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 18 in The Aadhaar (Authentication) Regulations, 2016

18. Maintenance of logs by requesting entity.

(1)A requesting entity shall maintain logs of the authentication transactions processed by it, containing the following transaction details, namely:-
(a)the Aadhaar number against which authentication is sought;
(b)specified parameters of authentication request submitted;
(c)specified parameters received as authentication response;
(d)the record of disclosure of information to the Aadhaar number holder at the time of authentication; and
(e)record of consent of the Aadhaar number holder for authentication, but shall not, in any event, retain the PID information.
(2)The logs of authentication transactions shall be maintained by the requesting entity for a period of 2 (two) years, during which period an Aadhaar number holder shall have the right to access such logs, in accordance with the procedure as may be specified.
(3)Upon expiry of the period specified in sub-regulation (2), the logs shall be archived for a period of five years or the number of years as required by the laws or regulations governing the entity, whichever is later, and upon expiry of the said period, the logs shall be deleted except those records required to be retained by a court or required to be retained for any pending disputes.
(4)The requesting entity shall not share the authentication logs with any person other than the concerned Aadhaar number holder upon his request or for grievance redressal and resolution of disputes or with the Authority for audit purposes. The authentication logs shall not be used for any purpose other than stated in this sub-regulation.
(5)The requesting entity shall comply with all relevant laws, rules and regulations, including, but not limited to, the Information Technology Act, 2000 and the Evidence Act, 1872, for the storage of logs.
(6)The obligations relating to authentication logs as specified in this regulation shall continue to remain in force despite termination of appointment in accordance with these regulations.