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 38] [Entire Act]

Union of India - Section

Section 4 in The Trade And Merchandise Marks Act, 1958

4. Registrar of Trade Marks.

(1)The Central Government may, by notification in the Official Gazette, appoint a person to be known as the Controller-General of Patents, Designs and Trade Marks, who shall be the Registrar for the purposes of this Act and the Controller of Patents and Designs for the purposes of the Indian Patents and Designs Act, 1911 (2 of 1911).
(2)The Central Government may appoint such other officers with such designations as it thinks fit for the purpose of discharging, under the superintendent and direction of the Registrar, such functions of the Registrar under this Act as he may from time to time authorise them to discharge.