Citation : 2010 Latest Caselaw 729 Del
Judgement Date : 9 February, 2010
HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on: 1st December, 2009
Judgment pronounced on: February 9, 2010
+
LPA 443/2009
BAYER CORPORATION & ANR ..... Appellants
Through Mr. Shanti Bhushan, Senior Advocate
with Mr. Sanjay Kumar, Ms. Arpita Sawhney,
Mr. Vineet Rohilla, Mr. Peeyoosh Kalra,
Mr. Puneet Kalra, Advocates.
versus
UNION OF INDIA & ORS ..... Respondents
Through Mr. A.S. Chandhiok, ASG with Mr.
Neeraj Chaudhari, Mr. Khalid Arshad, Mr. Ritesh
Kumar, Mr. Sandeep Bajaj, Advs. for UOI.
Mr. A.M. Singhvi, Sr. Adv. with Ms. Prathiba M.
Singh, Ms. Saya Choudhary, Mr. Kapil Wadhwa,
Advs. for R-3/ Cipla.
Mr. Anand Grover, Ms. Nandita Rao, Ms Julie
George, Ms. Prathibha Siva Subramaniam, Mr.
Arvind, Advs. for R-4.Mr. Jayant K. Mehta with
Mr. Sandeep Phogat Advs. for applicant / Indian
Pharmaceuticals.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE DR.JUSTICE S. MURALIDHAR
1. Whether the reporters of local papers may be allowed
to see the judgment? Yes
2. To be referred to reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
S. MURALIDHAR, J.
1. This appeal is directed against the judgment dated 18 th August, 2009
passed by a learned Single Judge of this court dismissing the appellants‟
LPA 443/2009 page 1 of 27 Writ Petition (C) No. 7833 of 2008. In the writ petition the appellants Bayer
Corporation and Bayer Polychem (India) Ltd. (hereafter collectively referred
to as „Bayer‟) sought directions inter alia to restrain the Drug Controller
General of India (DCGI), respondent No. 2 herein, from granting a drug
licence to Cipla Ltd. (hereafter „Cipla‟), respondent No. 3 herein (a generic
drug manufacturer), to manufacture, sell and distribute its drug "sorafenib
tosylate", prescribed for the treatment of advanced renal cell carcinoma.
Facts in brief
2. On 5th July, 2001 Bayer Corporation, Appellant No.1, filed a patent
application in India in respect of an invention entitled "Carboxyaryl
Substituted Diphenyl Ureas". On 1st January 2003 Bayer Corporation
transferred its rights to Bayer Pharamceuticals Corporation (BPC) and on 1 st
August 2007 BPC in turn transferred its rights, including the Intellectual
Property rights in the drug "sorafenib tosylate" portfolio in India to Bayer
HealthCare LLC, a wholly owned subsidiary of Bayer Corporation. On 1st
August, 2007 the DCGI granted permission to Bayer Polychem (India) Ltd.
Appellant No. 2, in terms of Rule 122 A of the Drugs and Cosmetics Rules
1945 („DCR‟) [relatable to Section 12 (2) of the Drugs and Cosmetics Act
1940 („DCA‟)] to import "sorafenib tosylate" 200 mg. Separately, on 18th
January 2008 the DCGI granted a licence (in Form 10 under Rules 23 and 27
DCR) to Appellant No.2 to import "sorafenib tosylate" 200 mg (nexavar
tablet). This was to be in force from 8th January 2008 to 31st December 2010.
The Patent Office granted the subject patent to Bayer Corporation Appellant
LPA 443/2009 page 2 of 27 No.1 on 3rd March, 2008 for a period of twenty years from 12th January 2000
in accordance with Section 53 of the Patents Act 1970 („Patents Act‟).
Effective 16th October 2008, Bayer HealthCare LLC assigned its titles to the
patented drug "sorafenib tosylate" portfolio in India to Appellant No. 1
which became the patentee of the drug "sarafenib tosylate" in India.
3. According to Bayer, it learned in July 2008 that Cipla had announced the
introduction inter alia of a drug "Soranib" which was a substitute for
Bayers‟ drug "sorafenib tosylate". On 31st July 2008 Bayer wrote to the
DCGI inter alia requesting that marketing approval be not granted to Cipla
for its drug "Soranib". It was pointed out that the proprietary rights to the
molecule "sorafenib tosylate" vested in Bayer HealthCare LLC, a wholly-
owned subsidiary of Appellant No. 1. It alone had the marketing rights to
sell the drug in India. Bayer Corporation along with Bayer HealthCare LLC
asked the DCGI to acknowledge their patent rights and not grant marketing
approval to Cipla for launching the generic version of "sorafenib tosylate".
