Section 117(1) in The Trade And Merchandise Marks Act, 1958
(1)The Central Government may, by notification in the Official Gazette, require that goods of any class specified in the notification which are made or produced beyond the limits of India and imported into India, or which are made or produced within the limits of India, shall from such date as may be appointed by the notification not being less than three months from its issue, have applied to them a indication of the country or place in which they were made or produced, or of the name and address of the manufacturer or the person for whom the goods were manufactured.