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 73] [Entire Act]

Union of India - Subsection

Section 73(1) in The Delhi Police Act, 1978

(1)When in respect of an animal an offence punishable under sub-section (1) of section 11 or section 12 of the Prevention of Cruelty to Animals Act, 1960 has been committed, or when there is a reasonable ground for suspecting that such offence has been committed, a police officer may--- , or
(a)take the animal to the Metropolitan Magistrate, or
(b)if the accused person so requires, take the animal to a veterinary officer specified by general or special order by the Administrator in this behalf:
Provided that the police officer may, instead of taking the animal to a veterinary officer, take the animal for detention in a dispensary, or in any suitable place approved by the Administrator by general or special order and the animal shall thereupon be detained there until its production before a Metropolitan Magistrate, or
(c)take the animal to an infirmary appointed under section 35 of the said Act for treatment and detention therein, pending direction of a Magistrate under sub-section (2) of that section, or
(d)when the animal is in such physical condition that it cannot be taken to a veterinary officer or a Metropolitan magistrate, draw up a report of the condition of the animal in the presence of two or more respectable persons describing such wound, sores, fractures bruises, or other marks of injury as may be found on the body of the animal:
Provided that the police officer may take the animal for detention in a dispensary or any suitable place approved by the Administrator by general or special order and the animal shall thereupon be detained there until its production before a Metropolitan Magistrate.