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 42 in The Telecommunications Act, 2023

42. General provisions relating to offences.-

(1)Whoever provides telecommunication services or establishes telecommunication network without authorisation under sub-section (1) of section 3, or causes damage to critical telecommunication infrastructure shall be punishable with imprisonment for a term which may extend to three years, or with fine which may extend up to two crore rupees, or with both.
(2)Whoever directly or indirectly or through personation-
(a)gains or attempts to gain unauthorised access to a telecommunication network or to data of an authorised entity or transfers data of an authorised entity; or
(b)intercepts a message unlawfully,
shall be punishable with imprisonment for a term which may extend to three years, or with fine which may extend up to two crore rupees, or with both.Explanation.- For the purposes of this sub-section,-
(i)the expression “personation” sha1ll have the same meaning as assigned to it under section 416 of the Indian Penal Code (45 of 1860);
(ii)data of an authorised entity includes call data records, internet protocol data records, traffic data, subscriber data records and the like.
(3)Whoever,-
(a)possesses or uses without an authorisation, any equipment that blocks telecommunication;
(b)uses telecommunication identifiers not allotted or permitted in accordance with sub-sections (8) and (9) of section 3;
(c)tampers with telecommunication identifiers;
(d)possesses radio equipment without an authorisation or an exemption that can accommodate more than specified number of subscriber identity modules;
(e)obtains subscriber identity modules or other telecommunication identifiers through fraud, cheating or personation;
(f)wilfully possesses radio equipment knowing that it uses unauthorised or tampered telecommunication identifiers,
shall be punishable with imprisonment for a term which may extend to three years, or with fine which may extend up to fifty lakh rupees, or with both.
(4)Whoever wilfully contravenes any measures specified in the notification on national security under section 21 shall be punishable with imprisonment for a term which may extend to three years, or with fine which may extend up to two crore rupees, or with both and the Central Government may, if it deems fit, also suspend or terminate the telecommunication service of such person.
(5)Whoever causes damage to telecommunication network, other than critical telecommunication infrastructure shall be liable for compensation for the damage caused and fine which may extend up to fifty lakh rupees.
(6)Whoever abets any offence, or attempts to commit, or conspires to commit an offence under this Act, shall if the act abetted or conspired is committed in consequence of such abetment or conspiracy, be punished with the punishment provided for the offence.
(7)Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), all offences specified under this section shall be cognizable and non-bailable.
(8)No court inferior to that of a Chief Metropolitan Magistrate or a Chief Judicial Magistrate of first class shall try any offence punishable under this Act.