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 1 in The Trade Marks (Applications And Appeals To The Intellectual Property Appellate Board) Rules, 2003

1. Short title and commencement

.-(1) These rules may be called The Trade Marks (Applications and Appeals to the Intellectual Property Appellate Board) Rules, 2003.
(2)They shall come into force on the date of their publication in the Official Gazette.