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 Karnataka - Section

Section 3 in The Karnataka Animal Diseases (Control) Act, 1961

3. Appointment of Veterinary Officers and Inspectors.

(1)The State Government may by notification, appoint a person duly qualified in veterinary medicine to be a Veterinary Officer for the purpose of this Act for such local area as may be specified in the notification.
(2)The State Government or any officer authorised in this behalf, may appoint any person duly qualified in veterinary medicine to be an Inspector for all or any of the purposes of this Act and may specify the area within which he shall exercise the powers and perform the duties of an Inspector under this Act.
(3)A Veterinary Officer shall within the area for which he is appointed exercise all the powers of an Inspector under this Act and may exercise such powers in addition to his powers as Veterinary Officer.