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 206] [Entire Act]

Union of India - Section

Section 105 in The Trade And Merchandise Marks Act, 1958

105. Suit for infringement, etc., to be instituted before District Court.

- No suit-
(a)for the infringement of a registered trade marks; or
(b)relating to any right in a registered trade mark; or
(c)for passing off arising out of the use by the defendant of any trade mark which is identical with or deceptively similar to the plaintiff's trade mark, whether registered or unregistered ;
shall be instituted in any court inferior to a District Court having jurisdiction to try the suit.