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 2] [Section 77] [Entire Act]

Union of India - Subsection

Section 77(2) in The Trade And Merchandise Marks Act, 1958

(2)A person shall be deemed to falsely apply to goods a trade mark who, without the assent of the proprietor of the trade mark,-
(a)applies such trade mark or a deceptively similar mark, to goods or any package containing goods;
(b)uses any package bearing a mark which is identical with or deceptively similar to the trade mark of such proprietor, for the purpose of packing, filling, or wrapping therein any goods other than the genuine goods of the proprietor of the trade mark.