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 10] [Entire Act]

Union of India - Section

Section 9 in The Wild Life (Protection) Amendment Act, 2002

9. Amendment of section 11.-

In section 11 of the principal Act, in sub- section 1,-(i) in clause (a), the following provisos and Explanation thereunder shall be inserted, namely:-" Provided that no wild animal shall be ordered to be killed unless the Chief Wild Life Warden is satisfied that such animal cannot be captured, tranquilised or translocated: Provided further that no such captured animal shall be kept in captivity unless the Chief Wild Life Warden is satisfied that such animal cannot be rehabilitated in the wild and the reasons for the same are recorded in writing. Explanation.- For the purposes of clause (a), the process of capture or translocation, as the case may be, of such animal shall be made in such manner as to cause minimum trauma to the said animal.";
(ii)in clause (b), for the words" such animal or cause such animal to be hunted", the words" such animal or group of animals in a specified area or cause such animal or group of animals in that specified area to be hunted" shall be substituted.