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 252] [Entire Act]

State of Madhya Pradesh - Subsection

Section 252(3) in The M.P. Municipalities Act, 1961

(3)When a dog which has been detained under the last preceding sub-section is wearing a collar with owner's name and address thereon, such dog shall not be destroyed until a letter stating the fact that it has been so detained has been sent to said address and the dog has remained unclaimed for three clear days provided that any dog which is found to be rabid may be destroyed at the time.