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 48] [Entire Act]

Union of India - Section

Section 34 in The Copyright Act, 1957

34. Administration of rights of owner by copyright society.—

(1)Subject to such conditions as may be prescribed,—
(a)a copyright society may accept from an 'author and other owners of right exclusive authorisation to administer any right in any work by issue of licences or collection of licence fees or both; and
(b)an 'author and other owners of right shall have the right to withdraw such authorisation without prejudice to the rights of the copyright society under any contract.
(2)It shall be competent for a copyright society to enter into agreement with any foreign society or organisation administering rights corresponding to rights under this Act, to entrust to such foreign society or organisation the administration in any foreign country of rights administered by the said copyright society in India, or for administering in India the rights administered in a foreign country by such foreign society or organisation:Provided that no such society or organisation shall permit any discrimination in regard to the terms of licence or the distribution of fees collected between rights in Indian and other works.
(3)Subject to such conditions as may be prescribed, a copyright society may—
(i)issue licences under section 30 in respect of any rights under this Act;
(ii)collect fees in pursuance of such licences;
(iii)distribute such fees among 'author and other owners of right after making deductions for its own expenses;
(iv)perform any other functions consistent with the provisions of section 35.