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]

Telecom Regulatory Authority Of India - Section

Section 35 in Telecom Commercial Communications Customer Preference Regulations, 2018

35.

Terminating Access Provider (TAP) may charge Originating Access Provider (OAP) for Commercial communication messages as following: -
(1)Upto Rs. 0.05 (five paisa only) for each promotional SMS;
(2)Upto Rs. 0.05 (five paisa only) for each service SMS;Provided that there shall be no Service SMS charge on: -
(i)any message transmitted by or on the directions of the Central Government or State Government;
(ii)any message transmitted by or on the directions of bodies established under the Constitution;
(iii)any message transmitted by or on the directions of the Authority;
(iv)any message transmitted by any agency authorized by the Authority from time to time;