Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 72(1)] [Section 72] [Entire Act] Union of India - Subsection Section 72(1)(c) in The Trade And Merchandise Marks Act, 1958 (c)the registration of a trade mark shall not give any exclusive right to the use of a line hearing.