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 4] [Section 30(3)] [Section 30] [Entire Act]

Union of India - Subsection

Section 30(3)(a) in The Trade Marks Act, 1999

(a)the registered trade mark having been assigned by the registered proprietor to some other person, after the acquisition of those goods; or