exempted by the Divisional Forest Officer.29. Camping grounds.
- The permit-holder shall camp only on such regular camping grounds as may have been set apart by the forest authorities or in place specially pointed out to him by a Forest Officer.30. Confiscation of trophy.
- A permit-holder shall be entitled to shoot the maximum number of animals specified in the permit. In every case of infringement of this condition, the trophy may be confiscated, in addition to the penalty that may be imposed by the competent authority in consideration of the merits of each case.31. Royalty for animals shot without a permit.
- Royalty for animals shot without a permit shall be assessed at the rate equivalent to four times the rates provided in sub-rule (2) of Rule 19.32. Limitation of game to be killed.
- Only a limited head of game shall be allowed to be killed in any block in any one year. On the limit being reached, the block shall be closed for the remainder of the season as a matter of course. It shall be within the discretion of Conservator of Forests to prohibit the shooting of any animal in any specified block.33. Form of application.
- Application for the grant of permit shall be made in Form III.34. Fee to accompany the application.
- No application for the grant of a permit or a licence shall be considered unless it is accompanied by the fee prescribed for it under these rules.35. Special shooting permits.
- Special shooting permits may be issued free of any charge to approved sportsmen of the district for the destruction of a man-eater or cattle-lifter notified by the Collector. Such permits shall be issued for a period of three months.36. Form of permit and licence.
37. Liability of the permit-holder or the licensee.
- The permit-holder or licensee is not exempted from liability under the Act or any other law for the time being in force for anything done in contravention of such Act or law for any damage caused by him or by any member of his party or by his retainers or followers.38. Permit-holder to acquaint with the boundaries of the block.
- A permit-holder shall be responsible to acquaint himself and the members of his party with the boundaries of the block before commencing shooting.39. Disposal by auction sale, etc.
- Nothing in these rules shall prevent the disposal by auction sale, contract or otherwise of the shooting or fishing rights within any part of the forest, but no such disposal shall be made without previous sanction of the State Government obtained in each case.40. Refund of fee paid.
- A refund of the fee paid for a permit or licence may be sanctioned by the Conservator of Forests of the permit-holder or from licensee is prohibited by an order of the Conservator of Forests from shooting or capturing game in the block on account of an outbreak of fire or the execution of special work therein or the reservation thereof for any high personage or other like cause. Where the permit-holder or licensee applies for the cancellation of his permit or licence, half the fees prescribed under Rule 19 and paid shall be refunded to him and the other half shall lapse to Government. No refund shall be admissible in any other case or circumstances.41. Collection of specimen of rarer fauna.
- Person requiring specimens of rarer fauna for bonafide scientific or museum purposes shall apply to the State Government who may fix the fee and number of specimens to be shot and depute a special officer to collet the specimens required.42. Privileges of the Rules.
- Nothing in these rules shall be taken to cancel any privileges granted to the Rulers of Indian States under any covenant or agreement.43. Repeal and savings.
