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 Jammu-Kashmir - Section

Section 315 in Jammu and Kashmir Municipal Corporation Act, 2000

315. Private markets any slaughter house.

(1)No place other than a municipal market shall be used a market unless such place has been licensed as a market by the Commissioner.
(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.