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 31 in The Patents (Amendment) Act, 2002

31. Amendment of section 64.- In section 64 of the principal Act,-(a) in sub- section (1),-

(i)the proviso to clause (b) shall be omitted;
(ii)the proviso to clause (e) shall be omitted;
(iii)the proviso to clause (f) shall be omitted;
(iv)in clause (n), after the words and figures" under section 35", the words and figures" or made or caused to be made an application for the grant of a patent outside India in contravention of section 39" shall be inserted;
(v)after clause (o), the following clauses shall be inserted, namely:-
" (p) that the complete specification does not disclose or wrongly mentions the source or geographical origin of biological material used for the invention;
(q)that the invention so far as claimed in any claim of the complete specification was anticipated having regard to the knowledge, oral or otherwise, available within any local or indigenous community in India or elsewhere.";
(b)in sub- section (2), in clause (a), for the words" secret use", the words" personal document or secret trial or secret use" shall be substituted.