Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 18 docs - [View All]
Event And Entertainment ... vs Union Of India & Ors. on 25 May, 2011
Brundaban Sahu vs B. Rajendra Subudhi on 30 September, 1985
Messrs Gulfam Exporters And ... vs Sayed Hamid And Others on 1 October, 1999
Rajan Behl vs State on 16 August, 2010
Mohd. Hashim Masood vs State on 30 September, 1999

User Queries
[Complete Act]
Central Government Act
Section 78 in The Copyright Act, 1957
78.
(1) Power to make rules. The Central Government may, by notification in the Official Gazette, make 1 rules for carrying out the purposes of this Act.
1. For the Copyright Rules, 1958, see Gazette of India, Extraordinary, Pt. II, See. 3, p. 167.
(2) In particular, and without prejudice to the generality of the foregoing power, the Central Government may make rules to provide for all or any of the following matters, namely:-
(a) the term of office and conditions of service of the Chairman and other members of the Copyright Board;
(b) the form of complaints and applications to be made, and the licences to be granted, under this Act;
(c) the procedure to be followed in connection with any proceeding before the Registrar of Copyrights;
(d) the manner of determining any royalties payable under this Act, and the. security to be taken for the payment of such royalties;
(e) the form of Register of Copyrights to be kept under this Act and the particulars to be entered therein;
(f) the matters in respect of which the Registrar of Copyrights and the Copyright Board shall have powers of a civil court;
(g) the fees which may be payable under this Act;
(h) the regulation of business of the Copyright Office and of all things by this Act placed under the direction or control of the Registrar of Copyrights.
(3) Every rule made under this section shall, be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.