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 Kerala - Section

Section 154 in Kerala Municipality Building Rules, 1999

154. Constitution of the Commission.

(1)Government may constitute an Art and Heritage Commission for the State.
(2)The Commission shall consist of :-
(i)Secretary, Local Self Governments Department who shall be the Chairman;
(ii)Director of Panchayats;
(iii)Director of Municipal Administration:
(iv)Chief Town Planner
(v)Director, Archaeology Department:
(vi)Chief Engineer (Building), PWD; and
(vii)Two persons having knowledge and experience in Art, Architecture or History, nominated by Government.