Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Oramed Ltd. (Oa/14/2020/Pt/Kol) vs The Controller General Of Patents And ...
2025 Latest Caselaw 253 Cal/2

Citation : 2025 Latest Caselaw 253 Cal/2
Judgement Date : 4 July, 2025

Calcutta High Court

Oramed Ltd. (Oa/14/2020/Pt/Kol) vs The Controller General Of Patents And ... on 4 July, 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/8/2022

                ORAMED LTD. (OA/14/2020/PT/KOL)
                            VERSUS
      THE CONTROLLER GENERAL OF PATENTS AND DESIGNS & ANR.


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

For the Controller             : Mr. Indrajeet Dasgupta, Advocate
                                 Ms. Priti Jain, Advocate
Reserved on                    : 26.06.2025
Judgment on                    : 04.07.2025

Ravi Krishan Kapur J.



   1. This is an appeal under section 117A of the Patents Act, 1970 against an

      order   dated   5   June,    2020   passed   in   Patent   Application   No.

      3996/KOLNP/2010.

   2. Briefly, the invention is an oral pharmaceutical composition comprising

      of a protein (insulin) of molecular weight up to 100,000 Doltons, a first

      protease inhibitor and a second protease inhibitor and each of the

      protease inhibitors inhibits trypsin (thus preventing protein breakdown).

      The composition further optionally comprises of EDTA (Ethylene diamine
                                          2

  tetracaetaic acid) or a salt thereof (such as Na-EDTA), and an Omega-3

  fatty acid.

3. Presently, the only route of insulin administration is injection. It is

  contended that daily injection of insulin has side effects such as

  lipodystrophy at the site of the injection, lipatrophy, lipohypertrophy and

  occasional hypoglycaemia. In addition, subcutaneous administration of

  insulin does not typically provide the fine continuous regulation of

  metabolism which normally occurs when insulin is secreted from the

  pancreas directly into the liver via the portal vein. The invention is aimed

  towards addressing the need for an alternate solution for administration

  of protein. The technical advancement which the invention seeks to

  achieve is due to the use of two the protease inhibitors Aprotinin and

  SBTI. The beneficial properties of the composition is in that substantial

  amount       of   insulin   administered     orally   retains    its   activity   after

  absorption.

4. For convenience, the relevant dates culminating in the filing of this

  appeal are as follows:

     DATES                                      EVENTS

   March 26,    Patent application filed in the United States of America being Patent

   2008         Application Number 61/064,779 for grant of patent in respect of "Methods

                and Compositions for oral administration of proteins for treatment of

                diabetes".

   February     International Application filed under the Patent Cooperation Treaty (PCT)

   26, 2009     serialized as PCT/IL2009/000223

   October      Patent application being No. 3999/KOLNO/2010 filed at the Patent office
                                         3

25, 2010      as national Phase Entry in India from PCT/IL2009/000223 claiming

              priority of application filed in USA 61/064,779 dated 26/03/2008

January       Application published (Pre grant publication)

7, 2011

March 12,     Request for examination filed and allotted the examination request serial

2012          number RQ No. 1104/RQ-KOL 2012

December      First examination report (FER) being a substantive examination report

22, 2025      issued by Patent office

November      Reply to the First Examination Report filed

14, 2016

December      Hearing notice issued

28, 2016

January       Matter heard by the Deputy Controller

18, 2017

February      Written notes of Arguments submitted

2, 2017

April   18,   Order passed by the Deputy Controller of Patents u/s 15 of the patents

2017          Act refusing the application

February      The order dated 18.04.2017 received by the appellant's agent under

27, 2019      covering letter of Patent Office dated 25.02.2019

May     22,   Writ Petition filed t the Calcutta High Court against the order dated April

2019          18, 2017 of the Deputy Controller of Patents since as the IPAB was not

              functioning with appropriate quorum for hearing Patent matters.

May     25,   Appeal filed at the IPAB simultaneously as a matter of abundant caution,

2019          which was later withdrawn pursuant to the order of the Hon'ble Calcutta

              High Court

June    18,   Order passed the Hon'ble Calcutta High Court in Writ Petition No. WP No.

