I
(See rule 10)Form For Application For Grant Of Licence To Be A Certifying Authority For Individual1. Full Name* ........................................................................................................................................
Last Name/Surname ............................................................................................................First Name ..............................................................................................................................Middle Name ...........................................................................................................................2. Have you ever been known by any other name? If Yes,--
Last Name/Surname ...........................................................................................................First Name .............................................................................................................................Middle Name ..........................................................................................................................3. Address
A. Residential Address *Flat/Door/Block No ..........................................................................................................Name of Premises/Building/Village ...............................................................................Road/Street/Lane/Post Office ................................................................................................Area/Locality/Taluka/Sub-DivisionTown/City/District .................................................................................................................State/Union Territory ...................................................Pin................................................Telephone No. .....................................................................................................................Fax .........................................................................................................................................Mobile Phone No ................................................................................................................B. Office Address *Name of Office ........................................................................................................................Flat/Door/Block No. ..............................................................................................................Name of Premises/Building/Village ...............................................................................Road/Street/Lane/Post Office ..........................................................................................Area/Locality/Taluka/Sub-Division ...............................................................................Town/City/District ............................................................................................................State/Union Territory ................................................... Pin................................................Telephone No. .......................................................................................................................Fax .........................................................................................................................................4. Address for Communication* Tick --- as applicable A or B
5. Father's Name *
Last Name/Surname ...........................................................................................................First Name .............................................................................................................................Middle Name .......................................................................................................................6. Sex *(For Individual Applicant only) Tick ' as applicable : Male/Female
7. Date of Birth (dd/mm/yyyy)*.
8. Nationality *..............................................................................................................................
9. Credit Card Details
Credit Card Type .......................................................................................................................Credit Card No. ...........................................................................................................................Issued By ...................................................................................................................................10. E-Mail Address .........................................................................................................................
12. Passport Details#
Passport No ..........................................................................................................................Passport issuing authority ..................................................................................................Passport expiry date (dd/mm/yyyy)13. Voter's Identity Card No. # ........................................................................................................
14. Income Tax PAN No. # ...............................................................................................................
15. ISP Details
ISP Name* .............................................................................................................................ISP's Website Address, if any ...............................................................................................Your User Name at ISP, if any ...........................................................................................16. Personal Web page URL address, if any ...............................................................................
17. Capital in the business or profession * Rs ................................................................................
(Attach documentary proof)For Company/Firm/Body Of Individuals/Association Of Persons/Local Authority18. Registration Number * .............................................................................................................
19. Date of Incorporation/Agreement/Partnership * -/-/
20. Particulars of Business, if any:*
Head Office ...........................................................................................................................N acne of Of f ice ............................................................................................................................Flat/Door/Block No ................................................................................................................Name of Premises/Building/Village ......................................................................................Road/Street/Lane/Post Office ..........................................................................................Area/Locality/Taluka/Sub-Division ....................................................................................Town/City/District .......................................................Pin................................................State/Union Territory .........................................................................................................Telephone No .......................................................................................................................Fax .........................................................................................................................................Web page URL address, if any ...........................................................................................No. of Branches ....................................................................................................................Nature of Business ....................................................................................................................21. Income Tax PAN No.* .............................................................................................................
22. Turnover in the last financial year Rs ...................................................................................
23. Net Worth * ..............................................................................................................................
(Attach documentary proof)24. Paid-up Capital* ........................................................................................................................
(Attach documentary proof)25. Insurance Details
Insurance Policy No. * ..............................................................................................................Insurer Company ..........................................................................................................................26. Names, Addresses, etc., of Partners/Members/Directors (For information about more persons, please add separate sheet(s) in the format given in the next page) *
No. of Partners/Members/Directors ..........................................................................................Details of Partners/Members/DirectorsA. Full NameLast Name/Surname .................................................................................................................First Name .............................................................................................................................Middle Name .......................................................................................................................B. AddressFlat/Door/Block No .................................................................................................................Name of Premises/Building/Village ...............................................................................Road/Street/Lane/Post Office .........................................................................................Area/Locality/Taluka/Sub-Division ...............................................................................Town/City/District ..................................................................................................................State/Union Territory .......................................................... Pin.............................................Telephone No ......................................................................................................................Fax .........................................................................................................................................Mobile/Phone No ........................................................................................................................C. Nationality ............................................................................................................................In case of foreign national, Visa details ...................................................................................D. Passport Details#Passport No ...........................................................................................................................Passport issuing authority ..................................................................................................Passport expiry date .............................................................................................................E. Voter's Identity Card No ....................................................................................................F. Income Tax PAN No ............................................................................................................G. E-mail Address .....................................................................................................................H. Personal Web page URL, if any .......................................................................................27. Authorised Representative*
Name .....................................................................................................................................Flat/Door/Block No. ...........................................................................................................Name of Premises/Building/Village ...............................................................................Road/Street/Lane/Post Office ...........................................................................................Area/Locality/Taluka/Sub-Division ...............................................................................Town/City/District ...........................................................Pin............................................State/Union Territory ..........................................................................................................Telephone No ..........................................................................................................................Fax .........................................................................................................................................Nature of Business ...............................................................................................................For Government Ministry/Department/Agency/Authority28. Particulars of Organisation:*
Name of Organisation ........................................................................................................Administrative Ministry/Department .............................................................................UnderState/Central Government .....................................................................................Flat/Dour/Block No ..............................................................................................................Name of Premises/Building/Village ...............................................................................Road/Street/Lane/Post Office ..........................................................................................Area/Locality/Taluka/Sub-Division ...............................................................................Town/City/District ...........................................................Pin............................................State/Union Territory ..........................................................................................................Telephone No .........................................................................................................................Fax .........................................................................................................................................Web page URL Address ......................................................................................................Name of the Head of Organisation ...................................................................................Designation ..........................................................................................................................E-mail Address .....................................................................................................................29. Bank Details
Bank Name* ................................................................................................................................Branch* .................................................................................................................................Bank Account No ............................................................................................... :.................Type of Bank Account* ...........................................................................................................30. Whether bank draft/Pay Order for licence fee enclosed* : Y/N. If yes,
Name of Bank .......................................................................................................................Draft/Pay Order No ..............................................................................................................Date of Issue ..............................................................................................................................Amount ...........................................................................................31. Location of facility in India for generation of Digital Signature Certificate* ....................
....................................................................................................................................................32. Public Key @ .......................................................................................
................................................................................................................................................................................................................................................................................33. Whether undertaking or [performance bond in the form of banker's guarantee]
attached* : Y/N(Not applicable if the applicant is a Government Ministry/Department/Agency/Authority)34. Whether Certification Practice Statement is enclosed* : Y/N
35. Whether certified copies of business registration document are enclosed: Y/N
(For Company/Firm/Body of Individuals/Association of Persons/Local Authority)If yes, the documents attached :-(ii).........................................................................................................................................(iii).........................................................................................................................................(iv)........................................................................................................................................36. Any other information ..................................................................................................................................................................................................................................
Signature of the ApplicantDate :Instructions: 1. Columns marked with* are mandatory.2. For the columns marked with#, details for at least one is mandatory.
3. Column Nos. 1 to 17 are to be filled up by individual applicant.
4. Column Nos. 18 to 27 are to be filled up if applicant is a Company/Firm/Body of Individuals/Association of Persons/Local Authority.
5. Column No. 28 is to be filled up if applicant is a Government Organisation.
6. Column Nos. 29, 30, 31 and 34 are to be filled up by all applicants.
7. @Column No. 32 is applicable only for application for renewal of licence.
8. Column No. 33 is not applicable if the applicant is a Government Organisation.
II
[See rule 19(2)]Information Technology (It) Security Guidelines Index1. Introduction.-This document provides guidelines for the implementation and management of Information Technology Security. Due to the inherent dynamism of the security requirements, this document does not provide an exact template for the organizations to follow. However, appropriate suitable samples of security process are provided for guidelines. It is the responsibility of the organizations to develop internal processes that meet the guidelines set forth in this document.
The following words used in the Information Technology Security Guidelines shall be interpreted as follows :- shall: The guideline defined is a mandatory requirement, and therefore must be complied with. should: The guideline defined is a recommended requirement. Non-compliance shall be documented and approved by the management. Where appropriate, compensating controls shall be implemented. must: The guideline defined is a mandatory requirement, and therefore must be complied with. may: The guideline defined is an optional requirement. The implementation of this guideline is determined by the organisation's requirement.2. Implementation of an Information Security Programme.-Successful implementation of a meaningful Information Security Programme rests with the support of the top management. Until and unless the senior managers of the organization understand and concur with the objectives of the information security programme its ultimate success is in question.
The Information Security Programme should be broken down into specific stages as follows:(a)Adoption of a security policy;(b)Security risk analysis;(c)Development and implementation of a information classification system;(d)Development and implementation of the security standards manual;(e)Implementation of the management security self-assessment process;(f)On-going security programme maintenance and enforcement; andThe principal task of the security implementation is to define the responsibilities of persons within the organization. The implementation should be based on the general principle that the person who is generating the information is also responsible for its security. However, in order to enable him to carry out his responsibilities in this regard, proper tools, and environment need to be established.When different pieces of information at one level are integrated to form higher value information, the responsibility for its security needs also should go up in the hierarchy to the integrator and should require higher level of authority for its access. It should be absolutely clear with respect to each information as to who is its owner, its custodian, and its users. It is the duty of the owner to assign the right classification to the information so that the required level of security can be enforced. The custodian of information is responsible for the proper implementation of security guidelines and making the information available to the users on a need to know basis.3. Information Classification.-Information assets must be classified according to their sensitivity and their importance to the organization. Since it is unrealistic to expect managers and employees to maintain absolute control over all information within the boundaries of the organization, it is necessary to advise them on which types of information are considered more sensitive, and how the organization would like the sensitive information handled and protected. Classification, declassification, labelling, storage, access, destruction and reproduction of classified data and the administrative overhead this process will create must be considered. Failure to maintain a balance between the value of the information classified and the administrative burden the classification system places on the organization will result in long-term difficulties in achieving success.
Confidential is that classification of information of which unauthorized disclosure/use could cause serious damage to the organization, e.g., strategic planning documents.Restricted is that classification of information of which unauthorized disclosure/use would not be in the best interest of the organization and/or its customers, e .g., design details, computer software (programs, utilities), documentation, organization personnel data, budget information.Internal use is that classification of information that does not require any degree of protection against disclosure within the company, e.g., operating procedures, policies and standards inter office memorandums.Unclassified is that classification of information that requires no protection against disclosure, e.g., published annual reports, periodicals.While the above classifications are appropriate for a general organization view point, the following classifications may be considered:Top Secret: It shall be applied to information unauthorized disclosure of which would be expected to cause exceptionally grave damage to the national security or national interest. This category is reserved for Nation's closest secrets and to be used with great reserve.Secret: This shall be applied to information unauthorized disclosure of which could be expected to cause serious damage to the national security or national interest or cause serious embarrassment in its functioning. This classification should be used for highly important information and is the highest classification normally used.Confidentiality: This shall be applied to information unauthorized disclosure of which could be expected to cause damage to the security of the organisation or could be prejudicial to the interest of the organisation, or could affect the organisation in its functioning. Most information will on proper analysis be classified no higher than confidential.Restricted: This shall be applied to information which is essentially meant for official use only and which would not be published or communicated to anyone except for official purpose.Unclassified: This is the classification of information that requires no protection against disclosure.4. Physical and Operational Security.
