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 2] [Entire Act]

Union of India - Section

Section 41 in The Indian Post Office Act, 1898

41. Duty of master of ship arriving at any port in India in respect of postal articles and mail bags on board .-(1) The master of a ship arriving at any port in [India] shall, without delay, cause every postal article or mail bag on board which is directed to that port and is within the exclusive privilege conferred on the Central Government by section 4, to be delivered either at the post office at that port or to some officer of the Post Office authorised in this behalf by the Post Master General.

(2)If there is on board any postal article or mail bag which is directed to any other place within [India] [ Substituted by Act 25 of 1950, Section 11 and Schedule IV, for " the States." ] and is within the exclusive privilege aforesaid, the master shall, without delay, report the fact to the officer in charge of the post office at the port of arrival and act according to the directions he may receive from such officer, and the receipt of such officer shall discharge him from all further responsibility in respect of the postal article or mail bag.