Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(3) in The Digital Signature (End entity) Rules, 2015

(3)To accomplish reference validation-
(a)canonicalise the signed info element based on the canonicalisation method in the signed info shall be used;
(b)for each reference in the signed info-
(i)if transformations were applied by the signatory, then the verifier software may de-reference the uniform resource identifier (uri) and execute transforms provided by the signatory in the reference element;
(ii)compute digest of referenced item using the digest method specified in its reference element;
(iii)compare the computed digest value against digest value in the signed info reference; if there is any mismatch or validation fails;