4.1Site Design.-(1) The site shall not be in locations that are prone to natural or man-made disasters, like flood, fire, chemical contamination and explosions.(2)Asper nature of the operations, suitable floor structuring, lighting, power and water damage protection requirements shall be provided.(3)Construction shall comply with all 4pplicable building and safety regulations as laid down by the relevant Government agencies. Further, the construction must be tamper-evident.(4)Materials used for the construction of the operational site shall be fire-resistant and free of toxic chemicals.(5)External walls shall be constructed of brick or reinforced concrete of sufficient thickness to resist forcible attack. Ground level windows shall be fortified with sturdy mild steel grills or impact-resistant laminated security glass. All internal walls must be from the floor to the ceiling and must be tamper-evident.(6)Air-conditioning system, power supply system and uninterrupted power supply unit with proper backup shall be installed depending upon the nature of operation. All ducting holes of the air-conditioning system must be designed so as to prevent intrusion of any kind.(7)Automatic fire detection, fire suppression systems and equipment in compliance with requirement specified by the Fire Brigade or any other agencies of the Central or State Government shall he installed at the operational site.(8)Media library, electrical and mechanical control rooms shall be housed in separate isolated areas, with access granted only to specific, named individuals on a need basis.(9)Any facility that supports mission-critical and sensitive applications must be located and designed for repairability, relocation and reconfiguration. The ability to relocate, reconstitute and reconfigure these applications must be tested as part of the business continuity/disaster recovery plan.4.2Fire Protection.-(l) Combustible materials shall not be stored within hundred meters of the operational site.(2)Automatic fire detection, fire suppression systems and audible alarms as prescribed by the Fire Brigade or any other agency of the Central or State Government shall be installed at the operational site.(3)Fire extinguishers shall be installed at the operational site and their locations clearly marked with appropriate signs.(4)Periodic testing, inspection and maintenance of the fire equipment and fire suppression systems shall be carried out.(5)Procedures for the safe evacuation of personnel in an emergency shall be visibly pasted/displayed at prominent places at the operational site. Periodic training and fire drills shall be conducted.(6)There shall be no eating, drinking or smoking in the operational site. The work areas shall be kept clean at all times.4.3Environmental Protection.-(1) Water detectors shall be installed under the raised floors throughout the operational site and shall be connected to audible alarms.(2)The temperature and humidity condition in the operational site shall be monitored and controlled periodically.(3)Personnel at the operational site shall be trained to monitor and control the various equipment and devices installed at the operational site for the purpose of fire and environment protection.(4)Periodic inspection, testing and maintenance of the equipment and systems shall be scheduled.4.4Physical Access-(1) Responsibilities round the clock, seven days a week, three hundred sixty-five days a year for physical security of the systems used for operation and also actual physical layout at the site of operation shall be defined and assigned to named individuals.(2)Biometric physical access security systems shall be installed to control and audit access to the operational site.(3)Physical access to the operational site at all times shall be controlled and restricted to authorised personnel only. Personnel authorized for limited physical access shall not be allowed to gain unauthorized access to restricted area within operational site.(4)Dual control over the inventory and issue of access cards/keys during normal business hours to the Data Centre shall be in place. An up-to-date list of personnel who possess the cards/keys shall be regularly maintained and archived fora period of three years.(5)Loss of access cards/keys must be immediately reported to the security supervisor of the operational site who shall take appropriate action to prevent unauthorised access.(6)All individuals, other than operations staff, shall sign in and sign out of the operational site and shall be accompanied by operations staff.(7)Emergency exits shall be tested periodically to ensure that the access security systems are operational.(8)All opening of the Data Centre should be monitored round the clock by surveillance video cameras.5. Information Management.
5.1System Administration.-(1) Each organization shall designate a properly trained "System Administrator" who will ensure that the protective security measures of the system are functional and who will maintain its security posture. Depending upon the complexity and security needs of a system or application, the System Administrator may have a designated System Security Administrator who will assume security responsibilities and provide physical, logical and procedural safeguards for information.(2)Organisations shall ensure that only a properly trained System Security Administrator is assigned the system security responsibilities.(3)The responsibility to create, classify, retrieve, modify, delete or archive information must rest only with the System Administrator.(4)Any password used for the system administration and operation of trusted services must not be written down (in paper or electronic form) or shared with any one. A system for password management should be put in place to cover the eventualities such as forgotten password or changeover to another person in case of System Administrator (or System Security Administrator) leaving the organization. Every instance of usage of administrator's passwords must be documented.(5)Periodic review of the access rights of all users must be performed.(6)The System Administrator must promptly disable access to a user's account if the user is identified as having left the Data Centre, changed assignments, or is no longer requiring system access. Reactivation of the user's account must be authorized in writing by the System Administrator (Digitally signed e-mail may be acceptable).(7)The System Administrator must take steps to safeguards classified information as prescribed by its owner.(8)The System Administrator must authorize privileged access to users only on a need-to-know and need-to-do basis and also only after the authorization is documented.(9)Criteria for the review of audit trails/access logs, reporting of access violations and procedures to ensure timely management action/response shall be established and documented.(10)All security violations must be recorded, investigated, and periodic status reports compiled for review by the management.(11)The System Administrator together with the system support staff, shall conduct a regular analysis of problems reported to and identify any weaknesses in protection of the information.(12)The System Administrator shall ensure that the data, file and Public Key Infrastructure (PKI) servers are not left unmonitored while these systems are powered on.(13)The System Administrator should ensure that no generic user is enabled or active on the system.5.2Sensitive Information Control.-(1) Information assets shall be classified and protected according to their sensitivity and criticality to the organization.(2)Procedures in accordance with Para 8.3 of these Guidelines must be in place to handle the storage media, which has sensitive and classified information.(3)All sensitive information stored in any media shall bear or be assigned an appropriate security classification.(4)All sensitive material shall be stamped or labelled accordingly.(5)Storage media (i.e. floppy diskettes, magnetic tapes, portable hard disks, optical disks, etc.) containing sensitive information shall be secured according to their classification.(6)Electronic communication systems, such as router, switches, network device and computers, used for transmission of sensitive information should be equipped or installed with suitable security software and if necessary with an encryptor or encryption software. The appropriate procedure in this regard should be documented.(7)Procedures shall be in place to ensure the secure disposal of sensitive information assets on all corrupted/damaged or affected media both internal (e.g. hard disk/optical disk) and external (e.g. diskette, disk drive, tapes, etc.) to the system. Preferably such affected/corrupted/damaged media both internal and external to the system shall be destroyed.5.3Sensitive Information Security.-(1) Highly sensitive information assets shall be stored on secure removable media and should be in an encrypted format to avoid compromise by unauthorized persons.(2)Highly sensitive information shall be classified in accordance with Para 3.(3)Sensitive information and data, which are stored on the fixed disk of a computer shared by more than one person, must be protected by access control software (e.g., password). Security packages must be installed with partition or provide authorization to segregated directories/files.(4)Removable electronic storage media must be removed from the computer and properly secured at the end of the work session or workday.(5)Removable electronic storage media containing sensitive information and data must be clearly labelled and secured.(6)Hard disks containing sensitive information and data must be securely erased prior to giving the computer system to another internal or external department or for maintenance.5.4Third Party Access.-(1) Access to the computer systems by other organisations shall be subjected to a similar level of security protection and controls as in these Information Technology security guidelines.(2)In case the Data Centre uses the facilities of external service/facility provider(outsourcer)for any of their operations, the use of external service/facility providers (e.g. outsourcer) shall be evaluated in light of the possible security exposures and risks involved and all such agreements shall be approved by the information asset owner. The external service or facility provider shall also sign non-disclosure agreements with the management of the Data Centre/operational site.(3)The external service/facility provider (e.g. outsourcer) shall provide an equivalent level of security controls as required by these Information Technology Security Guidelines.5.5Prevention of Computer Misuse.-(1) Prevention, detection, and deterrence measures shall be implemented to safeguard the security of computers and computer information from misuse. The measures taken shall be properly documented and reviewed regularly.(2)Each organization shall provide adequate information to all persons, including management, systems developers and programmers, end-users, and third party users warning them against misuse of computers.(3)Effective measures to deal expeditiously with breaches of security shall be established within each organisation. Such measures shall include:(i)Prompt reporting of suspected breach;(ii)Proper investigation and assessment of the nature of suspected breach;(iii)Secure evidence and preserve integrity of such material as relates to the discovery of any breach;(4)All incidents related to breaches shall be reported to the System Administrator or System Security Administrator for appropriate action to prevent future occurrence.(5)Procedure shall beset-up to establish the nature of any alleged abuse and determine the subsequent action required to be taken to prevent its future occurrence. Such procedures shall include:(i)The role of the System Administrator, System Security Administrator and management;(ii)Procedure for investigation;(iii)Areas for security review; and(iv)Subsequent follow-up action.6. System integrity and security measures.
6.1Use of Security Systems or Facilities.-(1) Security controls shall be installed and maintained on each computer system or computer node to prevent unauthorised users from gaining entry to the information system and to prevent unauthorised access to data.(2)Any system software or resource of the computer system should only be accessible after being authenticated by access control system.6.2System Access Control.-(1) Access control software and system software security features shall be implemented to protect resources. Management approval is required to authorise issuance of user identification (ID) and resource privileges.(2)Access to information system resources like memory, storage devices, etc., sensitive utilities and data resources and programme files shall be controlled and restricted based on a "need-to-use" basis with proper segregation of duties.(3)The access control software or operating system of the computer system shall provide features to restrict access to the system and data resources. The use of common passwords such as "administrator" or "president" or "game", etc., to protect access to the system and data resources represent a security exposure and shall be avoided. All passwords used must be resistant to dictionary attacks.(4)Appropriate approval for the request to access system resources shall be obtained from the System Administrator. Guidelines and procedures governing access authorisations shall be developed, documented and implemented.(5)An Access Control System manual documenting the access granted to different level of users shall be prepared to provide guidance to the System Administrator for grant of access.(6)Each user shall be assigned a unique user ID. Adequate user education shall be provided to help users in password choice and password protection. Sharing of user IDs shall not be allowed.(7)Stored passwords shall be encrypted using internationally proven encryption techniques to prevent unauthorised disclosure and modification.(8)Stored passwords shall be protected by access controls from unauthorised disclosure and modification.(9)Automatic time-out for terminal inactivity should be implemented.(10)Audit trail of security-sensitive access and actions taken shall be logged.(11)All forms of audit trail shall be appropriately protected against unauthorised modification or deletion.(12)Where a second level access control is implemented through the application system, password controls similar to those implemented for the computer system shall be in place.(13)Activities of all remote users shall be logged and monitored closely.(14)The facility to login as another user from one user's login shall be denied. However, the system should prohibit direct login as a trusted user (e.g., root in Unix, administrator in Windows NT or Windows 2000). This means that there must be a user account configured for the trusted administrator. The system requires trusted users to change their effective username to gain access to root and to re-authenticate themselves before requesting access to privileged functions.(15)The startup and shutdown procedure of the security software must be automated.(16)Sensitive Operating System files, which are more prone to hackers must be protected against all known attacks using proven tools and techniques. That is to say no user will be able to modify them except with the permission of System Administrator.6.3Password Management.-(1) Certain minimum quality standards for password shall be enforced. The quality level shall be increased progressively. The following control features shall be implemented for passwords:(i)Minimum of eight characters without leading or trailing blanks;(ii)Shall be different from the existing password and the two previous ones;(iii)Shall be changed at least once every ninety days; for sensitive system, password shall be changed at least once every thirty days; and(iv)Shall not be shared, displayed or printed.(2)Password retries shall be limited to a maximum of three attempted logons after which the user ID shall then be revoked; for sensitive systems, the number of password retries should be limited to a maximum of two.(3)Passwords which are easy-to-guess (e.g., user name, birth date, month, standard words, etc.) should be avoided.(4)Initial or reset passwords must be changed by the user upon first use.(5)Passwords shall always be encrypted in storage to prevent unauthorized disclosure.(6)All passwords used must be resistant to dictionary attacks and all known password cracking algorithms.6.4Privileged User's Management.-(1) System privileges shall be granted to users only on a need-to-use basis.(2)Login privileges for highly privileged accounts should be available only from Console and terminals situated within Console room.(3)An audit trail of activities conducted by highly privileged users shall be maintained for two years and reviewed periodically at least every week by operator who is independent of System Administrator.(4)Privileged user shall not be allowed to log in to the computer system from remote terminal. The usage of the computer system by the privilege user shall be allowed during a certain time period.(5)Separate user IDs shall be allowed to the user for performing privileged and normal(non-privileged) activities.(6)The use of user IDs for emergency use shall be recorded and approved. The passwords shall be reset after use.6.5User's Account Management.-(1) Procedures for user account management shall be established to control access to application systems and data. The procedures shall include the following:(i)Users shall be authorised by the computer system owner to access the computer services.(ii)A written statement of access rights shall be given to all users.(iii)All users shall be required to sign an undertaking to acknowledge that they understand the conditions of access.(iv)Where access to computer services is administered by service providers, ensure that the service providers do not provide access until the authorization procedures have been completed. This includes the acknowledgement of receipt of the accounts by the users.(v)A formal record of all registered users of the computer services shall bemaintained.(vi)Access rights of users who have been transferred, or left the organisation shall be removed immediately.(vii)A periodic check shall be carried out for redundant user accounts and access rights that are no longer required.(viii)Ensure that redundant user accounts are not re-issued to another user.(2)User accounts shall be suspended under the following conditions:(i)when an individual is on extended leave or inactive use of over thirty days. In case of protected computer system, the limit of thirty days may be reduced to fifteen days by the System Administrator.(ii)immediately upon the termination of the services of an individual.(iii)suspended or inactive accounts shall be deleted after a two months period. In case of protected computer systems, the limit of two months may be reduced to one month.6.6Data and Resource Protection.-(1) All information assets shall be assigned an "owner" responsible for the integrity of that data/resource. Custodians shall be assigned and shall be jointly responsible for information assets by providing computer controls to assist owners.(2)The operating system or security system of the computer system shall:(i)Define user authority and enforce access control to data within the computer system;(ii)Be capable of specifying, for each named individual, a list of named data objects (e.g., file, programme) or groups of named objects, and the type of access allowed.(3)For networked or shared computer systems, system users shall be limited to a profile of data objects required to perform their needed tasks.(4)Access controls for any data and/or resources shall be determined as part of the systems analysis and design process.(5)Application Programmer shall not be allowed to access the production system.7. Sensitive Systems Protection.-(1) Security tokens/smart cards/bio-metric technologies such as Iris recognition, finger print verification technologies, etc., shall be used to complement the usage of passwords to access the computer system.
