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 45] [Entire Act]

State of Gujarat - Subsection

Section 45(1) in The Gujarat Police Act, 1951

(1)Any Police officer who in any street or public place other than a place of worship finds any animal other than a bull or a cow so diseased, or so severely injured, and in such a physical condition, that in his opinion it cannot without cruelty be removed shall, if the owner is absent or refuses to consent to the destruction of the animal, at once summon the Veterinary Practitioner in charge of the area in which the animal is found and, if the Veterinary Practitioner certifies that the animal is mortally injured, or so severely injured, or so diseased, or in such a physical condition, that it is cruel to keep it alive, the Police Officer may without the consent of the owner, destroys the animal or causes it to be destroyed:Provided that if in the opinion of the Veterinary Practitioner the animal can be removed from the place where it is found without causing it great suffering, and, if the owner or person in charge of the animal or in their absence any other person, on the spot is willing and offers to remove the animal to a Veterinary Hospital or Panjrapole within such time as the Veterinary Practitioner considers reasonable the Veterinary Practitioner shall allow the animal to be removed by such owner, person in-charge of the animal or other person if the owner or person in charge of the animal or such other person is unwilling or fails so to remove the animal, the Veterinary Practitioner may direct the Police Officer to remove the animal before it is destroyed from the place where it is found to such other place as he may thinks fit:Provided further that when the animal is destroyed in any street or public place it shall as far as possible, be screened from the public gaze while it is being destroyed.