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] [Entire Act]

Union of India - Section

Section 3 in The Information Technology (Reasonable Security Practices and Procedures and Sensitive Personal Data or Information) Rules, 2011

3. Sensitive personal data or information.

- Sensitive personal data or information of a person means such personal information which consists of information relating to;-
(i)password;
(ii)financial information such as Bank account or credit card or debit card or other payment instrument details;
(iii)physical, physiological and mental health condition;
(iv)sexual orientation;
(v)medical records and history;
(vi)Biometric information;
(vii)any detail relating to the above clauses as provided to body corporate for providing service; and
(viii)any of the information received under above clauses by body corporate for processing, stored or processed under lawful contract or otherwise:
provided that, any information that is freely available or accessible in public domain or furnished under the Right to Information Act, 2005 or any other law for the time being in force shall not be regarded as sensitive personal data or information for the purposes of these rules.