Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Animal Welfare Board of India Vs. A. Nagaraja & Ors. [MAY 07, 2014]
2014 Latest Caselaw 339 SC

Citation : 2014 Latest Caselaw 339 SC
Judgement Date : May/2014

    

Animal Welfare Board of India Vs. A. Nagaraja & Ors.

[Civil Appeal No. 5387 of 2014 @ Special Leave Petition (Civil) No.11686 of 2007]

[Civil Appeal No. 5388 of 2014 @ Special Leave Petition (Civil) No.10281 of 2009]

[Civil Appeal Nos. 5389-5390 of 2014 (@ Special Leave Petition (Civil) Nos.18804-18805 of 2009]

[Civil Appeal No. 5391 of 2014 @ Special Leave Petition (Civil) No.13199 of 2012]

[Civil Appeal No. 5392 of 2014 @ Special Leave Petition (Civil) No.13200 of 2012]

[Civil Appeal No. 5393 of 2014 @ Special Leave Petition (Civil) No.4598 of 2013]

[Civil Appeal No. 5394 of 2014 @ Special Leave Petition (Civil) No. 12789 of 2014) @ SLP (C) Cc...4268 of 2013]

[Writ Petition (C) No.145 of 2011]

[T.C. (C) Nos.84, 85, 86, 97, 98 and 127 of 2013]

K.S. Radhakrishnan, J.

1. Leave granted.

2. We are, in these cases, concerned with an issue of seminal importance with regard to the Rights of Animals under our Constitution, laws, culture, tradition, religion and ethology, which we have to examine, in connection with the conduct of Jallikattu, Bullock-cart races etc. in the States of Tamil Nadu and Maharashtra, with particular reference to the provisions of the Prevention of Cruelty to Animals Act, 1960 (for short 'the PCA Act'), the Tamil Nadu Regulation of Jallikattu Act, 2009 (for short "TNRJ Act") and the notification dated 11.7.2011 issued by the Central Government under Section 22(ii) of the PCA Act.

3. We have two sets of cases here, one set challenges the Division Bench Judgment of the Madras High Court at Madurai dated 09.03.2007, filed by the Animal Welfare Board of India (for short "AWBI"), Writ Petition No. 145 of 2011 filed by an organisation called PETA, challenging the validity of TNRJ Act and few other writ petitions transferred from the Madras High Court at Madurai challenging/enforcing the validity of the MoEF Notification dated 11.07.2011 and another set of cases, like SLP No. 13199 of 2012, challenging the Division Bench judgment of the Bombay High Court dated 12.03.2012 upholding the MoEF Notification dated 11.07.2011 and the corrigendum issued by the Government of Maharashtra dated 24.08.2011 prohibiting all Bullock-cart races, games, training, exhibition etc. Review Petition No. 57 of 2012 was filed against the judgment of the Bombay High Court, which was dismissed by the High Court on 26.11.2012, against which SLP No. 4598 of 2013 has been filed.

4. ABWI, a statutory Board, established under Section 4 of the PCA Act for the promotion of animal welfare and for the purpose of protecting the animals from being subjected to unnecessary pain or suffering has taken up a specific stand that Jallikattu, Bull/Bullock-cart races etc., as such, conducted in the States of Tamil Nadu and Maharashtra respectively, inherently violate the provisions of the PCA Act, particularly, Section 3, Sections 11(1)(a) & (m) and Section 22 of the PCA Act. ABWI, through its reports, affidavits and photographs, high-lighted the manner in which Jallikattu is being conducted, especially in the Southern Part of the State of Tamil Nadu, and how the bulls involved are physically and mentally tortured for human pleasure and enjoyment.

Details have also been furnished by the 2nd respondent, in SLP No. 13199 of 2012, along with photographs explaining how the Bullock-cart race is being conducted in various parts of the State of Maharashtra and the torture and cruelty meted out to the bullocks. ABWI has taken up the stand that, by no stretch of imagination, it can be gainsaid that Jallikattu or Bullock-cart race conducted, as such, has any historical, cultural or religious significance, either in the State of Tamil Nadu or in the State of Maharashtra and, even assuming so, the welfare legislation like PCA Act would supersede the same, being a Parliamentary legislation. ABWI has also taken up the specific stand that the bulls involved in Jallikattu, Bullock-cart race etc. are not "performing animals" within the meaning of Sections 21 and 22 of the PCA Act and that the MoEF, in any view, was justified in issuing the notification dated 11.7.2011 banning the exhibition of Bulls or training them as performing animals on accepting the stand taken by it before this Court.

Further, it has also taken up the stand that the TNRJ Act is repugnant to the provisions of the PCA Act and the rules made thereunder and State cannot give effect to it in the absence of the assent of the President under Article 254 of the Constitution of India. Further, ABWI also submits that the Bulls which are forced to participate in the race are subjected to considerable pain and suffering, which clearly violates Section 3 and Sections 11(1)(a) & (m) of the PCA Act read with Article 51A(g) and Article 21 of the Constitution of India and hence exhibition or training them as performing animals be completely banned.

5. Organizers of Jallikattu and Bullock-cart races, individually and collectively, took up the stand that these events take place at the end of harvest season (January and February) and sometimes during temple festivals which is traditionally and closely associated with village life, especially in the Southern Districts of the State of Tamil Nadu. Organizers of Bullock-cart races in the State of Maharashtra also took the stand that the same is going on for the last more than three hundred years by way of custom and tradition and that extreme care and protection are being taken not to cause any injury or pain to the bullocks which participate in the event.

Organizers also submitted that such sport events attract large number of persons which generates revenue for the State as well as enjoyment to the participants. Further, it was also stated that no cruelty is meted out to the performing bulls in Bullock-cart races so as to violate Section 11(1)(a) of the PCA Act and the District Collector, Police Officials etc. are always on duty to prevent cruelty on animals. Further, it is also their stand that the sport events can only be regulated and not completely prohibited and the State of Tamil Nadu has already enacted the TNRJ Act, which takes care of the apprehensions expressed by the Board.

6. The State of Tamil Nadu has also taken up the stand that every effort shall be made to see that bulls are not subjected to any cruelty so as to violate the provisions of the PCA Act and the sport event can be regulated as per the provisions of the TNRJ Act. Further, it was also pointed out that the bulls taking part in the Jallikattu, Bullock-cart Race etc. are specifically identified, trained, nourished for the purpose of the said sport event and owners of Bulls spend considerable money for training, maintenance and upkeep of the bulls.

