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 1] [Entire Act]

Union of India - Section

Section 7 in The Patents (Amendment) Act, 2002

7. Amendment of section 8.-

In section 8 of the principal Act,-(a) in sub- section (1),-(i) in the opening portion, after the words" he shall file along with his application", the words" or subsequently within such period as the Controller may, for good and sufficient reasons, allow" shall be inserted;(ii)for clause (a), the following clause shall be substituted, namely:-" (a) a statement setting out detailed particulars of such application; and";(iii)in clause (b), for the words" details of the nature referred to in", the words" detailed particulars as required under" shall be substituted;(b)for sub- section (2), the following sub- section shall be substituted, namely:-
(2)At any time after an application for patent is filed in India and till the grant of patent or refusal to grant of patent is made thereon, the Controller may also require the applicant to furnish details, as may be prescribed, relating to the proces ing of the application in a country outside India, and in that event the applicant shall furnish information available to him to the Controller within thirty days from the date of receipt of the communication requiring such furnishing of information or w thin such further period as the Controller may, for good and sufficient reasons, allow.".