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 6] [Entire Act]

Union of India - Subsection

Section 6(3) in The Information Technology (Procedure And Safeguards For Blocking For Access Of Information By Public) Rules,2009

(3)The Designated Officer shall not entertain any complaint or request for blocking of information directly from any person.