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

17. Address for service .-(1) An address for service in India shall be given-

(a)by every applicant for registration of a geographical indication or by an authorised user of a geographical indication who has no principal place of business in India;(b)in the case of an association of persons or producers for registration of a geographical indication if none of them has a principal place of business in India;(c)by the applicant for a geographical indication who had his principal place of business in India at the date of making the application for registration but has subsequently ceased to have such place;(d)by every applicant or authorised user in any proceeding under the Act or the rules and every person filing a notice of opposition, who do not have a principal place of business in India;(e)by every person granted leave to intervene under rule 67 (the intervener);(f)every proprietor of a registered geographical indication which is the subject of an application to the Registrar for the invalidation or rectification of the registered geographical indication; and(g)by every applicant for cancelling, expunging and varying any entry on the register relating to a geographical indication or of an authorised user under sub-sections (1) and (2) of section 27.
(2)Any written communication addressed to a person as aforesaid at an address for service in India given by him shall be deemed to be properly addressed.
(3)Unless an address for service in India as required in sub-rule (1) is given, the Registrar shall be under no obligation to send any notice that may be required by the Act or the rules and no subsequent order or decision in the proceedings shall be called in question on the ground of any lack or non-service of notice.