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 0] [Section 43] [Entire Act]

Union of India - Subsection

Section 43(3) in The Trade Marks Rules, 2002

(3)The Registrar may after informing the public in the Journal, put the applications published in the Journal on the Internet, web site or any other electronic media.