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 4] [Section 9] [Entire Act]

Union of India - Subsection

Section 9(3) in The Indian Post Office Act, 1898

(3)An extra or supplement to a newspaper, bearing the same date as the newspaper and transmitted therewith shall be deemed to be part of the newspaper:Provided that no such extra or supplement shall be so deemed unless it consists wholly or in great part of matter like that of the newspaper and has the title and date of publication of the newspaper printed at the top of each page.Explanation .-Nothing in this section or in the rules thereunder shall be construed to render it compulsory to send newspapers by the inland post.