Citation : 2026 Latest Caselaw 640 Cal/2
Judgement Date : 6 February, 2026
OIPD-5 to 8
IN THE HIGH COURT AT CALCUTTA
Intellectual Property Rights Division
ORIGINAL SIDE
IPDATM/1/2026
SHRI BHARATVARSHIYA DIGAMBER JAIN TEERTH SANKARSHINI MAHASABHA
AND ORS
VS
LUNIA MARKETING PRIVATE LIMITED AND ANR
IPDATM/2/2026
SHRI BHARATVARSHIYA DIGAMBER JAIN TEERTH SANRAKSHINI MAHASABHA
AND ORS
VS
LUNIA MARKETING PRIVATE LIMITED AND ANR
IPDATM/3/2026
SHRI BHARATVARSHIYA DIGAMBER JAIN TEERTH SANRAKSHINI MAHASABHA
AND ORS.
VS
LUNIA MARKETING PRIVATE LIMITED AND ANR
IPDATM/4/2026
SHRI BHARATVARSHIYA DIGAMBER JAIN TEERTH SANRAKSHINI MAHASABHA
VS
LUNIA MARKETING PRIVATE LIMITED AND ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 6th February, 2026
Appearance:
Mr. Sourojit Dasgupta, Adv.
Ms. Sanchari Chakraborty, Adv.
Ms. Tanishka Khandelwal, Adv.
...for the petitioners.
Ms. Sagarika Dhar, Adv.
Mr. Arjun Banerji, Adv.
...for the respondent no.1.
The Court: These are applications for rectification. The petitioners seek
cancellation of the mark 'Arham' (Device of Hand) bearing no.1202524 in Class 30
under Section 47(1)(b) and 57 of the Trademarks Act, 1999.
The respondent no.1 is represented and prays an opportunity to file an
affidavit.
Let Affidavit-in-Opposition be filed within two weeks from date; Reply be filed
one week thereafter.
Let these matters appear in the monthly list of March, 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!