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 47] [Entire Act]

State of Kerala - Subsection

Section 47(1) in Kerala Forest Act, 1961

(1)The Government may, from time to time make rules to regulate the following matters namely·-
(a)the salving, collection and disposal of all timber mentioned in section 42
(b)the use and registration of boats used in salving and collecting timber ;
(c)the amounts to be paid for salving, collecting, moving, , storing and disposing of such timber ,
(d)the use and registration of hammers and other instruments to be used for marking such timber.