Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 21 docs - [View All]
Pvr Limited A Company ... vs State Of Karnataka Rep. By The ... on 16 November, 2006
Durga Chand Kaushish And Anr. vs Union Of India And Ors. on 15 May, 1979
The Chief Commissioner, Ajmer vs Brij Niwas Das on 17 April, 1962
Manjunath vs Divisional Commissioner on 8 November, 1993
Isherdas Sahni And Brothers vs The District Magistrate, Lucknow ... on 20 April, 1971

Loading...
User Queries
[Complete Act]
Central Government Act
Section 12 in The Cinematograph Act, 1952
12. Restrictions on powers of licensing authority.
(1) The licensing authority shall not grant a licence under this Part, unless it is satisfied that--
(a) the rules made under this Part have been substantially complied with, and
1. For such general exemptions, see Gazette of India, 1952, Pt. II, Sec. 3, pp. 1578- 1581. 2. Subs. by Act 58 of 1960, s. 3 and Sch. II, for" Part C State".
(b) adequate precautions have been taken in the place, in respect of which the licence is to be given, to provide for the safety of persons attending exhibitions therein.
(2) Subject to the foregoing provisions of this section and to the control of the State Government, the licensing authority may grant licences under this Part to such persons as that authority thinks fit and on such terms and conditions and subject to such restrictions as it may determine.
(3) Any person aggrieved by the decision of a licensing authority refusing to grant a licence under this Part may, within such time as
may be prescribed, appeal to the State Government or to such officer as the State Government may specify in this behalf and the State Government or the officer, as the case may be, may make such order in the case as it or he thinks fit.
(4) The Central Government may, from time to time, issue directions to licensees generally or to any licensee in particular for the purpose of regulating the exhibition of any film or class of films, so that scientific films, films intended for educational purposes, films dealing with news and current events, documentary films or indigenous films secure an adequate opportunity of being exhibited, and where any such directions have been issued those directions shall be deemed to be additional conditions and restrictions subject to which the licence has been granted.