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

16. Relinquishment of Government right in a monument. -With the sanction of the Government, the Director may,-(a) where rights have been acquired by the Director in respect of any monument under this Act, by virtue of any sale, lease, gift or will, relinquish, by notification, the rights so acquired to the person who would for the time being be the owner of the monument if such rights had not been acquired; or

(b)relinquish any guardianship of a monument which he has assumed under this Act.
[Tamil Nadu-section 16; Andhra Pradesh-section 17; Assam-section 16: Gujarat-section 18: Jammu and Kashmir-section 14; Madhya Pradesh-section 17; Maharashtra-section 18; Karnataka-section 17; Orissa-section 14; Punjab-section 17; Rajasthan-section 16; West Bengal-section 14.]