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 8] [Entire Act]

NCT Delhi - Subsection

Section 8(1) in Delhi Ancient and Historical Monuments and Archaeological Sites and Remains Act, 2004

(1)If any owner or other person, competent to enter into an agreement under section 6 for the maintenance of a protected monument, refuses, or fails to enter into such an agreement when proposed to him by the Director, and if any endowment has been created for the purpose of keeping such monument in good repair or for that purpose among others, the Government may institute a suit in the court of the District Judge, Delhi, or if the estimated cost of repairing the monument does not exceed twenty thousand rupees, may make an application to the District Judge, Delhi for the proper application of such endowment or part thereof.