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]

NCT Delhi - Section

Section 11 in Delhi Ancient and Historical Monuments and Archaeological Sites and Remains Act, 2004

11. Enforcement of an agreement.

(1)If an owner or other person who is bound by an agreement for the maintenance of a monument under section 6 refuses or fails, within such reasonable time as the Director may decide, to do any act which in the opinion of the Director may authorize any person to do any such act, and the owner or other person shall be liable to pay the expenses as the owner or the other person may be liable to pay under the agreement.
(2)If any dispute arises regarding the amount of expenses payable by the owner or other person under sub-section (1), it shall be referred to the Government whose decision shall be final.