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 5] [Entire Act]

Union of India - Subsection

Section 5(8) in The Ancient Monuments Preservation Act, 1904

(8)Any rights acquired by the [Central Government] [Substituted by A.O. 1937, for " Government" . ] in respect of expenses incurred in protecting or preserving a monument shall not be affected by the termination of an agreement under this section.