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 59] [Entire Act]

Union of India - Subsection

Section 59(d) in The Telecommunications Act, 2023

(d)in section 14, in clause (a),—
(i)sub-clause (i) shall be omitted;
(ii)for paragraph (C), the following shall be substituted, namely:-“(C) any disputes to be adjudicated by the Adjudicating Officer or the Designated Appeals Committee under the Telecommunications Act, 2023;
(iii)after clause (c), the following clause shall be inserted, namely:—“(d) hear and dispose of appeals under section 39 of the Telecommunications Act, 2023. Any action instituted under the Telecom Regulatory Authority of India Act, 1997 (24 of 1997) and pending immediately before the appointed day in the Telecom Disputes Settlement and Appellate Tribunal, shall continue to be heard and disposed of by the Telecom Disputes Settlement and Appellate Tribunal as if this Act had not been passed;”;