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 29] [Entire Act]

Union of India - Subsection

Section 29(1) in The Intellectual Property Appellate Board (Patents Procedure) Rules, 2010

(1)A fee for every hour or part thereof shall be charged for inspecting the records of a pending appeal or application or decided case, as given in the Second Schedule.