IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10081 of 2005
Beauty Without Cruelty
Versus
Union Of India & Ors
----------------------------------
31. 28.09.2011 It has been alleged by the petitioners that
entire Slaughter Houses of Patna town are violating
the provision relating to the maintenance of
Slaughter Houses.
We are of the opinion that it would suffice,
if a direction is given to the Patna Municipal
Corporation to file a report before this Court with
regard to above allegation under Establishment of
Regulation and Society for Prevention of Cruelty to
Animals (Slaughter House) Rules, 2001.
List this matter after Durga Puja vacation,
retaining its position.
(T. Meena Kumari, J.)
(Vikash Jain, J.)
P.K.