Citation : 2026 Latest Caselaw 1059 Cal/2
Judgement Date : 17 February, 2026
OIPD-12
IN THE HIGH COURT AT CALCUTTA
Intellectual Property Rights Division
ORIGINAL SIDE
IPDAID/2/2026
IA NO: GA-COM/1/2026
SWEAR HEALTHCARE PRIVATE LIMITED
VS
CONTROLLER OF PATENTS AND DESIGNS, THE PATENT OFFICE, KOLKATA AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 17th February, 2026
Appearance:
Mr. Shuvasish Sengupta, Adv.
Mr. Souvik Ghosh, Adv.
...for the appellant.
Mr. S. Chakraborty, Adv.
Ms. Garima Raijada, Adv.
...for the respondent nos.1 and 2.
Mr. Jishnu Saha, Sr. Adv.
Ms. Kurti Gupta, Adv.
Mr. Ishaan Saha, Adv.
Ms. Ruchira Gupta, Adv.
Ms. Sananda Ganguli, Adv.
Mr. Satyam Bhamsaria, Adv.
...for the respondent no.3.
Re.: GA-COM/1/2026
The Court: This is an application seeking condonation of delay in the filing of
this appeal.
The respondents are represented and oppose the prayer for condonation.
Upon perusal of the application, I am satisfied that there is sufficient cause
as to why the appellant was unable to file the appeal within the prescribed period.
In view of the above, there shall be an order in terms of prayer (a). The delay
in filing this appeal stands condoned.
GA-COM/1/2026 stands disposed of.
Re.: IPDAID/2/2026
By consent of the parties, the appeal is taken up for hearing.
It is submitted on behalf of the respondents that all relevant documents are
not on record.
In view of the above, the appellant is directed to file Paper-Books within four
weeks from date.
The respondents are directed to furnish a list of all such missing documents
on the appellant.
Let this matter appear in the monthly list of April, 2026.
(RAVI KRISHAN KAPUR, J.)
spal
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!