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 1] [Section 20(2)] [Section 20] [Entire Act] Union of India - Subsection Section 20(2)(b) in The Trade And Merchandise Marks Act, 1958 (b)after advertisement of an application-(i)an error in the application has been corrected; or(ii)the application has been permitted to be amended under section 22;