Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 84(1)] [Section 84] [Entire Act] Union of India - Subsection Section 84(1)(a) in The Patents (Amendment) Act, 2002 (a)that the reasonable requirements of the public with respect to the patented invention have not been satisfied, or