Further, the State has also taken up the stand that the Bulls are "performing animals", and since there is no sale of tickets in the events conducted, Section 22 will not apply, so also the notification dated 11.7.2011. State has also taken up the stand that complete ban on such races would not be in public interest which is being conducted after harvest season and sometimes during temple festivals as well. The State of Maharashtra has not challenged the judgment of the Bombay High Court and hence we have to take it that the State is in favour of banning the exhibition or training of Bulls, whether castrated or otherwise as performing animals.

7. MoEF, as early as on 2.3.1991, issued a notification under Section 22 of PCA Act banning training and exhibition of bears, monkeys, tigers, panthers and dogs, which was challenged by the Indian Circus Organization before the Delhi High Court but, later, a corrigendum was issued, whereby dogs were excluded from the notification. On the direction issued by the Delhi High Court, a Committee was constituted and, based on its report, a notification dated 14.10.1998 was issued excluding dogs from its purview, the legality of the notification was challenged before this Court in N. R. Nair Others v. Union of India and Others (2001) 6 SCC 84, which upheld the notification. Later, MoEF issued a fresh notification dated 11.7.2011, specifically including "Bulls" also, so as to ban their exhibition or training as performing animals, while this Court was seized of the matter.

8. MoEF has now abruptly taken up the stand that though "Bull" has been included in the list of animals, not to be exhibited or trained as "performing animal" vide Notification dated 11.07.2011, it has been pointed out that, in order to strike a balance and to safeguard the interest of all stakeholders, including animals, and keeping in mind the historical, cultural and religious significance of the event, and with a view to ensure that no unnecessary pain or suffering is caused to the animals, participants as well as spectators, the Government proposes to exempt bulls participating in Jallikattu in the State of Tamil Nadu from the purview of the Notification dated 11.07.2011, subject to the guidelines, copy of which has been provided along with the affidavit filed by the Deputy Secretary, MoEF.

9. Shri Raj Panjwani, learned senior counsel appearing for AWBI as well as for the Petitioner in Writ Petition No. 145 of 2011, submitted that the event Jallikattu, even if conducted following the TNJR Act, would still violate the provisions of PCA Act, especially Section 11(1)(a). Learned senior counsel submitted that Jallikattu, as an event, involves causing the Bull pain and suffering and cannot be free from cruelty and hence falls within the meaning of Section 11(1)(a). Further, it was pointed out that, during Jallikattu, the Bulls, it is observed, carry out a flight response, indicating both fear and pain and suffering.

Shri Panjwani made considerable stress on the words "or otherwise" in Section 11(1)(a) and submitted that any act which inflicts unnecessary pain or suffering on an animal is prohibited unless it is specifically permitted under any of the provisions of PCA Act or the rules made thereunder. Shri Panjwani also submitted that since the event Jallikattu, as such, is an offence under Section 11(1)(a), through a State Act, it can neither be permitted nor regulated and hence the State Act is void under Article 245(1) of the Constitution, in the absence of any Presidential Assent.

10. Shri Rakesh Dwivedi, learned senior counsel appearing for State of Tamil Nadu, referring to Section 11(3) of PCA Act, submitted that the Act does not prohibit the infliction of all forms of pain or suffering on animals and hence Section 11(1)(a) has to be read and understood in that context. Referring to Sections 11(1)(a), (g), (h), (j), (m) and (n), learned senior counsel submitted that the expression "unnecessary pain or suffering" is not used in those clauses and hence the events like Jallikattu, which do not cause that much of pain or suffering on the animal, cannot be completely prohibited, but could only by regulated.

11. Shri Bali, learned senior counsel appearing for the organizers, highlighted the historical and cultural importance of Jallikattu event and submitted that, taking into consideration the nature of the event, the same would not cause any unnecessary pain or suffering to the Bulls which participate in that event, so as to violate Section 3 or Section 11(1)(a) of PCA Act. Learned senior counsel submitted that such events could be regulated under the regulations framed under TNRJ Act as well as the additional safeguards taken by the State Government and the proposed guidelines framed by MoEF. Learned senior counsel also submitted that the mere fact that there has been some violation of the regulations would not mean that the entire event be banned in the State of Tamil Nadu which, according to the learned senior counsel, will not be in public interest. Learned senior counsel also referred to the manner in which such events are being conducted world-over, after taking proper precaution for the safety of the animals used in those events.

12. We have to examine the various issues raised in these cases, primarily keeping in mind the welfare and the well-being of the animals and not from the stand point of the Organizers, Bull tamers, Bull Racers, spectators, participants or the respective States or the Central Government, since we are dealing with a welfare legislation of a sentient- being, over which human-beings have domination and the standard we have to apply in deciding the issue on hand is the "Species Best Interest", subject to just exceptions, out of human necessity. Bulls -Behavioral ethology

13. Bulls (Bos Indicus) are herbivores, prey by nature adopted to protest themselves when threatened engaging in a 'flight response', that is run away stimulus, which they find when threatening. Bulls, in that process, use their horns, legs, or brute force to protect themselves from threat or harm. Bulls are often considered to be herd animals. Bulls move in a relaxed manner if they are within a herd or even with other Bulls. Individual Bull exhibits immense anxiety if it is sorted away from the herd. Bulls vocalize when they are forced away from the rest of the herd and vocalization is an indicator of stress. Bulls exhibit a fight or flight response when exposed to a perceived threat. Bulls are more likely to flee than fight, and in most cases they fight, when agitated.

14. Bulls usually stand to graze and pattern of grazing behavior of each herd member is relatively similar, which moves slowly across the pasture with the muzzle close to the ground and they ruminate resting. Bull is known to be having resting behavior and will avoid source of noise and disturbance and choose non-habitual resting sites if the preferred ones are close to the noise or disturbance, which is the natural instinct of the Bull. Study conducted also disclosed that Bulls have long memories. Factors mentioned above are the natural instincts of Bulls.

15. Bulls, as already indicated, accordingly to the animal behavior studies, adopt flight or fight response, when they are frightened or threatened and this instinctual response to a perceived threat is what is being exploited in Jallikattu or Bullock-cart races. During Jallikattu, many animals are observed to engage in a flight response as they try to run away from arena when they experience fear or pain, but cannot do this, since the area is completely enclosed. Jallikattu demonstrates a link between actions of humans and the fear, distress and pain experienced by bulls. Studies indicate that rough or abusive handling of Bulls compromises welfare and for increasing Bulls fear, often, they are pushed, hit, prodded, abused, causing mental as well as physical harm.

