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 2] [Section 23] [Entire Act]

Union of India - Subsection

Section 23(4) in The Trade Marks Act, 1999

(4)The Registrar may amend the register or a certificate of registration for the purpose of correcting a clerical error or an obvious mistake.