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 2] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(1) in The Copyright Act, 1957

(1)The Central Government shall appoint a Registrar of Copyrights and may appoint one or more Deputy Registrars of Copyrights.