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 3] [Section 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(4) in Rajasthan Monuments, Archaeological Sites and Antiquities Act, 1961

(4)On the expiration of the said period of two months, the State Government may, after considering the objections, if any, received by it, declare by notification in the Official Gazette-
(i)any ancient or historical monument to be a protected monument, or
(ii)any archaeological site to be a protected area, or
(iii)any antiquity to be a protected antiquity.