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 26 in AADHAAR (AUTHENTICATION AND OFFLINE VERIFICATION) REGULATIONS, 2021

26. Storage and Maintenance of Authentication Transaction Data. —

(1)The Authority shall store and maintain authentication transaction data, which shall contain the following information:—
(a)authentication request data received including PID block;
(b)authentication response data sent
(c)any authentication server side configurations as necessary
Provided that the Authority shall not, in any case, store the purpose of authentication or any meta data (other than process meta data) about any transaction.