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 Tamilnadu - Section

Section 36 in The Tamil Nadu Ancient and Historical Monuments and Archaeological Sites and Remains Rules, 1971

36. Grant or refusal of licence.

(1)On receipt of an application under rule 35, the Director may grant a licence or, if he is satisfied that the licence asked for should not be granted, may, for reasons to be recorded, refuse to grant a licence.
(2)Every licence granted under sub-rule (1) shall be in Form XIII and be subject to the following conditions, namely:-
(a)The licence shall not be transferable;
(b)It shall be valid for the period specified therein; and
(c)Any other condition relating to the manner of carrying out the mining operation or the construction which the Director may specify in the licence for ensuring the safety and appearance of, and the maintenance of the approach and access to, the protected monument.