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

25. Purchase of antiquities by Government. -(1) If the Government are of opinion that any antiquity mentioned in a notification issued under sub-section (1) of section 24 is in danger of being destroyed, removed, injured, misused or allowed to fall into decay or that, by reason of its historical or archaeological importance, it is desirable to preserve such antiquity in a public place, the Government may make an order for the compulsory purchase of such antiquity at its market value and the Director shall thereupon give notice to the owner of the antiquity to be purchased.

(2)Where a notice of compulsory purchase is given under sub-section (1) in respect of any antiquity, such antiquity shall vest in the Government with effect from the date of the notice.
(3)The power of compulsory purchase conferred by this section shall not extend to any image or symbol actually used for bona fide religious observances. [Tamil Nadu-section 25; Andhra Pradesh-section 26; Gujarat-section 24; Jammu and Kashmir -section 19; Madhya Pradesh-section 24; Maharashtra-section 26; Punjab-section 26; Rajasthan-section 29; West Bengal -section 18.]