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 23] [Entire Act]

State of Karnataka - Subsection

Section 23(2) in Karnataka Ancient and Historical Monuments and Archeological Sites and Remains Act, 1961

(2)Where a notice of compulsory purchase is issued under sub-section (1), in respect of any antiquity, such antiquity shall vest in the Government with effect from the date of notice.