Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 5 docs
Nutrine Confectionery Co. Ltd. vs Ayyan Fireworks Factory Pvt. Ltd. ... on 27 August, 2004
Radico Khaitan Limited vs Carlsberg India Private Limited on 16 September, 2011
Prashant Sharma vs Assistant Registrar Of Trade ... on 2 September, 2004
Amritpal Singh vs Lal Babu Priyadarshi And Anr. on 10 January, 2005
Raymond Limited vs Raymond Pharmaceuticals on 13 July, 2010

Loading...
User Queries
[Complete Act]
Central Government Act
Section 159 in The Trade Marks Act, 1999
159. Repeal and savings.-
(1) The Trade and Merchandise Marks Act, 1958 (43 of 1958 ) is hereby repealed.
(2) Without prejudice to the provisions contained in the General Clauses Act, 1897 (10 of 1897 ), with respect to repeals, any notification, rule, order, requirement, registration, certificate, notice, decision, determination, direction, approval, author sation, consent, application, request or thing made, issued, given or done under the Trade and Merchandise Marks Act, 1958 (43 of 1958 ) shall, if in force at the commencement of this Act, continue to be in force and have effect as if made, issued, given r done under the corresponding provisions of this Act.
(3) The provisions of this Act shall apply to any application for registration of a trade mark pending at the commencement of this Act and to any proceedings consequent thereon and to any registration granted in pursuance thereof.
(4) Subject to the provisions of section 100 and notwithstanding anything contained in any other provision of this Act, any legal proceeding pending in any court at the commencement of this Act may be continued in that court as if this Act had not been passed.
(5) Notwithstanding anything contained in this Act, where a particular use of a registered trade mark is not an infringement of a trade mark registered before the commencement of this Act, then, the continued use of that mark shall not be an infringemen under this Act.
(6) Notwithstanding anything contained in sub- section (2), the date of expiration of registration of a trade mark registered before the commencement of this Act shall be the date immediately after the period of seven years for which it was registered or renewed: Provided that the registration of a defensive trade mark referred to in section 47 of the Trade and Merchandise Marks Act, 1958 (43 of 1958 ) shall cease to have effect on the date immediately after the expiry of five years of such commencement or after he expiry of the period for which it was registered or renewed, whichever is earlier.