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 Gujarat - Section

Section 29 in Gujarat Wild Animals and Wild Birds Protection Act, 1963

29. Restriction on entry into game sanctuary.- No person other than,-

(a)any public servant on, duty;
(b)any person who ordinarily resides within the limits of a sanctuary;
(c)any person who has any rights over, immovable property within the limits of a sanctuary;
(d)any person passing through a sanctuary along a public highway;
(e)the dependants and servants of the above persons,
shall enter or reside in a game sanctuary, except under a permit and in accordance with the conditions of the permit granted under section 30.