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 2] [Entire Act]

Union of India - Section

Section 3 in The Wild Life (Protection) Amendment Act, 2002

3. Amendment of section 2.-

In section 2 of the principal Act,-(a) for clause (1), the following clause shall be substituted, namely:-' (1)" animal" includes mammals, birds, reptiles, amphibians, fish, other chordates and invertebrates and also includes their young and eggs;';(b)for clause (4), the following clause shall be substituted, namely:-' (4)" Board" means a State Board for Wild Life constituted under sub- section (1) of section 6;';(c)clause (8) shall be omitted;(d)for clause (9), the following clause shall be substituted, namely:-' (9)" Collector" means the chief officer- in- charge of the revenue administration of a district or any other officer not below the rank of a Deputy Collector as may be appointed by the State Government under section 18B in this behalf;';(e)for clause (11), the following clause shall be substituted, namely:-' (11)" dealer" in relation to any captive animal, animal article, trophy, uncured trophy, meat or specified plant, means a person, who carries on the business of buying or selling any such animal or article, and includes a person who undertakes business n any single transaction;';(f)for clause (12A), the following clauses shall be substituted, namely:-' (12A)" Forest officer" means the Forest officer appointed under clause (2) of section 2 of the Indian Forest Act, 1927 (16 of 1927 ) or under any other Act for the time being in force in a State;(12B) " forest produce" shall have the same meaning as in sub- clause (b) of clause (4) of section 2 of the Indian Forest Act, 1927 (16 of 1927 );';(g)in clause (16), for sub- clauses (a) and (b), the following sub- clauses shall be substituted, namely:-" (a) killing or poisoning of any wild animal or captive animal and every attempt to do so;(b)capturing, coursing, snaring, trapping, driving or baiting any wild or captive animal and every attempt to do so;";(h)for clause (18A), the following clause shall be substituted, namely:-' (18A)" livestock" means farm animals and includes buffaloes, bulls, bullocks, camels, cows, donkeys, goats, sheep, horses, mules, yaks, pigs, ducks, geese, poultry and their young but does not include any animal specified in Schedules I to V;';(i)for clauses (19) and (20), the following clauses shall be substituted, namely:-' (19)" manufacturer" means a person who manufactures articles from any animal or plant specified in Schedules I to V and VI, as the case may be;(20) " meat" includes blood, bones, sinew, eggs, shell or carapace, fat and flesh with or without skin, whether raw or cooked, of any wild animal or captive animal, other than a vermin;
(20A)" National Board" means the National Board for Wild Life constituted under section 5A;';
(j)after clause (24), the following clause shall be inserted, namely:-' (24A)" protected area" means a National Park, a sanctuary, a conservation reserve or a community reserve notified under sections 18, 35, 36A and 36C of the Act;';
(k)for clauses (25B) and (26), the following clauses shall be substituted, namely:-' (25B)" reserve forest" means the forest declared to be reserved by the State Government under section 20 of the Indian Forest Act, 1927 (16 of 1927 ), or declared as such under any other State Act;(26) " sanctuary" means an area declared as a sanctuary by notification under the provisions of Chapter IV of this Act and shall also include a deemed sanctuary under sub- section (4) of section 66;';
(l)clause (28) shall be omitted;
(m)for clause (30), the following clause shall be substituted, namely:-' (30)" taxidermy", with its grammatical variations and cognate expressions, means the curing, preparation or preservation or mounting of trophies;';
(n)in clause (31), for sub- clause (b), the following sub- clause shall be substituted, namely:-" (b) antler, bone, carapace, shell, horn, rhinoceros horn, hair, feather, nail, tooth, tusk, musk, eggs, nests and honeycomb;";
(o)for clause (36), the following clause shall be substituted, namely:-' (36)" wild animal" means any animal specified in Schedules I to IV and found wild in nature;';
(p)for clause (37), the following clause shall be substituted, namely:-' (37)" wild life" includes any animal, aquatic or land vegetation which forms part of any habitat;';
(q)in clause (39), for the words" but does not include a circus and an establishment", the words" and includes a circus and rescue centres but does not include an establishment" shall be substituted.