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 67G] [Entire Act]

Union of India - Subsection

Section 67G(2) in The Trade Marks Rules, 2002

(2)Any entry made in such record shall, to the extent that it applies to India as a designated contracting party. have the same effect as if it had been recorded by the Registrar in the Register of Trade Marks.