2019          9575(W) of 2019 remanding the matter back to Patents Office for fresh

              hearing
                                           4

   September    Hearing notice issued by the Patents Office for fresh hearing on November

   25, 2019

   November     Matter heard afresh by the Deputy Controller of Patents

   20, 2019

   December     Fresh Written notes of arguments submitted at the Patents Office

   19, 2019

   June    5,   Impugned order passed by the Deputy Controller after hearing the matter

   2020         afresh

   June    5,   Order received by the appellant's agent.

   2020




5. As mentioned above, the appellant had filed a prior writ petition, being

   WP/9575/2019 wherein by an order dated 18 th April, 2017 matter was

   remanded to the Patents Office for fresh hearing with certain directions.

6. It is contended on behalf of the appellant that there are glaring

   infirmities in the impugned order. In particular, though the hearing

   notice referred to a combination of prior arts namely, D1 to D4 in

   determining lack of inventive steps, nevertheless, in the impugned order,

   the Deputy Controller has only relied on documents D1 and D4. Such a

   change of view of the Deputy Controller was without any notice or

   opportunity to the appellant. The arbitrary omission of the prior arts D2

   and D3 in the impugned order is as fatal inasmuch as the same was

   without notice to the appellant.

7. It is also contended that the Deputy Controller has neither referred nor

   dealt with the data with reference to the figures and specifications which

   has been furnished by the appellant in their submissions. Such scientific
                                        5

   and technical data supported the technical advancement of the invention

   and has not even been referred to in the impugned order although the

   same were filed and fully elaborated upon. It is also contended that there

   is no reference to the expert evidence in the impugned order which dealt

   with both inventive steps and synergistic activities necessary in

   determining the patentability of the invention. In such circumstances,

   the impugned order is liable to be set aside and the matter be remanded

   to a different Deputy Controller.

8. On behalf of the respondent authorities, it is fairly submitted that the

impugned order does not deal with the expert evidence or the scientific

technical materials which had been furnished by the appellant. In

particular, the expert evidence of Miriam Kidron has been ignored in the

impugned order.

9. Admittedly, the Hearing Notice referred to prior arts i.e. D1 to D4.

However, the impugned order concludes that the invention lacked

inventive steps only on the basis of the prior arts D1 and D4 and ignores

D2 and D3. Any such change ought to have been made known to the

appellant and an opportunity ought to have been provided to the

appellant to contest the new combination of documents D1 and D4

alone. The different combination of documents relied on in the impugned

order would entirely change the case of obviousness which is to be

answered by the appellant. In Guangdong Oppo Mobile

Telecommunications Corp., Ltd. vs The Controller of Patents and Designs

(Unreported decision dated 13.06.2023 in AID No. 20 of 2022) this Court

had held as follows:

".............If several prior art documents are to be read in combination; there must be some common thread linking the claim with the prior art documents obvious to a person skilled in the art. It must be shown that the skilled person when faced with the claim would turn to some other citation to supplement the claim. Otherwise, the combined reading of the prior art documents or mosaicing of the same is impermissible."

10. In Enercon (India) Limited v. Aloys Wobben (ORA/08/2009/PT/CH)

Order No.123 of 2013 dated 13 June 2013, it has been held as follows:

43. The mere existence in the prior arts, of each of the elements in the invention, will not ipso facto mean obviousness. For after all most inventions are built with prior known puzzle-pieces. There must be a coherent thread leading from the prior arts to the invention, the tracing of the thread must be an act which follows obviously. We must apply this reasoning to test if indeed it is obvious, or if it seems to us to be obvious to the person skilled in the art because of what we know now. If it is the latter, it is hindsight deduction and is not acceptable, but if it is the former, then the patent must go."

11. In such circumstances, the decision to exclude of documents D2 and D3

is arbitrary, unjustified and without basis. Any common thread linking

the claim with D1 and D4 and the decision to exclude D2 and D3 has

not even been discussed in the impugned order.

