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 6] [Entire Act]

Union of India - Section

Section 29 in The Wild Life (Protection) Amendment Act, 2002

29. Amendment of section 50.-

In section 50 of the principal Act,-(i) in sub- section (3A), for the words" Wild Life Warden," the words" an Assistant Conservator of Forests" shall be substituted;
(ii)in sub- section (4), the words" under intimation to the Chief Wild Life Warden or the officer authorised by him in this regard" shall be inserted at the end;
(iii)for sub- section (6), the following sub- section shall be substituted, namely:-" (6) Where any meat, uncured trophy, specified plant or part or derivative thereof is seized under the provisions of this section, the Assistant Director of Wild Life Preservation or any other officer of a gazetted rank authorised by him in this behalf r the Chief Wild Life Warden or the authorised officer may arrange for the disposal of the same in such manner as may be prescribed.";
(iv)in sub- section (8), for the words" Wild Life Warden", the words" an officer not below the rank of Assistant Conservator of Forests authorised by the State Government in this behalf" shall be substituted.