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

23. Excavation, etc., for archaeological purposes.-Subject to the provisions of section 20 and save as provided in sections 21 and 22, no archaeological officer or other authority, shall undertake, or authorise any person to undertake any excavation or other like operation for archaeological purposes in any area which is not a protected area except with the previous approval of the Government and in accordance with such rules or directions, if any as the Government may make or give in this behalf. [Madras-section 23; Andhra Pradesh-section 24; Jammu and Kashmir-section 20B; Orissa-section 21; Punjab-section 24; Rajasthan-section 24; West Bengal-section 20.] State Amendment Rajasthan(26) Contraventions of chapter.-Whoever does any act in contravention of the provisions of this chapter for which contravention no punishment is provided for elsewhere therein, shall be punishable with imprisonment for a term which may extend to six months or with fine which may extend to five thousand rupees or with both.

(27)Regulation of excavations in protected areas.-(1) The State Government may make rules-(a) prescribing the authorities by whom licences to excavate for archaeological and his­torical purposes in a protected area may be granted;
(b)regulating the conditions on which such licences may be granted, the form of such licences and the taking of security from licensees;
(c)prescribing the manner in which antiquities found by a licensee shall be disposed of; and
(d)generally to carry out the purposes of this chapter.
(2)Such rules may be general for all protected areas for the time being or may be special for any particular protected area or areas and may provide that any person committing a breach of any rule or of any condition of a licence shall be punishable with fine which may extend to five thousand rupees, and may further provide that, where the breach has been by the agent or servant of a licensee, the licensee himself shall be punishable.