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 1] [Entire Act]

State of Jharkhand - Section

Section 9 in Jharkhand Bovine Animal Prohibition of Slaughter Act, 2005

9. Levy of charges and fees.

- The State Government, or the local authority, if so authorized, may levy such fees as may be prescribed for care and maintenance of uneconomic cows in the institutions.