Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 15(1)] [Section 15] [Entire Act] State of Bihar - Subsection Section 15(1)(f) in Bihar Preservation and Improvement of Animals Act, 1955 (f)fails to render every facility and assistance to Veterinary Officer as required by Section 12; shall be punished with fine which may extend to twenty-five rupees.