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] [Entire Act]

Union of India - Section

Section 8 in Information Technology (Intermediary Guidelines and Digital Media Ethics Code) Rules, 2021

8. Application of this Part.—

(1)The rules made under this Part shall apply to the following persons or entities, namely:—
(a)publishers of news and current affairs content;
(b)publishers of online curated content; and
shall be administered by the Ministry of Information and Broadcasting, Government of India, which shall be referred to in this Part as the ―Ministry‖:Provided that the rules made under this Part shall apply to intermediaries for the purposes of rules 15. and 16;
(2)the rules made under this Part shall apply to the publishers, where,—
(a)such publisher operates in the territory of India; or
(b)such publisher conducts systematic business activity of making its content available in India.
Explanation.—For the purposes of this rule,—
(a)a publisher shall be deemed to operate in the territory of India where such publisher has a physical presence in the territory of India;
(b)―systematic activity‖ shall mean any structured or organised activity that involves an element of planning, method, continuity or persistence.
(3)The rules made under this Part shall be in addition to and not in derogation of the provisions of any other law for the time being in force and any remedies available under such laws including the Information Technology (Procedure and Safeguards for Blocking of Access of Information by the Public) Rules, 2009.