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 14] [Entire Act]

Union of India - Subsection

Section 14(2) in The Antiquities And Art Treasures Act, 1972

(2)In specifying the antiquities under sub-section (1), the Central Government shall have regard to the following factors, namely:—
(i)the necessity for conserving the objects of art;
(ii)the need to preserve such objects within India for the better appreciation of the cultural heritage of India;
(iii)such other factors as will, or are likely to, contribute to the safeguarding of the cultural heritage of India.