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 Madhya Pradesh - Section

Section 16 in The M.P. Ancient Monuments and Archaeological Sites and Remains Act, 1964

16. Preservation of amenities of protected monuments.

(1)If the State Government is of opinion that for the purpose of preserving the reasonable amenities of any protected monument, it is necessary so to do, the State Government may, subject to the provisions of this section, by notification in respect of any area compressing or adjacent to the site of such monument specified in such notification (hereinafter referred to as "the controlled area")-
(a)prohibit or restrict the construction, erection or execution of building, structures and other works within the controlled area, or the alteration or extension of any such buildings, structures, or works in such manner as materially to affect their external appearance;
(b)prescribe the position, height, site, materials, colour and screening and otherwise regulate the external appearance of buildings, structures and other works within the controlled area;
(c)require any local authority-
(i)to construct any approach road to any protected monument, or
(ii)to demolish any public convenience vesting in it, that is to say, a latrine, urinal, dustbin, rubbishdump and the like, located close to or in the vicinity of any protected monument;
(d)prohibit or restrict the felling of trees within the controlled area;
(e)otherwise restrict the user of land within the controlled area to such extent as is necessary for the purpose of preserving the reasonable amenities of the protected monument;
(f)provide for such matters as appear to the State Government to be incidental to or consequential on the foregoing provisions of this section or to be necessary for giving effect to those provisions.
(2)Not less than forty-five days before issuing a notification under sub-section (1), State Government shall cause to be published in the Gazette, in the controlled area, and in the village and at the headquarters of the tahsil in which the controlled area is situated, a notification stating that it proposes to issue a notification in terms of sub-section (1), together with a notice requiring all persons affected by such a notification, who wish to make any objection to the issuing of such notification, to submit their objections in writing to the State Government or appear before any officer duly authorised in that behalf to hear objections on behalf of the State Government, within one month of the publication of the notification in the Gazette, or within fifteen days from the date of the publication of the notification in the controlled area, whichever period expires later.
(3)If on the expiration of the time allowed by sub-section (2) for the filing of objections no objection has been made, the State Government shall proceed at once to issue the notification under sub-section (1). If any objection has been made, the State Government may, after such objection has been considered or heard, as the case may be, either-
(a)abandon the proposals to issue the notification under sub-section (1); or
(b)issue the notification under sub-section (1), with such modification, if any, as it thinks fit.
(4)In considering the objections, the decision of the State Government on the question of issuing the notification under sub-section (1) shall be final and conclusive.
(5)Nothing contained in any notification under sub-section (1) shall affect any building, structure or other work or any alteration or extension thereof, if it was constructed, erected, or executed before the date when notice of intention to issue such a notification was given under sub-section (2), and for the purpose of this provision a building, structure, or other work and any alteration or extension thereof shall be deemed to have been constructed, erected or executed before that date :
(a)if its construction, erection or execution was begun before that date; or
(b)if, and so far as, its construction, erection or execution was necessary for the purpose of performing a contract made before that date.
(6)Any person whose property is injuriously affected by the coming into force of a notification under sub-section (1) shall, subject to the provisions of Section 27, be entitled to obtain compensation in respect thereof from the State Government.