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 6(2)] [Section 6] [Entire Act]

State of Andhra Pradesh - Subsection

Section 6(2)(c) in THE TELANGANA ANCIENT AND HISTORICAL MONUMENTS AND ARCHAEOLOGICAL SITES AND REMAINS ACT, 1960

(c)the restriction of the owner’s right
(i)to use the monument for any purpose;
(ii)to charge any fee for entry into, or inspection of, the monument;
(iii)to destroy, remove, alter or deface the monument; or
(iv)to build on or near the site of the monument;