Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 12] [Entire Act]

Union of India - Section

Section 58 in The Trade Marks Act, 1999

58. Correction of register.—

(1)The Registrar may, on application made in the prescribed manner by the registered proprietor,—
(a)correct any error in the name, address or description of the registered proprietor of a trade mark, or any other entry relating to the trade mark;
(b)enter any change in the name, address or description of the person who is registered as proprietor of a trade mark;
(c)cancel the entry of a trade mark on the register;
(d)strike out any goods or classes of goods or services from those in respect of which a trade mark is registered,
and may make any consequential amendment or alteration in the certificate of registration, and for that purpose, may require the certificate of registration to be produced to him.
(2)The Registrar may, on application made in the prescribed manner by a registered user of a trade mark, and after notice to the registered proprietor, correct any error, or enter any change, in the name, address or description of the registered user.