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] [Entire Act]

Union of India - Section

Section 145 in The Trade Marks Rules, 2017

145. Persons debarred from registration.

- A person shall not be eligible for registration as a trademarks agent if he-
(i)has been adjudged by a competent Court to be of unsound mind;
(ii)is an undischarged insolvent;
(iii)being a discharged insolvent has not obtained from the court or the appropriate forum as the case may, a certificate to the effect that his insolvency was caused by misfortune without any misconduct on his part;
(iv)has been convicted by a competent court or the appropriate forum as the case may, whether within or outside India of an offence punishable with transportation or imprisonment, unless the offence of which he has been convicted has been pardoned or unless on an application made by him, the Central Government by order in this behalf, has removed the disability;
(v)being a legal practitioner has been held guilty of professional misconduct by any High Court in India;
(vi)being a chartered accountant, has been held guilty of negligence or misconduct by a High Court; or
(vii)being a registered trademarks agent has been held guilty of professional misconduct by the Registrar.