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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(2) in The M.P. Ancient Monuments and Archaeological Sites and Remains Rules, 1976

(2)Nothing in this Rule 6 shall apply to an archaeological officer, his agents, subordinates and workmen or to any other government servant on duty at a State-protected monument.