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 78] [Entire Act]

Union of India - Subsection

Section 78(1) in The Geographical Indications Of Goods (Registration And Protection) Act, 1999

(1)The following documents, subject to such conditions as may be prescribed, be open to public inspection at the Geographical Indications Registry, namely:—
(a)the register and any document upon which any entry in the register is based;
(b)every notice of opposition to the registration of a geographical indication, application for rectification before the Registrar, counter-statement thereto, and any affidavit or document filed by the parties in any proceedings before the Registrar;
(c)the indexes mentioned in section 77; and
(d)such other documents as the Central Government may, by notification in the Official Gazette, specify:
Provided that where such register is maintained wholly or partly on computer, the inspection of such register under this section shall be made by inspecting the computer print out of the relevant entry in the register so maintained on computer.