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 4] [Entire Act]

Telecom Regulatory Authority Of India - Subsection

Section 4(d) in The Telecom Consumers Protection and Redressal of Grievances Regulations, 2007

(d)intimate to the consumer,-
(i)through telephone or other electronic means or any other means; and
(ii)within the time limit specified in regulation 5, the action taken on the complaint; and