JALLIKATTU

16. Jallikattu is a Tamil word, which comes from the term "Callikattu", where "Calli" means coins and "Kattu" means a package. Jallikattu refers to silver or gold coins tied on the bulls' horns. People, in the earlier time, used to fight to get at the money placed around the bulls' horns which depicted as an act of bravery. Later, it became a sport conducted for entertainment and was called "Yeruthu Kattu", in which a fast moving bull was corralled with ropes around its neck. Started as a simple act of bravery, later, assumed different forms and shapes like Jallikattu (in the present form), Bull Race etc., which is based on the concept of flight or fight. Jallikattu includes Manjuvirattu, Oormaadu, Vadamadu, Erudhu, Vadam, Vadi and all such events involve taming of bulls.

17. AWBI gives a first hand information of the manner in which the event of Jallikattu is being conducted in Southern parts of Tamil Nadu, through three reports submitted along with the additional affidavit filed by the Secretary of the Animal Welfare Board, MoEF, Government of India on 7.9.2013, flouting the various directions issued by this Court, High Court and the regulatory provisions of TNRJ Act. Dr. Manilal Vallyate and Mr. Abhishek Raje, the Observors of AWBI, have submitted the first report regarding Jallikattu events that took place at Avnlapuram on 14.1.2013, Palamedu on 15.1.2013 and Alanganallur on 16.1.2013. Relevant portions of the reports read as under:

"I. Executive Summary In a comprehensive investigation authorized by the Animal Welfare Board of India, investigators observed jallikattu events at venues in Avaniapuram, Palamedu and Alanganallur on the 14th, 15th and 16th of January 2013, respectively. During the course of the investigation, one bull died and many more were injured. Investigators observed that bulls were forced to participate and were deliberately taunted, tormented, mutilated, stabbed, beaten, chased and denied even their most basic needs, including food, water and sanitation. The findings of this investigation clearly show that bulls who are used in jallikattu are subjected to extreme cruelty and unmitigated suffering. All the acts of cruelty to animals detailed in the below observations contravene the orders of the Supreme Court of India and Madurai High Court, which mandate that bulls should not be harmed or tortured in any way. Such animal abuse is also in violation of numerous clauses of section 11(1) of The Prevention of Cruelty to Animals Act, 1960.

II. Welfare Implications and Violations of the Law

1. Ear Cutting/Mutilation At least 80 per cent of the bulls observed had their ears cut, with three-fourths of the external ear pinna absent. When asked about the reason for the mutilation, many bull owners explained that by cutting the ear, the animal would be able to hear sounds even from the back, which they deemed to be very important while the animals are in the jallikattu arena. Welfare Concerns Cutting the external ear in no way helps to improve a bull's hearing. Instead, the bull loses his natural ability to receive sounds signals with appropriate positioning and movement of the ear pinna. Cutting the ear causes intense pain and distress as the external ear pinna consists of cartilage and is highly vascular with a rich nerve supply. The procedure leads to physiological, neuroendocrine and behavioural changes in the animal. Bulls strongly resist being touched on the head or around the ear because of painful past experiences. Many animals get agitated if someone tries to do so. Violation This is a violation of section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which prohibits treating any animal in a way that causes unnecessary pain or suffering, and section 11(1)(l), which prohibits the mutilation of an animal's body.

2. Fracture and Dislocation of Tail Bones Many bulls suffered from dislocated or even amputated tails caused by deliberate pulling and twisting. Welfare Concerns The tail, which has nearly 20 small bones, is an extension of the spinal cord and vertebral column. Dislocation and fracture of the tail vertebrae are extremely painful conditions. Violation This is a violation of section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which prohibits treating any animal in a way that causes unnecessary pain or suffering, and section 11(1)(l), which prohibits the mutilation of an animal's body.

3. Frequent Defecation and Urination Ninety-five per cent of the bulls were soiled with faeces from below the base of their tails and across the majority of their hindquarters. Welfare Concerns Bulls were forced to stand together in accumulated waste for hours on end. Frequent defecation and urination are indicators of fear and pain in cattle. Violation Section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, prohibits treating any animal in a way that causes unnecessary pain or suffering.

4. Injuries and Death Because of the absence of a contained "collection area" in Avaniapuram, a bull died after a head-on collision with a moving passenger bus. In Palamedu, a terrified bull sustained a crippling leg injury after he jumped more than 10 feet off a narrow road to escape a mob carrying sticks. In Alanganallur, two bulls, who were terrified after being chased by onlookers, ran amok and fell into open wells in an agriculture field. Both sustained serious injuries. Welfare Concerns An injury involving muscles, bones, nerves and blood vessels causes an animal tremendous pain. A complete fracture of a lower joint in large animals takes time to heal and leads to a deformation of the leg that leaves the animal unfit for any kind of work. Bulls also suffer from chronic pain as well as mental trauma brought on by the injury and the handlers' and bull tamers' cruel treatment. Violation Section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, prohibits treating any animal in a way that causes unnecessary pain or suffering.

III. Cruel Practices and Violations of the Law

1. Biting a Bull's Tail On many occasions, bulls' tails bitten by the organizers and owners of the animals in the waiting area and inside the vadi vassal. The vadi vassal is a chamber that is closed off from public view. Abuse runs rampant in vadi vasals. Bulls are poked, beaten and deliberately agitated before they are forced into the jallikattu arena, where more than 30 "bull tamers" are waiting. Welfare Concerns Considered an extremity of the body, a bull's tail has many vertebrae but very little muscle or subcutaneous tissue to protect it. Any direct pressure or injury to the tail bones causes extreme pain that sends bulls into a frenzy. Violation Section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, prohibits treating any animal in a way that causes unnecessary pain or suffering.

2. Twisting a Bull's Tail Owners routinely beat the bulls and twist their tails in order to induce fear and pain while they are in the waiting area and the vadi vassal. Many bulls had dislocated or even amputated tails. Welfare Concerns The tails, which has nearly 20 small bones, is an extension of the spinal cord and vertebral column. Frequent pulling and bending of the tail causes extreme pain and may lead to a dislocation and/or fracture of the tail vertebrae. This causes severe chronic pain and psychological changes that make an animal easily frightened when someone goes behind him or tries to catch or hold his tail. Violation This is violation of section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which prohibits treating any animal in a way that causes unnecessary pain or suffering, and section 11(1)(l), which prohibits the mutilation of an animal's body.

