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

2. Definitions .-(1) In these rules, unless the context otherwise requires,-

(a)"Act" means The Geographical Indications of Goods (Registration and Protection) Act, 1999 (48 of 1999);(b)"agent" means a person authorised under section 76;(c)"application for registration of a geographical indication" includes the geographical indication for goods contained in it;(d)"appropriate office of the Geographical Indications Registry" means the relevant office of the Geographical Indications Registry as specified in rule 4;(e)"business" includes the trading, dealing, production exploitation, making or manufacturing, as the case may be, of the goods to which geographical indication relates;(f)"class fee" means the fee prescribed under entry no. 1 of the First Schedule;(g)"Convention Country" means a country notified as such under sub-section (1) of section 84;(h)"Convention Application" means an application for the registration of a geographical indication made by virtue of section 84;(i)"divisional application" means a divided application made by the division of a single initial application for registration of a geographical indication for different classes of goods;(j)"divisional fee" means the fee so prescribed under the First Schedule;(k)"Form" means a form set forth in either the Second or the Third Schedule;(l)"graphical representation" means the representation of a geographical indication for goods in paper form;(m)"journal" means the Geographical Indications Journal;(n)"notified date" means the date on which the rules come into force;(o)"opposition" includes an opposition to the registration of a geographical indication or authorised user as the case may be;(p)"principal place of business in India" means the relevant place in India as specified in rule 3;(q)"publish" means publish in the Geographical Indications Journal;(r)"registered geographical indications agent" means a geographical indications agent whose name is actually on the Register of Geographical Indications Agent maintained under rule 102;(s)"renewal" means and includes renewal of a geographical indication by the registered proprietor of geographical indication or of the authorised user of a geographical indication as the case may be;(t)"Schedule" means a Schedule to the rules;(u)"section" means a section of the Act;(v)"Specification" means the designation of goods in respect of which a geographical indication is registered or proposed to be registered;(w)all other words and expressions used but not defined in these rules and defined in the Act shall have the meaning assigned to them in the Act.
(2)In these rules, except as otherwise indicated, a reference to a section is a reference to that section in the Act, a reference to a rule is a reference to that rule in these rules, a reference to a Schedule is a reference to that Schedule to these rules and a reference to a Form is a reference to that form mentioned in the Second or Third schedule, as the case may be.