Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 3 docs
M/S Entertainment Network ... vs M/S Super Cassette Industries Ltd on 16 May, 2008
Ziff-Davis Inc. vs Dr. D.K. Jain And Ors. on 23 September, 1998
The Gramophone Company Of India ... vs Super Cassette Industries Ltd. on 1 July, 2010

Loading...
User Queries
[Complete Act]
Central Government Act
Section 32B in The Copyright Act, 1957
32B.
(1) Termination of licences issued under this Chapter. If, at any time after the granting of a licence to produce and publish the translation of a work in any language under subsection (1A) of section 32 (hereafter in this sub- section referred to as the licensed work),, the owner of the copyright in the work or any person authorised by him publishes a translation of such work in the same language and which is substantially the same in content at a price reasonably related to the price normally charged in India for the translation of works of the same standard on the same or similar subject, the licence so granted shall be terminated: Provided that no such termination shall take effect until after the expiry of a period of three months from the date of service of a notice in the prescribed manner. on the person holding such licence by the owner of the right of translation intimating the publication of the translation as aforesaid: Provided further that copies of the licensed work produced and published by the person holding such licence before the termination of the licence takes effect may continue to be sold or distributed until the copies already produced and published are exhausted.
(2) If, at any time after the granting of a licence to produce and publish the reproduction or translation of any work under section 32A, the owner of the right of- reproduction or any person authorised by him sells or distributes copies- of such work or a translation thereof, as the case may be, in the same language and which is substantially the same in content at a price reasonably related to the price normally charged in India for works of the same standard on the same or similar subject, the licence so granted shall be terminated: Provided that no such termination shall take effect until after the expiry of a period of three months from the date of service of a notice in the prescribed manner on the person holding the licence by the owner of the right of reproduction intimating. the sale or distri- bution of the copies of the editions of work as aforesaid- Provided further that any copies already reproduced by the licensee before such termination takes effect may continue to be sold or distributed until the copies already produced are exhausted. CHAP PERFORMING RIGHTS SOCIETIES CHAPTER VII PERFORMING RIGHTS SOCIETIES