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]

Union of India - Section

Section 208 in The Indian Post Office Rules, 1933

208.

(1)An undelivered postal article, the addressee of which is not known or has left the station of address without intimating his fresh address at the post office, shall ordinarily be kept in deposit in the head, sub. or branch post office to which it is addressed for a period of seven days after all enquiries to find the addressee have proved unsuccessful.
(2)An undelivered postal article, on which the words "Poste Restante". "To await arrival", or similar instructions have been written, shall remain in the post office to which it s addressed for a period not exceeding one month-
(a)has refused or after due notice omitted to take delivery within the period specified in the notice, or
(b)for a period of one month in all other cases.
(3)Notwithstanding anything contained in sub-rule (1) or sub-rule (2), an undelivered value, payable post article, whether or not the words 'Poste Restante', "To await arrival," or similar instructions have been written thereon shall subject to the proviso to sub-rule (1) of rule 99 remain in the post office to which it is addressed for a period of seven days only.
(4)An undelivered postal article shall ordinarily not remain in a post office to which it has been redirected, after it has been ascertained that the addressee cannot be found.
(5)An undelivered telegram, which is in course of transmission by post shall remain in the post office to which it is addressed, for a period of three days from the date on which it reached that office.