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 55] [Entire Act]

Union of India - Section

Section 11A in The Patents Act, 1970

11A. Publication of applications.—(1) Save as otherwise provided, no application for patent shall ordinarily be open to the public for such period as may be prescribed.

(2)The applicant may, in the prescribed manner, request the Controller to publish his application at any time before the expiry of the period prescribed under sub-section (1) and subject to the provisions of sub-section (3), the Controller shall publish such application as soon as possible.
(3)Every application for a patent shall, on the expiry of the period specified under sub-section (1), be published, except in cases where the application—
(a)in which secrecy direction is imposed under section 35; or
(b)has been abandoned under sub-section (1) of section 9; or
(c)has been withdrawn three months prior to the period specified under sub-section (1).
(4)In case a secrecy direction has been given in respect of an application under section 35, then it shall be published after the expiry of the period prescribed under sub-section (1) or when the secrecy direction has ceased to operate, whichever is later.
(5)The publication, of every application under this section shall include the particulars of the date of application, number of application, name and address of the applicant identifying the application and an abstract.
(6)Upon publication of an application for a patent under this section—
(a)the depository institution shall make the biological material mentioned in the specification available to the public;
(b)the patent office may, on payment of such fee as may be prescribed, make the specification and drawings, if any, of such application available to the public.
(7)On and from the date of publication of the application for patent and until the date of grant of a patent in respect of such application, the applicant shall have the like privileges and rights as if a patent for the invention had been granted on the date of publication of the application:Provided that the applicant shall not be entitled to institute any proceedings for infringement until the patent has been granted:Provided further that the rights of a patentee in respect of applications made under sub-section (2) of section 5 before the 1st day of January, 2005 shall accrue from the date of grant of the patent:Provided also that after a patent is granted in respect of applications made under sub-section (2) of section 5, the patent-holder shall only be entitled to receive reasonable royalty from such enterprises which have made significant investment and were producing and marketing the concerned product prior to the 1st day of January, 2005 and which continue to manufacture the product covered by the patent on the date of grant of the patent and no infringement proceedings shall be instituted against such enterprises.