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 148] [Entire Act]

Union of India - Subsection

Section 148(1) in The Trade Marks Act, 1999

(1)Save as otherwise provided in sub-section (4) of section 49,—
(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 trade mark application for rectification before the Registrar, counter-statement thereto, and any affidavit or document filed by the parties in any proceedings before the Registrar;
(c)all regulations deposited under section 63 or section 74, and all applications under section 66 or section 77 for varying such regulations;
(d)the indexes mentioned in section 147; and
(e)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 Trade Marks Registry:Provided that when such register is maintained wholly or partly on computer, the inspection of such register under this section shall be made by inspecting the computer print-out of the relevant entry in the register so maintained on computer.