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 19] [Entire Act]

State of Madhya Pradesh - Subsection

Section 19(2) in The M.P. Ancient Monuments and Archaeological Sites and Remains Act, 1964

(2)The State Government may, by order, direct that any building constructed by any person within a State-protected monument in contravention of the provisions of sub-section (1) shall be removed within a specified period, and, if the person refuses or fails to comply with the order, the Collector may cause the building to be removed and the person shall be liable to pay the cost of such removal.