(2)For computer system processing sensitive data, access by other organisations shall be prohibited or strictly controlled.(3)For sensitive data, encryption of data in storage shall be considered to protect its confidentiality and integrity.8. Data Centre Operations Security.
8.1Job Scheduling.-(l) Procedures shall he established to ensure that all changes to the job schedules are appropriately approved. The authority to approve changes to job schedules shall be clearly assigned.(2)As far as possible, automated job scheduling should be used. Manual job scheduling should require prior approval from the competent authority.8.2System Operations Procedure.-(1) Procedures shall be established to ensure that only authorised and correct job stream and parameter changes are made.(2)Procedures shall be established to maintain logs of system activities. Such logs shall be reviewed by a competent independent party for indications of dubious activities.Appropriate retention periods shall be set for such logs.(3)Procedures shall be established to ensure that people other than well-trained computer operators are prohibited from operating the computer equipment.(4)Procedures shall be implemented to ensure that secure storage or distribution of all outputs/reports, in accordance with procedures defined by the owners for each system.8.3Media Management.-(1) Responsibilities for media library management and protection shall be clearly defined and assigned.(2)All media containing sensitive data shall be stored in a locked room or cabinets, which must be fire resistant and free of toxic chemicals.(3)Access to the media library (both on-site and off-site) shall be restricted to the authorized persons only. A list of personnel authorised to enter the library shall be maintained.(4)The media containing sensitive and backup data must be stored at three different physical locations in the country, which can be reached in few hours.(5)A media management system shall be in place to account for all media stored on-site and off-site.(6)All incoming/outgoing media transfers shall be authorised by management and users.(7)An independent physical inventory check of all media shall be conducted at least every six months.(8)All media shall have external volume identification. Internal labels shall be fixed; where available.(9)Procedures shall be in place to ensure that only authorised addition/removal of media from the library is allowed.(10)Media retention periods shall be established and approved by management in accordance with legal/regulatory and user requirements.8.4Media Movement.-(1) Proper records of all movements of computer tapes/disks between on-site and off-site media library must be maintained.(2)There shall be procedures to ensure the authorized and secure transfer to media to/from external parties and the off-site location. A means to authenticate the receipt shall be in place.(3)Computer media that are being transported to off-site data backup locations should be stored in locked carrying cases that provide magnetic field protection and protection from impact while loading and unloading and during transportation.9. Data Backup and Off-site Retention.-(1) Backup procedures shall be documented, scheduled and monitored.
(2)Up-to-date backups of all critical items shall be maintained to ensure the continued provision of the minimum essential level of service. These items include:(iv)Operating system software(v)Applications system software(viii)Documentation (including a copy of the business continuity plans)(3)One set of the original disks for all operating system and application software must be maintained to ensure that a valid, virus-free backup exists and is available for use at any time.(4)Backups of the system, application and data shall be performed on a regular basis. Backups should also be made for application under development and data conversion efforts.(5)Data backup is required for all systems including personal computers, servers and distributed systems and databases.(6)Critical system data and file server software must have full backups taken weekly.(7)The backups must be kept in an area physically separate from the server. If critical system data on the LAN represents unique versions of the information assets, then the information backups must be rotated on a periodic basis to an off-site storage location.(8)Critical system data and file server software must have incremental backups taken daily.(9)Systems that are completely static may not require periodic backup, but shall be backed up after changes or updates in the information.(10)Each LAN/system should have a primary and backup operator to ensure continuity of business operations.(11)The business recovery plan should be prepared and tested on an annual basis.10. Audit Trails and Verification.-(1) Transactions that meet exception criteria shall be completely and accurately highlighted and reviewed by personnel independent of those that initiate the transaction.
(2)Adequate audit trails shall be captured and certain information needed to determine sensitive events and pattern analysis that would indicate possible fraudulent use of the system (e.g., repeated unsuccessful logons, access attempts over a series of days) shall be analyzed. This information includes such information as who, what, when, where, and any special information such as :-(i)Success or failure of the event.(ii)Use of authentication keys, where applicable.(3)Automated or manual procedures shall be used to monitor and promptly report all significant security events, such as accesses, which are out-of-pattern relative to time, volume, frequency, type of information asset, and redundancy, Other areas of analysis include:(i)Significant computer system events (e.g., configuration updates, system crashes).(ii)Security profile changes.(iii)Actions taken by computer operations, system administrators, system programmers, and/or security administrators.(4)The real time clock of the computer system shall be set accurately to ensure the accuracy of audit logs, which may be required for investigations or as evidence in legal or disciplinary cases.(5)The real time clock of the computer or communications device shall be set to Indian Standard Time (IST). Further there shall be a procedure that checks and corrects drift in the real time clock.(6)Computer system access records shall be kept fora minimum of two years, in either hard copy or electronic form. Records, which are of legal nature and necessary for any legal or regulation requirement or investigation of criminal behaviour, shall be retained as per laws of the land.(7)Computer records of applications transactions and significant events must be retained for a minimum period of two years or longer depending on specific record retention requirements.11. Measures to Handle Computer Virus.-(1) Responsibilities and duties shall be assigned to ensure that all file servers and personal computers are equipped with up-to-date virus protection and detection software.
(2)Virus detection software must be used to check storage drives both internal and external to the system on a periodic basis.(3)All diskettes and software shall be screened and verified by virus detection software before being loaded onto the computer system. No magnetic media like tape cartridge, floppies, etc., brought from outside shall be used on the data, file, PKI or computer server or personal computer on Internet and Internet without proper screening and verification by virus detection software.(4)A team shall be designated to deal with reported or suspected incidents of computer virus. The designated team shall ensure that latest version of anti-virus software is loaded on all data, file, PKI servers and personal computers.(5)Procedures shall be established to limit the spread of viruses to other organization information assets. Such procedures inter alia shall include--(i)Communication to other business partners and users who may be at risk from an infected resource;(ii)Eradication and recovery procedures;(iii)Incident report must be documented and communicated per established procedures.(6)An awareness and training programme shall be established to communicate virus protection practices, available controls, areas of high risk to virus infection and responsibilities.12. Relocation of Hardware and Software.-Whenever computers or computer peripheras is are relocated (e.g., for maintenance, installation at different sites or storage), the following guidelines shall apply:
(i)All removable media will be removed from the computer system and kept at secure location.(ii)Internal drives will be overwritten, reformatted or removed as the situation maybe.(iii)If applicable, ribbons will be removed from printers.(iv)All paper will be removed from printers.13. Hardware and Software Maintenance.-Whenever, the hardware and software maintenance of the computer or computer network is being carried out, the following should be considered:
(1)Proper placement and installation of Information Technology equipment to reduce the effects of interference due to electromagnetic emanations.(2)Maintenance of an inventory and configuration chart of hardware.(3)Identification and use of security features implemented within hardware.(4)Authorization, documentation, and control of change made to the hardware.(5)Identification of support facilities including power and air-conditioning.(6)Provision of an uninterruptible power supply.(7)Maintenance of equipment and services.(8)Organisation must make proper arrangements for maintenance of computer hardware, software (both system and application) and firmware installed and used by them. It shall be the responsibility of the officer in charge of the operational site to ensure that contract for annual maintenance of hardware is always in place.(9)Organisation must enter into maintenance agreements, if necessary, with the supplier of computer and communication hardware, software (both system and application) and firmware.(10)Maintenance personnel will sign non-disclosure agreements.(11)The identities of all hardware and software vendor maintenance staff should be verified before allowing them to carry out maintenance work.(12)All maintenance personnel should be escorted within the operational site/computer system and network installation room by the authorized personnel of the organisation.(13)After maintenance, any exposed security parameters such is passwords, users IDs, and accounts will be changed or reset to eliminate any potential security exposures.(14)If the computer system, computer network or any of its devices is vulnerable to computer viruses as a result of performing maintenance, system managers or users shall scan the computer system and its devices and any media affected for viruses as a result of maintenance.14. Purchase and Licensing of Hardware and Software.-(1) Hardware and software products that contain or are to be used to enforce security, and intended for use or interface into any organisation system or network, must be verified to comply with these Information Technology Security Guidelines prior to the signing of any contract, purchase or lease.
(2)Software, which is capable of bypassing or modifying the security system or operating system, integrity features, must be verified to determine that they conform to these Information Technology Security Guidelines. Where such compliance is not possible, then procedures shall be in place to ensure that the implementation and operation of that software does not compromise the security of the system.(3)There shall be procedures to identify, select, implement and control software (system and application software) acquisition and installation to ensure compliance with the Indian Copyright Act and Information Technology Security Guidelines.(4)It is prohibited to knowingly install on any system whether test or production, any software which is not licensed for use on the specific systems or networks.(5)No software will be installed and used on the system when appropriate licensing agreements do not exist, except during evaluation periods for which the user has documented permission to install and test the software tinder evaluation.(6)Illegally acquired or unauthorized software must not be used on any computer, computer network or data communication equipment. In the event that any illegally acquired or unauthorized software is detected by the System Administrator Network Administrator, the same must be removed immediately.15. System Software.-(1) All system software options and parameters shall be reviewed and approved by the management.
(2)System software shall be comprehensively tested and its security functionality validated prior to implementation.(3)All vendor supplied default user IDs shall be deleted or password changed before allowing users to access the computer system.(4)Versions of system software installed on the computer system and communication devices shall be regularly updated.(5)All changes proposed in the system software must be appropriately justified and approved by an authorised party.(6)A log of all changes to system software shall be maintained, completely documented and tested to ensure the desired results.(7)Procedures to control changes initiated by vendors shall be in accordance with Para 21 pertaining to "Change Management".(8)There shall be no standing "Write" access to the system libraries. All "Write" access shall be logged and reviewed by the System Administrator for dubious activities.(9)System Programmers shall not be allowed to have access to the application system's data and programme files in the production environment.(10)Procedures to control the use of sensitive system utilities and system programmes that could bypass intended security controls shall be in place and documented. All usage shall be logged and reviewed by the System Administrator and another person independent of System Administrator for dubious activities.16. Documentation Security.-(1) All documentation pertaining to application software and sensitive system software and changes made therein shall be updated to the current time, accurately and stored securely. An up-to-date inventory list of all documentation shall be maintained to ensure control and accountability.
(2)All documentation and subsequent changes shall be reviewed and approved by an independent authorised party prior to issue.(3)Access to application software documentation and sensitive system software documentation shall be restricted to authorised personnel on a "need-to-use" basis only.(4)Adequate backups of all documentation shall be maintained and a copy of all critical documentation and manuals shall be stored off-site.(5)Documentation shall be classified according to the sensitivity of its contents/implications.(6)Organisations shall adopt a clean desk policy for papers, diskettes and other documentation in order to reduce the risks of unauthorised access, loss of and damage to information outside normal working hours.17. Network Communication Security.-(1) All sensitive information on the network shall be protected by using appropriate techniques. The critical network devices such as routers, switches and modems should be protected from physical damage.
