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 25] [Entire Act]

Union of India - Subsection

Section 25(14) in The Trade Marks Rules, 2002

(14)An application, not being a series trade mark shall be in respect of one trade mark only for as many class or classes of goods or services as may be made.