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 5] [Entire Act]

Union of India - Section

Section 68 in The Trade And Merchandise Marks Act, 1958

68. Acts not constituting infringement of certification trade marks.

(1)Notwithstanding anything contained in this Act, the following acts do not constitute an infringement o the right to the use of registered certification trade mark:-
(a)where a certification trade mark is registered subject to any conditions or limitations entered on the register, the us of any such mark in any mode, in relation to goods to be exported to any market or in any other circumstances, to which having regard to any such limitations, the registration does not extend;
(b)the us of a certification trade mark in relation to goods certified by the proprietor of the mark if, as to those goods or a bulk of which they form part, the proprietor or another in accordance with his authorisation under the relevant regulations has applied the mark and has not subsequently removed or obliterated it, or the proprietor has at any time expressly or impliedly consented to the muse of the mark;
(c)the use of a certification trade mark in relation to goods adapted to form part of, or to be accessory to, other goods in relation to which the mark has been used without infringement or the right given as aforesaid or might for the time being be so used, if the use of the mark is reasonably necessary in order to indicate that the goods are so adapted and neither the purpose nor the effect of the use of the mark is to indicate otherwise than in accordance with the fact that the goods are certified by the proprietor.
(2)clause (b) of sub-section shall not apply to the case of use consisting of the application of a certification trade mark to goods, notwithstanding that they are such goods are mentioned in that clause if such application is contrary to the regulations referred to in that clause.
(3)Where a certification trade mark is one if two or more trade marks registered under this Act, which are identical or nearly resemble each other, the use of any of those trade marks in exercise of the right to the use of that trade mark given by registration, shall not be deemed to be an infringement of the right so given to the use of any other of those trade marks.