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] [Section 72] [Entire Act]

Union of India - Subsection

Section 72(1) in The Indian Post Office Rules, 1933

(1)Registered letters, value-payable registered letters, registered parcels and value-payable registered parcels may be insured up to the value of Rs. 600/- at such branch post offices, and up to the value of Rs. 1,00,000/- at such other post offices, as may be authorized by the Postmaster General to accept articles for insurance and for such post offices as may be authorized by the Postmaster General to deliver insured articles:Note: - Where currency notes are dispatched by insured post the value shall not exceed Rs. 20,000/-.Provided that in no case shall such value exceed the real value of the contents of the article insured:Provided also that articles containing Government currency notes or bank notes or gold coin or bullion or gold ornaments or articles of gold any combination of these shall be insured for the actual value of the contents.