Citation : 2001 Latest Caselaw 841 Del
Judgement Date : 22 June, 2001
JUDGMENT
S.K. Mahajan, J.
1. With the consent of parties the matter has been heard and is being disposed of finally.
2. The petitioner had filed an application for registration of the trade mark "COMPLEAT" before the Registrar of Trade Marks. On this application having been advertised, the respondent filed opposition to the registration of the said mark. Under Rule 53 of the Rules framed under the Trade and Merchandise Marks Act, evidence in support of opposition is required to be filed within two months. The respondent, it appears, had filed affidavit by way of evidence on 5th November, 1993 which was well within the period of two months, but the same was not executed in accordance with rules and was only on a plain paper. On being informed that the affidavit cannot be taken on record being in contravention of the Rules, the petitioner was called upon to file their evidence under Rule 54 vide office letter dated 6th December, 1993. However, in the meantime Along with letter dated 21st December, 1993, the respondent filed a duly executed affidavit under Rule 53 with a prayer that the same be taken on record. Since the matter had already proceeded to Rule 54, the same was not taken on record. Thereafter an application was filed by the respondent that the affidavit filed vide letter dated 21st December, 1993 be taken on record on the ground that the earlier affidavit though filed in time was inadvertently on a plain paper and there was thus a bona fide error on the part of the respondent in filing the affidavit.
3. The Assistant Registrar of Trade Marks vide the impugned order held that the respondents were all along intending to file their evidence under Rule 53 but since the affidavit was not duly executed, it was better to decide the case on merits by giving opportunity to the parties to lead their evidence in support of their respective case. It was also held by the Assistant Registrar that a mere technical flaw cannot and should not be used as a ground to shut the evidence which had already been filed in the case.
4. Moreover, according to the Registrar, no harm was going to be caused to the petitioners as they would still be entitled to, rebut the evidence if they so desired. The affidavit, accordingly, was taken on record and the petitioner was granted two months time to file evidence in rebuttal. Being aggrieved by this order, the present Petition was filed by the petitioner.
5. The only question argued by the petitioner is that the Registrar did not have power to extend time and once the matter had proceeded to Rule 54, the Registrar could not take the affidavit on record which was not filed in time prescribed under Rule 53. It is, therefore, submitted that the Registrar has clearly committed an error in passing the impugned order.
6. In a full Bench judgment of this Court in Hastimal Jain Trading as Oswal Industries v. Registrar of Trade Marks and Anr., 2000 PTC 24, it was held that the limitation for submitting of evidence in support of opposition prescribed under Rule 53 was only directory and not mandatory. It was held that the Registrar had powers to extend the period for purposes of filing the, evidence in support of the opposition or otherwise. It was, therefore, held that once there was a power in the Registrar to extend the time, it is for the Registrar to exercise these powers judicially and for valid reasons.
7. In view of the fact that the Registrar had the power to extend time and in the facts and circumstances of this case, the Registrar having extended time and having taken on record the affidavit filed beyond the period of two months in support of the opposition, in my view, the discretion exercised by the Registrar in the facts and circumstances of the case was proper. This Court docs not find any infirmity therein and, therefore, would not like to interfere with the same. The Petition is, accordingly, dismissed.
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!