Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Upl Ltd vs The Controller Of Patents Designs And ...
2025 Latest Caselaw 2316 Cal/2

Citation : 2025 Latest Caselaw 2316 Cal/2
Judgement Date : 30 April, 2025

Calcutta High Court

Upl Ltd vs The Controller Of Patents Designs And ... on 30 April, 2025

Author: Ravi Krishan Kapur
Bench: Ravi Krishan Kapur
                     IN THE HIGH COURT AT CALCUTTA
                                ORIGINAL SIDE
                     (Intellectual Property Rights Division)

BEFORE:
The Hon'ble Justice Ravi Krishan Kapur

                                IPDPTA/2/2025


                            UPL LTD
                               VS
        THE CONTROLLER OF PATENTS DESIGNS AND TRADEMARK

For the appellant        : Mr. Subhatosh Majumdar, Advocate
                           Ms. Mitul Dasgupta, Advocate
                           Mr. K. K. Pandey, Advocate
                           Mr. Teesham Das, Advocate
                           Ms. Pooja Sett, Advocate
                           Mr. Mallika Bothra, Advocate

For the defendant        : Mr. Siddhartha Lahiri, Advocate
                           Ms. Madhu Jana, Advocate

Judgment on              : 30.04.2025

Ravi Krishan Kapur, J:


   1. The appellant assails an order dated 24 October 2024 passed by the

      Joint Controller of Patent and Designs under section 15 of the Patents

      Act 1970 rejecting Patent Application No.201731008009 dated 7 March

      2017 on the ground of lack of inventive steps under section 2(1)(j) and

      under section 3(e) of the Act.

   2. Briefly, the invention is an agrochemical relating to a combination of

      fungicides comprising of succinate dehydrogenase inhibitor fungicides

      (SDHI), alongwith at least another fungicide selected from ergosterol

      biosynthesis inhibitor fungicide, a quinone outside inhibitor fungicide,

      plus multi-site fungicide so as to improve disease control and make good
                                     2

   the resistance being developed to a combination of a SDHI fungicide

   alongwith another fungicide. Fungicides are an integral and important

   tool utilized by farmers to control diseases, as well as to improve yields

   and quality of the crops. There are various fungicides which have been

   developed over the years with many qualities such as specificity,

   systemicity, curative and eradicant action and high activity at low use

   rates. It has been found that in controlling fungal diseases, the

   combination of SDHI plus at least one other fungicide(s) is improved by

   addition of multi-site fungicide. Such combination also makes good the

   reduction of effectiveness of the combination of SDHI plus one or more

   other active(s) (ergosterol biosynthesis inhibitor fungicide, quinone

   outside inhibitor fungicide).

3. It is contended that the technical advancement in the addition of multi-

   site fungicide to the combination of SDHI with at least another fungicide

   results in surprising and unexpected advantages which cause an

   enhancement of the efficacy and a surprising reduction in fungal disease

   seen only with the combination of succinate dehydrogenase inhibitors

   with at least multi-site fungicide and at least one other fungicide which

   is not an SDHI. The invention is exemplified in examples with

   accompanying Tables.

4. Upon filing of the above application, the First Examination Report was

   issued on 29 April 2019 raising objections under section 2(1)(j) in the

   light of prior art documents D1-D3, under section 3(d),3(e) and 3(h)

   claiming the subject invention to be non-patentable inter-alia on the

   ground of lack of clarity and definitiveness. The appellant duly replied to
                                     3

   the FER and also filed its amended claims on 25 October 2019.

   Subsequently, an opposition was filed by one Akash Dhyaneshwar Ugale

   on 16 November 2022 and a pre-grant hearing was fixed on 22 May

   2024. Written Submissions were filed on 19 October 2024. The

   impugned order was be passed on 24 October 2024.

5. It is contended by the appellant that the respondents failed to appreciate

the real object and scope of the invention. The invention was to improve

the disease spectrum provided by known combinations overcoming the

resistance seen with use of such fungicides. The combination of actives

allows broader disease control spectrum which combines curative and

preventive actives and has a lower dosage requirement for efficacious

control of fungi. The invention shows controlled effectiveness by

continuous use over successive years. It is further alleged that the

respondent authority failed to appreciate the unexpected advantages

resulting in an enhancement of the efficacy and the surprising reduction

in fungal diseases is seen only with the combination of succinate

dehydrogenase inhibitors with at least multi site fungicide and at least

one another fungicide which is not a SDHI. In such circumstances, the

finding that the invention is a mere aggregation of known components

without any synergistic effect is unsustainable and ignores the technical

and scientific evidence relied on by the appellant. The respondent

unnecessarily relied on numbers without any justification in rejecting

the submissions of the appellant. The finding that the disease control

increased merely by 4-5% due to addition of a separate fungicide is also

without any basis. It is also alleged that the impugned order is cryptic

and unreasoned. There are no reasons in concluding that the invention

lacked inventive steps under section 2(1)(j) of the Act. The impugned

order does not consider the prior arts D4-D10 as cited in the hearing

notice. There has been no consideration of the materials relied on by of

the appellant. The respondents had also failed to issue a Second

Examination Report notwithstanding the application being re-examined

and new documents being D4-D10 being cited in the hearing notice

dated 4 October 2024.

