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 65A(2)] [Section 65A] [Entire Act] Union of India - Subsection Section 65A(2)(f) in The Copyright Act, 1957 (f)doing anything necessary to circumvent technological measures intended for identification or surveillance of a user; or