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 5] [Entire Act]

Union of India - Subsection

Section 5(1) in The Digital Signature (End entity) Rules, 2015

(1)The verification of a digital signature shall be accomplished by computing a new hash result of the original electronic record by means of the hash function used to create a digital signature and by using the public key and the new hash result, the verifier shall check-
(a)if the digital signature was created using the corresponding private key and shall be applicable for parallel and counter signatures applied on the electronic record, if present;
(b)the time when the digital signature was created.