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 56 in The Telecommunications Act, 2023

56. Power of Central Government to make rules.-

(1)The Central Government may, by notification, and subject to the condition of previous publication, make rules not inconsistent with the provisions of this Act, to carry out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the terms and conditions, including fees or charges for obtaining authorisation under sub-section (1) of section 3;
(b)the manner of exemption for providing authorisation under sub-section (3) of section 3;
(c)the terms and conditions, including fees and charges, applicable to the original authorised entity that emerges pursuant to any merger, demerger, acquisition, or other forms of restructuring, under sub-section (5) of section 3;
(d)the terms and conditions for migration under sub-section (6) of section 3;
(e)the verifiable biometric based identification to be used by an authorised entity of telecommunication services under sub-section (7) of section 3;
(f)the terms and conditions, including fees or charges for allotment of telecommunication identifiers for use by authorised entities under sub-section (8) of section 3;
(g)the terms and conditions for the assignment of spectrum, including the frequency range, methodology for pricing, price, fees and charges, payment mechanism, duration and procedure under sub-section (3) of section 4;
(h)the manner of exemptions for assignment of spectrum under sub-section (7) of section 4;
(i)the terms and conditions for re-farming and harmonisation under section 5;
(j)the terms and conditions, including applicable fees and charges, and any other relevant condition subject to which the utilisation of the spectrum in a flexible, liberalised and technologically neutral manner under section 6;
(k)the terms and conditions for optimal utilisation of spectrum under sub-section (1) of section 7;
(l)the period of unutilised spectrum for insufficient reasons and further terms and conditions relating to spectrum utilisation under sub-section (2) of section 7;
(m)the terms and conditions, including applicable fees or charges for sharing, trading, leasing and surrender of assigned spectrum, under sub-section (2) of section 8;
(n)the timeline for granting permission for right of way for telecommunication network in public property; and the amount for administrative expenses and compensation for right of way under sub-section (3) of section 11;
(o)the procedure to be followed by a facility provider to enter, survey, establish, operate, maintain, repair, replace or relocate the telecommunication network, including the notice period, the 21 manner of issuance of notice, the framework governing objections by owner or occupier of the property, the manner in which such objections would be resolved, and matters relating to the compensation payable for any damage under sub-section (5) of section 12;
(p)the terms and conditions, including charges for right of way, and compensation for damage to the property, under sub-section (6) of section 12;
(q)the terms and conditions, including fees and charges subject to which the telecommunication network to be made available on open access basis to facility providers under sub-section (2) of section 15;
(r)the procedure and manner for giving prior notice under sub-section (1) of section 17;
(s)the timeline for responding the notice with details of telecommunication network and precautionary measures to be undertaken by the facility provider under sub-section (2) of section 17;
(t)the procedure and safeguards for public emergency or public safety under sub-section (2) of section 20;
(u)the duration and manner of taking action for public emergency or public safety under sub-section (4) of section 20;
(v)the measures to protect and ensure cyber security of, telecommunication networks and telecommunication services under sub-section (1) of section 22;
(w)the standards, security practices, upgradation requirements and procedures to be implemented for the Critical Telecommunication Infrastructure under sub-section (4) of section 22;
(x)the manner for administration of Digital Bharat Nidhi under section 26;
(y)the manner and duration for creating Regulatory Sandbox under section 27;
(z)the measures for protection of users under sub-section (2) of section 28;
(za)the manner for registration of any grievance and redressal of such grievances pertaining to the telecommunication service under sub-section (3) of section 28;
(zb)the terms and conditions for participating in the dispute resolution mechanism under sub-section (2) of section 30;
(zc)the form, manner and fees to be accompanied with the complaint under sub-section (1) of section 33;
(zd)the manner for holding inquiry by the Adjudicating Officer under sub-section (1) of section 35;
(ze)the form, manner and fees for filing an appeal before the Designated Appeals Committee under sub-section (2) of section 36;
(zf)the techno-legal measures for functioning of the Adjudicating Officer and the Designated Appeals Committee under sub-section (1) of section 37;
(zg)the terms and conditions of security interest under section 45;
(zh)the terms and conditions, including applicable fees and charges for granting certificates under section 46;
(zi)the manner of certification, qualification, and terms and conditions, including fees and charges for the examination for amateur station operator under section 47;
(zj)any other matter which is to be, or may be, prescribed, or in respect of which provision is to be made by rules.
(3)Every rule made under this Act and amendment to the Schedule made under section 57 shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or amendment to the Schedule or both Houses agree that the rule or amendment to the Schedule should not be made, the rule or amendment to the Schedule shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule or amendment to the Schedule.