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 5] [Entire Act]

NCT Delhi - Subsection

Section 5(a) in Delhi High Court Intellectual Property Rights Division Rules, 2022

(a)Civil Appeal (Comm. IPD-TM) under Trade Marks Act, 1999;