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 4C] [Entire Act]

Union of India - Subsection

Section 4C(2) in Information Technology (Intermediary Guidelines and Digital Media Ethics Code) Rules, 2021

(2)Where an online game is notified under sub-rule (1), the provisions of rule 4A shall apply as they apply to a permissible online real money game.Explanation.—In this rule, “user harm” means any effect which is detrimental to users.