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 0] [Entire Act]

Union of India - Section

Section 69 in The Trade Marks Rules, 2017

69. Examination of application under section 36E.

(1)The advice referred to in rule 68 shall be examined ordinarily within two months from the date of receipt of such advice.
(2)Where, the Registrar finds that the trademark which is the subject of an international registration designating India, cannot be protected, he shall, before the expiry of refusal period applicable under article 5 of the Madrid Protocol, notify to the International Bureau a provisional refusal of protection.
(3)Where there are no grounds for refusal to grant protection, the Registrar shall advertise the particulars concerning international registration under section 20 of the Act in a separate part of the trademarks Journal ordinarily within a period of six months from the date of receipt of advice.
(4)Where an opposition is filed under section 21 of the Act, the Registrar shall, notify that fact to the International Bureau as a provisional refusal based on the opposition in accordance with the Protocol and Common Regulation.
(5)The international registration, on receipt of an opposition thereto, shall be processed in accordance with the provisions contained in rules 42 to 51.
(6)Where the procedure mentioned under sub-rules (1) to (5) have been completed with and the Registrar has decided to confirm such refusal of protection of the trademark for all the goods or services for which the protection has been requested, the Registrar shall send to the International Bureau a statement to that effect.
(7)Where, the provisional refusal has been either totally or partially withdrawn, the Registrar shall send to the International Bureau
(a)a statement to the effect that the provisional refusal is withdrawn and the protection of the trademark is granted for all the goods or services for which the protection has been requested; or
(b)a statement indicating conditions or limitations subject to which, and the goods or services in respect of which the protection is granted.
(8)Where there is no ground to refuse protection, the Registrar shall notify the International Bureau to the effect that protection is granted to the trademark in India.
(9)Where there is further decision affecting the protection of trademark in India, the Registrar shall send further statement to the International Bureau to that effect.