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 8] [Entire Act]

Union of India - Section

Section 2 in The Aadhaar (Targeted Delivery of Financial and Other Subsidies, Benefits and Services) Act, 2016

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)[ "Aadhaar number" means an identification number issued to an individual under sub-section (3) of section 3, and includes any alternative virtual identity generated under sub-section (4) of that section;] [Substituted by Act No. 14 of 2019, dated 23.7.2019.]
(aa)[ "Aadhaar ecosystem" includes enrolling agencies, Registrars, requesting entities, offline verification-seeking entities and any other entity or group of entities as may be specified by regulations;] [Inserted by Act No. 14 of 2019, dated 23.7.2019.]
(b)"Aadhaar number holder" means an individual who has been issued an Aadhaar number under this Act;
(ba)[ "Adjudicating Officer" means an Adjudicating Officer appointed
under sub-section (1) of section 33B; [Inserted by Act No. 14 of 2019, dated 23.7.2019.]
(bb)"Appellate Tribunal" means the Appellate Tribunal referred to in sub-section (1) of section 33C;]
(c)"authentication" means the process by which the Aadhaar number alongwith demographic information or biometric information of an individual is submitted to the Central Identities Data Repository for its verification and such Repository verifies the correctness, or the lack thereof, on the basis of information available with it;
(d)"authentication record" means the record of the time of authentication and identity of the requesting entity and the response provided by the Authority thereto;
(e)"Authority" means the Unique Identification Authority of India established under sub-section (1) of section 11;
(f)"benefit" means any advantage, gift, reward, relief, or payment, in cash or kind, provided to an individual or a group of individuals and includes such other benefits as may be notified by the Central Government;
(g)"biometric information" means photograph, finger print, Iris scan, or such other biological attributes of an individual as may be specified by regulations;
(h)"Central Identities Data Repository" means a centralised database in one or more locations containing all Aadhaar numbers issued to Aadhaar number holders along with the corresponding demographic information and biometric information of such individuals and other information related thereto;
(i)"Chairperson" means the Chairperson of the Authority appointed under section 12;
(ia)[ "child" means a person who has not completed eighteen years of age;] [Inserted by Act No. 14 of 2019, dated 23.7.2019.]
(j)"core biometric information" means finger print, Iris scan, or such other biological attribute of an individual as may be specified by regulations;
(k)"demographic information" includes information relating to the name, date of birth, address and other relevant information of an individual, as may be specified by regulations for the purpose of issuing an Aadhaar number, but shall not include race, religion, caste, tribe, ethnicity, language, records of entitlement, income or medical history;
(l)"enrolling agency" means an agency appointed by the Authority or a Registrar, as the case may be, for collecting demographic and biometric information of individuals under this Act;
(m)"enrolment" means the process, as may be specified by regulations, to collect demographic and biometric information from individuals by the enrolling agencies for the purpose of issuing Aadhaar numbers to such individuals under this Act;
(n)"identity information" in respect of an individual, includes his Aadhaar number, his biometric information and his demographic information;
(o)"Member" includes the Chairperson and Member of the Authority appointed under section 12;
(p)"notification" means a notification published in the Official Gazette and the expression "notified" with its cognate meanings and grammatical variations shall be construed accordingly;
(pa)[ "offline verification" means the process of verifying the identity of the Aadhaar number holder without authentication, through such offline modes as may be specified by regulations; [Inserted by Act No. 14 of 2019, dated 23.7.2019.]
(pb)"offline verification-seeking entity" means any entity desirous of undertaking offline verification of an Aadhaar number holder;]
(q)"prescribed" means prescribed by rules made by the Central Government under this Act;
(r)"records of entitlement" means records of benefits, subsidies or services provided to, or availed by, any individual under any programme;
(s)"Registrar" means any entity authorised or recognised by the Authority for the purpose of enrolling individuals under this Act;
(t)"regulations" means the regulations made by the Authority under this Act;
(u)"requesting entity" means an agency or person that submits the Aadhaar number, and demographic information or biometric information, of an individual to the Central Identities Data Repository for authentication;
(v)"resident" means an individual who has resided in India for a period or periods amounting in all to one hundred and eighty-two days or more in the twelve months immediately preceding the date of application for enrolment;
(w)"service" means any provision, facility, utility or any other assistance provided in any form to an individual or a group of individuals and includes such other services as may be notified by the Central Government;
(x)"subsidy" means any form of aid, support, grant, subvention, or appropriation, in cash or kind, to an individual or a group of individuals and includes such other subsidies as may be notified by the Central Government.