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] [Section 5] [Entire Act]

State of Assam - Subsection

Section 5(1) in The Assam Ancient Monuments and Records Act, 1959

(1)The Deputy Commissioner, when so directed by the State Government, shall purpose to the owner of a protected monument to enter into an agreement with the State Government, within a specified period for the maintenance of the monument in his district.