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] [Section 103] [Entire Act]

Union of India - Subsection

Section 103(2) in Patent Rules, 2003

(2)A person shall be qualified to have his name entered in the roll of scientific advisers, if he-
(i)holds a degree in science, engineering, technology or equivalent;
(ii)[ has at least fifteen years' technical, practical or research experience; and] [Substituted by Notification No. G.S.R. 523(E), dated 16.5.2016 (w.e.f. 2.5.2003).]
(iii)he holds or has held a responsible post in a scientific or technical department of the Central or State Government or in any organisation.