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] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(p) in The Quality Of Service Of Broadband Service Regulations, 2006

(p)"Licensee" means a registered Indian Company that has been awarded license for providing specified public telecommunication service under sub-section (1) of section 4 of the Indian Telegraph Act, 1885 (13 of 1885) for providing;