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 18] [Entire Act]

Union of India - Section

Section 2 in The Ancient Monuments Preservation Act, 1904

2. Definitions .-In this Act, unless there is anything repugnant in the subject or context,-

(1)"ancient monument" means any structure, erection or monument or any tumulus or place of interment, or any cave, rock-sculpture, inscription or monolith, which is of historical, archaeological or artistic interest, or any remains thereof, and includes-
(a)the site of an ancient monument;
(b)such portion of land adjoining the site of an ancient monument as may be required for fencing or covering in or otherwise preserving such monument; and
(c)the means of access to and convenient inspection of an ancient monument;
(2)"antiquities" include any movable objects which the [Central Government], by reason of their historical or archaeological associations, may think it necessary to protect against injury, removal or dispersion;
(3)"Commissioner" includes any officer authorised by the [Central Government] [Substituted by A.O. 1937, for " Local Government".] to perform the duties of a Commissioner under this Act;
(4)"maintain" and "maintenance" include the fencing, covering in, repairing, restoring and cleansing of a protected monument, and the doing of any act which may be necessary for the purpose of maintaining a protected monument or of securing convenient access thereto;
(5)"land" includes a revenue-free estate, a revenue-paying estate, and a permanent transferable tenure, whether such an estate or tenure be subject to incumbrances or not; and
(6)"owner" includes a joint owner invested with powers of management on behalf of himself and other joint owners, and any manager or trustee exercising powers of management over an ancient monument, and the successor in title of any such owner and the successor in office of any such manager or trustee:Provided that nothing in this Act shall be deemed to extend the powers which may lawfully be exercised by such manager or trustee.