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

5.

Superintendent shall be the officer incharge of the slaughter house. It shall be his duty inter alia to inspect animals ante-mortem and carcasses and keep a record of the animals slaughtered.