12. In determining inventive steps, the Deputy Controller has also not

referred to nor dealt with the data with reference to the figures in the

specification submitted alongwith the Written Submissions. On the

contrary, the Deputy Controller has proceeded to find components in the

prior arts ignoring the actual technical advancement achieved by the

present invention as a whole. There is also no reference to the expert

affidavit in the impugned order, though the same highlighted both

inventive step and synergistic activity in dealing with section 3(e) of the

Act. Rather, the Deputy Controller while recording the submissions of

the appellant selectively and arbitrarily chose to omit portions of the

same including the expert evidence of Miriam Kidron who was not only

the inventor of the invention in hand but also of the cited document D1

and highlighted the surprising effects of the invention.

13. Significantly, the order of this Court dated June 19, 2019 passed in the

Writ Petition No. WP (9575) of 2019 had directed the respondent to take

into consideration all materials made available and filed by the appellant

in deciding the application which has been ignored in passing the

impugned order. On the aspect of inventive step, as well as section 3(e),

the Deputy Controller has regarded pharmaceutically acceptable pH

lowering agent or protease inhibitor to be present in a manner as if these

in combination amount to two protease inhibitors. On that basis, the

Deputy Controller held that D4 teaches the use of two protease

inhibitors. The above premise is based on an erroneous interpretation of

D4. D4 does not mention the presence of double or multiple protease

inhibitors. Thus, the Deputy Controller erred in its finding that D4

teaches two protease inhibitors. In view of the above, the conclusion of

obviousness cannot be supported.

14. The finding of the Deputy Controller that bioavailability alone does not

establish synergism and requires therapeutic efficacy for the purpose of

section 3(e) is incorrect and is based on a misconception of the

provisions. While the latter is a criteria for adjudication under section

3(d) of the Act, it is wholly irrelevant for the purposes of interpreting

section 3(e) of the Act. The impugned order proceeds on the basis of

section 3(d) of the Act while considering the application for grant of

patent. On the contrary, the hearing notice was under section 3(e) read

with section 2(1)(ja) of the Act. This is a serious flaw in the impugned

order inasmuch as it brings elements of section 3(d) inter-alia

enhancement of therapeutic efficacy as well as bioavailability which are

wholly irrelevant and immaterial insofar as section 3(e) of the Act is

concerned.

15. In passing the impugned order, the Deputy Controller has also failed to

appreciate that section 3(e) is only applicable if there is an admixtures of

two or more substances resulting in the additive effect of the inherent

properties of each of the substances. In this regard, the Deputy

Controller failed to consider the description of the invention alongwith its

specification as well as the affidavit of the expert, which recommended

that the bioavailability of the composition was greatly enhanced, and

such composition is peculiar having regard to the inherent properties of

the individual components of the invention. In fact, there is sufficient

guidance to be found in the Patent Office Manual with regard to the

scope and applicability of sections 3(d) and 3(e) of the Act (Clauses

09.03.05.04 and 09.03.05.05 of the Patent Manual of Version 3.0 dated

November 26, 2019) which has been disregarded in passing the

impugned order.

16. The fact that the invention had been granted in other jurisdiction details

whereof had been adduced by the appellant in the filings before the

Deputy Controller has also not been discussed in the impugned order.

Significantly, each of the prior arts singularly and in combination were

the subject matter of those proceedings. Despite the same being on

record and relied on by the appellant, the same were ignored in passing

the impugned order.

17. In view of the above, the following directions are passed:

1. The impugned order dated June 5, 2020, is set aside and the matter is remanded back for fresh consideration by a different officer.

2. The Controller is directed to consider all the documents including the expert affidavit with reference to the data provided in the specifications and the results thereof, while considering the application afresh.

3. The Controller is also directed to furnish reasons on the inferences drawn in arriving at any conclusion while adjudicating the issue of patentability.

18. With the above directions, IPDPTA/8/2022 stands disposed of.

(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 : IJJ

 

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

 
 
Latestlaws Newsletter