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 Haryana - Section

Section 47 in Haryana Municipal (Regulation of Slaughter Houses) Bye-laws, 1977

47.

No person shall remove entrails and offals from the slaughter-house until they have been properly washed and cleansed.