3. Poking Bulls with Knives and Sticks Many bulls were poked with sticks by owners, police officials and organizers inside the vadi vassal and near the collection yard. People inside the vadi vassal often poked bulls on their hindquarters, aces and other parts of their bodies with pointed wooden spears, tiny knives, sticks and sickle-shaped knives used for cutting nose ropes. Welfare Concerns Poking bulls with sticks or sharp knives causes immense pain and agitation. Distressed bulls often adopt a flight response and desperately try to escape through the half-closed gates of the vadi vasals. While attempting to flee from people in the arena, agitated bulls often injure themselves when they run into barricades, electric polls, water tanks, tractor carriages and police watch towers placed inside the jallikattu arena. Violation Section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, prohibits treating any animal in a way that causes unnecessary pain or suffering.

4. Using Irritants Irritant solutions were rubbed into the eyes and noses of bulls inside the vadi vassal in order to agitate them. Welfare Concerns Eyes and noses are very sensitive, sensory organs, and the use of any irritating chemicals causes pain, distress and an intense sensation. Bulls who try to escape from such torture often end up injuring themselves by hitting walls, gates, fencing and other erected structures inside the Vadi Vasal and jallikattu arena Violation This practice violates section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which prohibits treating any animal in a way that causes unnecessary pain or suffering. It also violates section 11(1)(c), which prohibits the willful and unreasonable administration of any injurious drug or substance to any animal.

5. Using Nose Ropes Nose ropes were frequently pulled, yanked or tightened in order to control bulls before they were released into arenas and collection yards. Some animals were even bleeding from the nose as a result of injuries caused by pulling the rope. Welfare Concerns Pulling or twisting the nose rope exerts pressure on the nerve-rich and extremely sensitive septum, causing bulls pain and making it easier for handlers to force them to move in a desired direction. According to one study, 47 per cent of animals whose noses were pierced had lacerations and ulcerations, and 56 per cent had pus in their nostrils. They study also pointed out that 57 per cent of cattle had extensive and severe nose injuries. Violation Section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, prohibits treating any animal in a way that causes unnecessary pain or suffering.

6. Cramped Conditions Bulls were packed so tightly into narrow waiting corridors that they were unable to take a step forwards or backwards. Forced to stand for more than eight hours in line at the waiting area for a health examination and in the vadi vassal, bulls had no protection from the blistering sun and the crowds of people, who shouted and hooted at them, harassed them and frightened them. Bull owners start lining up the night before the jallikattu event, and they are given serial numbers. Some were in line until the events ended at 2 pm the next day. Welfare Concerns Bulls were denied shade and were not allowed to lie down and rest. This causes exhaustion and extreme distress and discomfort. Violation This is a violation of section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which prohibits treating any animal in a way that causes unnecessary pain or suffering, and section 11(1)(f), which prohibits trying an animal for an unreasonable time with an unreasonably short rope.

7. Forcing Bulls to Move Sideways The animals were forced to move sideways at a slow pace for more than eight hours over a distance of approximately 500 to 1000 metres. Welfare Concerns Forcing bulls to walk sideways - which is an unnatural gait for any animal - for a long duration causes them extreme discomfort. Violation This is a violation of section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which prohibits treating any animal in a way that causes unnecessary pain or suffering, and section 11(1)(d), which prohibits conveying any animal in such a manner or position as to cause unnecessary pain or suffering.

8. Lack of Food and Water All the bulls observed were not offered food, water or shelter from 8 am, when they were forced to line up, until the jallikattu events ended at 2.30 pm. Though concrete water troughs were available at the registration area and collection yards, none of the animals were offered water. Bulls were so terrified and focused on surviving at the collection yards in Palamedu and Alanganallur that they did not drink water. Several bulls became recumbent and were unable to stand up because of dehydration and exhaustion. Many people kicked, beat and bit the bulls in order to force them back onto their feet. Welfare Concerns As ruminants, bulls normally graze for several hours a day in an open field or eat a bulk quantity of feed when kept in stalls. They loiter around chewing their cud before grazing or eating again. During jallikattu, the animals are starved and prevented from chewing their cud (they won't do it when they are frightened or in pain distress). No intake of food and water and the absence of shade lead to dehydration and exhaustion. This often results in injuries or death. Violation This is a violation of section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which prohibits treating any animal in a way that causes unnecessary pain or suffering, and section 11(1)(h), which states that failing to provide animals with sufficient food, drink or shelter is an act of cruelty.

9. Forcing Bulls to Drink Liquids On many occasions, bulls were forced to drink fluids that were likely liquor. Animals' heads were raised by pulling on the nose ropes, and the fluids were forced into their mouths using a plastic bottle. Welfare Concerns Forcing bulls to drink causes them physical discomfort and fear. They often become excited and frenzied as the alcohol affects their central nervous system. Forcing them to drink can also cause the aspiration of fluid in the upper and lower respiratory tracts (lungs). This can cause pneumonia, a serious respiratory disease that can lead to death. Normally, bulls drink water at their own pace from a bucket, but no such allowances were witnessed during any of the jallikattu events. Violation This is a violation of section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which prohibits treating any animal in a way that causes unnecessary pain or suffering, and section 11(1)(c), which states that giving any injurious drug or substance to any animal is prohibited.

10. Forcing Bulls to Stand in their Own Waste In the waiting areas, bulls were forced to wait for more than eight hours while standing in their own faeces and urine. Welfare Concerns No sanitation facilities were made available, and bulls were forced to stand together in the accumulated faeces and urine for hours. The accumulated waste attracts flies that bother the animals and cause them discomfort. The eggs laid by the flies may lead to maggot infestation of any wounds the bulls may have. Violation This is a violation of Supreme Court and Madurai High Court orders, which mandate that sanitation facilities should be made available during jallikattu events and that bulls should not be allowed to suffer in any. Section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960 prohibits treating any animal in a way that causes unnecessary pain or suffering.

