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 38] [Entire Act]

State of Tamilnadu - Subsection

Section 38(1) in The Tamil Nadu Ancient and Historical Monuments and Archaeological Sites and Remains Rules, 1971

(1)The Government may, by order, direct the owner or occupier of an unauthorised building in a prohibited area or in a regulated area of a building or part thereof, which has been constructed in contravention of any of the conditions of a licence granted under rule 36 to remove such building or part thereof within a period specified in that order.