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 9] [Section 111] [Entire Act]

Union of India - Subsection

Section 111(1) in The Trade And Merchandise Marks Act, 1958

(1)Where in any suit for the infringement of a trade mark-
(a)the defendant pleads that the registration of the plaintiff's trade mark is invalid; or
(b)the defendant raises a defence under clause (d) of sub-section (1) of section 30 and the plaintiff pleads the invalidity of the registration of the defendant's trade mark;
the court trying the suit (hereinafter referred to as the court), shall,
(i)if any proceedings for rectification of the register in relation to the plaintiff's or defendant's trade mark are pending before the Registrar or the High Court, stay the suit pending the final disposal of such proceedings;
(ii)if no such proceedings are pending and the court is satisfied that the plea regarding the invalidity of the registration of the plaintiff's or defendant's trade mark is prima facie tenable, raise an issue regarding the same and adjourn the case for a period of father months from the date of the framing of the issue in order to enable the party concerned to apply to the High Court for rectification of the register.