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] [Section 2] [Entire Act]

NCT Delhi - Subsection

Section 2(e) in Delhi High Court Intellectual Property Rights Division Rules, 2022

(e)“Appellant” means a person before the IPD in appeal as defined in Rule 2(d) and other appeals such as RFA and FAO;