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] [Entire Act]

Union of India - Section

Section 3 in The Information Technology (Qualification And Experience Of Adjudicating Officers And Manner Of Holding Enquiry) Rules, 2003

3. Eligibility for Adjudicating Officer

.-Whereas the purpose and intent of section 46(3) of Information Technology Act is that the Adjudicating Officer should be a person so qualified and experienced to take decisions with a view in relation to information technology aspects as well as in a position to determine the complaints keeping in view the legal or judicial mannerism on the principle of compensation of damages of Information Technology Act.A person shall not be qualified for appointment as Adjudicating Officer unless the person-
(a)possesses a University Graduate Bachelor Degree or equivalent, recognised by Central Government /State Government for the purpose of recruitment to Grade I Service in a Government Department through Union/State Public Service Commission;
(b)possesses information technology experience in the areas of relevance to public interface with Central/State Government functioning and experience obtained though the in-service training imparting competence to operate computer system to send and receive e-mails or other information through the computer network, exposure and awareness about the method of carrying information, data, sound, images or other electronic records through the medium of network including Internet;
(c)possesses legal or judicial experience to discharge responsibilities connected with the role of Central/State Government in respect of making decisions or orders in relation to administration of laws as a District Magistrate, or Additional District Magistrate or Sub-Divisional Magistrate or an Executive Magistrate or in other administrative or quasi-judicial capacity for a cumulative period of 5 years;
(d ) is working and holding a post in Grade I in Government Department either in State Government/Union Territories to perform functional duty and discharge job responsibility in the field of information technology;
(e)is an in-service officer not below the rank of Director to the Government of India or an equivalent officer of State Government.