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 Punjab - Section

Section 43 in The Punjab Ancient and Historical Monuments and Archaeological Sites and Remains Rules, 1965

43. Cancellation of licence.

- [Sections 18 and 38 (2) (c)]. - The Director, by order, may, after giving notice to the licensee, cancel a licence granted under rule 42 if he is satisfied that any of its conditions has been violated.