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] [Section 301] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 301(3) in Arunachal Pradesh Municipal Act, 2007

(3)Where any dead animal does not belong to any person, the Chief Municipal Executive Officer/ Municipal Executive Officer shall act immediately for causing the carcass to be disposed of.