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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(g) in The M.P. Ancient Monuments and Archaeological Sites and Remains Rules, 1976

(g)"prohibited area" or "regulated area" means an area near or adjoining a State protected monument which the State Government has by notification in the official gazette, declared to be a prohibited area or as the case may be, a regulated area for the purposes of mining operation or construction or both;