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 115] [Entire Act]

State of Rajasthan - Subsection

Section 115(1) in Rajasthan Panchayati Raj Rules, 1996

(1)A pound keeper may be separately appointed by the Panchayat or his duties may be entrusted to any contractor appointed through open auction. It shall be the duty of the pound keeper: -
(a)to maintain the following records to the pounds: -
(i)cattle pound register in Form No. XV;
(ii)receipt book showing particulars of the impounded cattle in Form No. XVI.
(iii)pass books showing delivery of the cattle impounded in Form No. XVII and XVIII, and
(iv)account of charges to be paid by the owner of the cattle in Form No. XIX and sale proceeds;
(b)to prepare such statements as may be directed from time to time by the panchayat; and
(c)to keep the cattle impounded safe and arrange for protection from heat, cold and rain and also to feed them.