Legal Document View

Unlock Advanced Research with PRISMAI

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

Union of India - Section

Section 2 in The Information Technology (Electronic Service Delivery) Rules, 2011

2. Definitions.

- In these rules, unless the context otherwise requires,-
(a)"Act" means the Information Technology Act, 2000 (21 of 2000);
(b)"appropriate Government" means the Central Government or the State Government or an Union Territory Administration;
(c)"authorised agent" means an agent of the appropriate Government or service provider and includes an operator of an electronically enabled kiosk who is permitted under these rules to deliver public services to the users with the help of a computer resource or any communication device, by following the procedure specified in the rules;
(d)"certificate" means a certificate required to be issued by a statutory authority empowered under any act, rule, regulation or Order of the appropriate Government to issue a certificate to confirm the status, right or responsibility of a person, either natural or artificial, and includes a certificate in electronic form printed and delivered in such form as may be specified by the appropriate authority;
(e)"Certifying Authority" means certifying authority as defined in clause of sub-section (1) of section 2 of the Act;
(f)"communication device" means the communication device as defined in clause (ha) of sub-section (1) of section 2 of the Act;
(g)"computer resource" means the computer resource as defined in clause (k) of sub-section (1) of section 2 of the Act;
(h)"Electronically enabled kiosk" means the cyber cafe as defined in clause (na) of sub-section (1) of section 2 of the Act;
(i)"Electronic Service Delivery" means the delivery of public services in the form of filing receipt of forms and applications, issue or grant of any license, permit, certificate, sanction or approval and the receipt or payment of money by electronic means by following the procedure specified under rule 3;
(j)"electronic signature" means the electronic signature as defined in clause (ta) of sub-section (1) of section 2 of the Act;
(k)"Electronic Signature Certificate" means the electronic signature certificate as defined in clause (tb) of sub-section (1) of section 2 of the Act;
(l)"Repository of Electronically Signed Electronic Records" means a collection of all electronically signed electronic records, stored and managed in accordance with these rules;
(m)"service provider" means a service provider as referred to in Explanation to sub-section (1) of section 6A of the Act;
(n)"signing authority" means an authority empowered under any Act, rules, regulations or Order of the appropriate Government to issue a certificate.