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 6] [Entire Act]

Union of India - Section

Section 64 in The Patents (Amendment) Act, 2002

64. Amendment of section 159.-

In section 159 of the principal Act, in sub- section (2),-(a) after clause (i), the following clauses shall be inserted, namely:-
(ia)the details to be furnished by the applicant under sub- section (2) of section 8;
(ib)the manner of making the request for examination of an application for patent under sub- sections (1), (2) and (3) of section 11B;";
(b)in clause (iii), after the word" manner", the words" and time" shall be inserted;
(c)in clause (ix), after the word" patents", the words" and the safeguards to be observed in the maintenance of such register in computer floppies, diskettes or any other electronic form" shall be inserted;
(d)after clause (xii), the following clauses shall be inserted, namely:-
(xiia)the salaries and allowances and other conditions of service of the officers and other employees of the Appellate Board under sub- section (2), and the manner in which the officers and other employees of the Appellate Board shall discharge their fu ctions under sub- section (3), of section 117;
(xiib)the form of making an appeal, the manner of verification and the fees payable under sub- section (3) of section 117A;
(xiic)the form in which, and the particulars to be included in, the application to the Appellate Board under sub- section (1) of section 117D;";
(e)in clause (xiv), after the word" maintained", the words, brackets and figures" under sub- section (1) of section 125 and the safeguards to be observed in the maintenance of such register of patent agents on computer floppies, diskettes or any other el ctronic form under sub- section (2) of that section" shall be inserted.