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 128 in The Trade Marks Rules, 2002

128. Application for registration and proceedings relating thereto

.-(1) An application for the registration of a collective mark for goods or services under sub-section (1) of section 63 shall be made to the Registrar in Form TM-3, Form TM-64 or in the case of a single application in Form TM-66 or Form TM-67 as the case may be, in triplicate and shall be accompanied by five additional representations of the mark. The draft regulations to be submitted with the application under sub-section (1) of section 63 shall be in triplicate and shall be accompanied by Form TM-49.
(2)References in Part I of the rules to the acceptance of an application for the registration of a trade mark for goods or services, shall, in their application to collective mark, be substituted by references to authorisation to proceed with the application.
(3)An applicant for the registration of a collective mark shall not be deemed to have abandoned his application, if in the circumstances of sub-rule (5) of rule 38 he does not apply for a hearing or reply in writing.
(4)The address in India, if any, of an applicant to register a collective mark shall be deemed to be the address of his principal place of business in India for all the purposes for which such an address is required by the rules.
(5)The regulations governing collective marks shall specify inter alia -
(a)the name of the association of persons and their respective office addresses;
(b)the object of the association;
(c)the details of members;
(d)the conditions for membership and relation of each member with the group;
(e)the persons authorised to use the mark and the nature of control the applicant exercises over the use of the collective mark;
(f)the conditions governing use of the collective mark, including sanctions;
(g)the procedure for dealing with appeals against the use of the collective mark;
(h)such other relevant particulars as may be called for by the Registrar.