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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 9 in The Andhra Pradesh Prohibition Of Cow Slaughter And Animal Preservation Act, 1977

9. Power to enter and inspect

(1)For the purposes of this Act, the competent authoriy or any person authorised in this behalf by the competent authority (herein after referred to as the authorised person) shall have power to enter and inspect any premises where the competent authority or the authorisedperson has reason to believe that an offence under this Act has been or is likely to be committed.
(2)Every person in occupation of any such premises shall allow the competent authority or the authorised person such access to the premises as may be necessary for the aforesaid purpose and shall answer to the best of his knowledge and belief any question put to him by the competent authority or by the authorised person.