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 Telangana - Section

Section 5 in Telangana Heritage (Protection, Preservation, Conservation and Maintenance) Act, 2017

5. Preparation of Inventory of heritages.

(1)The Government may, either suo motu or on the recommendation of the Director, for the purposes of identifying the tangible heritage of Telangana and for other specific purposes, constitute as many Expert Committees as possible consisting of such Members along with the criteria in the manner prescribed.
(2)If in the opinion of the Government that any Tangible and Intangible Heritage which have not been included in Schedule-II, require protection under this Act or otherwise they may, on the recommendations of Telangana State Heritage Authority (TSHA) supplement, alter, modify the inventory and include or delete any entry from the Schedule-II from time to time:Provided that the objections and suggestions from the public be invited and duly considered before amending the Schedule-II.