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 21] [Entire Act]

State of Punjab - Subsection

Section 21(9) in Wild Life (Protection) Punjab Rules, 1975

(9)
(a)A licensee under this Chapter shall intimate in advance to the Divisional Forest Officer concerned his desire to organise drives in any reserve forests, giving the date and the place where he desires to have such drives.
(b)If the Divisional Forest Officer is of opinion that such drives should not be allowed, he may, for reasons to be recorded in writing, prohibit such drives and communicate the same to the holder of the licence.