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 38] [Entire Act]

Union of India - Subsection

Section 38(1) in The Information Technology Act, 2000

(1)A Certifying Authority may revoke a Digital Signature Certificate issued by it-
(a)where the subscriber or any other person authorised by him makes a request to that effect; or
(b)upon the death of the subscriber; or
(c)upon the dissolution of the firm or winding up of the company where the subscriber is a firm or a company.