Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 59 docs - [View All]
Mahomed Oomer Mahomed Noorulla ... vs S.M. Nooruddin on 20 April, 1955
Scientific Soap Works And Anr. vs Dalsukhbhai Mangaldas Shah And ... on 18 March, 1957
American Home Products ... vs Mac Laboratories Private Limited ... on 30 September, 1985
India Electric Works Ltd. vs Registrar Of Trade Marks on 28 May, 1946
A.R. Khaleel And Sons vs Registrar Of Trade Marks In India on 29 June, 1962

Loading...
User Queries
[Complete Act]
Central Government Act
Section 14 in The Trade Marks Act, 1999
14. Use of names and representations of living persons or persons recently dead.- Where an application is made for the registration of a trade mark which falsely suggests a connection with any living person, or a person whose death took place within twen y years prior to the date of application for registration of the trade mark, the Registrar may, before he proceeds with the application, require the applicant to furnish him with the consent in writing of such living person or, as the case may be, of the legal representative of the deceased person to the connection appearing on the trade mark, and may refuse to proceed with the application unless the applicant furnishes the registrar with such consent.