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 13] [Entire Act]

Union of India - Section

Section 64 in The Wild Life (Protection) Act, 1972

64. Power of State Government to make rules. -

(1)The State Government may, by notification, make rules for carrying out the provisions of this Act in respect of matters which do not fall within the purview of section 63.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the term of office of members other than those who are members, ex officio , the manner of filling vacancies and the procedure to be followed by the Board under sub-section (2) of section 6;
(b)allowances referred to in sub-section (3) of section 6;
(c)the forms to be used for any application, certificate, claim, declaration, licence, permit, registration, return or other document, made, granted, or submitted under the provisions of this Act and the fees, if any, therefor;
(d)the conditions subject to which any licence or permit may be granted under this Act;
(dd)the conditions subject to which the officers will be authorised to file cases in the Court;
(e)the particulars of the record of wild animals (captured or killed) to be kept and submitted by the licensee;
(ee)the manner in which measures for immunisation of live-stock shall be taken;
(f)regulation of the possession, transfer and the sale of captive animals, meat, animal articles, trophies and uncured trophies;
(g)regulation of taxidermy;
(ga)the manner and conditions subject to which the Administrator shall receive and manage the property under sub-section (2) of section 58-G;
(gb)the terms and conditions of service of the Chairman and other members under sub-section (3) of section 58-N;
(gc)the fund from which and the manner in which payment of reward under section 60-B shall be made;
(h)any other matter which has to be, or may be, prescribed under this Act.