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 131(4)] [Section 131] [Entire Act] Union of India - Subsection Section 131(4)(g) in The Trade Marks Rules, 2017 (g)the procedure for dealing with appeals against the use of the collective trademark;