Bayer and Bayer HealthCare LLC wrote another letter dated 2nd September,
2008 to the DCGI with complete specifications along with claims in respect
of "sorafenib" and "sorafenib tosylate" granted in favour of Bayer
Corporation by the Patent Office. It was submitted that the DCGI ought "to
reject the representation of Cipla for grant of marketing approval for
spurious adaptation of its patented drug sorafenib tosylate, as the same
LPA 443/2009 page 3 of 27 would be in contravention of the DCA. Bayer requested for an opportunity
of being heard by the DCGI.
4. On 25th September, 2008 Bayer wrote to Cipla asking it to confirm
whether it had filed an application before DCGI for grant of marketing
approval for a drug covering "sorafenib tosylate". No reply was received
from Cipla. In the circumstances, on 31st October 2008 Bayer filed the
above mentioned writ petition praying inter alia for a writ restraining the
DCGI from granting licence to Cipla "to manufacture and market, to imitate/
substitute sorafenib tosylate protected under subject patent number 215758".
A further prayer was for a direction to Cipla to furnish an undertaking that
the drug for which it has made an application before Respondent No. 2 was
not an imitation of or a substitute for Bayer‟s patented drug "sorafenib
tosylate" and consequently would not result in an infringement of the subject
patent. Bayer claimed that Soranib was an imitation of, or a substitute for its
patented drug and that by granting such licence, the DCGI would have
permitted the marketing of a „spurious drug‟ as defined under Section 17 B
DCA. It was contended that since it was known at the time of Cipla‟s
application for marketing approval that Bayer held the patent for sorafenib
tosylate, the DCGI was under an obligation, flowing from a collective
reading of Section 2 DCA and Sections 48 and 156 of the Patents Act, to
decline Cipla‟s application for marketing approval for Soranib.
LPA 443/2009 page 4 of 27
5. Initially an interim ex-parte order was passed by learned Single Judge
on 7th November 2008 restraining the DCGI from passing a final order on
the application made by Cipla for grant of marketing approval for Soranib.
Cipla then applied for vacation of the order. Cipla characterised Bayer‟s
contention that an application for grant of marketing approval under DCA
was "circumscribed by and controlled by a registered Patent" as "completely
untenable" inasmuch the Patents Act and the DCA "operate in completely
different fields and there is no overlap".
6. The DCGI in its counter affidavit submitted that the writ petition was
"entirely misconceived". It was not within the scope of DCA to not grant
the said licence on the alleged ground of violation of the provisions of the
Patents Act. The DCGI contended that the scheme of the Patents Act and the
DCA were completely different and that "these legislations operate in
separate areas and do not overlap with each other." It was stated by the
DCGI that it had asked Cipla to furnish comments on the objections raised
by Bayer and that it was yet to receive reply from Cipla.
The judgment of the Single Judge
7. The learned Single Judge negatived the above contentions of Bayer and
concluded that:
LPA 443/2009 page 5 of 27
(i) Given the disparate objectives of the DCA and the Patents Act, and both being separate codes enacted for different purposes, there was no merit in the contention that there was a „patent linkage‟. To accept Bayer‟s contention that the DCGI is by virtue of Section 156 of the Patents Act read with Section 2 of DCA bound by the patent granted to Bayer "would be to extend the boundaries of the Patents Act and broaden the reach of drug agencies, who cannot apply patent standards, in their legitimate scrutiny." It was observed that "an overbroad or liberal interpretation of Section 156 can also mean that wherever patents are granted, all other regulatory agencies are bound, and cannot even apply their standards, to judge the safety, prescribed criteria for public use etc." Bayers‟ argument that patent linkage was evident from reading Rule 122 B (1) (b) DCR, with Form 44 thereof and the data required (Appendix I to Schedule Y) was negatived.
(ii)The linear argument that once a patent is granted for a drug under the Patents Act, then in terms of Section 2 DCA no application by a non- patenetee for marketing approval of such drug can even be entertained, could not be accepted since that was not the intention of the Parliament. It was pointed out that although important amendments were made to the Patents Act in 2005, "Parliament never expressed any intention, significantly, to place patent superintendence, or policing powers, with drug agencies." Courts were not expected to fill the gaps in public policy spaces. Further when there was an overlap between the provisions in two enactments, "the court should not do violence to one, and undermine its purpose."
(iii)There was a growing opinion, in developed countries, including those of the European Union cautioning against patent linkage. It was believed that the entry of generic drugs resulted in saving of expenditure and health costs. It was pointed out that patent linkage "transforms patents rights which are private property rights that depend on the owner‟s promptitude and desire to enforce them, into
LPA 443/2009 page 6 of 27 public rights, whose enforcement is dependent on statutory authorities, who are publicly funded." Such linkage would undermine the "Bolar/Early Working" of the patent and deny space for generic medicines.
