Section 325(1) in Jammu and Kashmir Municipal Corporation Act, 2000
(1)If any horses, cattle or other quadruped animals or birds are kept on any premises in contravention or the provision of section 324 or are found abandoned and roaming or tethered on any street or public place or on any land belonging to the Corporation , the Commissioner or any officer empowered by him may seize them and may cause them to be impounded or removed to such place as may be appointed by the Government or the Corporation for this purpose and cost of seizure of these animals or birds and of impounding or removing them and of feeding and watering them, shall be recoverable by sale by auction of these animals or birds.Provided that anyone claiming such animals or birds may, within seven days of this seizure get them released on his paying all expense incurred by the Commissioner in seizing, impounding or removing and in feeding and watering such animals or birds, and on his producing a licence for keeping these animals and birds issued under the provision of section 324.