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 1] [Entire Act]

State of Punjab - Section

Section 466 in The Punjab Municipal Act, 1999

466. Seizure of certain animals.

(1)If any horses, cattle or other quadruped animals or birds are kept on any premises in contravention of the provisions of section 460, or are found abandoned and roaming or tethered on any street or public place or on any land belonging to the Municipality, the Chief Officer of the Municipality or any officer empowered by him, may seize them and may cause them to be impounded or removed to such place, as may be appointed by the Government or the Municipality for this purpose, and the cost of seizure of these animals or birds and of impounding or removing them and of feeding and watering them shall be recoverable by sale by auction of these animals or birds :Provided that anyone claiming such animal or bird may, within seven days of the seizure, get them released on his paying all expenses incurred by the Chief Officer in seizing, impounding or removing and in feeding and watering such animal or bird, and on his producing a licence for keeping these animals and birds issued under the provisions of section 460.
(2)Whenever the Chief Officer is of opinion that the user of any premises for any of the purposes referred to in sub-section (2) of section 458 is causing a nuisance and such nuisance should be immediately stopped, the Chief Officer may, order the owner or the occupier of the premises to stop such nuisance within such time as may be specified in the order and in the event of the failure of the owner or occupier to comply with such order, the Chief Officer may himself or by an officer subordinate to him, cause such user to be stopped.
(3)Without prejudice to the foregoing provisions of this section, any person by whom or at whose instance any horses, cattle or other quadruped animals or birds, are so kept, abandoned or tethered, shall also be punishable under this Act.