Section 315(2) in Jammu and Kashmir Municipal Corporation Act, 2000
(2)No place other than a municipal slaughter house shall be used as slaughter house:(a)to restrict the slaughter of any animal in any place on the occasion of any religious festival or ceremony, subject to such conditions as the Commissioner may, by public notice, impose in this behalf, or(b)to prevent the Commissioner, with the sanction of the Corporation, from setting apart places for the slaughter of animals in accordance with religious customs.