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 53 in The Geographical Indications Of Goods (Registration And Protection) Rules, 2002

53. Entry in the register .-(1) Where no Notice of Opposition is filed to an application for the registration of a geographical indication advertised or re-advertised in the Journal within the period specified in sub-section (1) of section 14 or where an opposition is filed and it is dismissed and the appeal period is over, the Registrar shall, subject to the provisions of sub-section (1) of section 16 enter the geographical indication in Part A of the register on receipt of a request.

(2)The entry of a geographical indication in the register shall specify the date of filing of application, the actual date of the registration, the goods and the class in respect of which it is registered, and all particulars required by sub-section (1) of section 6 including-
(a)the name and description of the applicant, the address of the principal place of business in India, if any, of the proprietor of the geographical indication or in the case of an association of persons of such of the association of persons as have a principal place of business in India;
(b)where the proprietor of the geographical indication has no place of business in India his address for service in India as entered in the application for registration together with his address in his home country;
(c)in the case of an association of persons or producers, where none of the association of persons or producers has a principal place of business in India, the address for service in India as given in the application together with the address of each of the association of persons or producers in his home country;
(d)particulars of the trade, business, profession, occupation or other description of the proprietor or of the association of persons or producers of the geographical indication as entered in the application for registration;
(e)particulars affecting the scope of the registration or the rights conferred by the registration;
(f)the priority date, if any, to be accorded pursuant to claim to a right of a convention application made under section 84;
(g)a summary of the particulars furnished under rule 32 as finally accepted by the Registrar; and
(h)the appropriate office of the Geographical Indications Registry in relation to the Geographical Indication.