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]

State of Uttar Pradesh - Section

Section 37 in The U.P. Transit of Timber and Other Forest Produce Rules, 1978

37. Period of validity of registration marks [Section 41 (2) (i)].

- Every registration of marks under Rule 6 shall be valid for a period of three years following the first day of January next after the date of registration.