6. On behalf of the respondent, it is contended that the impugned order is

adequately reasoned and clearly states that any person skilled in the art

would easily understand that the increase in disease control for about 4-

5% is due to addition of a separate fungicide chlorothalonil and such

combination has nothing surprising nor does it disclose any synergism.

The results obtained due to addition of chlorothalonil and TBCS in the

mixture of other fungicides in a comparative high dose as an effect of

aggregation is a mere admixture and the same is not patentable under

section 3 of the Act. It is further contended that failure to issue a Second

Examination Report despite the application being re-examined cannot be

considered as fatal since the objections raised in the FER were ultimately

dismissed.

7. From a perusal of the impugned order, it appears that there are no

reasons in arriving at the conclusion that the subject invention lacked

inventive steps. Insofar as the prior art documents D4-D10 are

concerned, the Controller was obliged to discuss as to what is the

existing knowledge and how the person skilled in the art would move

from the existing knowledge to the subject invention. In the absence of

any such analysis, the rejection of the application under section 2(1)(j) of

the Act ignores the well settled principles followed in adjudicating

inventiveness.

8. In Avery Dennison Corporation vs. Controller of Patents and Designs 2022

SCC OnLine Del 3659, it has been held as follows:

"10. In order to decide this issue, some of the fundamental principles for determining the existence of an inventive step and the lack of obviousness need to be emphasised.

11. For determining inventive step or lack thereof, various approaches and tests have emerged over the years from decisions of courts/authorities as also from examination guidelines of patent offices from different jurisdictions. The same include:

i. Obvious to try approach:

This approach involves an analysis of whether in view of the teachings/solutions proposed in the prior art, it was obvious to try and arrive at the subject invention.

ii. Problem/solution approach:

This approach considers whether in the light of the closest prior art and the objective technical problem, the solution claimed in the invention would be obvious to the skilled person. If the skilled person can decipher the solution being claimed, then the subject matter is held to be obvious.

This test has been discussed by the Division Bench in F. Hoffmann-La Roche Ltd. v. Cipla Ltd., (2016) 65 PTC 1 (Del).

iii. Could-Would Approach:

In this approach the question that is raised is whether there is any teaching in the prior art as a whole that would and not simply could have prompted a skilled person, with the knowledge of the objective technical problem, to either modify or adapt the closest prior art to arrive at the subject matter of the claims.

iv. Teaching Suggestion Motivation (TSM test):

This test originated in the USA as per which, if by the Teaching, Suggestion or Motivation from the prior art, an ordinary skilled person can modify the prior art reference or combine prior art references to arrive at the claimed invention, then the subject matter being claimed is obvious.

However, the application of this test ought not to be done in a narrow manner as held by the US Supreme Court in the case of KSR International v. Teleflex, 550 US 398 (2007).

14. In Windsurfing (supra) the Court laid down a four-step test to determine whether a patent satisfied the requirement of inventive step and lack of obviousness. The said steps are as under:

"1. Identifying the inventive concept embodied in the patent;

2. Imputing to a normally skilled but unimaginative addressee what was common general knowledge in the art at the priority date;

3. Identifying the differences if any between the matter cited and the alleged invention; and

4. Deciding whether those differences, viewed without any knowledge of the alleged invention, constituted steps that would have been obvious to the skilled man or whether they required any degree of invention."

9. The impugned order also fails to consider the subject invention as a

whole. There has been no discussion of the experimental data provided

with the application. Tables 1, 2 or 3 which were relied on by the

appellant have not been taken into account in passing the impugned

order. The impugned order evaluates only Table 4. The impugned order

also fails to explain how on a combination of prior arts D4 to D10, if at

all, it could be concluded that the invention lacked inventive steps. There

is nothing in the impugned order to suggest that Tables 1 and 2 relating

to TBCS and Table 3 relating to Chlorothaonil were considered at all by

the respondent. These tables present significant data in support of the

invention and ought to have been considered and dealt with in the order

itself so that the basis of rejection was reflected in the order. The reliance

on selective data furnished by the appellant and disregarding of other

scientific and technical evidence relied on by the appellant is also a

serious infirmity in the impugned order. The impugned order is also

irreconcilable inasmuch as that though it records that objections

regarding novelty and unity of invention are considered waived, the order

proceeds to reject the application on the ground of lack inventive steps

as also under section 3(e) of the Act.

