Section 52(1)(c) in The Trade And Merchandise Marks Act, 1958
(c)may be cancelled by the Registrar on the application in writing in the prescribed manner of any person on any of the following grounds, namely:-(i)that the registered user has used the trade mark otherwise than by way of the permitted use, or in such a way as to cause or to be likely to cause, deception or confusion;(ii)that the proprietor or the registered user misrepresented, or failed to disclose, some fact material to the application for registration, which if accurately represented or disclosed would have justified the refusal of the application for registration of the registered user:(iii)that the circumstances have changed since the date of registration in such a way that at the date of such application for cancellation they would have justified the refusal of an application for registration of the registered user;(iv)that the registration ought not to have been effected having regard to rights vested in the applicant by virtue of a contract in the performance of which he is interested;