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 24] [Entire Act]

State of Madhya Pradesh - Subsection

Section 24(1) in The M.P. Ancient Monuments and Archaeological Sites and Remains Act, 1964

(1)If the State Government apprehends that any antiquity is in danger of being destroyed, injured, misused or allowed to fall into decay, or is of opinion that, by reason of its historical or archaeological importance it is desirable to preserve such antiquity in a public place, the State Government may make an order for the compulsory purchase of such antiquity as its market-value, and the Director shall thereupon give notice to the owner of the antiquity to be purchased.