11. Spectators Beating and Agitating Bulls When collection yards were not present or not used, injured, exhausted bulls were tormented by spectators as they exited. "Parallel jallikattu" events happened at each venue as the aggressive crowds agitated the bulls exiting the arena by shouting at them, beating them and jumping on them. Many people, including police officials, beat exhausted bulls with sticks and jumped in front of the bulls in an effort to frighten them. Running for their lives, terrified bulls ran amok, stumbling into shops and houses and slamming into barricades and vehicles parked nearby. Both the bull who died after a head-on collision with a passenger bus in Avaniapuram and the bull who fractured his leg after jumping off a road in Palamedu were running loose when their injuries occurred "Parallel jallikattu" is often considered to be the "real jallikattu", as the most risky action takes place during the deliberate harassment by spectators. Welfare Concerns When bulls are not afraid, they stand still and engage in normal behaviour to the species, such as grazing, chewing cud, lying down or grooming. None of these types of behavior were seen at any point during any of the jallikattu events. Jallikattu causes bulls severe mental and physical anguish. When bulls are frightened or in pain, they adopt a flight response that can often lead to serious physical injuries and even death. Near the collection area, the spectators didn't allow the bulls to calm down and relax - they instead induced further fear, distress, discomfort and pain. Violation This is a violation of section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, which states that beating, kicking, torturing or otherwise treating any animal so as to subject the animal to unnecessary pain or suffering is an act of cruelty.

12. Restraining and Roping When bulls entered the collection yard, they were caught using looped rope that was attached to a long stick. At no point were the frightened bulls allowed to calm down. After a long struggle, bulls were captured by handlers who inserted two fingers into their noses and pulled them to the nearest tree while three to four men held their horns and necks using multiple ropes. Once an animal was tied to a tree, a new thick nose rope was forcefully inserted through the existing hole in the nasal septum. Often the rope was very thick, and pulling it vigorously caused injuries to the nasal septum, which led to profuse bleeding in many animals. Welfare Concerns As a prey animal, bulls are better controlled using behavioural techniques instead of crude and painful restraining techniques that cause intense mental suffering and physical injuries. Such a painful experience will cause long-lasting psychological and behavioural changes in bulls. Violation Section 11(1)(a) of The Prevention of Cruelty to Animals Act, 1960, prohibits treating any animal in a way that causes unnecessary pain or suffering.

IV. xxx xxx xxx

V. Injuries and Deaths Jallikattu is dangerous not only to bulls but also to humans. Many participants and spectators sustained serious injuries at all three jallikattu events. A total of 58 participants and 56 spectators were injured in the three jallikattu events. One police constable was also injured in Avaniapuram.

1. In Avaniapuram, a total of 55 persons were injured during the jallikattu event. Of the 26 people who were injured while trying to tame the charging bulls by clinging to their backs, five were seriously injured. Twenty-four spectators, including a police constable, were injured following a melee after some bulls ran into the crowd. Five people were injured when a section of the gallery erected for spectators collapsed because of severe crowing.

2. In Palamedu, 21 people, including 11 tamers, were injured during the jallikattu event. Ten spectators were injured by bulls who escaped the fighting arena. The 21 people who suffered injuries were admitted to the Palamedu Primary Health Centre. One onlooker, who was hit in the abdomen, was later moved to the Government Rajaji Hospital in Madurai while others were treated as outpatients. 3. In Alanganallur, 38 people were injured during the jallikattu event. Twenty-one were tamers, and others injured included onlookers and owners. Two people who were seriously wounded were admitted to the government hospital in Madurai.

VI. xxx xxx xxx

VII. xxx xxx xxx

VIII. Conclusion Bulls are prey animals. According to animal behavioural studies, bulls adopt a flight or fight response when they feel frightened or threatened. This instinctual response to a perceived threat is deliberately exploited by jallikattu organizers. During jallikatt, many animals are observed to engage in a flight response as they run away from people when they experience pain or fear. This flight response is not surprising, given the amount of pain and terror bulls are subjected to before, during and after jallikattu. Bulls are beaten, poked, prodded, harassed and jumped on by numerous people. They have their tails bitten and twisted and their eyes and noses filled with irritating chemicals. Many peer-reviewed papers demonstrate a link between the actions of humans and the fear, distress and pain experienced by animals.

Research has shown that rough or abusive handling of animals compromises welfare by increasing an animal's fear of humans. Bulls - who are pushed, hit, prodded and abused in jallikattu - suffer mentally as well as physically.

Detailed Reports on Jallikattu in Avaniapuram, Palamedu and

Alanganallur

The cruelty and animal abuse detailed below in sections A, B and C also violate the Prevention of Cruelty to Animals Act, 1960. Observations of three jallikattu locations have been grouped broadly under four categories:

Waiting area Vadi vasal Arena Collection yard

Avaniapuram - 14 January 2013

Waiting Area

Bulls were forced to stand in long lines for more than eight hours without shade, food and water or room to move. Many animals were forced to drink fluids, likely alcohol, to disorient them. Bulls were continuously pulled and yanked by nose ropes. Handlers forced bulls to move in the lines sideways by painfully pulling and yanking their tails. Some reluctant bulls jumped out of the line and attacked their owners out of fear. None of the animals had the JK number given to them by the Animal Welfare Board of India on their horns, which is a registration requirement.

Vadi Vasal

Bulls were pulled by nose ropes into the narrow, closed enclosure. Participants also pushed on the bulls' backs as the animals resisted. Inside the vadi vasal, nose ropes were cut with a sharp sickle. At times, bulls were poked with these sickles in order to force them to enter the arena. Much of the cruelty the bulls were subjected to during jallikattu happened inside the vadi vasal. Closed off from the public, the high-walled vadi vasal is a torture chamber. Here, organizers hit the bulls with wooden sticks and owners bit and brutally twisted bulls' tails. Organisers and owners of bulls also beat bulls with their bare hands, whipped them with snapped nose ropes and poked them with small, sharp knives. Some animals returned to the vadi vasal after being terrified by the jallikattu participants.

Arena

The Supreme Court's guideline for arena barricades calls for them to be no less than 8 feet high. This guideline was flagrantly ignored, and the barricade in the main area was as low as 5-1/2 feet. The non-compliance of a guideline as basic as the barricade's height endangers the lives of spectators. The Supreme Court's guideline of double barricading was not implemented anywhere around the arena or along the path from the main arena to the town's street. As many as six to eight matadors jumped onto bulls to take them. Unable to carry the weight, the bulls often feel to the ground.

Collection Yard

There was no collection yard. Because of the absence of a collection yard, the bulls ran amok in the streets, which were lined with unruly crowds eager to hit the scared animals. Many spectators pounded on the petrified bulls and tried to perform jallikattu on the streets. Bulls entered bylanes and trampled both men and parked vehicles. Because of the lack of a collection area, one bull lost his life after a head-on collision with a moving passenger bus.

