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 2] [Entire Act]

State of Bihar - Subsection

Section 2(f) in Bihar Preservation and Improvement of Animals Rules, 1960

(f)"Gosadan" means a place or institution maintained or recognised by the State Government for the purposes of keeping useless, unproductive or invalid animals and includes a Goshala within the meaning of the Bihar Goshala Act, 1950 (Bihar Act 28 of 1950),