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] [Entire Act]

Union of India - Section

Section 28 in The Wild Life (Protection) Amendment Act, 2002

28. Substitution of new section for section 43.-

For section 43 of the principal Act, the following section shall be substituted, namely:-" 43. Regulation of transfer of animal, etc.- (1) No person having in his possession captive animal, animal article, trophy or uncured trophy in respect of which he has a certificate of ownership shall transfer by way of sale or offer for sale or by any ot er mode of consideration of commercial nature, such animal or article or trophy or uncured trophy.(2) Where a person transfers or transports from the State in which he resides to another State or acquires by transfer from outside the State, any such animal, animal article, trophy or uncured trophy in respect of which he has a certificate of ownership he shall, within thirty days of the transfer or transport, report the transfer or transport to the Chief Wild Life Warden or the authorised officer within whose jurisdiction the transfer or transport is effected.
(3)Nothing in this section shall apply-(a) to tail feather of peacock and the animal article or trophies made therefrom;
(b)to transfer of captive animals between recognised zoos subject to the provisions of section 38-I, and transfer amongst zoos and public museums.".