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 37] [Entire Act]

State of Rajasthan - Subsection

Section 37(2) in Rajasthan Bhamashah (Direct Transfer of Public Welfare Benefits and Delivery of Services) Rules, 2018

(2)e-FA/e-MA based Authentication may be carried out through the following modes, namely:-
(a)Demographic authentication. - The Bhamashah Identification number and demographic information of the Bhamashah Identification number holder obtained from the Bhamashah Identification number holder is matched with the demographic information of the Bhamashah Identification number holder in the BRDH.
(b)One Time Pin based authentication:
(i)A One Time Pin with limited time validity is sent to the mobile number and/ or e-mail address of the Bhamashah Identification number holder registered with the Authority, or generated by other appropriate means. The Bhamashah Identification number holder shall provide this One Time Pin alongwith his Bhamashah Identification number along with registered mobile phone number during authentication and the same shall be matched with the One Time Pin generated by the Authority.
(ii)Authentication based on the Aadhaar Authentication Framework as described in clause (b) and (c) of sub-regulation (2) of regulation 4 of the Aadhaar (Authentication) Regulations, 2016.