2. Palamedu - 15 January 2013

Waiting Area

The bulls were forced to move sideways for hours as they inched closer to the vadi vasal. This sideways gait is unnatural and uncomfortable to them. Even though there were water troughs near the medical examination area, bulls were not allowed to drink water because the owners did not want to lose their place in line. There was no food or fodder for the bulls who were forced to stand in line the night before the event. The bulls in line defecated constantly, which is a sign of fear. The ears of almost all the bulls were cut and mutilated. Several bulls in line were dragged by their tails. Owners dragged bulls around by inserting their fingers into bulls' noses and pulling them. Bulls were forcibly beaten, pushed and pulled into the vadi vasal. The reluctant bulls had their tails painfully twisted, broken and bitten. These abusive practices, though common, were particularly rampant in Palamedu. Bulls were hit and poked with wooden sticks. One of the organiser's sole duty was to force bulls into the vadi vasal by striking and prodding them with a wooden stick. Shockingly, police in uniform blatantly hit and poked the bulls with their wooden lathis instead of stopping the abuse. On the sly, owners forced suspicious liquids, likely alcohol, down the throats of bulls in order to disorient them.

Vadi Vasal

The vadi vasal is hidden from the view of the public and media and can be accessed and viewed only by select jallikattu personnel. The vadi vasal was a permanent cement structure. Its walls hid some of the cruelty from spectators and TV cameras. The practice of inflicting pain by poking and hitting the bulls is common. Almost every bull that stayed in the vadi vasal for more than a couple of seconds after his nose rope was cut was subjected to physical torture. This rampant cruelty proves that the court's guidelines regarding jallikattu are completely disregarded. Bulls' tails were brazenly twisted and broken in order to force bulls to run out of the vadi vasal into the arena. A bull's anus was deliberately injured to cause pain to the animal. Inside the vadi vasal, bulls' eyes and noses were forcibly rubbed with irritant liquids to disorient and agitate them. Feeling immense fear, some bulls jumped against the exit door of the vadi vasal to try to flee the enclosure.

Arena

The path from the arena to the collection area was dotted with dangerous obstructions, such as tractor carriages, water tanks, and a small truck. These obstructions posed serious threats to speeding bulls who were being chased away by participants. The Supreme Court's guidelines were not implemented as the barricades were not 8 feet high. An electric pole posed grave danger to speeding bulls who charged out of the vadi vasal.

Collection yard

The Collection yard was nowhere close to half an acre in size as instructed by the court guidelines. The collection area was also impractical by design as bulls sped right through its narrow enclosure, which was erected in the path from the main arena to the town's streets. Because of the insufficient collection yard, bulls ran along streets and into moving traffic. Bull were brutally beaten by unruly spectators who drew sadistic pleasure in landing blows with their fists and sticks. As the loud crowd hooted, bulls ran for cover. Some bulls injured themselves when they jumped off the narrow roads into fields that were 10 feet below. Others jumped into dry river beds. One bull who was being chased and beaten by a mob jumped into a field and fractured his font leg. It took 90 minutes for the suffering animal to receive medical attention proving that having ambulances on standby is of no use. Several bulls trampled the metal barricades and ran into residential homes and bylanes. One bull entered a house. Another bull plunged into a sewage drain that was more than 10 feet below the road. Several young people were injured when bulls trampled them on the streets.

4. Alanganallur - 16th January 2013

Waiting Area

The waiting area had long lines. No shade or fodder was supplied to the bulls. The breaking, twisting and biting of bulls' tails was rampant in the line. One person's sole job was to force bulls into the vadi vasal by beating them with sticks. Bull owners were seen rubbing suspicious liquids into the eyes of bulls moments before the bulls were taken inside the vadi vasal.

Vadi Vasal

The vadi vasal at Alanganallur was no different from those in previous jallikattu locations. Bulls were subjected to barbaric cruelty inside the enclosure, which was shielded from public view. Organisers armed with sticks perched inside the vadi vasal and repeatedly hit bulls who were reluctant. The practice of biting tails was most rampant in this vadi vasal, as every other bull had his tail bitten by people sitting inside. Bulls had their tails pulled, twisted and broken inside the vadi vasal. Some bulls were brutally hit on the bridge of the nose right before their nose ropes were cut open. Bulls were kicked in their hindquarters. People guarding and sitting on top of the vadi vasal smoked beedis, completely disregarding the safety of the bulls. Cruelty was most rampant and brazen in this vadi vasal.

Collection Yard

In Alangannlur, the collection area did not prevent bulls from running amok and injuring spectators and villages standing outside the barricades. Many bulls ran straight out of the collection area and into the nearby fields. Two bulls fell into wells filled with water and injured themselves. The fact that bulls fell into wells in spite of a collection yard that was erected as per the Supreme Court's guidelines proves that the lives of bulls are at stake even if the guidelines are followed. The scope for mishaps is immense. Several bulls who ran into the collection yard were frightened by the bull catchers and ran back into the barricaded passageway to the main arena. Cops standing on a tractor carriage in the passageway between the main arena and collection yard often hit the bulls with long wooden sticks. Bulls who escaped from the collection yard ran amok and stayed into nearby fields. The bulls also trampled and injured spectators around the collection yard.

Manoj Oswal, Animal Welfare Officer to the Board, submitted the second interim report on 25.1.2012 with regard to the events witnessed at various places like Avanlapuram and Palamedu. The operative portion of the report reads as under:

"Primary observation:

While it is not possible to conduct animal sport like Jallikattu without causing trauma and cruelty to animals, it was anticipated that the guidelines and rules would ensure that the cruelty is minimum. The events at the surface looked very organized and orderly but scratching a little below the surface showed that the abuse and violations now have been hidden away from the main arena. The unruly people have been found their own place away from media glare and eyes of Animal Welfare Officers.

The fundamental issue remains that a large section of people come to the events with a hope-expectation that they are also a part of the action, which indeed has been a way of Jallikattu always. Such people continue to handle bulls in crude fashion, continue to risk their own lives and create hazard for themselves and others and they undo whatever the system has built as check and balance. Queuing of bulls The most stressful time for the animals is the long wait, particularly when events are back to back. The same animals participate in many events and travel to new events every day. No animal has the possibility of basic shelter from sun and wind, food or water while it awaits its turn. The situation in all districts remain the same as it was last year.

