Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 5 docs
The Commissioner, Trade Tax vs The Cooperative Co. Ltd. on 16 December, 2005
M/S Polar Balance Industries ... vs State Of Up And Others on 27 May, 1999
Ram Rakhpal vs Amrit Dhara Pharmacy And Ors. on 14 December, 1956
Sona Ana Pana Baulraj Alias ... vs S.P. Vadivelu Nadar And Sons And ... on 13 September, 1963
Tea Board, India vs Itc Limited on 20 April, 2011

User Queries
[Complete Act]
Central Government Act
Section 74 in The Trade Marks Act, 1999
74. Filing of regulations governing use of a certification trade mark.-
(1) There shall be filed at the Trade Marks Registry in respect of every mark registered as a certification trade mark regulations for governing the use thereof, which shall include p ovisions as to the cases in which the proprietor is to certify goods or services and to authorise the use of the certification trade mark, and may contain any other provisions which the Registrar may by general or special order, require or permit to be i serted therein (including provisions conferring a right of appeal to the Registrar against any refusal of the proprietor to certify goods or to authorise the use of the certification trade mark in accordance with the regulations); and regulations so file shall be open to inspection in like manner as the register as provided in section 148.
(2) The regulations so filed may, on the application of the registered proprietor, be altered by the Registrar.
(3) The Registrar may cause such application to be advertised in any case where it appears to him expedient so to do, and where he does so, if within the time specified in the advertisement any person gives notice of opposition to the application, the Re istrar shall not decide the matter without giving the parties an opportunity of being heard.