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 8] [Entire Act]

State of West Bengal - Subsection

Section 8(4) in The Bengal Diseases Of Animals Act, 1944

(4)Notwithstanding anything in sub-sections (1), (2) and (3) if the [Veterinary Officer] [Substituted by Act No. 9 of 2008, dated 17.4.2008.], after due examination of any [livestock] [Substituted by Act No. 9 of 2008, dated 17.4.2008.], certifies in writing that such [livestock] [Substituted by Act No. 9 of 2008, dated 17.4.2008.] is affected with any of such contagious diseases as may be prescribed in this behalf, he may destroy the [livestock] [Substituted by Act No. 9 of 2008, dated 17.4.2008.] or deal with it in such other manner as may be prescribed.