- If immediately before the commencement of these rules, there are in force in any region of the State any rules relating to hunting, shooting, fishing, poisoning water, and setting traps or snares in reserved or protected forests made under the Act, all those rules shall stand repealed :Provided that anything done or any action taken under the rules so repealed shall unless such thing or action is inconsistent with any of the provisions of these rules, be deemed to have been done or taken under the corresponding provisions of these rules.Appendix A[See clause (g) of Rule 3]| Name | Systematic Name | Vernacular name |
| (1) | (2) | (3) |
| Sand-grouse | Peterocies fasciatus | Bhat titar, Donggar-Korai. |
| Peterocies Exustus | Bhatt titar, Dongar-Korai | |
| Pea-fowl | Pavo cristatus | Mor, manzur. |
| Jungle-fowl | Gallus ferrugineus | Jungli murgi. |
| Gallus Sonnerutti | Jungli murgi. | |
| Spur-fowl | Galloperdise spadiceus | Choti jungli murgi. |
| Galloperdise lunulatus | Choti jungli murgi. | |
| Partridge | Francolinus vulgaris | Kala titar. |
| Francolinus pictus | Kala titar. | |
| Ortygornis pondiceriana | Gora titar. | |
| Quail | Catumix Coraman delica | Chinuk. |
| Bush-quail | Perdicula argoonda | Lawa |
| Perdicula Asiatica | Lawa | |
| Microperdix Blewitti | Sirsi lawa. | |
| Bustard-quail | Turnis pugnas | Gundru. |
| Turnis joudera | Gundru | |
| Tumis dussumieri | Tura dabki. | |
| Bustard | Eupoditis Edwardsii | Hom tokdur |
| Lik-florikan | Sypheotides Aurita | Tun mor. |
| Spurred-goose | Sarkidiornis melnnolus | Nukta. |
| Goose-teal | Nettapus Coromandelianus | Girga. |
| Whistling-teal | Dendrocynga arcuata | Silli |
| Grey-duck | Anas poekilorphyncha | Grampai. |
| Green-pigeon | Corcopus phornicoperus | Harrial. |
| Corcopus Chlorigaster | Harrial. | |
| Blue-rock pigeon | Columba intermedia | Kabutar. |
| Doves | Turtur-meena | Kalla fakhta. |
| Turtur coabayensis | Tortu fakhta | |
| Turtur suratensis | Chitroka fakhta. | |
| Turtur risorius | Dhor fakhta. | |
| Turtur senega lensis | Seroti fakhta. |
| Names | Close time | ||
| (1) | (2) | ||
| 1. | Sand-grouse | 1st March to 31st July. | |
| 2. | Painted partridge | 1st June to 30th November. | |
| 3. | Grey partridge | 1st March to 30th September. | |
| 4. | Pea-hen | 1st April to 31st October. | |
| 5. | Jungle-hen | 1st March to 30th September. | |
| 6. | Spur-fowl | 1st March to 30th September. | |
| 7. | Bush-quail | 1st April to 31st October | |
| 8. | Comb-duck | ||
| 9. | Spotted billed duck | ||
| 10. | Painted snipe | 1st May to 30th November. | |
| 11. | Rain-quail | ||
| 12. | Bustard-quail | ||
| 13. | Bustard | ||
| 14. | Lik florikan | ||
| 15. | Cotton-teal | ||
| 16. | Whistling-teal | ||
| 17. | Herons | Whole year | |
| 18. | Egrets | ||
| 19. | King-fishers | ||
| 20. | Rollers. | ||
| Deer and Antelope other than Nilgai | |||
| 1. | Does, hinds and fawns | Whole year | |
| 2. | Immature stags and bucks | ||
| 3. | Hornless stages | ||
| 4. | Stags with horns in velvet | ||
| Bison and Buffalo | |||
| 1. | Cows and calves | Whole year | |
| 2. | Bison bulls | Whole year throughout M.P. | |
| 3. | Wild buffaloes | Whole year. |
| Kind of game | Number of heads of protected animals permitted tobe killed | Date of shooting | Name of sportsman with number of shots | Balance of game available, for shooting |
| (1) | (2) | (3) | (4) | (5) |
| Buffalo | 1st head | |||
| 2nd head | ||||
| 3rd head etc. | ||||
| Bison | ||||
| Barasingha | ||||
| Chital | ||||
| Sambhar |
1. Name
2. Profession
3. Address
4. [Resident of India/Non-resident of India] [Strikeout whichever is not applicable.]
5. Game licence No. of the applicant
6. Arms licence No. of the applicant
7. Name of shooting block required to be reserved
8. Period for which reservation of shooting block is desired
9. Details of companions-
| Name | Address | Whether resident or non-resident of India | Game licence No. | Arm licence No. |
| (1) | (2) | (3) | (4) | (5) |
10. Name of Forest Rest House where accommodation is desired and the No. of rooms desired.
11. Details of animals already shot by the applicant during the current calendar year-
| Name of the shooting block and division | Period when the animals were shot | Name and No. of animals shot |
| (1) | (2) | (3) |
2.
