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 3] [Entire Act]

Union of India - Section

Section 58 in The Indian Post Office Act, 1898

58. Penalty for contravention of section 4.-(1) Whoever-

(a)conveys otherwise than by post, a letter within the exclusive privilege conferred on the Central Government by section 4, or(b)performs any service incidental to conveying, otherwise than by post, any letter within the exclusive privilege aforesaid, or(c)sends, or tenders or delivers in order to be sent, otherwise than by post, a letter within the exclusive privilege aforesaid, or(d)makes a collection of letters excepted from the exclusive privilege aforesaid for the purpose of sending them otherwise than by post, shall be punishable with fine which may extend to fifty rupees for every such letter.
(2)Whoever, having already been convicted of an offence under this section, is again convicted thereunder, shall, on every such subsequent conviction, be punishable with fine which may extend to five hundred rupees.