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 87] [Entire Act]

Union of India - Subsection

Section 87(1) in The Semiconductor Integrated Circuits Layout-Design Act, 2000

(1)Save as otherwise provided in sub-section (4) of section 25,—
(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 layout-design application for rectification before the Registrar, counter-statement thereto, and any affidavit or document filed by the parties in any proceedings before the Registrar; and
(c)the indexes mentioned in section 86 and such other documents as the Central Government may, by notification in the Official Gazette, specify;
shall, subject to such conditions as may be prescribed, be open to public inspection at the Semiconductor Integrated Circuits Layout-Design Registry.