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] [Entire Act]

State of Karnataka - Section

Section 7 in Karnataka Ancient and Historical Monuments and Archeological Sites and Remains Act, 1961

7. Owners under disability or not in possession.

(1)If the owner of a protected monument is unable, by reason of infancy or any other disability, to act for himself, the person legally competent to act on his behalf may exercise the powers conferred upon an owner by section 6.
(2)In the case of village property, the village officer or any other person exercising powers of management over such property may exercise the powers conferred upon an owner by section 6.
(3)Nothing in this section shall be deemed to empower any person not being of the same religion as the person on whose behalf he is acting to make or execute an agreement relating to a protected monument which or any part of which is periodically used for the religious worship or observances of that religion.