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 197] [Entire Act]

Union of India - Section

Section 4 in The Indecent Representation of Women (Prohibition) Act, 1986

4. Prohibition of publication or sending by post of books, pamphlets, etc., containing indecent representation of women

.No person shall produce or cause to be produced, sell, let to hire, distribute, circulate or send by post any book, pamphlet, paper, slide, film, writing, drawing, painting, photograph, representation or figure which contains indecent representation of women in any form:Provided that nothing in this section shall apply to
(a)any book, pamphlet, paper, slide, film, writing, drawing, painting, photograph, representation or figure
(i)the publication of which is proved to be justified as being for the public good on the ground that such book, pamphlet, paper, slide, film, writing, drawing, painting, photograph, representation or figure is in the interest of science, literature, art, or learning or other object of general concern; or
(ii)which is kept or used bona fide for religious purposes;
(b)any representation sculptured, engraved, painted or otherwise represented on or in,
(i)any ancient monument within the meaning of the Ancient Monument and Archaeological Sites and Remains Act, 1958 (24 of 1958), or
(ii)any temple, or on any car used for the conveyance of idols, or kept or used for any religious purposes;
(c)any film in respect of which the provisions of Part II of the Cinematograph Act, 1952 (37 of 1952), will be applicable.