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 1052] [Entire Act]

Union of India - Section

Section 27 in The Wild Life (Protection) Act, 1972

27. Restriction on entry in sanctuary. -

(1)No person other than,-
(a)a public servant on duty;
(b)a person who has been permitted by the Chief Wild Life Warden or the authorised officer to reside within the limits of the sanctuary;
(c)a person who has any right over immovable property within the limits of the sanctuary;
(d)a person passing through the sanctuary along a public highway; and
(e)the dependants of the person referred to in clause (a), clause (b) or clause (c), shall enter or reside in the sanctuary, except under and in accordance with the conditions of a permit granted under section 28.
(2)Every person shall, so long as he resides in the sanctuary, be bound-
(a)to prevent the commission, in the sanctuary, of an offence against this Act;
(b)where there is reason to believe that any such offence against this Act has been committed in such sanctuary, to help in discovering and arresting the offender;
(c)to report the death of any wild animal and to safeguard its remains until the Chief Wild Life Warden or the authorised officer takes charge thereof;
(d)to extinguish any fire in such sanctuary of which he has knowledge or information and to prevent from spreading, by any lawful means in his power, any fire within the vicinity of such sanctuary of which he has knowledge or information; and
(e)to assist any Forest Officer, Chief Wild Life Warden, Wild Life Warden or Police Officer demanding his aid for preventing the commission of any offence against this Act or in the investigation of any such offence.
(3)No person shall, with intent to cause damage to any boundary-mark of a sanctuary or to cause wrongful gain as defined in the Indian Penal Code (45 of 1860, alter, destroy, move or deface such boundary-mark.
(4)No person shall tease or molest any wild animal or litter the grounds of sanctuary.