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]

State of Haryana - Section

Section 308 in Haryana Municipal Corporation Act, 1994

308. Disposal of dead animals.

(1)Whenever any animal in the charge of any person dies, the person incharge thereof shall within twenty-four hours either -
(a)convey the carcass to a place provided or appointed under section 270 for the final disposal of the carcasses of dead animals; or
(b)give notice of the death to the Commissioner whereupon he shall cause the carcass to be disposed of.
(2)In respect of the disposal of the carcass of dead animals under clause (b) of sub-section (1) the Commissioner may charge such fee as he may by public notice specify.