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 2] [Section 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(2) in Tamil Nadu Hill Areas (Preservation of Trees) Act, 1955

(2)No person shall cut or otherwise damage, or cause to be cut or damaged, the branch of any tree:Provided that this shall not be deemed to prevent the pruning of any tree as required by ordinary agricultural or horticultural practice:Provided further that nothing contained in this sub-section shall be deemed to prevent the cutting or pruning of the branch of any tree for the purpose of providing proper shade for coffee or tea plantation.