Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 6 docs - [View All]
Indian Post Office Act, 1898
Deva Raj vs U.P. State Electricity Board, ... on 13 April, 1977
General Manager, Telecom ... vs Consumer Disputes Redressal ... on 3 April, 2000
Divyang R. Parikh vs State Of Gujarat on 8 April, 1997
State Of Gujarat vs Mr K M Mehta, App For on 14 December, 2010

User Queries
[Complete Act]
Central Government Act
Section 26 in The Indian Telegraph Act, 1885 1
26. Telagraph officer or other official making away with or altering, or unlawfully intercepting or diclosing messages, or divulging purport of signals. If any telegraph officer, or any person, not being a telegraph officer but having official duties connected with any office which is used as a telegraph office,-
(a) wilfully secretes makes away with or alters any message which he has received for transmission or delivery, or
(b) wilfully, and otherwise than in obedience to an order of the Central Government or of a State Government, or of an officer specially authorized 2[ by the Central or a State Government] to make the order, omits to transmit, or intercepts or detains, any message or any part thereof, or otherwise than in pursuance of his official duty or in obedience to the direction of a competent Court, discloses the contents or any part of the contents of any message, to any person not entitled to receive the same, or
(c) divulges the purport of any telegraphic signal to any person not entitled to become acquainted with the same, he shall be punished with imprisonment for a term which may extend to three years, or with fine, or with both.