(2)The network configuration and inventories shall be documented and maintained.(3)Prior authorization of the Network Administrator shall be obtained for making any changes to the network configuration. The changes made in the network configuration shall be documented. The threat and risk assessment of the network after changes in the network configuration shall be reviewed. The network operation shall be monitored for any security irregularity. A formal procedure should be in place for identifying and resolving security problems.(4)Physical access to communications and network sites shall be controlled and restricted to authorized individuals only in accordance with Para 4.4 pertaining to "Physical Access".(5)Communication and network systems shall be controlled and restricted to authorized individuals only in accordance with Para 6.2-System Access Control.(6)As far as possible, transmission medium within the Certifying Authority's operational site should be secured against electro magnetic transmission. In this regard, use of Optical Fibre Cable and armoured cable may be preferred as transmission media as the case may be.(7)Network diagnostic tools, e.g., spectrum analyzer, protocol analyzer should be used on a need basis.18. Firewalls.-(1) Intelligent devices generally known as "Firewalls" shall be used to isolate organisation's data network with the external network. Firewall device should also be used to limit network connectivity for unauthorized use.
(2)Networks that operate at varying security levels shall be isolated from each other by appropriate firewalls. The internal network of the organization shall be physically and logically isolated from the Internet and any other external connection by a firewall.(3)All firewalls shall be subjected to thorough test for vulnerability prior to being put to use and at least half-yearly thereafter.(4)All web servers for access by Internet users shall be isolated from other data and host servers.19. Connectivity.-(I) Organisation shall establish procedure for allowing connectivity of their computer network or computer system to non-organisation computer system or network. The permission to connect other networks and computer system shall be approved by the Network Administrator and documented.
(2)All unused connections and network segments should be disconnected from active networks. The computer system/personal computer or outside terminal accessing art organisation's host system must adhere to the general system security and access control guidelines.(3)The suitability of new hardware/software particularly the protocol compatibility should be assessed before connecting the same to the organisation's network.(4)As far as possible, no Internet access should be allowed to database server/file server or server hosting sensitive data.(5)The level of protection for communication and network resources should be commensurate with the criticality and sensitivity of the data transmitted.20. Network Administrator.-(1) Each organization shall designate a properly trained "Network Administrator" who will be responsible for operation, monitoring security and functioning of the network.
(2)Network Administrator shall regularly undertake the review of network and also take adequate measures to provide physical, logical and procedural safeguards for its security. Appropriate follow up of any unusual activity or pattern of access on the computer network shall be investigated promptly by the Network Administrator.(3)System must include a mechanism for alerting the Network Administrator of possible breaches in security, e.g., unauthorized access, virus infection and hacking.(4)Secure Network Management System should be implemented to monitor functioning of the computer network. Broadcast of network traffic should be minimized.(5)Only authorized and legal software shall be used on the network.(6)Shared computer systems, network devices used for business applications shall comply with the requirement established in Para 6-System Integrity and Security Measures.21. Change Management.
21.1Change Control.-(1) Procedures for tracking and managing changes in application software, system software, hardware and data in the production system shall be established. Organisational responsibilities for the change management process shall be defined and assigned.(2)A risk and impact analysis, classification and prioritisation process shall be established.(3)No changes to a production system shall be implemented until such changes have been formally authorised. Authorisation procedures for change control shall be defined and documented.(4)Owners/Users shall be notified of all changes made to production system which may affect the processing of information on the said production system.(5)Fall-back procedures in the event of a failure in the implementation of the change process shall be established and documented.(6)Procedures to protect, control access and changes to production source code, data, execution statements and relevant system documentation shall be documented and implemented.(7)Version changes of application software and all system software installed on the computer systems and all communication devices shall be documented. Different versions of application software and system software must be kept in safe custody.21.2Testing of Changes to Production System.-(1) All changes in computer resource proposed in the production system shall be tested and the test results shall be reviewed and accepted by all concerned parties prior to implementation.(2)All user acceptance tests in respect of changes in computer resource in production system shall be performed in a controlled environment which includes: (i) Test objectives, (ii) A documented test plan, and (iii) Acceptance criteria.21.3Review of Changes.-(1) Procedures shall be established for an independent review of programme changes before they are moved into a production environment to detect unauthorised of malicious codes.(2)Procedures shall be established to schedule and review the implementation of the changes in computer resource in the production system so as to ensure proper functioning.(3)All emergency changes/fixes in computer resource in the production system shall be reviewed and approved.(4)Periodic management reports on the status of the changes implemented in the computer resource in the production system shall be submitted for management review.22. Problem Management and Reporting.-(1) Procedures for identifying, reporting and resolving problems, such as non-functioning of Certifying Authority's system; breaches in Information Technology security; and hacking, shall be established and communicated to all personnel concerned. It shall include emergency procedures. Periodic reports shall be submitted for management review.
(2)A help desk shall be set up to assist users in the resolution of problems.(3)A system for recording, tracking and reporting the status of reported problems shall be established to ensure that they are promptly managed and resolved with minimal impact on the user of the computing resources.23. Emergency Preparedness.-(1) Emergency response procedures for all activities connected with computer operation shall be developed and documented. These procedures should be reviewed periodically.
(2)Emergency drills should be held periodically to ensure that the documented emergency procedures are effective.24. Contingency Recovery Equipment and Services.-(1) Commitment shall be obtained in writing from computer equipment and supplies vendors to replace critical equipment and supplies with a specified period of time following a destruction of the computing facility.
(2)The business continuity plan shall be developed which inter alia include the procedures for emergency ordering of the equipment and availability of the services.(3)The need for backup hardware and other peripherals should be evaluated in accordance to business needs.25. Security Incident Reporting and Response.-(1) All security related incidents must be reported to a central coordinator, appointed by the management to coordinate and handle security related incidents. This central coordinator shall be the single point of contact at the organization.
(2)All incidents reported, actions taken, follow-up actions, and other related information's shall be documented.(3)Procedures shall be defined for dealing with all security related incidents, including malicious software, break-ins from networks, software bugs which compromised the security of the system.26. Disaster Recovery/Management.-(1) Disaster recovery plan shall be developed, properly documented, tested and maintained to ensure that in the event of a failure of the information system or destruction of the facility, essential level of service will be provided. The disaster recovery framework should include :-
(a)emergency procedures, describing the immediate action to be taken in case of a major incident;(b)fall back procedure, describing the actions to be taken to relocate essential activities or support services to a backup site;(c)restoration procedures, describing the action to be taken to return to normal operation at the original site.(2)The documentation should include :-(a)definition of a disaster;(b)condition for activating the plan;(d)who will make decisions in the crisis;(e)role of individuals for each component of the plan;(f)composition of the recovery team; and(g)decision making process for return to normal operation.(3)Specific disaster management plan for critical applications shall be developed, documented, tested and maintained on a regular basis.(4)Responsibilities and reporting structure shall be dearly defined which will take effect immediately on the declaration of a disaster.(5)Each component/aspect of the plan should have a person and a backup assigned to its execution.(6)Periodic training of personnel and uses associated with computer system and network should be conducted defining their roles and responsibilities in the event of a disaster.(7)Test plan shall be developed, documented and maintained. Periodic tests shall be carried out to test the effectiveness of the procedures in the plan. The results of the tests shall be documented for management review.(8)Disaster recovery plan should be updated regularly to ensure its continuing effectiveness.
III
[See rule 19(2)]Security Guidelines For Certifying Authorities1. Introduction.-This document prescribes security guidelines for the management and operation of Certifying Authorities (CAs) and is aimed at protecting the integrity, confidentiality and availability of their services, data and systems. These guidelines apply to Certifying Authorities that perform all the functions associated with generation, issue and management of Digital Signature Certificate such as:
(1)Verification of registration, suspension and revocation request;(2)Generation, issuance, suspension and revocation of Digital Signature Certificates; and(3)Publication and archival of Digital Signature Certificates, suspension and revocation of information.2. Security Management.-The Certifying Authority shall define information Technology security policies for its operation on the lines defined in Schedule II and Schedule III. The policy shall be communicated to all personnel and widely published throughout the organisation to ensure that the personnel follow the policies.
3. Physical Controls-Site location, Construction and Physical access.-(1) The site location, design, construction and physical security of the operational site of Certifying Authority shall be in accordance with Para 4 of the Information Technology Security Guidelines given at Schedule II.
(2)Physical access to the operational site housing computer servers, I'KI server, communications and network devices shall be controlled and restricted to the authorized individuals only in accordance with Para 4.4 of the Information Technology Security Guidelines given at Schedule II.(3)A Certifying Authority must--(i)ensure that the operational site housing PKI servers, communications and networks is protected with fire suppression system in accordance with Para 4.2 of the information Technology Security Guidelines given at Schedule II.(ii)ensure that power and air-conditioning facilities are installed in accordance with Para 4.1 of the Information Technology Security Guidelines given at Schedule II.(iii)ensure that all removable media and papers containing sensitive or plain text information are listed, documented and stored in a container properly identified.(iv)ensure unescorted access to Certifying Authority's server is limited to those personnel identified on an access list.(v)ensure that the exact location of Digital Signature Certification System shall not be publicly identified.(vi)ensure that access security system is installed to control and audit access to the Digital Signature Certification System.(vii)ensure that dual control over the inventory and access cards/keys are in place.(viii)ensure that up-to-date list of personnel who possess the access cards/keys is maintained at the Certifying Authority's operational site. Loss of access cards/keys shall be reported immediately to the Security Administrator; who shall take appropriate actions to prevent unauthorised access.(ix)ensure personnel not on the access list are properly escorted and supervised.(x)ensure a site access log is maintained at the Certifying Authority's operational site and inspected periodically.(4)Multi-tiered access mechanism must be installed at the Certifying Authority's operational site. The facility should have clearly laid out security zones within its facility with well-defined access rights to each security zone. Each security zone must be separated from the other by floor to ceiling concrete reinforced walls. Alarm and intrusion detection system must be installed at every stage with adequate power backup capable of continuing operation even in the event of loss of main power. Electrical/Electronic circuits to external security alarm monitoring service (if used) must be supervised. No single person must have complete access to PKI Server, root keys or any computer system or network device on his/her own.(5)Entrance to the main building where the Certifying Authority's facilities such as Data Centre, PKI Server and Network devices are housed and entrance to each security zone must be video recorded round the clock. The recording should be carefully scrutinized and maintained for at least one year.(6)A Certifying Authority site must be manually or electronically monitored for unauthorised intrusion at all times in accordance with the information Technology Security Guidelines given at Schedule If.(7)Computer System/PKI Server performing Digital Signature Certification function shall be located in a dedicated room or partition to facilitate enforcement of physical access control. The entry and exit of the said room or partition shall be automatically locked with time stamps and shall be reviewed daily by the Security Administrator.(8)Access to infrastructure components essential to operation of Certifying Authority such as power control panels, communication infrastructure, Digital Signature Certification system, cabling, etc. shall be restricted to authorised personnel.(9)By-pass or deactivation of normal physical security arrangements shall be authorised and documented by security personnel.(10)Intrusion detection systems shall be used to monitor and record physical access to the Digital Signature Certification system during and after office hours.(11)Computer System or PKI Server performing the Digital Signature Certification functions shall be dedicated to those functions and should not be used for any other purposes.(12)System software shall he verified for integrity in accordance with Para 15 of the information Technology Security Guidelines given at Schedule II.4. Media storage.-A Certifying Authority must ensure that storage media used by his system are protected from environment threats such as temperature, humidity and magnetic and are transported and managed in accordance with Para 8.3 and Para 8.4 of the Information Technology Security Guidelines given at Schedule II.
5. Waste Disposal.-All media used for storage of information pertaining to all functions associated with generation, production, issue and management of Digital Signature Certificate shall be scrutinized before being destroyed or released for disposal.
6. Off-site Backup.-A Certifying Authority must ensure that facility used for off-site backup, if any, shall be within the country and shall have the same level of security as the primary Certifying Authority site.
7. Change and Configuration Management.-(1) The components of the Certifying Authority infrastructure (e.g. cryptographic algorithm and its key parameters, operating system, system software, computer system, PKI server, firewalls, physical security, system security etc.) shall be reviewed every year for new technology risks and appropriate action plan shall be developed to manage the risks identified for each component.
