2. Interpretation. In this Act, unless the context otherwise requires,-
(a) adaptation" means,-
(i) in relation to a dramatic work, the conversion of the work into a non- dramatic work;
(ii) in relation to a literary work or an artistic work, the conversion of the work into a dramatic work by way of performance in public or otherwise;
(iii) in relation to a literary or dramatic work, any abridgement of the work or any version of the work in which the story or action is conveyed wholly or mainly by means of pictures in a form suitable for reproduction in a book, or in a newspaper, magazine or similar periodical; and
(iv) in relation to a musical work, any arrangement or transcription of the work;
(b) " architectural work of art" means any building or structure having an artistic character or design, or any model such building or structure
(C) " artistic work" means-
(i) a painting, a sculpture, a drawing (including a diagram, map, chart or plan,), an engraving or a photo- graph, whether or not any such work possesses artistic quality
(ii) an architectural work of art; and
(iii) any other work of artistic craftsmanship
(d) author" means,-
(i) in relation to a literary or dramatic work, the author of the work;
(ii) in relation to a musical work, the composer;
(iii) in relation to an artistic work other than a photograph, the artist;
(iv) in relation to a photograph, the person taking the photograph;
(v) in relation to a cinematograph film, the owner of the film at the time of its completion; and
(vi) in relation to a record, the owner of the original plate from which the record is made, at the time of the making of the plate;
(dd) " broadcast means communication to the public- (i) by any means of wireless diffusion, whether in any one or more of the forms of signs, sounds or visual images; or
(ii) by wire, and includes a re- broadcast;
(e) " calendar year" means the year commencing on the 1st day of January;
(f) cinematograph film" includes the sound track, if any, and" cinematograph" shall be construed as including any work produced by any process analogous to cinematography; Explanation.-- For the purposes of this clause," video films" shall also be deemed to be work produced by a process analogous to cinematography.
(ff) " communication to the public" means communication to the public in whatever manner, including communication through satellite;
(g) " delivery", in relation to a lecture, include delivery by means of any mechanical instrument or by broadcast.
(h) " dramatic work" includes any piece for recitation, choreographic work or entertainment in dumb show, the scenic arrangement or acting form of which is fixed in writing or otherwise but does not include a cinematograph film;
(hh) " duplicating equipment" means any mechanical contrivance or device used or intended to be used for making copies of any work;
(i) " engravings" include etchings, lithographs, wood- cuts, prints and other similar works, not being photographs;
(j) " exclusive licence" means a licence which confers on the licensee or on the licensee and persons authorised by him, to the exclusion of all other persons (including the owner of the copyright), any right comprised in the copyright in a work, and" exclusive licensee" shall be construed accordingly;
(k) " Government work" means a work which is made or published by or under the direction or control of--
(i) the Government or any department of the Government;
(ii) any Legislature in India;
(iii) any court, tribunal or other judicial authority in India;
(l) " Indian work" means a literary, dramatic or musical work,-
(i) the author of which is a citizen of India; or
(ii) which is first published in India; or
(iii) the author of which, in the case of an unpublished work, is at the time of the making of the work, a citizen of India;
(m) infringing copy" means,-
(i) in relation to a literary, dramatic, musical or artistic work, a reproduction thereof otherwise than in the form of a cinematograph film;
(ii) in relation to a cinematograph film, a copy of the film or a record embodying the recording in any part of the sound track associated with the film;
(iii) in relation to a record, any such record embodying the same recording; and
(iv) in relation to a programme in which a broadcast reproduction right subsists under section 37, a record recording the programme, if such reproduction, copy or record is made or imported in contravention of the provisions of this Act
(n) " lecture" includes address, speech and sermon
(o) " literary work" includes tables compilations and computer programmes, that is to say, programmes recorded on any disc, tape, perforated media or other information storage device, which, if fed into or located in a computer or computer based equipment is capable of reproducing any information;
(p) " musical work" means any combination of melody and harmony or either of them, printed, reduced to writing or otherwise graphically produced or reproduced;
(q) " performance" includes any mode of visual or acoustic presentation, including any such presentation by the exhi- bition of a cinematograph film, or by means of broadcast or by the use of a record, or by any other means and, in relation to a lecture, includes the delivery of such lecture;
(r) " performing rights society" means a society, association or other body, whether incorporated or not, which carries on business in India of issuing or granting licences for the performance in India of any works in which copyright subsists;
(s) " photograph" includes photo- lithograph and any work produced by any process analogous to photography but does not include any part of a cinematograph film;
(t) " plate" includes any stereotype or other plate, stone, block, mould, matrix, transfer, negative duplicating equipment or other device used or intended to be used for printing or reproducing copies of any work, and any matrix or other appliance by which records for the acoustic presentation of the work are or are intended to be made;
(u) prescribed" means prescribed by rules made under this Act.-
(w) record" means any disc, tape, perforated roll or other device in which sounds are embodied so as to be capable of being reproduced therefrom, other than a sound track associated with a cinematograph film;
(x) recording" means the aggregate of the sounds embodied in and capable of being reproduced by means of a record;
(y) work" means any of the following works, namely:-
(i) a literary, dramatic, musical or artistic work;
(ii) a cinematograph film;
(z) " work of joint authorship" means a work produced by the collaboration of two or more authors in which the contri- bution of one author is not distinct from the contribution of the other author or authors;
(za) " work of sculpture" includes casts and models.