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 83 in The Patents (Amendment) Act, 2002

83. General principles applicable to working of patented inventions.-

Without prejudice to the other provisions contained in this Act, in exercising the powers conferred by this Chapter, regard shall be had to the following general considerations, namely:
(a)that patents are granted to encourage inventions and to secure that the inventions are worked in India on a commercial scale and to the fullest extent that is reasonably practicable without undue delay;
(b)that they are not granted merely to enable patentees to enjoy a monopoly for the importation of the patented article;
(c)that the protection and enforcement of patent rights contribute to the promotion of technological innovation and to the transfer and dissemination of technology, to the mutual advantage of producers and users of technological knowledge and in a manne conducive to social and economic welfare, and to a balance of rights and obligations;
(d)that patents granted do not impede protection of public health and nutrition and should act as instrument to promote public interest specially in sectors of vital importance for socio- economic and technological development of India;
(e)that patents granted do not in any way prohibit Central Government in taking measures to protect public health;
(f)that the patent right is not abused by the patentee or person deriving title or interest on patent from the patentee, and the patentee or a person deriving title or interest on patent from the patentee does not resort to practices which unreasonably estrain trade or adversely affect the international transfer of technology; and
(g)that patents are granted to make the benefit of the patented invention available at reasonably affordable prices to the public.