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] [Entire Act]

Union of India - Section

Section 48 in The Trade Marks Rules, 2002

48. Requirements of Notice of Opposition

.-(1)A notice of opposition shall contain,-(a)in respect of an application against which opposition is entered-(i)the application number against which opposition is entered;(ii)an indication of the goods or services listed in the trade mark application against which opposition is entered; and(iii)the name of the applicant for the trade mark.(b)in respect of the earlier mark or the earlier right on which the opposition is based,-(i)where the opposition is based on an earlier mark, a statement to that effect and an indication of the status of earlier mark;(ii)where available, the application number or registration number and the filing date, including the priority date of the earlier mark;(iii)where the opposition is based on an earlier mark which is alleged to be a well-known trade mark within the meaning of sub-section (2) of section 11, an indication to that effect and an indication of the country or countries in which the earlier mark is recognised to be well-known;(iv)where the opposition is based on an earlier trade mark having a reputation within the meaning of paragraph (b) of sub-clause (2) of section 11 of the Act, an indication to that effect and an indication of whether the earlier mark is registered or applied for;(v)a representation of the mark of the opponent and where appropriate, a description of the mark or earlier right; and(vi)where the goods or services in respect of which earlier mark has been registered or applied for or in respect of which the earlier mark is well known within the meaning of sub-section (2) of section 11 or has a reputation within the meaning of that section, the opponent shall when indicating all the goods or services for which the earlier mark is protected, also indicate those goods or services on which the opposition is based.(c)in respect of the opposing party-(i)where the opposition is entered by the proprietor of the earlier mark or of the earlier right, his name and address and an indication that he is the proprietor of such mark or right;(ii)where opposition is entered by a licensee not being a registered user, the name of the licensee and his address and an indication that he has been authorised to enter the opposition;(iii)where the opposition is entered by the successor in title to the registered proprietor of a trade mark who has not yet been registered as new proprietor, an indication to that effect, the name and address of the opposing party and an indication of the date on which the application for registration of the new proprietor was received by the appropriate office or, where this information is not available, was sent to the appropriate office; and(iii)where the opposing party has no place of business in India, the name of the opponents and his address for service in India.(d)the grounds on which the opposition is based.
(2)A notice of opposition shall be verified at the foot by the opponent or by some other person who is acquainted with the facts of the case.
(3)The person verifying shall state specifically by reference to the numbered paragraphs of the notice of opposition, what he verifies of his own knowledge and what he verifies upon information received and believed to be true.
(4)The verification shall be signed by the person making it and shall state the date on which and the place at which it was signed.