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] [Entire Act]

Union of India - Section

Section 33 in The Copyright Rules, 2013

33. Notice of application.

(1)When any such application has been made, the Board shall, as soon as possible, give notice or the application in the Official Gazette and also, if the Board thinks fit, in one or two newspaper and shall send a copy of the notice to the owner of the Copyright, wherever practicable.
(2)Every such notice shall contain the following particular, namely:-
(a)the date of the application;
(b)the name, address and nationality of the applicant;
(c)particulars of the work which is to be translated;
(d)the date and country of the first publication of the work;
(e)the name, address and nationality of the owner of the copyright as stated in the application;
(f)the language in which the work is to be translated; and
(g)the registration number of the work in the Registered copyrights, if any.