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 62] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 62(5) in The Jammu and Kashmir Panchayati Raj Rules, 1996

(5)For every head of cattle impounded as aforesaid the pound-keeper/contractor or his agent shall levy a fine as prescribed by Panchayat from time to time but not more than as provided under the J&K Cattle Trespass Act, 1977.