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] [Entire Act]

Union of India - Section

Section 10 in The Animal Birth Control (Dogs) Rules, 2001

10. Furious or dumb rabid dogs

.-(1) On the receipt of complaints from the public to the Dog Control Cell of the Local Authority or on its own, the dog squad of the Local Authority would catch such dogs, suspected to be rabid.
(2)The caught dog would then be taken to the pound where it would be isolated in an isolation ward.
(3)The suspected rabid dog would then be subjected to inspection by a panel of two persons, i.e.,-
(i)a veterinary surgeon appointed by the Local Authority; and
(ii)a representative from an Animal Welfare Organisation.
(4)If the dog is found to have a high probability of having rabies it would be isolated till it dies a natural death. Death normally occurs within 10 days of contracting rabies. Premature killings of suspected rabid dogs therefore prevents the true incidence of rabies from being known and appropriate action being taken.
(5)If the dog is found not to have rabies but some other disease it would be handed over to the AWOs who will take the necessary action to cure and rehabilitate the dog.