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 51] [Entire Act]

Union of India - Section

Section 6 in The Copyright Act, 1957

6. Certain disputes to be decided by Copyright Board.—

If any question arises—
(a)whether a work has been published or as to the date on which a work was published for the purposes of Chapter V, or
(b)whether the term of copyright for any work is shorter in any other country than that provided in respect of that work under this Act,
it shall be referred to the Copyright Board constituted under section 11 whose decision thereon shall be final.Provided that if in the opinion of the Copyright Board, the issue of copies or communication to the public referred to in section 3 was of an insignificant nature, it shall not be deemed to be publication for the purposes of that section.