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 13] [Entire Act]

Union of India - Section

Section 23 in The Information Technology Act, 2000

23. Renewal of licence.-

An application for renewal of a licence shall be-
(a)in such form;
(b)accompanied by such fees, not exceeding five thousand rupees,
as may be prescribed by the Central Government and shall be made not less than forty-five days before the date of expiry of the period of validity of the licence.