(2)The application software, system software and hardware, which are procured from questionable sources, shall not he installed and used for any function associated with generation and management of Digital Signature Certificate.(3)Software updates and patches shall be reviewed for security implications before being implemented on Certifying Authority's system.(4)Software updates and patches to rectify security vulnerability in critical systems used for Certifying Authority's operation shall be promptly reviewed and implemented.(5)Information on the software updates and patches and their implementation on Certifying Authority's system shall be clearly and properly documented.8. Network and Communications Security.-(1) Certifying Authority's systems shall be protected to ensure network access control to critical systems and services from other systems in accordance with Para 17, Para 18, Para 19 and Para 20 of the Information Technology Security Guidelines given at Schedule II.
(2)Network connections from the Certifying Authority's system to external networks shall be restricted to only those connections which are essential to facilitate Certifying Authority's functional processes and services. Such network connections to the external network shall be properly secured and monitored regularly.(3)Network connections should be initiated by the systems performing the functions of generation and management of Digital Signature Certificate to connect those systems performing the registration and repository functions but not vice versa. If this is not possible, compensating controls (e.g., use of proxy servers) shall be implemented to protect the systems performing the function of generation and management of Digital Signature Certificate from potential attacks.(4)Systems performing the Digital Signature Certification function should be isolated to minimise their exposure to attempts to compromise the confidentiality, integrity and availability of the certification function.(5)Communication between the Certifying Authority systems connected on a network shall be secure to ensure confidentiality and integrity of the information. For example, communications between the Certifying Authority's systems connected on a network should be encrypted and digitally signed.(6)Intrusion detection tools should be deployed to monitor critical networks and perimeter networks and alert administrators of network intrusions and penetration attempts in a timely manner.9. System Security Audit Procedures.
9.1Types of event recorded.-(I) The Certifying Authority shall maintain record of all events relating to the security of his system. The records should be maintained in audit log file and shall include such events as:(i)System start-up and shutdown;(ii)Certifying Authority's application start-up and shutdown;(iii)Attempts to create,remove, set passwords or change the system privileges of the PKI Master Officer, PKI Officer, or PKI Administrator;(iv)Changes to keys of the Certifying Authority or any of his other details;(v)Changes to Digital Signature Certificate creation policies, e.g. validity period;(vi)Login and logoff attempts;(vii)Unauthorised attempts at network access to the Certifying Authority's system;(viii)Unauthorised attempts to access system files;(ix)Generation of own keys;(x)Creation and revocation of Digital Signature Certificates;(xi)Attempts to initialize, remove, enable, and disable subscribers, and update and recover their keys;(xii)Failed read-and-write operations on the Digital Signature Certificate and Certificate Revocation List (CRL) directory.(2)Monitoring and Audit Logs(i)A Certifying Authority should consider the use of automated security management and monitoring tools providing an integrated view of the security situation at any point in time. Records of the following application transactions shall be maintained:(ii)Records and log files shall be reviewed regularly for the following activities:-(d)Execution of privileged functions;(e)Change in access control lists;(f)Change in system configuration.(3)All logs, whether maintained through electronic or manual means, should contain the date and time of the event, and the identity of the subscriber/subordinate/entity which caused the event.(4)A Certifying Authority should also collect and consolidate, either electronically or manually, security information which may not be generated by his system, such as:(ii)System configuration changes and maintenance;(iv)Discrepancy and compromise reports;(v)Records of the destruction of media containing key material, activation data, or personal subscriber information.(5)To facilitate decision-making, all agreements and correspondence relating to services provided by Certifying Authority should be collected and consolidated, either electronically or manually, at a single location.9.2Frequency of Audit Log Monitoring.-The Certifying Authority must ensure that its audit logs are reviewed by its personnel at least once every two weeks and all significant events are detailed in an audit log summary. Such reviews should involve verifying that the log has not been tampered with, and then briefly inspecting all log entries, with a more thorough investigation of any alerts or irregularities in the logs. Action taken following these reviews must be documented.9.3Retention Period for Audit Log.-The Certifying Authority must retain its audit logs on site for at least twelve months and subsequently retain them in the manner described in Para 10 of the Information Technology Security Guidelines as given in Schedule II.9.4Protection of Audit Log.-The electronic audit log system must include mechanisms to protect the log files from unauthorized viewing, modification, and deletion.Manual audit information must be protected from unauthorised viewing, modification and destruction.9.5Audit Log Backup Procedures.-Audit logs and audit summaries must be backed up or copied if in manual form.9.6Vulnerability Assessments.-Events in the audit process are logged, in part, to monitor system vulnerabilities. The Certifying Authority must ensure that a vulnerability assessment is performed, reviewed and revised, if necessary, following an examination of these monitored events.10. Records Archival.-(1) Digital Signature Certificates stored and generated by the Certifying Authority must be retained for at least seven year aft( r the date of its expiration. This requirement does not include the backup of private signature keys.
(2)Audit information as detailed in Para 9, subscriber agreements, verification, identification and authentication information in respect of subscriber shall be retained for at least seven years.(3)A second copy of all information retained or backed up must be stored at three locations within the country including the Certifying Authority site and must be protected either by physical security alone, or a combination of physical and cryptographic protection. These secondary sites must provide adequate protection from environmental threats such as temperature, humidity and magnetism. The secondary site should be reachable in few hours.(4)All information pertaining to Certifying Authority's operation, Subscriber's application, verification, identification, authentication and Subscriber agreement shall be stored within the country. This information shall be taken out of the country only with the permission of Controller and where a properly constitutional warrant or such other legally enforceable document is produced.(5)The Certifying Authority should verify the integrity of the backups at least once every six months.(6)Information stored off-site must be periodically verified for data integrity.11. Compromise and Disaster Recovery.
11.1Computing Resources, Software and/or Data are Computed.-The Certifying Authority must establish business continuity procedures that outline the steps to be taken in the event of the corruption or loss of computing and networking resources, nominated website, repository, software and/or data. Where a repository is not under the control of the Certifying Authority, the Certifying Authority must ensure that any agreement with the repository provides for business continuity procedures.11.2Secure facility after a natural or other hype of disaster.-The Certifying Authority must establish a disaster recovery plan outlining the steps to be taken to re-establish a secure facility in the event of a natural or other type of disaster. Where a repository is not under the control of the Certifying Authority, the Certifying Authority must ensure that any agreement with the repository provides that a disaster recovery plan be established and documented by the repository.11.3Incident Management Plan.-An incident management plan shall be developed and approved by the management. The plan shall include the following areas :-(i)Certifying Authority's certification key compromise;(ii)Hacking of systems and network;(iii)Breach of physical security;(iv)Infrastructure availability;(v)Fraudulent registration and generation of Digital Signature Certificates; and(vi)Digital Signature Certificate suspension and revocation information.An incident response action plan shall be established to ensure the readiness of the Certifying Authority to respond to incidents. The plan should include the following areas :-(ii)Notification to user community; (if applicable)(iii)Revocation of affected Digital Signature Certificates; (if applicable)(iv)Responsibilities of personnel handling incidents;(v)Investigation of service disruption;(vi)Service restoration procedure;(vii)Monitoring and audit trail analysis; and(viii)Media and public relations.12. Number of Persons Required Per Task.-The Certifying Authority must ensure that no single individual may gain access to the Digital Signature Certificate server and the computer server maintaining all information associated with generation, issue and management of Digital Signature Certificate and private keys of the Certifying Authority. Minimum two individuals, preferably using a split-knowledge technique, such as twin passwords, must perform any operation associated with generation, issue, and management of Digital Signature Certificate and application of private key of the Certifying Authority.
13. Identification and Authentication for Each Role.-All Certifying Authority personnel must have their identity and authorization verified before they are :-
(i)included in the access list for the Certifying Authority's site;(ii)included in the access list for physical access to the Certifying Authority's system;(iii)given a certificate for the performance of their Certifying Authority role;(iv)given an account on the PKI system.Each of these certificates and accounts (with the exception of Certifying Authority's signing certificates) must :-(i)be directly attributable to an individual;(iii)be restricted to actions authorized for that role; andCertifying Authority's operations must be secured using techniques of authentication and encryption, when accessed across a shared network.14. Personnel Security Controls.-The Certifying Authority must ensure that all personnel performing duties with respect to its operation must :-
(i)be appointed in writing;(ii)be bound by contract or statute to the terms and conditions of the position they are to fill;(iii)have received comprehensive training with respect to the duties they are to perform;(iv)be bound by statute or contract not to disclose sensitive Certifying Authority's security related information or subscriber information;(v)not be assigned duties that may cause a conflict of interest with their Certifying Authority's duties; and(vi)be aware and trained in the relevant aspects of the Information Technology Security Policy and Security Guidelines framed for carrying out Certifying Authority's operation.15. Training Requirements.-A Certifying Authority shall ensure that all personnel performing duties with respect to its operation, must receive comprehensive training in:-
(i)relevant aspects of the Information Technology Security Policy and Security Guidelines framed by the Certifying Authority;(ii)all PKI software versions in use on the Certifying Authority's system;(iii)all PKI duties they are expected to perform; and(iv)disaster recovery and business continuity procedures.16. Retraining Frequency and Requirements.-The requirements of Para 15 must be kept current to accommodate changes in the Certifying Authority's system. Refresher training must be conducted as and when required, and the Certifying Authority must review these requirements at least once a year.
17. Documentation Supplied to Personnel.-A Certifying Authority must make available to his personnel the Digital Signature Certificate policies it supports, its Certification Practice Statement, Information Technology Security Policy and any specific statutes, policies or contracts relevant to their position.
18. Key Management.
18.1Generation.-(1) The subscriber's key pair shall be generated by the subscriber or on a key generation system in the presence of the subscriber.(2)The key generation process shall generate statistically random key values that are resistant to know attacks.18.2Distribution of Keys.-Keys shall be transferred from the key generation system to the storage device (if the keys are not stored on the key generation system) using a secure mechanism that ensures confidentiality and integrity.18.3Storage.-(1) Certifying Authority's keys shall be stored in tamper-resistant devices and can only be activated under split-control by parties who are not involved in the set-up and maintenance of the systems and operations of the Certifying Authority. The key of the Certifying Authority may be stored in a tamper-resistant cryptographic module or split into sub-keys stored in tamper-resistant devices under the custody of the key custodians.(2)The Certifying Authority's key custodians shall ensure that the Certifying Authority's key component or the activation code is always under his sole custody. Change of key custodians shall be approved by the Certifying Authority's management and documented.18.4Usage.-(1) A system and software integrity check shall be performed prior to Certifying Authority's key loading.(2)Custody of and access to the Certifying Authority's keys shall be under split control. In particular, Certifying Authority's key loading shall be performed under split control.18.5Certifying Authority's Public key delivery to users.-The Certifying Authority's public verification key must be delivered to the prospective Digital Signature Certificate holder in an on-line transaction in accordance with PKIX-3 Certificate Management Protocol, or via an equally secure manner.19. Private Key Protection and backup.-(1) The Certifying Authority must protect its private keys from disclosure.
(2)The Certifying Authority must back-up its private keys. Backed-up keys must be stored in encrypted form and protected at a level no lower than those followed for storing the primary version of the key.(3)The Certifying Authority's private key backups should be stored in a secure storage facility, away from where the original key is stored.20. Method of Destroying Private Key.-Upon termination of use of a private key, all copies of the private key in computer memory and shared disk space must be securely destroyed by overwriting. Private key destruction procedures must be described in the Certification Practice Statement or other publicly available document.
