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 21] [Entire Act]

Union of India - Subsection

Section 21(3) in The Information Technology Act, 2000

(3)A licence granted under this section shall-
(a)be valid for such period as may be prescribed by the Central Government;
(b)not be transferable or heritable;
(c)be subject to such terms and conditions as may be specified by the regulations.