Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 4 docs
M/S Entertainment Network ... vs M/S Super Cassette Industries Ltd on 16 May, 2008
Super Cassetts Industries Ltd. vs Music Broadcast Pvt. Ltd. on 3 May, 2012
Gramophone Co. Of India Ltd vs Mars Recording Pvt.Ltd. & Anr on 3 September, 2001
The Gramophone Company Of India ... vs Super Cassette Industries Ltd. on 1 July, 2010

User Queries
[Complete Act]
Central Government Act
Section 31A in The Copyright Act, 1957
31A.
(1) Compulsory licence in unpublished Indian works. Where, in the case of an Indian work referred to in Sub- clause (iii) of clause (l) of section 2, the author is dead or unknown or cannot be traced, or the owner of the copyright in such work cannot be found, any person may apply to the Copyright Board for a licence to publish such work or a translation thereof in any language.
(2) Before making an application under sub- section (1), the applicant shall publish his proposal in one issue of a- daily news- paper in the English language having circulation in the major part of the country and where the application is for the publication of a translation in any language, also in one issue of any daily newspaper in that language.
(3) Every such application shall be made in such form as may be prescribed and shall be accompanied with a copy of the advertisement issued under sub- section (2) and such fee as may be prescribed.
(4) Where an application is made to the Copyright Board under this section, it may, after holding such inquiry as may be prescribed, direct the Registrar of Copyrights to grant to the applicant a licence to publish the work or a translation thereof in the language mentioned in the application subject to the payment of such royalty and subject to such other terms and conditions as the Copyright Board may determine, and thereupon the Registrar of Copyrights shall grant the licence to the applicant in accordance with the direction of the Copyright Board.
(5) Where a licence is granted under this section, the Registrar of Copyrights may, by order, direct the applicant to deposit the amount of the royalty determined by the Copyright Board in the public account of India or in any other account specified by the Copyright Board so as to enable the owner of the copyright or, as the case may be, his heirs, executors or the legal representatives to claim such royalty at any time.
(6) Without prejudice to the foregoing provisions of this section, in the case of a work referred to in sub- section (1), if the original author is dead, the Central Government may, if- it considers that the publication of the work is desirable in the national interest, require the heirs,, executors or legal representatives of the author to publish such work within such period as may be specified by it.
(7) Where any work is not published within the period specified by the Central Government under sub- section (6), the Copyright Board may, on an application made by any person for permission to publish the work and after hearing the parties concerned, permit such publication on payment of such royalty as the Copyright Board may, in the circumstances of such case, determine in the prescribed manner.
1. Subs. by Act 23 of 1983, s. 2 (w. e. f. 9. 8. 1984 )
2. Ins. by s. 12, ibid. (w. e. f. 9. 8. 1984 )