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]

State of Karnataka - Section

Section 51 in The Karnataka Public Libraries Act, 1965

51. Amendment of the Press and Registration of Books Act, 1867 in its application to the State of Karnataka.-

The Press and Registration of Books Act, 1867 (Central Act XXV of 1867) shall, in its application to the State of Karnataka1, be amended as follows:-
(i)in the first paragraph of section 9, for clause (a), the following clause shall be substituted, namely:-
"(a) in any case, within one calendar month after the day on which any such book shall first be delivered out of the press, three such copies, and";
(ii)in the last paragraph of section 9, for clause (i), the following clause shall be substituted, namely:-
"(i) any second or subsequent edition of a book in which edition no additions or alterations either in the letter-press or in the maps, block prints or other engraving belonging to the book have been made, and three copies of the first or some preceding edition of which book have been delivered under this Act, or "
(iii)in section 11, for the first sentence, the following sentence shall be substituted, namely:-
"Out of the three copies delivered pursuant to clause (a) of the first paragraph of section 9 of this Act, one copy shall be sent to the State Central Library, Bangalore, referred to in the Karnataka Public Libraries Act, 1965, and the remaining two copies shall be disposed of in such manner as the State Government may, from time to time determine."