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 West Bengal - Section

Section 11 in The West Bengal Preservation Of Historical Monuments And Objects And Excavation Of Archaeological Sites Act, 1957.

11. Power of State Government to control mining, etc., near State-protected monument.

(1)If the State Government is of opinion that mining, quarrying, excavating, blasting and other operations of a like nature should be prohibited, restricted or regulated for the purpose of protecting or preserving any State-protected monument, the State Government may, by notification in the Official Gazette, make rules -
(a)fixing the boundaries of the area to which the rules are to apply,
(b)forbidding the carrying on of mining, quarrying, excavating, blasting or any operation of a like nature except in accordance with the rules and with the terms of a licence, and
(c)prescribing the authority by which, and the terms on which, licences may be granted to carry on any of the said operations.
(2)The power to make rules given by this section is subject to the condition of the rules being made after previous publication.
(3)A rule under this section may provide that any person committing a breach thereof shall be punishable with a fine which may extend to two hundred rupees.
(4)If any owner or occupier of land included in a notification under sub-section (1) proves to the satisfaction of the State Government that he has sustained loss by reason of such land being so included, the State Government shall pay him due compensation in respect of such loss.