Substituted by Notification No. G.S.R. 783 (E) dated 25.10.2011 (w.e.f. 17.10.2000)|
21. Usage periods for the public and private keys.21.1 Key Change.-(1) Certifying Authority and Subscriber keys shall be changed periodically.(2) Key change shall be processed as per Key Generation guidelines.(3) The Certifying Authority shall provide reasonable notice to the Subscriber's relying parties of any change to a new key pair used by the Certifying Authority to sign Digital Signature Certificates.(4) The Certifying Authority shall define its key change process that ensures reliability of the process by showing how the generation of key interlocks-such as signing a hash of the new key with the old key.All keys must have validity periods of no more than five years.Suggested validity period:(a) Certifying Authority's root keys and associated certificates-five years;(b) Certifying Authority's private signing key-two years;(c) Subscriber Digital Signature Certificate key-three years;(d) Subscriber Private Key-three years.Use of particular key lengths should be determined in accordance with departmental Threat-Risk Assessments.21.2 Destruction.- Upon termination of use of a Certifying Authority signature private key, all components of the private key and all its backup copies shall be securely destroyed.21.3 Key Compromise.-(1) A procedure shall be pre-established to handle cases where a compromise of the Certifying Authority's Digital Signature private key has occurred. In such case, the Certifying Authority shall immediately revoke all affected Subscriber Digital Signature Certificates.(2) The Certifying Authority should immediately revoke the affected keys and Digital Signature Certificates in the case of Subscriber private key compromise.(3) The Certifying Authority's public keys shall be archived permanently to facilitate audit or investigation requirements.(4) Archives of Certifying Authority's public keys shall be protected from unauthorised modification.
|
[21. Usage period for keys -(1)Certifying Authority and subscriber keys shall be changed periodically.(2)Key change shall be processed as per Key Generation guidelines.(3)The certifying Authority shall provide reasonable notice to the Subscriber's relying parties of any change to a new key pair used by the Certifying authority to sign Digital Signature Certificates.(4)All Certifying Authorities key pairs and associated certificates must have validity period of no more than ten years.(5)All subscriber's key pairs and associated certificates must have validity period of no more than three years.]22. Confidentiality of Subscriber's Information.-(1) Procedures and security controls to protect the privacy and confidentiality of the subscribers' data under the Certifying Authority's custody shall be implemented. Confidential information provided by the subscriber must not be disclosed to a third party without the subscribers consent, unless the information is required to he disclosed under the law or a Court order.
(2)Data on the usage of the Digital Signature Certificates by the subscribers and other transactional data relating to the subscribers' activities generated by the Certifying Authority in the course of its operation shall be protected to ensure the subscribers' privacy.(3)A secure communication channel between the Certifying Authority and its subscribers shall be established to ensure the authenticity, integrity and confidentiality of the exchanges (e.g. transmission of Digital Signature Certificate, password, private key) during the Digital Signature Certificate issuance process.
IV
(See rule 23)[Form A] Application Form For Issue Of Digital Certificate For Subscriber Of Government And Banking Sector
|
Classof certificate applied
|
: |
Certificaterequired
|
Individual/Server/Webserver
|
|
Certificatevalidity
|
: |
….............................................................................................................. |
| Name |
: |
….............................................................................................................. |
| E-mail address |
: |
….............................................................................................................. |
| Office address |
: |
….............................................................................................................. |
|
(With Designationand Department) (Optional)
|
: |
….............................................................................................................. |
| |
: |
Telephone.................................................................................................. |
|
IdentificationDetails
|
: |
EmployeeIdentificationNo…....................................................................
|
| |
: |
PassportNo.............................................................................................
|
| |
: |
Anyother..................................................................................................
|
| |
: |
(Passport No./PANCard No./Voter's ID Card No./Driving Licence No./PF No.)
|
|
In case theapplication is for a device, then details of Server/Device forwhich the certificate is being applied for must be filled :
|
: |
WebServer................................................................................................
|
| : |
Services..................................................................................................... |
| : |
IPaddress.................................................................................................
|
| : |
URL/DomainName...................................................................................
|
| : |
PhysicalLocation.......................................................................................
|
Date ...............................................Place ..............................................(Signature of the Applicant)For Head of Office or IS (Admin.) for Government Sector/Superior Authority for Banking Sector of ApplicantThis is to certify that Mr./Ms .....................................has provided correct information in the "Application from for issue of Digital Certificate for subscriber of Government and Banking Sector" to the best of my knowledge and belief. I hereby authorise him/her, on behalf of my organisation to apply for obtaining Digital Certificate from CA for the purpose specified above.Date ...........................Place ..........................Name of Officer with Designation(Signature of Officer with Stamp or Org./Office)Office E-mail:Important Notice:"This application form is to be [signed] by the applicant.*All subscribers are advised to read Certificate Practice Statement of CA."All documents specified in CPS for each Certificate Class should be submitted with this application form."[* * *] *Incomplete/Inconsistent application is liable to be rejected.Form BApplication Form For Issue Of Digital Signature Certificate For Subscribers Other Than Government And Banking Sector
|
Classof certificate applied
|
: |
Certificaterequired
|
Individual/Server/Webserver
|
|
Certificatevalidity
|
: |
….............................................................................................................. |
| Name |
: |
….............................................................................................................. |
| E-mail address |
: |
….............................................................................................................. |
| Office address |
: |
….............................................................................................................. |
|
(With Designationand Department) (Optional)
|
: |
….............................................................................................................. |
| |
: |
Telephone.................................................................................................. |
|
Residentialaddress
|
: |
….............................................................................................................. |
| |
: |
….............................................................................................................. |
| |
: |
….............................................................................................................. |
| |
: |
Telephone................................................................................................. |
|
In case theapplication is for a device, then details of Server/Device forwhich the certificate is being applied for must be filled :
|
: |
WebServer................................................................................................
|
| : |
Services..................................................................................................... |
| : |
IPaddress.................................................................................................
|
| : |
URL/DomainName...................................................................................
|
| : |
PhysicalLocation.......................................................................................
|
Date ........................................Place .......................................(Signature of the Applicant)Authentication of Identity and Proof of Residence[The identity verification methods and proof of residence requirements shall be as per Certification Practice Statement (CPS) of the CA and Identity Verification Guidelines issued by the Controller.] |
Copies of one or more of the following must be provided, as required by the Certifying Authority. Identity verification methods for the certificate applicant will be as per the procedure specified in the Certification Practice Statement (CPS) of the CA.1. Passport2. Election Card (Voter's ID)3. Ration Card4. Bank Accounts Details5. Driving Licence6. Any Other
|
Important Notice:*This application form is to be [signed] by the applicant.*All subscribers are advised to read Certificate Practice Statement of CA.*All document specified in CPS for each Certificate Class must be accompanied with this application form.*[* * *] *Incomplete/Inconsistent application is liable to be rejected.[[Form C] ]Application Form For Issue of Digital Signature Certificate Through e-KYC Based Identity Verification of Digital Signature Certificate Applicant
| Class of certificate applied : |
Individual |
|
| eKYC No |
: |
....................................................................................... |
| Name |
: |
....................................................................................... |
| E-mail address |
: |
....................................................................................... |
| Residential Address |
: |
....................................................................................... |
| Mobile Phone Number |
: |
....................................................................................... |
Date ............Authenticated by e-KYC services ref. No. (response code)Note 1. - This is an electronic application form automatically generated through e-KYC based electronic authentication of applicant.Note 2. - * Denotes mandatory fields.
V
GlossaryAccept (A Digital Signature Certificate)-To demonstrate approval of a Digital Signature Certificate by a Digital Signature Certificate applicant while knowing or having notice of its informational contents.Access-Gaining entry into, instructing or communicating with the logical, arithmetical, or memory function resources of a computer, computer system or computer network.Access Control-The process of limiting access to the resources of a computer system only to authorized users, programs or other computer systems.Accreditation-A formal declaration by the Controller that a particular information system, professional or other employee or contractor, or organization is approved to perform certain duties and to operate in a specific security mode, using a prescribed set of safeguards.Authority Revocation List (ARL)-A list of revoked Certifying Authority certificates. An ARL is a CRL for Certifying Authority cross certificates.Addressee-A person who is intended by the originator to receive the electronic record but does not include any intermediary.Affiliated Certificate-A certificate issued to an affiliated individual. (See also affiliated individual)Affirm/Affirmation-To state or indicate by conduct that data is correct or information is true.Affixing Digital Signature-With its grammatical variations and cognate expressions means adoption of any methodology or procedure by a person for the purpose of authenticating an electronic record by means of digital signature;Alias-A pseudonym.Applicant-(See CA applicant; Certificate Applicant).Application Software-A software that is specific to the solution of an application problem. It is the software coded by or for an end user that performs a service or relates to the user's work.Application System-A family of products designed to offer solutions for commercial data processing, office, and communications environments, as well as to provide simple, consistent programmer and end user interfaces for businesses of all sizes.Archive-To store records and associated journals for a given period of time for security, backup, or auditing purposes.Assurances-Statements or conduct intended to convey a general intention, supported by a good-faith effort, to provide and maintain a specified service. "Assurances" does not necessarily imply a guarantee that the services will be performed fully and satisfactorily. Assurances a re distinct from insurance, promises, guarantees, and warranties, unless otherwise expressly indicated.Asymmetric Crypto System-A system of a secure key pair consisting of a private key for creating a digital signature and a public key to verify the digital signature.Audit-A procedure used to validate that controls are in place and adequate for their purposes. Includes recording and analyzing activities to detect intrusions or abuses into an information system. Inadequacies found by an audit are reported to appropriate management personnel.Audit Trail-A chronological record of system activities providing documentary evidence of processing that enables management staff to reconstruct, review, and examine the sequence of states and activities surrounding or leading to each event in the path of a transaction from its inception to output of final results.Authenticated Record-A signed document with appropriate assurances of authentication or a message with a digital signature verified by a relying party. However, for suspension and revocation notification purposes, the digital signature contained in such notification message must have been created by the private key corresponding to the public key contained in the Digital Signature Certificate.Authentication-A process used to confirm the identity of a person or to prove the integrity of specific information. Message authentication involves determining its source and verifying that it has not been modified or replaced in transit. (See also verify (a digital signature))Authorization-The granting of rights, including the ability to access specific information or resources.Availability-The extent to which information or processes are reasonably accessible and usable, upon demand, by an authorized entity, allowing authorized access to resources and timely performance of time-critical operations.Backup-The process of copying critical information, data and software for the purpose of recovering essential processing back to the time the backup was taken.Binding-An affirmation by a Certifying Authority of the relationship between a named entity and its public key.Certificate-A Digital Signature Certificate issued by Certifying Authority.Certificate Chain-An ordered list of certificates containing an end-user subscriber certificate and Certifying Authority certificates. (See Valid Certificate).Certificate Expiration-The time and date specified in the Digital Signature Certificate when the operational period ends, without regard to any earlier suspension or revocation.Certificate Extension-An extension field to a Digital Signature Certificate which may convey additional information about the public key being certified, the certified subscriber, the Digital Signature Certificate issuer, and/or the certification process. Standard extensions are defined in Amendment 1 to ISO/IEC 9594-8:1995 (X. 509). Custom extensions can also defined by communities of interest.Certificate Issuance-The actions performed by a Certifying Authority in creating a Digital Signature Certificate and notifying the Digital Signature Certificate applicant (anticipated to become a subscriber) listed in the Digital Signature Certificate of its contents.Certificate Management (Management of Digital Signature Certificate)-Certificate management includes, but is not limited to, storage, distribution, dissemination, accounting, publication, compromise, recovery, revocation, suspension and administration of Digital Signature Certificates. A Certifying Authority undertakes Digital Signature Certificate management functions by serving as a registration authority for subscriber Digital Signature Certificates. A Certifying Authority designates issued and accepted Digital Signature Certificates as valid by publication.Certificate Policy-A specialized form of administrative policy tuned to electronic transactions performed during Digital Signature Certificate management. A Certificate Policy addresses all aspects associated with the generation, production, distribution, accounting, compromise recovery and