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] [Section 102] [Entire Act]

Union of India - Subsection

Section 102(6) in Patent Rules, 2003

(6)The procedure specified in sub-rules (2) to (5) of rule 62 so far as may be, apply to the procedure for hearing under this rule as they apply to the hearing [in opposition proceedings] [ Substituted by S.O. 1418(E), dated 28.12.2004, for " of opposition to the grant of patent" (w.e.f. 1.1.2005).].