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 11 in The Public Records Rules, 1997

11. Access to public records

.-(1) The public records accepted for deposit and preservation under sub-rule (1) of rule 5 shall be made available for bona fide consultation and research purposes subject to the provisions of sub-section (1) of section 12 and the following conditions, namely:-(i)a person who intends to consult the public records shall apply to the Director General or Head of the Archives, as the case may be, in Form 8. The Director General or Head of the Archives, as the case may be, may refuse such permission in public interest and for reasons to be recorded on the said application;(ii)foreign national intending to consult the public records may be permitted only on the production of letters of introduction from their sponsoring institution and diplomatic Mission;(iii)records, maps and cartographic records relating to the Ministry of External Affairs and Ministry of Defence, in respect of Arunachal Pradesh (including Eastern Section of the Sino-Indian border), Sikkim, Bhutan, Nepal, Tibet, China and Myanmar and areas comprising Pakistan and Bangladesh may be made available for consultation keeping in view the security and the defence of India or of any part of the territory thereof. Records relating to the Ministry of External Affairs, Home Affairs and Human Resource Development in respect of Jammu and Kashmir (including Gilgit and Chitral) may also be made available for consultation keeping in view the security and defence of India or of any part of the territory thereof:Provided that the Director-General or Head of the Archives, as the case may be, may refuse such consultation;(iv)wherever microfilm rolls may be made available, the original records shall not be supplied for consultation to research scholar;(v)reprographic and transcription facilities may be made available on submission of an application in Form 9 and for such services the applicant shall have to make the payment of such service charges as may be fixed by the Director General or Head of the Archives, as the case may be, from time to time;(vi)a person consulting public records for the purpose of research when he publishes the work which is based upon the material taken from the said records may acknowledge the same.
(2)A person intending to consult the public records shall not,--
(a)write and put any marks or indications or on public records;
(b)fold, tear, cut, crease, or otherwise damage or mutilate public records;
(c)remove any public records without obtaining the permission from the Director General or Head of the Archives, as the case may be;
(d)be allowed to take any eatable or drinking products or smoking while consulting public records;
(e)place any thing or object on any public records with a view to make out any copy of the said records;
(f)disturb or interrupt any other person while consulting the public records; and
(g)behave in a manner which, in the opinion of the Director General or Head of the Archives, as the case may be, is detrimental to the maintenance and preservation of public records.