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 24] [Entire Act]

Union of India - Section

Section 5 in The Criminal Law Amendment Act, 1932

5. Dissemination of contents of prescribed document

(1)Whoever publishes, circulates or repeats in public any passage from a newspaper, book or other document copies whereof have been declared to be forfeited to Government under any law for the time being in force, shall be punished with imprisonment for a term which may extend to six months, or with fine, or with both.
(2)No Court shall take cognizance of an offence punishable under this section unless the State Government has certified that the passage published, circulated or repeated contains, in the opinion of the State Government, seditious or other matter of the nature referred to in sub-section (1) of section 99-A of the Code of Criminal Procedure, 1898 (5 of 1898) or sub-section (1) of section 4 of the Indian Press (Emergency Powers) Act, 1931 (23 of 1931).
[Andhra Pradesh].In its application to the State of Andhra Pradesh, for the words section 99-A of Code of Criminal Procedure, 1898, substitute section 95 of Code of Criminal Procedure, 1973.Andhra Pradesh Act 25 of 1979, Section 4 (w.e.f. 9-10-1979).[Goa, Daman and Diu].Same as that of Maharashtra.G.S.R. 863, dated 2-6-1966.[Gujarat].Same as that of Maharashtra.Gujarat Act 11 of 1960, Section 87 and Gujarat A.L.O., 1960.[Maharashtra].In its application to the State of Maharashtra, in Section 5, sub-S. (2), the words or sub-section (1) of section 4 of the Indian Press (Emergency Powers) Act, 1931 shall be deleted.Bombay Act 24 of 1959, Section 5 (w.e.f. 7-4-1959).[Pondicherry].Same as that of Maharashtra.G.S.R. 200, dated 18-2-1967.