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 Sikkim - Section

Section 29 in Sikkim Prohibition of Beggary Act, 2004

29. Seizure and disposal or animals exposed or exhibited for obtaining or extorting alms.

(1)Any police officer or other person effecting arrest under sub-section (1) of Section 4,the arrest of a person who was found begging may seize any animal with the sore,wound, injury, deformity or disease of which was exposed or exhibited by such person with the object of obtaining or extorting alms.
(2)The police officer or other person affecting the arrest may remove such animal to any infirmary for detention therein pending its production before a Court,
(3)The Court before which the person found begging is brought may direct that the animal shall be treated and cared for in such infirmary until it is fit for discharge or that it shall be sent to a pinjrapole, or, if the veterinary officer in charge of the area in which the animal is found or such other veterinary officer as has been authorised by the rules made under Section 15 of the Prevention of Cruelty to Animal Act, 1960, certifies that it is incurable or cannot be removed without cruelty, that it shall be destroyed and the Court may also order that after release from the infirmary, the animal may be confiscated.
(4)An animal sent for care and treatment to an infirmary shall not. unless the Court directs that it shall be sent to a pinjrapole or that it shall be destroyed, be released from such place except upon a certificate of its fitness for discharge issued by the veterinary officer in charge of the area in which the infirmary is situated or such other veterinary officer as has been authorized by the Government.