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] [Entire Act]

Union of India - Section

Section 20 in Patent Rules, 2003

20. International applications designating or designating and electing India.

- [(1) An application corresponding to an international application filed under Patent Cooperation Treaty may be made in Form 1 under sub-section (1A) of section 7.Explanation. - For the purpose of this rule, "an application corresponding to an international application" means an international application as filed under Patent Cooperation Treaty which includes any amendments made by the applicant under Article 19 and communicated to Designated Office under Article 20 or any amendment made under sub-clause (b) of clause (2) of Article 34 of the Treaty:Provided that the applicant, while filing such application corresponding to an international application designating India, may delete a claim, in accordance with the provisions contained in rule 14.] [Substituted by Notification No. G.S.R. 523(E), dated 16.5.2016 (w.e.f. 2.5.2003).]
(2)The Patent Office shall not commence processing of an application filed corresponding to international application designating India before the expiration of the time limit prescribed under [sub-rule (4)(i)] [ Substituted by S.O. 1418(E), dated 28.12.2004, for " sub-Rule (4)" (w.e.f. 1.1.2005).].
(3)An applicant in respect of an international application designating India shall, before the time limit prescribed in [sub-rule (4)(i)] [ Substituted by S.O. 1418(E), dated 28.12.2004, for " sub-Rule (4)" (w.e.f. 1.1.2005).],-
(a)pay the prescribed national fee and other fees to the patent office in the manner prescribed under these rules and under the regulations made under the Treaty;
(b)and where the international application was either not filed or has not been published in English, file with the patent office, a transaction of the application in English, duly verified by the applicant [or the person duly authorised by him] [ Inserted by S.O. 1418(E), dated 28.12.2004 (w.e.f. 1.1.2005).] that the contents thereof are correct and complete.
(4)[(i) The time limit referred to in sub-rule (2) shall be thirty one months from the priority date as referred to in Article 2(xi);
(ii)Notwithstanding anything contained in clause (i), the patent office may, on the express request filed in Form 18 alongwith the fee specified in First Schedule, process or examine the application at any time before thirty one months.]
(5)The translation of the international application referred to in sub-rule (3) shall include a translation in English of,
(i)the description;
(ii)the claims as filed;
(iii)any text matter of the drawings;
(iv)the abstract; and
(v)in case the applicant has not elected India and if the claims have been amended under Article 19, then the amended claims together with any statement filed under the said Article;
(vi)in case the applicant has elected India and any amendments to the description, the claims and text matter of the drawings that are annexed to the international preliminary examination report.
(6)If the applicant fails to file a translation of the amended claims and annexures referred to in sub-rule (5), even after invitation from the appropriate office to do so, within a time limit as may be fixed by that office having regard to the time left for meeting the requirements, the amended claims and annexures shall be disregarded in the course of further processing the application by the appropriate office.
(7)The applicant in respect of an international application designating India shall when complying with sub rule (3), preferably use Forms set out in the Second Schedule before the appropriate office as designated office.