.................................................................................3.
.................................................................................4.
.................................................................................Period for which permit is valid :-From..........................19..........To............................19............Name of Shooting Block for which this permit is granted.............Maximum number of protected animals allowed to be shot under this permit:-Bison...................................Buffalo.................................Blue bull...............................Barasingha..............................Sambhar.................................Chital..................................Other deer..............................Carnivora-UnlimitedShooting fee Rs..... remitted vide Chalan No.......... dated.......... by Money Order/Cheque No........ dated........Divisional Forest Officer..................Division(Duplicate)For use by Range Officer| No........ | Date.......19...... |
| No........ | Date.......19...... |
| Grey leg goose, bareheaded goose, Ruday Scheldrake or Brahminybuck. | Comb duck, Cotton teal, whistling teal, Large whistling teal,Malard. | Red jungle fowl, Red Spur fowl, Painted spur fowl, Junglebush. | ||
| Pink headed, duck Gawall Common teal, Pintail Gargenyblue-winged teal. | Indian sport bill, Pigeon, Green pigeon, Blue fock pigeon,Imperial pigeon, Painted sand grouse. | Quail, grey partridge, Painted partridge, Common or greyquail, Rail quail, Little button quail, Demoiselle crane bustard. | ||
| Shoveller Red-Crested Pochard, Pochard, Whiteeyed Pochard. | Common Indian sand grouse, Red fowl, Grey Jungle fowl. | Lik-florican Common-snipe, Pintail snipe, Jack snipe, Paintedsnipe. |
| Date....................... | (Signed) |
1. How many bison, barasingha, or chital did you see?
2. How many tigers, panthers and bears do you think were in your block?
3. Did you see any signs of illicit shooting such as pits near water, machans or hides, or hear gun-shots?
4. Give the name of any shikari you can recommend.
5. Details of any unusual incident notice by you or any outstanding event.
Extracts from the Rules and Conditions1. This permit is issued by the Divisional Forest Officer.
2. A permit is not transferable, and may be cancelled at any time by the officer granting it or by the Conservator. A permit may be cancelled for any breach of the Forest Act committed by the permit-holder or his servants; or on account of fire breaking out, or in case of interference with Government work.
3. The permit-holder must give at least 24 hours notice of his arrival to the Range Officer. He must camp only at places sanctioned by the Divisional Forest Officer.
4. The permit-holder is entitled to shoot only those animals and birds shown in his permit subject to the close season fixed for such birds or animals.
5. Except for shooting carnivora a permit-holder with intent to shoot shall not sit up in the neighbourhood of water or salt licks or on paths leading to such places. No animals except carnivora may be shot from a motor-car or bullock-cart by day or night, nor should artificial lights be used for shooting animals other than carnivora.
6. The close reasons for birds and animals are :
| Sand groose | 1st March to 31st July. | |
| Painted partridge | 1st June to 30th November. | |
| Grey partridge | 1st March to 30th September. | |
| Jungle hen | 1st March to 30th September. | |
| Pen hen | 1st April to 31st October. | |
| Spur fowl | 1st march to 30th September. | |
| Bush-quail | 1st April to 31st October. | |
| Comb-duck | ||
| Spotted billed duck | ||
| Printed snipe | ||
| Rain-quail | 1st May to 30th November. | |
| Bustard-quail | ||
| Bustard | ||
| Lik-Florikan | ||
| Cotton teal | ||
| Whistling teal | Whole year | |
| Herons | ||
| Egrets | ||
| King Fishers | ||
| Rollers |
| Does, hinds and fawns Immature | Whole year |
| Stags and bucks Hornless stag, Stags with horns in velvet. | |
| Bison and Buffalo | Whole year |
| Bows and calves | Whole year |