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 75] [Entire Act]

Union of India - Section

Section 109 in The Trade And Merchandise Marks Act, 1958

109. Appeals.

(1)No appeal shall lie from any decision, order or direction made or issued under this Act by the Central Government or from any act or order of the Registrar for the purpose of giving effect to any such decision, order or direction.
(2)Save as otherwise expressly provided in sub-section (1) or in any other provision of this Act, an appeal shall lie to the High Court within the prescribed period from any order or decision of the Registrar under this Act or the rules made thereunder.
(3)Every such appeal shall be preferred by petition in writing and shall be in such form and shall contain such particulars as may be prescribed.
(4)Every such appeal shall be heard by a single Judge of the High Court;Provided that any such Judge may, if he so thinks fit, refer the appeal at any stage of the proceeding to a Bench of the High Court.
(5)Where an appeal is heard by a single Judge, a further appeal shall lie to a Bench of the High Court.
(6)The High Court in disposing of an appeal under this section shall have the power to make any order which the Registrar could make under this Act.
(7)In an appeal by an applicant for registration against a decision of the Registrar under section 17 or section 18 or section 21, it shall not be open, save with the express permission of the court, to the Registrar or any party opposing the appeal to advance grounds other than those recorded in the said derision or advanced by the party in the proceedings before them Registrar, as the case may be, and where any such additional grounds are advanced, the applicant for registration may, on giving notice in the prescribed manner, withdraw his application without being liable to pay the costs of the Registrar or the parties opposing his application.
(8)Subject to the provisions of this Act and of the rules made thereunder, the provisions of the Code of Civil Procedure, 1908 (5 of 1908), shall apply to appeals before a High Court under this Act.