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 12] [Section 2(1)] [Section 2] [Entire Act] Union of India - Subsection Section 2(1)(v) in The Trade Marks Act, 1999 (v)“registered proprietor”, in relation to a trade mark, means the person for the time being entered in the register as proprietor of the trade mark;