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

9. Powe r to make order prohibiting contravention of agreement under section 5. - ­ (1) If the Director apprehends that the owner or occupier of a protected monument intends to destroy, remove, injure, alter, deface, imperil, or misuse the monument or to build on or near the site thereof in contravention of the norms of an agreement executed under section 5, the Director may, after giving the owner or occupier an opportunity of making a representation, make an order prohibiting any such contravention of the agreement: Provided that no such opportunity need be given in any case where the Director, for reasons to be recorded, is satisfied that it is not expedient or practicable to do so.

(2)Any person aggrieved by an order made under this section may appeal to the Government within such time and in such manner as may be prescribed, and the decision of the government shall be final. [Tamil Nadu-section 9; Andhra Pradesh-section 10; Assam -section 9; Gujarat-section 10; Madhya Pradesh-section 9; Maharashtra-section 10; Karnataka-section 10; Punjab -section 10; Rajasthan-section 10.]