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 4] [Entire Act]

State of Karnataka - Section

Section 19 in Karnataka Ancient and Historical Monuments and Archeological Sites and Remains Act, 1961

19. Power of Government to declare archeological site and remains to be protected area.

(1)Where the Government is of opinion that any archeological site and remains should be declared as a protected area, it may, by notification in the official gazette, give two months' notice of its intention to declare such archeological site and remains to be a protected area, and a copy of every such notification shall be affixed in a conspicuous place near the site and remains.
(2)Any person interested in any such archeological site and remains may, within two months after the issue of the notification, object to the declaration of the archeological site and remains to be protected area.
(3)On the expiry of the said period of two months, the Government may, after considering the objections, if any, received by it, declare by notification in the official Gazette, the archeological site and remains to be a protected area.
(4)A notification published under sub-section (3) shall, unless and until it is withdrawn, be conclusive evidence of the fact that the archeological site and remains to which it relates is a protected area for the purposes of this Act.