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 81 in Patent Rules, 2003

81. Amendment of application, specification or any document relating thereto.

(1)An application under section 57 for the amendment of an application for a patent or a complete specification or any document related thereto shall be made in Form 13.
(2)If the application for amendment under sub-rule (l) relates to an application for a patent which has not been [granted] [[ Substituted by S.O. 1418(E), dated 28.12.2004, for " accepted" (w.e.f.
1.1.2005).]], the Controller shall determine whether and subject to what conditions, if any, the amendment shall be allowed.
(3)[(a) If the application for amendment under sub-rule (1) is made after grant of patent and the nature of the proposed amendment is substantive, the application shall be published. [ Substituted by S.O. 1418(E), dated 28.12.2004, for sub-Rule (3) (w.e.f. 1.1.2005).]
(b)Any person interested in opposing the application for amendment shall give a notice of opposition in Form 14 within three months from the date of publication of the application.
(c)The procedure specified in rules 57 to 63 relating to the filing of written statement, reply statement, leaving evidence, hearing and costs shall, so far as may be, apply to the hearing of the opposition under section 57 as they apply to the hearing of an opposition proceeding.]