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 Tamilnadu - Section

Section 3 in Tamil Nadu Rinderpest Act, 1940

3.

In this Act, unless there is anything repugnant in the subject or context
(a)"animal" means any camel, buffalo, bull, bullock, cow, heifer, calf, sheep, lamb, goat, kid, swine, or deer ;
(d)"infective animal" means any animal which is affected with rinderpest or has recently been in contact with, or in close proximity to, an animal so, affected; and
(e)"prescribed" means prescribed by rules made under this Act.