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]

Union of India - Section

Section 2 in The Prevention And Control Of Infectious And Contagious Diseases In Animals Act, 2009

2. Definitions.—

In this Act, unless the context otherwise requires,—
(a)“animal” means,—
(i)cattle, buffalo, sheep, goat, yak, mithun;
(ii)dog, cat, pig, horse, camel, ass, mule, poultry, bees; and
(iii)any other animal or bird as the Central Government may, by notification, specify;
(b)“Check Post” means any place established as such by the Director to carry out checking of animals for the purpose of this Act;
(c)“Competent Officer” means any person or officer of the Government notified as a Competent Officer under section 17;
(d)“compulsory vaccination” means vaccination of any animal against any scheduled disease in respect of which vaccination is made mandatory under the provisions of this Act;
(e)“controlled area” means any local area which has been declared as such by the State Government under sub-section (1) of section 6;
(f)“defective vaccine” means any vaccine which is expired, breach in seal, contaminated, improperly stored, unlabelled or with mutilated label;
(g)“Director”, in relation to a State, means any officer in charge of the Department of Animal Husbandry or Veterinary Services, or both, notified by the State Government as such for the purpose of this Act;
(h)“free area” means any controlled area which has been declared as such under sub-section (5) of section 6;
(i)“infected animal” means an animal which is infected with any scheduled disease;
(j)“infected area” means an area declared as such under section 20;
(k)“notification” means notification published in the Official Gazette;
(l)“prescribed” means prescribed by rules made under this Act;
(m)“publication” includes propagation of information through the media or newspaper or any other mass media and the means of local communication such as declaration in loud voice and by beating drums in the area;
(n)“Quarantine Camp” means any place declared to carry out quarantine of animals and birds for the purpose of this Act;
(o)“scheduled disease” means any disease included in the Schedule;
(p)“Veterinarian” means a person having a recognised veterinary qualification who, under the law for the time being in force, is allowed to treat animal diseases;
(q)“Veterinary Officer” means any officer, appointed as such by the State Government under clause (b) of section 3;
(r)“Village Officer”, in relation to a village, means any person who is authorised or designated as such in accordance with the qualifications prescribed by the State Government.