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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(2) in The M.P. Krishik Pashu Parirakshan Adhiniyam, 1959

(2)No certificate under clause (b) of sub-section (1) shall be issued by the Competent Authority unless the Veterinary Officer after examining the cattle certifies that-
(a)the cattle is-
(i)over 15 years of age; or
(ii)[ has become permanently incapacitated for work or breeding due to injury, deformity or on incurable disease and such permanent incapacity has not been caused deliberately; and] [Substituted by M.P. Act No. 22 of 1961 for the original clause.]
(b)the cattle is not suffering from any disease which makes its meat unwholesome for human consumption.