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 76] [Entire Act]

Union of India - Subsection

Section 76(2) in The Trade And Merchandise Marks Act, 1958

(2)A trade mark or mark or trade description shall be deemed to be applied to goods whether it is oven in, impressed on, or otherwise worked into, or annexed or affixed to, the goods or to any package or other thing.