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 4] [Section 64] [Entire Act]

Union of India - Subsection

Section 64(2) in The Patents Act, 1970

(2)For the purposes of clauses (e) and (f) of sub-section (1)—,
(a)no account shall be taken of personal document or secret trial or secret use; and
(b)where the patent is for a process or for a product as made by a process described or claimed, the importation into India of the product made abroad by that process shall constitute knowledge or use in India of the invention on the date of the importation, except where such importation has been for the purpose of reasonable trial or experiment only.