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]

State of Madhya Pradesh - Section

Section 18 in The M.P. Krishik Pashu Parirakshan Adhiniyam, 1959

18. Power to make rules.

(1)The State Government may, by notification, make rules to carry out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for-
(a)the form and manner in which applications for certificates under Section 4 shall be made and the fees payable in respect of such applications;
(b)the form of certificate to be issued under Section 4;
(c)the places in which animals may be slaughtered under this Act.