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 13] [Entire Act]

State of Tamilnadu - Subsection

Section 13(2) in The Tamil Nadu Ancient and Historical Monument and Archaeological Sites and Remains Act, 1966

(2)When the Director has assumed the guardianship of a monument under section 4, he shall, for the purpose of maintaining such monument, have access to the monument at all reasonable times, by himself and by his agents, subordinates and workmen, for the purpose of inspecting the monument and for the purpose of bringing such materials and doing such acts as he may consider necessary or desirable for the maintenance thereof. [Tamil Nadu-section 13; Assam -section 13. Gujarat-section 14; Jammu and Kashmir-section 11; Madhya Pradesh-section 13; Maharashtra-section 14; Karnataka-section 14; Orissa-section 11; Punjab-section 14; Rajasthan-section 13; Andhra Pradesh-section 14; West Bengal-section 12.]