administration of digital certificates. Indirectly, a certificate policy can also govern the transactions conducted using a communications system protected by a certificate-based security system. By controlling critical certificate extensions, such policies and associated enforcement technology can support provision of the security services required by particular applications.Certificate Revocation-(See Revoke a Certificate).Certificate Revocation List (CRL)-A periodically (or exigently) issued list, digitally signed by a Certifying Authority, of identified Digital Signature Certificates that have been suspended or revoked prior to their expiration dates. The list generally indicates the CRL issuer's name, the date of issue, the date of the next scheduled CRL issue, the suspended or revoked Digital Signature Certificates' serial numbers, and the specific times and reasons for suspension and revocation.Certificate Serial Number-A value that unambiguously identifies a Digital Signature Certificate generated by a Certifying Authority.Certificate Signing Request (CSR)-A machine-readable form of a Digital Signature Certificate application.Certificate Suspension (See Suspend a Certificate) Certification/Certify-The process of issuing a Digital Signature Certificate by a Certifying Authority.Certifying Authority (CA)-A person who has been granted a licence to issue a Digital Signature Certificate under section 24 of Information Technology Act, 2000.Certifying Authority Software-The cryptographic software required to manage the keys of end entities.Certifying Authority System-All the hardware and software system (e.g., Computer, PKI servers, network devices etc.) used by the Certifying Authority for generation, production, issue and management of Digital Signature Certificate.Certification Practice Statement (CPS)-A statement issued by a Certifying Authority to specify the practices that the Certifying Authority employs in issuing Digital Signature Certificates.Certifier-(See Issuing Authority).Challenge Phrase-A set of numbers and/or letters that are chosen by a Digital Signature Certificate applicant, communicated to the Certifying Authority with a Digital Signature Certificate application, and used by the Certifying Authority to authenticate the subscriber for various purposes as required by the Certification Practice Statement. A challenge phrase is also used by a secret shareholder to authenticate himself, herself, or itself to a secret share issuer.Certificate Class-A Digital Signature Certificate of a specified level of trust.Client Application-An application that runs on a personal computer or workstation and relies on a server to perform some operation.Common Key-Some systems of cryptographic hardware require arming through a secret-sharing process and require that the last of these shares remain physically attached to the hardware in order for it to stay armed. In this case, "common key" refers to this last share. It is not assumed to be secret as it is not continually in an individual's possession.Communication/Network System-A set of related, remotely connected devices and communications facilities including more than one computer system with the capability to transmit data among them through the communications facilities (covering ISDN, lease lines, dial-up, LAN, WAN, etc.).Compromise-A violation (or suspected violation) of a security policy, in which an unauthorized disclosure of, or loss of control over, sensitive information may have occurred. (Cf., data integrity).Computer-Any electronic, magnetic, optical or other high-speed data processing device or system which performs logical, arithmetic, and memory functions by manipulations of electronic, magnetic or optical impulses, and includes all input, output, processing storage, computer software, or communication facilities which are connected or related to the computer in a computer system or computer network.Computer Centre-(See Data Centre).Computer Database-Means a representation of information, knowledge, facts, concepts or instructions in text, image, audio, video that are being prepared or have been prepared in a formalised manner or have been produced by a computer, computer system or computer network and are intended for use in a computer, computer system or computer network.Computer Network-Interconnection of one or more computers through--(i)the use of satellite, microwave, terrestrial line or other communication media; and(ii)terminals or a complex consisting of two or more interconnected computers whether or not the interconnection is continuously maintained.Computer Peripheral-Means equipment that works in conjunction with a computer but is not a part of the main computer itself, such as printer, magnetic tape reader, etc. Computer Resource-Means computer, computer system, computer network, data, computer database or software.Computer System-A device or collection of devices, including input and output support devices and excluding calculators which are not programmable and capable of being used in conjunction with external files, which contain computer programmes, electronic instructions, input data and output data, that performs logic, arithmetic, data storage and retrieval, communication control and other functions.Computer Virus-(See Virus).Confidentiality-The condition in which sensitive data is kept secret and disclosed only to authorized parties.Confirm-To ascertain through appropriate inquiry and investigation. (See also authentication; verify a digital signature).Confirmation of Digital Signature Certificate Chain-The process of validating a Digital Signature Certificate chain and subsequently validating an end-user subscriber Digital Signature Certificate.Contingency Plans-The establishment of emergency response, backup operation, and post-disaster recovery processes maintained by an information processing facility or for an information system.Establish the strategy for recovering from unplanned disruption of information processing operations. The strategy includes the identification and priority of what must be done, who performs the required action, and what tools must be used.A document, developed in conjunction with application owners and maintained at the primary and backup computer installation, which describes procedures and identifies the personnel necessary to respond to abnormal situations such as disasters. Contingency plans help managers ensure that computer application owners continue to process (with or without computers) mission-critical applications in the event that computer support is interrupted. Controls-Measures taken to ensure the integrity and quality of a process.Correspond-To belong to the same key pair. (See also public key; private key).Critical Information-Data determined by the data owner as mission critical or essential to business purposes.Cross-Certificate-A Certificate used to establish a trust relationship between two Certifying Authorities.Cryptographic Algorithm-A clearly specified mathematical process for computation; a set of rules that produce a prescribed result.Cryptography-(See also Public Key Cryptography).(i)The mathematical science used to secure the confidentiality and authentication of data by replacing it with a transformed version that can be reconverted to reveal the original data only by same one holding the proper cryptographic algorithm and key.(ii)A discipline that embodies the principles, means, and methods for transforming data in order to hide its information content, prevent its undetected modification, and/or prevent its unauthorized uses.Damage-Means to destroy, alter, delete, add, modify or rearrange any computer resource by any means.Data-Means a representation of information, knowledge, facts, concepts or instructions which are being prepared or have been prepared in a formalised manner, and is intended to be processed, is being processed or has been processed in a computer system or computer network, and may be in any form (including computer printouts magnetic or optical storage media, punched cards, punched tapes) or stored internally in the memory of the computer.Database-(See Computer Database).Data Centre (as also Computer Centre)-The facility covering the computer room, media library, network area, server area, programming and administration areas, other storage and support areas used to carry out the computer processing functions. Usually refers to the computer room and media library.Data Confidentiality-(See Confidentiality).Data Integrity-A condition in which data has not been altered or destroyed in an unauthorized manner. (See also threat; compromise).Data Security-The practice of protecting data from accidental or malicious modification, destruction, or disclosure.Demo Certificate-A Digital Signature Certificate issued by a Certifying Authority to be used exclusively for demonstration and presentation purposes and not for any secure or confidential communications. Demo Digital Signature Certificates maybe used by authorized persons only.Digital Certificate Applicant-A person that requests the issuance of a public key Digital Signature Certificate by a Certifying Authority. (See also CA applicant; subscriber)Digital Certificate Application-A request from a Digital Signature Certificate applicant (or authorized agent) to a Certifying Authority for the issuance of a Digital Signature Certificate. (See also certificate applicant; certificate signing request)Digital Signature-Means authentication of any electronic record by a subscriber by means of an electronic method or procedure in accordance with the provisions of section 3 of the Information Technology Act, 2000.Digital Signature Certificate-Means a Digital Signature Certificate issued under sub-section (4) of section 35 of the Information Technology Act, 2000.Distinguished Name-A set of data that identifies a real-world entity, such as a person in a computer-based context.Document-A record consisting of information inscribed on a tangible medium such as paper rather than computer-based information. (See also message; record)Electronic Form-With reference to information means any information generated, sent, received or stored in media, magnetic, optical, computer memory, micro-film, computer generated microfiche or similar device.Electronic Mail ("E-Mail")-Messages sent, received or forwarded in digital form via a computer-based communication mechanism.Electronic Record-Means data, record or date generated, image 'or sound stored, received or sent in an electronic form or microfilm or computer generated microfiche.Encryption-The process of transforming plain text data into an unintelligible form (cipher text) such that the original data either cannot be recovered (one-way encryption) or cannot be recovered without using an inverse decryption process (two-way encryption).Extensions-Extension fields in X. 509 v3 certificates. (See X.509)Firewall/Double Firewall-One of several types of intelligent devices (such as routers or gateways) used to isolate networks. Firewalls make it difficult for attackers to jump from network to network. A double firewall in two firewalls connected together. Double firewalls are used to minimise risk if one firewall gets compromised or provide address translation functions.File Transfer Protocol (FTP)-The application protocol that offers file system access from the Internet suite of protocols.Function-In relation to a computer, includes logic, control, arithmetical process, deletion, storage and retrieval and communication or telecommunication from or within a computer.Gateway-Hardware or software that is used to translate protocols between two or more systems.Generate a Key Pair-A trustworthy process of creating private keys during Digital Signature Certificate application whose corresponding public keys are submitted to the applicable Certifying Authority during Digital Signature Certificate application in a manner that demonstrates the applicant's capacity to use the private key.Hard Copy-A copy of computer output that is printed on paper in a visually readable form, e.g., printed reports, listing, and documents.Hash (Hash Function)-An algorithm that maps or translates one set of bits into another (generally smaller) set in such a way that:(i)A message yields the same result every time the algorithm is executed using the same message as input.(ii)It is computationally infeasible fora message to be derived or reconstituted from the result produced by the algorithm.(iii)It is computationally infeasible to find two different messages that produce the same hash result using the same algorithm.High Security Zone-An area to which access is controlled through an entry point and limited to authorized, appropriately screened personnel and properly escorted visitors. High-Security Zones should be accessible only from Security Zones, and are separated from Security Zones and Operations Zones by a perimeter. High Security Zones are monitored 24 hours a day a week by security staff, other personnel or electronic means.Identification/Identify-The process of confirming the identity of a person. Identification is facilitated in public key cryptography by means of certificates.Identity-A unique piece of information that marks or signifies a particular entity within a domain. Such information is only unique within a particular domain.Information-Includes data, text, images, sound, voice, codes, computer programmes, software and databases or micro-film or computer generated microfiche.Information Assets-Means all information resources utilized in the course of any organisation's business and includes all information, application software (developed or purchased), and technology (hardware, system software and networks).Intermediary-With respect to any particular electronic message means any person who on behalf of another person receives, stores or transmits that message or provides any service with respect to that message.Information Technology Security-All aspects related to defining, achieving, and maintaining confidentiality, integrity, availability, accountability, authenticity, and reliability.Information Technology Security Policy-Rules, directives and practices that govern how information assets, including sensitive information, are managed, protected and distributed within an organization and its Information Technology systems.Key-A sequence of symbols that controls the operation of a cryptographic transformation (e.g. encipherment, decipherment, cryptographic check function computation, signature generation, or signature verification).Key Generation-The trustworthy process of creating a private key/public key pair.Key Management-The administration and use of the generation, registration, certification, deregistration, distribution, installation, storage, archiving revocation, derivation and destruction of keying material in accordance with a security policy.Key Pair-in an asymmetric crypto system, means a private key and its mathematically related public key, which are so related that the public key can verify a digital signature created by the private key.Licence-Means a licence granted to a Certifying Authority.Local Area Network (LAN)-A geographically small network of computers and supporting components used by a group or department to share related software and hardware resources.Low-Sensitive-Applies to information that, if compromised, could reasonably be expected to cause injury outside the national interest, for example, disclosure of an exact salary figure.Management of Digital Signature Certificate-(See Certificate Management).Media-The material or configuration on which data is recorded. Examples include magnetic taps and disks.Message-A digital representation of information; a computer-based record. A subset of record. (See also record).Name-A set of identifying attributes purported to describe an entity of a certain type.Network-A set of related, remotely connected devices and communications facilities including more than one computer system with the capability to transmit data among them through the communications facilities.Network Administrator-The person at a computer network installation who designs, controls, and manages the use of the computer network.Node-In a network, a point at which one or more functional units connect channels or data circuits.Nominated Website-A website designated by the Certifying Authority for display of information such as fee schedule, Certification Practice Statement, Certificate Policy etc.Non-Repudiation-Provides proof of the origin or delivery of data in order to protect the sender against a false denial by the recipient that the data has been received or to protect the recipient against false denial by the sender that the data has been sent.Note: Only a trier of fact (someone with the authority to resolve disputes) can make an ultimate determination of non-repudiation. By way of illustration, a digital signature verified pursuant to this certification practice statement can provide proof in support of a determination of non-repudiation by a trier of fact, but does not by itself constitute non-repudiation.Notary-A natural person authorized by an executive governmental agency to perform notarial services such as taking acknowledgements, administering oaths or affirmations, witnessing or attesting signatures, and noting protests of negotiable instruments.On-Line-Communications that provide a real-time connection.Operations Zone-An area where access is limited to personnel who work there and to properly escorted visitors. Operations Zones should be monitored