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 18] [Entire Act]

UT Ladakh - Subsection

Section 18(1) in The ANCIENT MONUMENTS PRESERVATION ACT, 1977(1920 A.D.)

(1)If 4[the Government] consider that any sculptures, carvings,images, bas-reliefs, inscriptions or other like objects ought not to be moved fromthe place where they are without the sanction of the Government, 4[the Government]may, by notification in the Government Gazette, direct that any such object or anyclass of such objects shall not be moved unless with the written permission of the [Director, Archaeology].