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 106] [Entire Act]

Union of India - Section

Section 2 in The Designs Act, 2000

2. Definitions. —

In this Act, unless there is anything repugnant in the subject or context,—
(a)“article” means any article of manufacture and any substance, artificial, or partly artificial and partly natural; and includes any part of an article capable of being made and sold separately;
(b)“Controller” means the Controller-General of Patents, Designs and Trade Marks referred to in section 3;
(c)“copyright” means the exclusive right to apply a design to any article in any class in which the design is registered;
(d)“design” means only the features of shape, configuration, pattern, ornament or composition of lines or colours applied to any article whether in two dimensional or three dimensional or in both forms, by any industrial process or means, whether manual, mechanical or chemical, separate or combined, which in the finished article appeal to and are judged solely by the eye; but does not include any mode or principle of construction or anything which is in substance a mere mechanical device, and does not include any trade mark as defined in clause (v) of sub-section (1) of section 2 of the Trade and Merchandise Marks Act, 1958 (43 of 1958) or property mark as defined in section 479 of the Indian Penal Code (45 of 1860) or any artistic work as defined in clause (c) of section 2 of the Copyright Act, 1957 (14 of 1957);
(e)“High Court” shall have the same meaning as assigned to it in clause (i) of section 2 of the Patents Act, 1970 (39 of 1970);
(f)“legal representative” means a person who in law represents the estate of a deceased person;
(g)“original”, in relation to a design, means originating from the author of such design and includes the cases which though old in themselves yet are new in their application;
(h)“patent office” means the patent office referred to in section 74 of the Patents Act, 1970 (39 of 1970);
(i)“prescribed” means prescribed by rules made under this Act;
(j)“proprietor of a new or original design”,—
(i)where the author of the design, for good consideration, executes the work for some other person, means the person for whom the design is so executed;
(ii)where any person acquires the design or the right to apply the design to any article, either exclusively of any other person or otherwise, means, in the respect and to the extent in and to which the design or right has been so acquired, the person by whom the design or right is so acquired; and
(iii)in any other case, means the author of the design; and where the property in or the right to apply, the design has devolved from the original proprietor upon any other person, includes that other person.