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 31] [Entire Act]

Union of India - Subsection

Section 31(iii) in The Intellectual Property Appellate Board (Patents Procedure) Rules, 2010

(iii)to require any appeal, application, counter-statement, replies presented to the Appellate Board to be amended in accordance with the rules;