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 3] [Entire Act]

Union of India - Subsection

Section 3(e) in The Domestic Leased Circuits Regulations, 2007

(e)"license" means a license granted or having effect as if granted under section 4 of the Indian Telegraph Act, 1885 (13 of 1885) and Indian Wireless Telegraphy Act, 1933 (17 of 1933);