Between 200 to 400 bulls come to the venue but the facility of pens and shelter are symbolic, holding at the most 10-12 animals. These poster boys are shown as how well bulls were treated. However, in reality they are not even a fraction of the bulls that participate. The bull are held tightly by their ropes. There is no possibility to move even an inch. The bull that cannot even lower hold itself to its natural position, it is held up tightly that is how it remains in that single position for hour at a stretch. If the bull stands naturally the holder will have bend himself in an awkward position. In such a situation there is no possibility of either feeding or watering the animal.

The bull start queuing from 1 am and they are held that way till 4pm till then the program usually ends. The bull coming first may get released about 2 hours earlier.

Cruelty before release

The bull does not want to go into the arena. It does not like people and does not like the crowd. The only way to get it go before the crowd is to prod it and threaten it. Cause the animal so much pain and fear that it believes that going before the thousands of people is a better escape than being tortured here in the small box like enclosure. The methods of torture vary, but the essence remains the same. The bull has to run for its life. The bull is scared of both scenarios the large crowd outside and the captive and painful life with the current owner.

Given an opportunity the bull prefers to stay in the small enclosure than run into a crowd of strangers, the way the bull is made to run is to give it immediate pain or restrain it unnaturally. Despite ban, people were seen giving alcohol to the animal in the sly. The tail of the animal is one of the sensitive part of the body, so is the nose and the eyes. Torture to these parts is one quick way to get the bull run.

Cruelty within arena:

Mental Torture Physical abuse is not the only kind of injury that is illegal and hurtful. Mental abuse is also amongst the worst kind of abuse as it leaves a lifelong mark on the mind. It is a known fact that victims of accident, crime or disasters recover from their physical injuries in certain time but mental injuries remain etched for decades, play havoc in day to day life. Animals, irrespective of the fact whether they can express it or not, in this particular case were seen going through the same shock and terror as a person goes into in a hostage situation.

Constant fear of death and continuous torture. Physical torture With the entire world watching at the events, it was not expected that the animals will be harassed in the arena. The animals got a respite from physical abuse in the arena that was well covered by media, however, as soon as they left the main arena, the tale of torture remained the same what it has been for long.

Outside the Arena: What has changed

- Registered bulls marked in five out of six venues (not so in Previyasuriyal).

- Symbolic testing done for alcohol (actual testing done in Previyasuriya, rest of the places the test was just a cover up).

- Obvious and visible forms of cruelty disallowed in public view.

- The double barricades were less porous and so it was not easy for unruly people to enter arena. (not so in Siravayal)

Everything else, the issues highlighted in the report in 2011 remain active

1. Queuing of animals and holding them in unnatural position for hours without food and water.

2. In the secluded and enclosed area, all forms of animal abuse.

3. The animals are invariably not going into the yard but onto the street, groves, cluttered vegetation, dry canals and other free-for- all areas, all misnamed as yards.

4. Animals running out the yard to escape brutality straying into the streets of the village.

5. Jallikattu barricades punctured at certain points or that they being open at one end leading to non participants indulging in the same kind of cruelty that were seen last year.

6. A complete parallel set of jallikattus happening with the crowd as people release the unregistered bulls into the crowd, this is more particular and obvious in Sivagangai.

7. A less obvious but with same effect, parallel Jallikattu happening in areas designated as bulls yards. So instead of rest, the bull yards are the areas designated as bull yards. So instead of rest, the bull yards are the areas where the bulls get tortured the most.

18. We have also perused the recent affidavit filed by Smt. Uma Rani, the Secretary, AWBI, MoEF, Chennai on 7.4.2014, giving the details of the manner in which Jallikattu was conducted in various parts of Tamil Nadu, like Avaniapuram, Palamedu etc., and the torture and cruelty meted out to the Bulls, which is unimaginable.

19. We notice that the situation is the same in the State of Maharashtra also. The details furnished by the 2nd respondent in I.A. No. 5/2014 on 20.1.2014 along with the photographs, depict the state of affairs, which is also cruel, barbaric, inhuman and savage. Report highlights the manner in which it is being conducted.

BULLOCK-CART RACE IN MAHARASHTRA:

20. We notice, in various parts of Maharashtra, varied types of Bullock- cart races are being organized. Bailgada Sharyat is a race where no person rides the cart. In such a race, at times, Bullocks are brought to the venue blind folded through trucks and let free, through a ghat either side of which spectators, large in number, assemble. Due to sudden exposure to the light, after unfolding, and the huge noise source made by spectators, Bullock get terrified and run in straight on the slope. Many of the Bullocks are tortured and whipped to make them run and the price is decided on the basis of time taken to cover gap of approximately 300 meter distance. Races are also there where Bullocks have to cover 10 kilometres and more. Before and during the course of the race, cruel practices like beating, twisting of tail, biting tail, poke with spiked instruments, electric shock etc. is given. Races, such as, Ghoda Bail Sharyat which involves a horse and a bull on the same cart is also being held. Sometimes, a bigger Bullock is paired with a smaller one. Various forms of torture are adopted in all these races.

21. We are sorry to note, in spite of the various directions issued by this Court, in the conduct of Jallikattu, Bullock-cart Race etc., the regulatory provisions of TNRJ Act and the restrictions in the State of Maharashtra, the situation is the same and no action is being taken by the District Collectors, Police Officials and others, who are in-charge to control the same, to see that those directions are properly and effectively complied with and the animals are not being subjected to torture and cruelty. Being dumb and helpless, they suffer in silence.

22. We notice, following the Central Government notification dated 11.7.2011, the Committee constituted in the State of Maharashtra to monitor animal welfare laws in the State, submitted a letter dated 1.8.2011 to the then Chief Minister, with specific reference to the notification dated 11.7.2011, stating as follows:

"Now that the exhibition and training as performing animals of bulls also is prohibited, bullocks cart races which are very widely organized in the State become illegal. During the month of Shravan, many such races are organized in the rural parts of the State and these must be stopped in compliance with the above notification. We, therefore, request you to issue instructions through the Collectors all over the State, prohibiting such bullock cart races with immediate effect.

This issue has been agitated in the State of years now by animal welfare activists and the Central Government's move should put an end to it. As the notification may not have come to the notice of people and even administration at large, we hope you will kindly take necessary action as requested above at the earliest.

Thanking you,

Yours sincerely,

For Committee to Monitor Animal

Welfare Laws in Maharashtra

Sd/-

C.S. Dharmadhikari Chairman"

The State of Maharashtra, based on the notification dated 11.7.2011 and the letter dated 1.8.2011 of the Committee, issued a notification dated 24.8.2011, the operative portion of the same reads as follows:

"Reference Item No. 1 above, as per the Notification of Environment & Forest Department of Central Government dated 11.7.2011, has been brought on training, exhibition and as such the performance of animals like bears, monkeys, tigers, leopards, lions and bullocks etc.

