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 15 in The Trade Marks Rules, 2002

15. Service of documents

.-(1) All applications, notices, statements, papers having representations affixed thereto, or other documents authorised or required by the Act or the rules to be made, served, left or sent, at or to the Trade Marks Registry or with or to the Registrar or any other person may be sent through the post by a prepaid letter.
(2)An application or a document so sent shall be deemed to have been made, served, left or sent at the time when the letter containing the same would be delivered in the ordinary course of post.
(3)In proving such sending, it shall be sufficient to prove that the letter was properly addressed and put into the post.
(4)After the filing of an application at the Trade Marks Registry, any person while making any correspondence relating thereto shall furnish the following particulars, namely:-
(a)the application number or numbers, if any;
(b)the date and place of filing;
(c)the appropriate class or classes, as the case may be, in relation to which the application is filed;
(d)an address for communication; and
(e)the concerned agent's code, if any and the concerned proprietor's code if allotted.
(5)The Registrar may, after informing the public in the Journal permit transmission of any document by facsimile (fax) of specified documents not requiring payment of a fee.
(6)The Registrar may after informing the public in the Journal accept communications of a routine nature through E-mail not requiring the payment of a fee thereof.