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] [Entire Act]

State of Tamilnadu - Section

Section 17 in The Tamil Nadu Ancient and Historical Monument and Archaeological Sites and Remains Act, 1966

17. Right of access to protected monuments. -Subject to any rules made under this Act, the public shall have a right of access to any protected monument. [Tamil Nadu-section 17; Andhra Pradesh-section 18; Assam-section 17: Gujarat-section 19; Jammu and Kashmir-section 15; Karnataka-section 18; Madhya Pradesh-section 18; Maharashtra-section 19; Orissa-section 15; Punjab-section 18; Rajasthan-section 20; West Bengal-section 15.]