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 16] [Entire Act]

State of Maharashtra - Subsection

Section 16(k) in The Maharashtra Ancient Monuments and Archaeological Sites and Remains Rules, 1962

(k)the licensee shall, as soon as practicable, submit a report in Form IV to the State Government through the [Director of] [Substituted by G.N. of 15.4.1968.] the antiquities recovered during the excavation operations.