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] [Section 8] [Entire Act]

Bengal Presidency - Subsection

Section 8(2) in Bengal Diseases of Animals Act, 1944

(2)If the owner of [the livestock] seized under the proviso to sub-section (1) or his authorized agent applies in the prescribed manner for the return of such [livestock] to his possession, the [livestock] shall be so returned if such owner or his authorized agent pays any expenses, calculated in the prescribed manner, incurred for the upkeep of the [livestock] up to the date of its release:Provided that on the release of the [livestock] the owner or his authorized agent, as the case may be, shall comply with any order which the [Veterinary Officer] may see fit to issue under sub-section (1).