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 37] [Entire Act]

Union of India - Section

Section 59 in The Patents Act, 1970

59. Supplementary provisions as to amendment of application or specification.—(1) No amendment of an application for a patent or a complete specification or any document relating thereto shall be made except by way of disclaimer, correction or explanation, and no amendment thereof shall be allowed, except for the purpose of incorporation of actual fact, and no amendment of a complete specification shall be allowed, the effect of which would be that the specification as amended would claim or describe matter not in substance disclosed or shown in the specification before the amendment, or that any claim of the specification as amended would not fall wholly within the scope of a claim of the specification before the amendment.

(2)Where after the date of grant of patent any amendment of the specification or any other documents related thereto is allowed by the Controller or by the Appellate Board or the High Court, as the case may be,—
(a)the amendment shall for all purposes be deemed to form part of the specification along with other documents related thereto;
(b)the fact that the specification or any other documents related thereto has been amended shall be published as expeditiously as possible; and
(c)the right of the applicant or patentee to make amendment shall not be called in question except on the ground of fraud.
(3)In construing the specification as amended, reference may be made to the specification as originally accepted.