Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 18(6)] [Section 18] [Entire Act] State of Assam - Subsection Section 18(6)(i) in Assam Town and Country Planning Act, 1959 (i)the preservation of objects of historical importance or natural beauty and of buildings actually used for religious purposes.