at least periodically, based on a threat risk assessment (TRA), and should preferably be accessible from a Reception Zone.Operational Certificate-A Digital Signature Certificate which is within its operational period,i t the present date and time or at a different specified date and time, depending on the context.Operational Management-Refers to all business/service unit management (i.e. the user management) as well as Information Technology management.Operational period-The period starting with the date and time a Digital Signature Certificate is issued (or on a later date and time certain if stated in the Digital Signature Certificate) and ending with the date and time on which the Digital Signature Certificate expires or is earlier suspended or revoked.Organization-An entity with which a user is affiliated. An organization may also be a user.Originator-A person who sends, generates, stores or transmits any electronic message or causes any electronic message to be sent, generated, stored or transmitted to any other person but does not include an intermediary.Password (pass phrase; pin number)-Confidential authentication information usually composed of a string of characters used to provide access to a computer resource.Particularly Sensitive-Applies to information that, if compromised, could reasonably be expected to cause serious injury outside the national interest, for example loss of reputation or competitive advantage.PC Card (See also Smart Card)-A hardware token complaint with standards promulgated by the Personal Computer Memory Card International Association (PCMCIA) providing expansion capabilities to computers, including the facilitation of information security. Person-Means any company or association or individual or body of individuals, whether incorporated or not.Personal presence-The act of appearing (physically rather than virtually or figuratively) before a Certifying Authority or its designee and proving one's identity as a prerequisite to Digital Signature Certificate issuance under certain circumstances.PKI (Public Key Infrastructure)/PKI Server-A set of policies, processes, server platforms, software and workstations used for the purpose of administering Digital Signature Certificates and public-private key pairs, including the ability to generate, issue, maintain, and revoke public key certificates.PKI Hierarchy-A set of Certifying Authorities whose functions are organized according to the principle of delegation of authority and related to each other as subordinate and superior Certifying Authority.Pledge-(Ste Software Publisher's Pledge).Policy-A brief document that states the high-level organization position, states the scope, and establishes who is responsible for compliance with the policy and the corresponding standards. Following is an abbreviated example of what a policy man contain--Introduction-Definitions-Policy Statement identifying the need for "something" (e.g. data security)-Scope-People playing a role and their responsibilities-Statement of Enforcement, including responsibilityPrivate Key-The key of a key pair used to create a digital signature.Procedure-A set of steps performed to ensure that a guideline is met.Program-A detailed and explicit set of instructions for accomplishing some purpose, the set being expressed in some language suitable for input to a computer, on if machine language.Proxy Server-A server that sits between a client application such as a web browser and a real server. It intercepts all requests to the real server to see if it can fulfil the request itself. If not, it forwards the request to the real server.Public Access Zone-Generally surrounds or forms part of a government facility. Examples include the grounds surrounding a building, and public corridors and elevator lobbies in multiple-occupancy buildings. Boundary designators such as signs and direct or remote surveillance may be used to discourage unauthorized activity.Public Key-The key of a key pair used to verify a digital signature and listed in the Digital Signature Certificate.Public Key Certificate-(Ste Certificate).Public Key Cryptography (See Cryptography)-A type of cryptography that uses a key pair of mathematically related cryptographic keys. The public key can be made available to anyone who wishes to use it and can encrypt information or verify a digital signature; the private key is kept secret by its holder and can decrypt information or generate a digital signature.Public Key Infrastructure (PKI)-The architecture, organization, techniques, practices, and procedures that collectively support the implementation and operation of a certificate-based public key cryptographic system. It includes a set of policies, processes, server platforms, sot;ware and work stations, used for the purpose of administering Digital Signature Certificates and keys.Public/Private Key Pair-(Ste Public Key; Private Key; Key Pair).Recipient (of a Digital Signature)-A person who receives a digital signature and who is in a position to rely on it, whether or not such reliance occurs. (See also relying party). Record-Information that is inscribed on a tangible medium (a document) or stored in an electronic or other medium and retrievable in perceivable form. The term "record" is a superset of the two terms "document" and "message". (See also document; message).Re-Enrolment-(Set also Renewal).Rely/Reliance (on a Certificate and Digital Signature)-To accept a digital signature and act in a manner t hat could be detrimental to oneself were the digital signature to be ineffective. (Set also relying party; recipient).Relying Party-A recipient who acts in reliance on a certificate and digital signature. (See also recipient; rely or reliance (on a certificate and digital signature))Renewal-The process of obtaining a new Digital Signature Certificate of the same class and type for the same subject once an existing Digital Signature Certificate has expired.Repository-A database of Digital Signature Certificates and other relevant information accessible on-line.Repudiation (See also Non-Repudiation)-The denial or attempted denial by an entity involved in a communication of having participated in all or part of the communication.Revoke a Certificate-The process of permanently ending the operational period of a Digital Signature Certificate from a specified time forward.Risk-The potential of damage to a system or associated assets that exists as a result of the combination of security threat and vulnerability.Risk Analysis-The process of identifying security risks, determining their magnitude, and identifying areas needing safeguards.Risk Assessment-An analysis of system assets and vulnerabilities to establish an expected loss from certain events based on estimated probabilities of the occurrence of those events.Risk Management-The total process of identifying, controlling, and eliminating or minimizing uncertain events that may affect Information Technology system resources.RSA-A public key cryptographic system invented by Rivest, Shamir & Adelman.Secret Share-A portion of a cryptographic secret split among a number of physical tokens.Secret Shareholder-An authorized holder of a physical token containing a secret share.Secure Channel-A cryptographically enhanced communications path that protects messages against perceived security threats.Secure System-Means computer hardware, software, and procedure that-(a)are reasonably secure from unauthorised access and misuse(b)provide a reasonable level of reliability and correct operation;(c)are reasonably suited to performing the intended functions; and(d)adhere to generally accepted security procedures.Security Procedure-Means the security procedure prescribed under section 16 of the Information Technology Act, 2000.Security-The quality or state of being protected from unauthorized access or uncontrolled losses or effects. Absolute security is impossible to achieve in practice and the quality of a given security system is relative. Within a state-model security system, security is a specific "state" to be preserved under various operations.Security Policy-A document which articulates requirements and good practices regarding the protections maintained by a trustworthy system.Security Services-Services provided by a set of security frameworks and performed by means of certain security mechanisms. Such services include, but are not limited to, access control, data confidentiality, and data integrity.Security Zone-An area to which access is limited to authorised personnel and to authorised and properly escorted visitors. Security Zones should preferably be accessible from an Operations Zone, and through a specific entry point. A Security Zone need not be separated from an Operations Zone by a secure perimeter. A Security Zone should be monitored 24 hours a day and 7 weeks by security staff, other personnel or electronic means.Self-Signed public key-A data structure that is constructed the same as a Digital Signature Certificate but that is signed by its subject. Unlike a Digital Signature Certificate, a self-signed public key cannot be used in a trustworthy manner to authenticate a public key to other parties.Serial Number-(See certificate serial number).Server-A computer system that responds to requests from client systems.Sign-To create a digital signature for a message, or to affix a signature to a document, depending upon the context.Signature-(See Digital Signature).Signer-A person who creates a digital signature for a message, or a signature for a document.Smart Card-A hardware token that incorporates one or more integrated circuit (IC) chips to implement cryptographic functions and that possesses some inherent resistance to tampering.S/MIME-A specification for E-mail security exploiting a cryptographic message syntax in an Internet mime environment.Subject (of a Certificate)-The holder of a private key corresponding to a public key. The term "subject" can refer to both the equipment or device that holds a private key and to the individual person, if any, who controls that equipment or device. A subject is assigned an unambiguous name, which is bound to the public key contained in the subject's Digital Signature Certificate.Subject Name-The unambiguous value in the subject name field of a Digital Signature Certificate, which is bound to the public key.Subscriber-A person in whose name the Digital Signature Certificate is issued.Subscriber Agreement-The agreement executed between a subscriber and a Certifying Authority for the provision of designated public certification services in accordance with this Certification Practice Statement.Subscriber Information-Information supplied to a certification authority as part of a Digital Signature Certificate application. (See also certificate application).Suspend a Certificate-A temporary "hold" placed on the effectiveness of the operational period of a Digital Signature Certificate without permanently revoking the Digital Signature Certificate. A Digital Signature Certificate suspension is invoked by, e.g., a CRL entry with a reason code. (See also revoke a certificate).System administrator-The person at a computer installation who designs, controls, and manage' the use of the computer system.System Security-A system function that restricts the use of objects to certain users.System Software-Application-independent software that supports the running of application software. It is a software that is part of or made available with a computer system and that determines how application programs are run; for example, an operating system.Test Certificate-A Digital Signature Certificate issued by a Certifying Authority for the limited purpose of internal technical testing. Test certificates may be used by authorized persons only.Threat-A circumstance or event with the potential to cause harm to a system, including the destruction, unauthorized disclosure, or modification of data and/or denial of service.Time-out-A security feature that logs off a user if any entry is not made at the terminal within a specified period of time.Time Stamp-A notation that indicates (at least) the correct date and time of an action, and identity of the person or device that sent or received the time stamp.Token-A hardware security token containing a user's private key(s), public key certificate, and, optionally, a cache of other certificates, including all certificates in the user's certification chain.Transaction-A computer-based transfer of business information, which consists of specific processes to facilitate communication over global networks.Trust-Generally, the assumption that an entity will behave substantially as expected. Trust may apply only for a specific function. The key role of this term in an authentication framework is to describe the relationship between an authenticating entity and a Certifying Authority. An authenticating entity must be certain that it can trust the Certifying Authority to create only valid and reliable digital Signature Certificates, and users of those Digital Signature Certificates rely upon the authenticating entity's determination of trust.Trusted Position-A role that includes access to or control over cryptographic operations that may materially affect the issuance, use, suspension, or revocation of Digital Signature Certificates, including operations that restrict access to a repository.Trusted Third Party-In general, an independent, unbiased third party that contributes to the ultimate security and trustworthiness of computer-based information transfers. A trusted third party dies not connote the existence of a trustor-trustee or other fiduciary relationship. (Cf. trust).Trustworthy System-Computer hardware, software, and procedures that are reasonably secure from intrusion and misuse; provide a reasonable level of availability, reliability, and correct operation; are reasonably suited to performing their intended functions; and enforce the applicable security policy. A trustworthy system is not necessarily a "trusted system" as recognized in classified government nomenclature.Type (of Certificate)-The defining properties of a Digital Signature Certificate, which limit its intended purpose to a class of applications uniquely, associated with that type. Unambiguous name (See Distinguished Name).Uniform Resource Locator (URL)-A standardized device for identifying and locating certain records and other resources located on the World Wide Web.User-An authorized entity that uses a certificate as applicant, subscriber, recipient or relying party, but not including the Certifying Authority issuing the Digital Signature Certificate. (See also certificate applicant; entity; person; subscriber).Valid Certificate-A Digital Signature Certificate issued by a Certifying Authority and accepted by the subscriber listed in it.Validate a Certificate (i.e., of an End-User Subscriber Certificate)-The process performed by a recipient or relying party to confirm that an end-user subscriber Digital Signature Certificate is valid and was operational at the date and time a pertinent digital signature was created.Validation (of Certificate Application)-The process performed by the Certifying Authority or its agent following submission of a Digital Signature Certificate application as a prerequisite to approval of the application and the issuance of a Digital Signature Certificate. (See also authentication; software validation)Validation (of Software)-(See Software Validation).Verify (A Digital Signature)-In relation to a digital signature, electronic record or public key, with its grammatical variations and cognate expressions means to determine whether-(a)the initial electronic record was affixed with the digital signature by the use of private key corresponding to the public key of the subscriber;(b)the initial electronic record is retained intact or has been altered since such electronic record was so affixed with the digital signature.Virus-Means any computer instruction, information, data or programme that destroys, damages, degrades or adversely affects the performance of a computer resource or attaches itself to another computer resource and operates when a programme, data or instruction is executed or some other event takes place in that computer resource.Vulnerability-A weakness that could be exploited to cause damage to the system or the assets it contains.Web Browser-A software application used to locate and display web pages.World Wide Web (WWW)-A hypertext-based, distributed information system in which user may create, edit, or browse hypertext documents. A graphical document publishing and retrieval medium; a collection of linked documents that reside on the Internet.Writing-Information in a record that is accessible and usable for subsequent reference.X.509 The ITU-T (International Telecommunications Union-T) standard for Digital Signature Certificates. X.509 v3 refers to certificates containing or capable of containing extensions.
| ACRONYMES |
| ARL |
Authority Revocation List |
| CA |
Certification Authority |
| CP |
Certificate Policy |
| CPS |
Certification Practice Statement |
| CRL |
Certificate Revocation List |
| CSR |
Certificate Signing Request |
| DN |
Distinguished Name |
| e-mail |
Electronic Mail |
| FTP |
File Transfer Protocol |
| ISDN |
Integrated Service Digital Network |
| ITU |
International Telecommunications Union |
| LAN |
Local Area Network |
| PIN |
Personal Identification Number |
| PKI |
Public Key Infrastructure |
| PKIX |
Public Key Infrastructure X.509 |
| URL |
Uniform Resource Locator |
| WAN |
Wide Area Network |