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 3] [Section 4] [Entire Act]

State of Kerala - Subsection

Section 4(1) in Kerala Preservation of Trees Act, 1986

(1)No person shall, without the previous permission m writing of the authorised officer, cut, uproot or burn, or cause to be cut, uprooted or burnt, any tree.