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 Tamilnadu - Section

Section 10 in The Tamil Nadu Ancient and Historical Monument and Archaeological Sites and Remains Act, 1966

10. Enforcement of agreements. -(1) If an owner or other person who is bound to maintain a monument by an agreement executed under section 5 refuses or fails within such reasonable time as the Director may fix to do any act which in the opinion of the Director is necessary for the maintenance of the monument, the Director may authorise any person to do any such act, and the owner or other person shall be liable to pay the expenses of doing any such act or such portion of the expenses as the owner may be liable to pay under the agreement.

(2)If any dispute arises regarding the amount of expenses payable by the owner or other person under sub-section (1), it shall be referred to the Government whose decision shall be final. [Tamil Nadu-section 10; Andhra Pradesh-section 11; Assam -section 10. Gujarat-section 11; Jammu and Kashmir -section 7; Karnataka-section 11; Madhya Pradesh-section 10; Maharashtra-section 11; Orissa-section 7; Punjab-section 11; Rajasthan-section 9; West Bengal -section 7.]