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 22 in The Telecommunications Act, 2023

22. Protection of telecommunication network and telecommunication services.-

(1)The Central Government may by rules provide for the measures to protect and ensure cyber security of telecommunication networks and telecommunication services.
(2)The measures may include collection, analysis and dissemination of traffic data that is generated, transmitted, received or stored in telecommunication networks.Explanation.-For the purposes of this sub-section, the expression “traffic data” means any data generated, transmitted, received or stored in telecommunication networks including data relating to the type, routing, duration or time of a telecommunication.
(3)The Central Government may, by notification in the Official Gazette, declare any telecommunication network, or part thereof, as Critical Telecommunication Infrastructure, disruption of which shall have debilitating impact on national security, economy, public health or safety.
(4)The Central Government may by rules provide for the standards, security practices, upgradation requirements and procedures to be implemented for such Critical Telecommunication Infrastructure.