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] [Entire Act]

State of Andhra Pradesh - Section

Section 4 in THE TELANGANA ANCIENT AND HISTORICAL MONUMENTS AND ARCHAEOLOGICAL SITES AND REMAINS ACT, 1960

4. Power of Government to declare ancient monuments etc., to be protected monument and areas.

(1)Where the Government are of opinion that any ancient monument or archaeological site and remains not included in section 3 requires protection under this Act, they may, by notification in the [Substituted by G.O.Ms.No.45, Law (F) Department, dated 01.06.2016] Telangana Gazette give two months’ notice of their intention to declare such ancient monument or archaeological site and remains, to be a protected monument or a protected area as the case may be and a copy of every such notification shall be affixed in a conspicuous place near the monument or the site and remains, as the case may be.
(2)Any person interested in any such ancient monument or archaeological site and remains may, within two months after the issue of the notification, object to the declaration of the monument, or the archaeological site and remains, to be a protected monument or a, protected area.
(3)On the expiry of the said period of two months, the Government may, after considering the objections, if any, received by them, declare by notofication in the 10Telangana Gazette, the ancient monument or the archaeological site and remains, as the case may be, to be a protected monument or a protected area.
(4)A notification published under sub-section (3) shall, unless and until it is withdrawn be conclusive evidence of the fact that the ancient monument or the archaeological site and remains to which it relates, is a protected monument or a protected area for the purposes of this Act.PROTECTED MONUMENTS