Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 23(3)] [Section 23] [Entire Act] Telecom Regulatory Authority Of India - Subsection Section 23(3)(a) in International Telecommunication Access to Essential Facilities at Cable Landing Stations Regulations, 2007 (a)Co-location charges payable for a period not exceeding six months;