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 61 in The Semiconductor Integrated Circuits Layout-Design Act, 2000

61. Exemption of certain persons employed in ordinary course of business.—

Where a person accused of an offence under section 56 proves—
(a)that in the case which is the subject of the charge he was so employed that it relates to the duty of his employment, and was not interested in the profit accruing from such commission of offence except the duty of his employment; and
(b)that, having taken all reasonable precautions against committing the offence charged, he had, at the time of commission of the alleged offence, no reason to suspect the genuineness of the registered layout-design or a semiconductor integrated circuit in which such layout-design is incorporated; and
(c)that, on demand made by or on behalf of the prosecutor, he gave all the information in his power with respect to the commission of such offence,
he shall be acquitted.