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 9] [Entire Act]

State of Odisha - Subsection

Section 9(1) in The Orissa Animal Contagious Diseases Act, 1949

(1)The State Government for the purposes of preventing the outbreak or spread of any scheduled disease, may, by notification, prohibit or regulate in such manner and to such extent as they think fit-
(a)the bringing or taking into the State of Orissa or any specified place therein of any animals, alive or dead or of any parts of animals, or of any kind of fodder, bedding or other taking which may, in their opinion, carry infection;
(b)the removal from any specified part of the State of Orissa of any such animals, parts of animals, or things.