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 19 in Information Technology (Intermediary Guidelines and Digital Media Ethics Code) Rules, 2021

19. Disclosure of Information.—

(1)A publisher and a self-regulating body, shall make true and full disclosure of all grievances received by it, the manner in which the grievances are disposed of, the action taken on the grievance, the reply sent to the complainant, the orders or directions received by it under these rules and action taken on such orders or directions.
(2)The information referred to in sub-rule (1) shall be displayed publicly and updated monthly.
(3)Subject to any law for the time being in force, the publisher shall preserve records of content transmitted by it for a minimum period of sixty days and make it available to the self-regulating body or the Central Government, or any other Government agency, as may be requisitioned by them for implementation of these rules.APPENDIXCODE OF ETHICSI News and current affairs:
(i)Norms of Journalistic Conduct of the Press Council of India under the Press Council Act, 1978.
(ii)Programme Code under section 5 of the Cable Television Networks Regulation) Act, 1995;
(iii)Content which is prohibited under any law for the time being in force shall not be published or transmitted.
II Online curated content:
(A)General Principles:
(a)A publisher shall not transmit or publish or exhibit any content which is prohibited under any law for the time being in force or has been prohibited by any court of competent jurisdiction.
(b)A publisher shall take into consideration the following factors, when deciding to feature or transmit or publish or exhibit any content, after duly considering the implications of any content as falling under the following categories, and shall exercise due caution and discretion in relation to the same, namely:—
(i)content which affects the sovereignty and integrity of India;
(ii)content which threatens, endangers or jeopardises the security of the State;
(iii)content which is detrimental to India‘s friendly relations with foreign countries;
(iv)content which is likely to incite violence or disturb the maintenance of public order.
(c)A publisher shall take into consideration India‘s multi-racial and multi-religious context and exercise due caution and discretion when featuring the activities, beliefs, practices, or views of any racial or religious group.
(B)Content Classification:
(i)All content transmitted or published or exhibited by a publisher of online curated content shall be classified, based on the nature and type of content, into the following rating categories, namely:—
(a)Online curated content which is suitable for children as well as people of all ages shall be classified as ―U‖ rating;
(b)Online curated content which is suitable for persons aged 7 years and above, and can be viewed by a person under the age of 7 years with parental guidance, shall be classified as ―U/A 7+‖ rating;
(c)Online curated content which is suitable for persons aged 13 years and above, and can be viewed by a person under the age of 13 years with parental guidance, shall be classified as ―U/A 13+‖ rating;
(d)Online curated content which is suitable for persons aged 16 years and above, and can be viewed by a person under the age of 16 years with parental guidance, shall be classified as ―U/A 16+‖ rating; and
(e)Online curated content which is restricted to adults shall be classified as ―A‖ rating.
(ii)The Content may be classified on the basis of.—i) Themes and messages; ii) Violence; iii) Nudity; iv) Sex; v) Language; vi) Drug and substance abuse; and (vii) Horror as described in the Schedule, as may be modified from time to time by the Ministry of Information & Broadcasting.
(C)Display of Classification:
(a)The publisher of online curated content shall prominently display the classification rating specific to each content or programme together with a content descriptor informing the user about the nature of the content, and advising on viewer discretion (if applicable) at the beginning of every programme enabling the user to make an informed decision, prior to watching the programme.
(b)The publisher of online curated content making available content that is classified as U/A 13+ or higher shall ensure that access control mechanisms, including parental locks, are made available for such content.
(c)A publisher of online curated content which makes available content or programme that is classified as ―A‖ shall implement a reliable age verification mechanism for viewership of such content.
(d)A publisher of online curated content must strive to include classification rating and consumer advice for their programmes in any print, televised or online promotional or publicity material and prominently display the classification rating specific to each such content.
(D)Restriction of access to certain curated content by a child:
Every publisher of online curated content providing access to online curated content which has an ―A‖ rating shall take all efforts to restrict access to such content by a child through the implementation of appropriate access control measures.
(E)Measures to improve accessibility of online curated content by persons with disabilities:
Every publisher of online curated content shall, to the extent feasible, take reasonable efforts to improve the accessibility of online curated content transmitted by it to persons with disabilities through the implementation of appropriate access services.