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 6 in The Information Technology (Electronic Service Delivery) Rules, 2011

6. Procedure for making changes in a repository of electronically signed electronic records.

(1)The appropriate Government may either suo moto or after receiving an application from an interested party, make or order to make an appropriate change in a repository of electronically signed electronic records along with recording the reasons for making such a change.
(2)Any change effected to any record in a repository of electronically signed electronic records and any addition or deletion of a record from such repository shall be electronically signed by the person who is authorised to make such changes along with the time stamps of original creation and modification times.
(3)The appropriate Government may determine the manner of electronically signing the event of deletion of a record from the repository of electronically signed electronic records.
(4)The appropriate Government may also determine the manner of provisioning secure access to the repository of digitally signed electronic records.
(5)The appropriate Government may also determine the requirements for maintaining audit trails of all changes made to repository of digitally signed electronic records.