Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(2)] [Section 5] [Entire Act] UT Ladakh - Subsection Section 5(2)(i) in The ANCIENT MONUMENTS PRESERVATION ACT, 1977(1920 A.D.) (i)any matter connected with the preservation of the monument whichis a proper subject of agreement between the owner and theGovernment.