10. In Stempeutics Research Pvt. Ltd. Vs. Assistant Controller of Patent &

Designs 2020 SCC OnLine IPAB 16 it has been held as follows:

"17. Section 3(e) states - What are not inventions: The following are not inventions within the meaning of this Act: ..........." a substance obtained by a mere admixture resulting only in the aggregation of the properties of the components thereof or a process for producing such substance". It is stated on behalf of appellant that understanding on the said clause is provided by the 'Guidelines for Examination of Biotechnology Applications for Patent'(hereinafter referred to as the "Guidelines") issued by the Indian Patent Office, which at paragraph 10.12 states that when "old integers placed together has some working interrelation producing a new or improved result, then there is patentable subject matter in the idea of the working inter relations brought about by the collocation of the integers". The Guidelines further clarify this by referring to 'Ram Pratap v. Bhaba Atomic Research Centre, 1976 IPLR 28 at 35', and stating that "...it was held that a mere juxtaposition of feature already known before the priority date which have been arbitrarily chosen from among a number of different combinations which could be chosen was not a patentable invention", Further, Hon'ble High Court of Bombay in the matter of Lallubhai ChakubhaiJariwala v. Chimanlal Chunilal and Co.; AIR 1936 Bom 99 held that "In the case of a combination the inventor may have taken a great many things which are common knowledge and acted on a number of principles which are well-known. If he has tried to see which of them when combined produce a new and useful result, and if he succeeds in ascertaining that such a result is arrived at by a particular combination, the combination will, generally speaking, afford subject matter for a patent. Thus, it appears to us that the applicability of Section 3(e) is valid only in scenarios where a claimed product is obtained by combining known or already existing ingredients, and the burden of showcasing synergistic effect for such product is therefore necessary. Meaning thereby, a product or composition comprising a novel ingredient cannot fall under the ambit of Section 3(e) of the Act. The legislative intent behind Section 3(e) of the Act can further be traced in the Judgment by Hon'ble Supreme Court of India as passed in the matter of Novartis AG v. Union of India; Civil Appeal Nos, 2706-2716 of 2013 wherein it has been held at paragraph 92 that: "The Chapter has the Heading "Inventions Not Patentable" and section 3 has the marginal heading "What are not inventions. As suggested by the Chapter heading and the marginal heading of section 3, and as may be seen simply by going through section 3, it puts at one place provisions of two different kinds: one that declares that certain things shall not be deemed to be "inventions" [for instance clauses (d) & (e) and the other that provides that, though resulting from invention, something may yet not be granted patent for other considerations [for instance clause (b)]."

18. Thus, it is settled that most invention are a combination of old elements. The mere existence in the prior arts of each of the elements will not ipso facto means that the invention offend under section 3e of the Act.

19. We agree with the submissions made on behalf of appellant that applicability of Section 3(e) cannot be looked from the prism of assessing novelty and inventiveness but same has to be looked from the perspective of matter of policy. Further, it shall be applicable only when a claimed product is obtained by combining known or already existing ingredients, and not when integers of the claimed product is itself not known."

11. The impugned order has been passed without considering all the

experimental data and Tables before arriving at the conclusion that the

invention was merely an admixture of known substances. The

respondent also failed to acknowledge the successive increase in the

effectiveness of the invention over crops and the reversal of percentage of

gradual decay of the same over the years which appeared from the data

provided in Table 2 of the application thus overlooking the synergistic

effect provided by the invention.

12. The impugned order fails to appreciate that even a minimum of 4-5%

increase in therapeutic efficacy of an invention could have a significant

long term impact when considered on a larger scale. This also

demonstrates a significant increase in disease control. The finding that

the entire invention as a mere admixture of known substances is based

only on numbers without considering the experimental data as a whole

and the therapeutic efficacy of the invention. There has been no

discussion of the data furnished in Table 1, Table 2 and Table 3 relied on

by the appellant. This also clearly showed surprising as well as

synergistic effect of the invention.

13. In British Celanese Ltd. vs. Courtaulds (1935) 52 R.P.C. 171, it has been

held as follows:

It is accepted as sound law that a mere placing side by side of old integers so that each performs its own proper function independently of any of the others is not a patentable combination, but that where the old integers

when placed together have some working inter-relation producing a new or improved result then there is patentable subject matter in the idea of the working inter-relation brought about by the collocation of the integers. In truth and in fact there is no inter-related working between the integers in the sense that any one of the integers is doing something which it could not do without the presence of one or more of the others. Each integer is in fact performing its own part and is not functionally dependent upon the presence of any other integer at all. I think therefore that the invention lacks subject matter.

14. From a perusal of the proceedings, it would also appear that the

documents D4-D10 were cited in the FER and the hearing notice.

Despite the amended claims, the respondent authorities failed to issue a

Second Examination Report (SER). The failure to issue a SER is also a

procedural infirmity in passing the impugned order. In an unreported

decision passed in Oyster Point Pharma Inc. Vs The Controller of Patents

and Designs & anr. AID NO.10 of 2022, this Court had held as follows:

"14. There is also no merit in the contention that the Second Examination Report (SER) was not necessary to be issued and that non-issuance could not prejudice the rights of the appellant. The statutory mandate of section 13(3) must be followed regardless of the consequences and the ultimate result thereof. Hence, the Assistant Controller also erred in not issuing the SER in compliance with section 13(3) of the Act."

15. In view of the above, IPDPTA no 2 of 2025 stands allowed. The impugned

order is set aside. The matter is remanded to the respondent no.1 for

consideration afresh after affording the appellant an opportunity of

hearing. It is made clear that all questions on the merits are left open for

the Hearing Officer to decide afresh in accordance with law. The above

exercise is to be completed within 4 (four) months from the date of

communication of this order to the respondent authorities.

(Ravi Krishan Kapur, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter