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 6] [Entire Act]

Union of India - Section

Section 12 in Press Council Act, 1965

12. Objects and functions of the Council.-

(1)The object of the Council shall be to preserve the freedom of the Press and to maintain and improve the standards of newspapers in India
(2)The Council may, in furtherance of its object, perform the following functions, namely :-
(a)to help newspapers to maintain their independence;
(b)to build up a code of conduct for newspapers and journalists in accordance with high professional standards;
(c)to ensure on the part of newspapers and journalists the maintenance of high standards of public taste and foster a due sense of both the rights and responsibilities of citizenship;
(d)to encourage the growth of a sense of responsibility and public service among all those engaged in the profession of journalism;
(e)to keep under review any development likely to restrict the supply and dissemination of news of public interest and importance;
(f)to keep under review such cases of assistance received by any newspaper or news agency in India from foreign sources, as are referred to it by the Central Government;
Provided that nothing in this clause shall preclude the Central Government from dealing with any case of assistance received by a newspaper or news agency in India from foreign sources, in any other manner it thinks fit;
(g)to promote the establishment of such common service for the supply and dissemination of news to newspapers as may, from time to time, appear to it to be desirable;
(h)to provide facilities for the proper education and training of persons in the profession of journalism;
(i)to promote a proper functional relationship among all classes of persons engaged in the production or publication of newspapers;
(j)to study developments which may tend towards monopoly or concentration of ownership of newspapers, including a study of the ownership or financial structure of newspapers, and if necessary, to suggest remedies therefor;
(k)to promote technical or other research;
(l)to do such other acts as may be incidental or conducive to the discharge of the above functions.