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 33A] [Entire Act]

Union of India - Subsection

Section 33A(2) in The Wild Life (Protection) Act, 1972

(2)No person shall take, or cause to be taken or grazed, any livestock in a sanctuary without getting it immunised.