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 2] [Section 4] [Entire Act]

State of Punjab - Subsection

Section 4(3) in The Punjab Ancient and Historical Monuments and Archaeological Remains & Sites Act, 1964

(3)On the expiry of the said period of the two months the Government may, after considering the objections, if any, received by it, declare by the notification the ancient and historical monument or the archaeological site and remains, as the case may be, to be a protected monument or a protected area.