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 3] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(1) in The Antiquities And Art Treasures Act, 1972

(1)In this Act, unless the context otherwise requires,—
(a)“antiquity” includes—
(I)
(i)any coin, sculpture, painting, epigraph or other work of art or craftsmanship;
(ii)any article, object or thing detached from a building or cave;
(iii)any article, object or thing illustrative of science, art, crafts, literature, religion, customs, morals or politics in bygone ages;
(iv)any article, object or thing of historical interest;
(v)any article, object or thing declared by the Central Government, by notification in the Official Gazette, to be an antiquity for the purposes of this Act,
which has been in existence for not less than one hundred years; and
(II)any manuscript, record or other document which is of scientific historical, literary or aesthetic value and which has been in existence for not less than seventy-five years;
(b)“art treasure” means any human work of art, not being an antiquity, declared by the Central Government by notification in the Official Gazette, to be an art treasure for the purposes of this Act having regard to its artistic or aesthetic value.
Provided that no declaration under this clause shall be made in respect of any such work of art so long as the author thereof is alive:
(c)“export” means taking out of India to a place outside India;
(d)“licensing officer” means an officer appointed as such under section 6;
(e)“registering officer” means an officer appointed as such under section 15;
(f)“prescribed; means prescribed by rules made under this Act.