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 32] [Entire Act]

State of Madhya Pradesh - Subsection

Section 32(2) in The M.P. Ancient Monuments and Archaeological Sites and Remains Rules, 1976

(2)Every licence granted under sub-rule (1) shall be in Form VIII and be subject to the following conditions, namely:-
(a)the licence shall not be transferable,
(b)it shall be valid for the period specified therein; and
(c)any other condition relating to the manner of carrying out the mining operation or construction which the Director may specify in the licence for ensuring the safety and appearance of, and the maintenance of the approach and access to the State-protected monument.