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 5] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(m) in The Ancient Monuments And Archaeological Sites And Remains Act, 1958

(m)"repair and renovation" means alterations to a pre-existing structure or building, but shall not include construction or re-construction]