Accordingly, it was under consideration of the State Government to bring about a ban on the bullock cart races and various exhibitions taking place in the State. Accordingly, by this notification, a ban has been imposed on bullock cart races / games/ training / exhibition in the State in accordance with the above reference item No. (1) Notification of the Central Government.

As per order of the Government of Maharashtra.

Sd/-

C. N. Suryavanshi

Deputy Secretary, Govt. of Maharashtra"

The State of Maharashtra later issued a corrigendum dated 12.9.2011 clarifying that the word "Bull" be read as Valu/Sand, meaning thereby, it would take both Bulls whether castrated or not. The State of Maharashtra later, through the Government decision dated 20.4.2012 imposed total prohibition in the State of organizing Bull/Bullock-cart Races, Bulls Fight, Training of Bulls/Bullocks for the sport, sport activities. The operative portion of the order reads as follows:

"PREAMBLE

The organization of animal sports in State, mainly in its rural hinterland especially sports such as bull ox/ bullock cattle exhibition, organizing their race, their cart race, fight etc., is nothing but violence to these dumb animals for which, to stop the continuation of the same, to prohibit the same, the State Government has already taken a decision to prohibit them on 24.8.2011. Moreover, as in the list in this regard of prohibited animals by Central Government as bulls, bullock has not been included but not in State Government, the State Government issued a corrigendum by prohibiting bulls instead of bullock in State Govt. list too. In this regard, the corrigendum of the State Government was issued on 12.9.2011. But by opposing this corrigendum of State Government, above referred No.1, and No.2 cases were filed in the Hon'ble High Court, Mumbai. In accordance with the judgment given by the Hon'ble High Court, Mumbai in those cases, to the State Government issued abovementioned circular Nos.4 and 5 are superseded now and the government decision in this regard is now being issued as under:-

GOVERNMENT'S DECISION:

In compliance of Central Govt.'s Department of Forest and Environment Departmental Notification dated 11.7.2011 and also in the light of relevant judgment pronounced by Hon'ble High Court, Mumbai Bullock Cart Race, Bullock Race/ Bull Fight/ training of bull / Bullock / Ox for such race, fights / using them for any animal sport activities is being prohibited herewith now. In accordance with letter dated 7.10.2011 of Central Government, Bamboo Cart / Cart / Ox / Cow / Calf etc., are also increased in the broader sense of technical definitions of 'Bulls' prohibited under this act which must be prohibited for usage as sort sporting / animal sporting/ fighting / right sports related training. If anybody is found guilty of the aforesaid prohibited act and activities, then on such offenders, let action be taken stringently and effectively against them under the provisions of cruelty to animals act and the concerned District Collectors, Police Superintendents have the entire enforcement responsibility.

Under the directions of and in the name of Hon'ble Governor of Maharashtra State.

Sd/-

(S. T. SHENDE)

Under Secretary Govt. of Maharashtra"

23. We have already indicated that the State of Maharashtra has accepted the judgment of the High Court and the Government decision dated 20.4.2012 is also not under challenge.

24. We have to examine, in the light of the above facts, whether the events that are being conducted in the States of Tamil Nadu and Maharashtra are in violation of Sections 3, 11(1)(a) & (m), 21 and 22 of the PCA Act read with Articles 51A(g) and (h) of the Constitution and the notification dated 11.7.2011. PCA ACT:

25. The PCA Act was enacted even before the introduction of Part IV-A dealing with the fundamental duties, by the Constitutional 47th Amendment Act, 1956. Earlier, the then British in India enacted the Prevention of Cruelty Act, 1890 for the human beings to reap maximum gains by exploiting them with coercive methods with an idea that the very existence of the animals is for the benefit of the human beings. During the course of administering the above mentioned Act, many deficiencies were noticed by the Government of India and a Committee was constituted to investigate and suggest measures for prevention of cruelty to animals. Following that, a Bill was introduced in the Parliament and, ultimately, the PCA Act, 1960 was enacted so as to prevent the infliction of unnecessary pain or suffering on animals and to amend the law relating to prevention of cruelty to animals.

JUDICIAL EVALUATION

26. PCA Act is a welfare legislation which has to be construed bearing in mind the purpose and object of the Act and the Directive Principles of State Policy. It is trite law that, in the matters of welfare legislation, the provisions of law should be liberally construed in favour of the weak and infirm. Court also should be vigilant to see that benefits conferred by such remedial and welfare legislation are not defeated by subtle devices. Court has got the duty that, in every case, where ingenuity is expanded to avoid welfare legislations, to get behind the smoke-screen and discover the true state of affairs.

Court can go behind the form and see the substance of the devise for which it has to pierce the veil and examine whether the guidelines or the regulations are framed so as to achieve some other purpose than the welfare of the animals. Regulations or guidelines, whether statutory or otherwise, if they purport to dilute or defeat the welfare legislation and the constitutional principles, Court should not hesitate to strike them down so as to achieve the ultimate object and purpose of the welfare legislation. Court has also a duty under the doctrine of parents patriae to take care of the rights of animals, since they are unable to take care of themselves as against human beings.

27. The PCA Act, as already indicated, was enacted to prevent the infliction of unnecessary pain, suffering or cruelty on animals. Section 3 of the Act deals with duties of persons having charge of animals, which is mandatory in nature and hence confer corresponding rights on animals. Rights so conferred on animals are thus the antithesis of a duty and if those rights are violated, law will enforce those rights with legal sanction. Section 3 is extracted hereunder for an easy reference:

3. Duties of persons having charge of animals.- It shall be the duty of every person having the care or charge of any animal to take all reasonable measures to ensure the well-being of such animal and to prevent the infliction upon such animal of unnecessary pain or suffering." Section 3 of the Act has got two limbs, which are as follows:

i) Duty cast on persons-in-charge or care to take all reasonable measures to ensure the well-being of the animal;

ii) Duty to take reasonable measures to prevent the infliction upon such animal of unnecessary pain and suffering. Both the above limbs have to be cumulatively satisfied. Primary duty on the persons-in-charge or care of the animal is to ensure the well-being of the animal. 'Well-being' means state of being comfortable, healthy or happy. Forcing the Bull and keeping the same in the waiting area for a number of hours and subjecting it to scorching sun, is not for the well- being of the animal. Forcing

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter