Section 6(2B)(a) in The Indian Stamp (Goa, Daman and Diu Amendment) Act, 1968
(a)Where the Chief Controlling Revenue Authority is satisfied that having regard to the extent of instruments executed and the duty chargeable thereon, it is necessary in public interest to authorise any person, body or organization to such use of franking machine or any other machine, he may, by order in writing, authorise such person, body or organisation.