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 Bihar - Subsection

Section 21(3) in Bihar Preservation and Improvement of Animals Rules, 1960

(3)The owner of bull seized under sub-section (1) of Section 27 may within three months of its seizure, claim the return of the bull, if it has not been sold by public auction, or its sale-proceeds if it has been so sold.