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 32] [Entire Act]

Union of India - Section

Section 9 in The Indian Post Office Act, 1898

9. Power to make rules as to registered newspapers .-(1) The Central Government may make rules providing for the registration of newspapers for transmission by inland post as registered newspapers.

(2)For the purpose of such registration, every publication, consisting wholly or in great part of political or other news, or of articles relating thereto or to other current topics, with or without advertisements, shall be deemed a newspaper, subject to the following conditions, namely:-
(a)that it is published in numbers at intervals of not more than thirty-one days; and
(b)that it has a bona fide list of subscribers.
(3)An extra or supplement to a newspaper, bearing the same date as the newspaper and transmitted therewith shall be deemed to be part of the newspaper:Provided that no such extra or supplement shall be so deemed unless it consists wholly or in great part of matter like that of the newspaper and has the title and date of publication of the newspaper printed at the top of each page.Explanation .-Nothing in this section or in the rules thereunder shall be construed to render it compulsory to send newspapers by the inland post.