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 9] [Entire Act]

State of Gujarat - Subsection

Section 9(2) in The Gujarat Diseases of Animals (Control) Act, 1963

(2)If after such examination the Veterinary Surgeon-
(a)is of the opinion that any animal is not infective, the Inspector shall forthwith return it to the person who, in his opinion, is entitled to its possession or where in his opinion, such person cannot be found after reasonable inquiry, he shall send the animal to the nearest cattle pound or deal with it in such other manner as may be prescribed,
(b)certifies in writing that any animal is affected with a scheduled disease, the Inspector shall destroy the animal, or deal with it in such other manner as may be prescribed, or
(c)certifies in writing that any animal is infective, though not diseased the animal shall be dealt with in such manner as may be prescribed.