Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 36(2)] [Section 36] [Entire Act] State of Assam - Subsection Section 36(2)(k) in Guwahati Metropolitan Development Authority Act, 1985 (k)the preservation and protection of objects of historical importance of natural beauty and of building actually used for religious purpose;