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 1] [Section 73] [Entire Act]

Union of India - Subsection

Section 73(1) in The Information Technology Act, 2000

(1)No person shall publish a Electronic Signature Certificate or otherwise make it available to any other person with the knowledge that-
(a)the Certifying Authority listed in the certificate has not issued it; or
(b)the subscriber listed in the certificate has not accepted it; or
(c)the certificate has been revoked or suspended, unless such publication is for the purpose of verifying a electronic signature created prior to such suspension or revocation.