Submissions of Counsel
8. Mr. Shanti Bhushan learned Senior Counsel appearing for the appellant
first contended that under Section 48 of the Patents Act a patent holder has
an absolute right to restrain anyone from "making, using, offering for sale,
selling or importing" the drug covered by subject patent in India, which in
this case was "sorafenib tosylate". Further Section 2 DCA stated that the
provisions of DCA "shall be in addition to a law, and not in derogation of
any other law" which would include the Patents Act. Consequently, Section
2 DCA read with Section 48 of Patents Act provided the concept of patent
linkage. It is then contended that the interpretation given by the Supreme
Court in Cadila Healthcare Ltd. v. Cadila Pharmaceutical Ltd. (2001) 5
SCC 73 relating to manufacture of a medicine under the trade mark
registered in the name of another party would equally apply to a situation
where marketing approval is sought for a product which is already patented
in favour of another entity. Reliance is placed on the decision of Allahabad
High Court in Cattle Remedies V. Licensing Authority (2007) 2 AWC 1093.
9. Mr.Bhushan traced the history of patent legislation in this country to urge
that the concept of a patent linkage did exist in some form even earlier.
LPA 443/2009 page 7 of 27 According to him Form 44 (relateable to Rule 122 B DCR) was recast after
1995, when India became a signatory to TRIPS. The inclusion of the column
in the form requiring the applicant to indicate the „patent status‟ of the drug
was done consciously and only with a view to bringing about patent linkage.
An applicant was required to mention the patent status of the drug and that
this indicated that Parliament intended patent linkage. An applicant seeking
marketing approval for a new drug was required to furnish data of clinical
trials of the drug in question including its name, composition of the
formulation, active and inactive ingredients, pharmacological classification
etc. Since the applicant would have to rely on the data generated by the
patent holder, by granting marketing approval to Cipla, the DCGI would, in
fact, be not only acting in contrary to Section 2 DCA but would be „abetting‟
the tort of infringement of a patent. According to Mr.Bhushan, Section 156
of the Patents Act read with Section 48 thereof obliges the DCGI, whose
office is part of the central government, to ensure that the patent granted in
favour of Bayer is not infringed and by granting marketing approval to Cipla
in respect of an imitation of Bayer‟s patented drug, the DCGI would be party
to the infringement by Cipla of Bayer‟s patent.
10. Reliance is placed on the judgment of this Court in Hoechst
Pharmaceuticals v. CVS Mani ILR 1983 Delhi 548 where Section 2 DCA
and the DCR were interpreted as requiring the DCGI to adhere to the
requirements of the Trade and Merchandise Marks Act 1958. Reliance has
LPA 443/2009 page 8 of 27 also been placed on the decision of Supreme Court in Arvind Mills v.
Associated Roadways (2004) 11 SCC 545 in which the Supreme Court was
interpreting Section 3 of the Consumer Protection Act 1986 (CPA) vis-à-vis
the Section 10 of the Carriers Act 1865. It was explained by the Supreme
Court that remedies under the CPA being in addition to any other law did not
mean that the rights under the Carriers Act could be exercised in the manner
in consistent with the requirement of the Act. Merely because the procedure
under the CPA were summary in nature did not warrant the abrogation of the
requirement to serve a notice under Section 10 of the Carriers Act before
fastening any liability on the carriers.
11. Although it was argued at length before the learned Single Judge, and
also urged in the grounds of appeal, that Cipla‟s generic version of Bayer‟s
patented drug would in fact be a „spurious drug‟ as defined under Section 17
B DCA, before this court Mr.Bhushan did not stress on this point.
Nevertheless it has been urged in the written submissions and will be dealt
with later in this judgment.
12. Appearing for Cipla, Dr. A.M. Singhvi, learned Senior Counsel submits
that there is no concept of patent linkage in India at all. The Parliament has
consciously avoided it despite being aware of the existence of patent linkage
in other countries including the United States of America (U.S.A). The
LPA 443/2009 page 9 of 27 DCA itself has been amended several times since its initial enactment in
1940 and there has never been an attempt to being about any linkage
between the DCA and the Patents Act. He reiterates the submission made
before the single Judge that the scheme and purpose of the two enactments
are entirely different. While DCA is concerned with the standards to be
followed in the manufacturing, sell, importation and distribution of drugs
and chemicals in the country to minimize the risk and promote safety among
drug users, the Patents Act is concerned with the grant of patents for
inventions.
13. It is submitted by Dr.Singhvi that merely because the Form 44 requires
the applicant to indicate the patent status does not mean that the DCGI is
bound to ensure that no patented drug is granted marketing approval. He
points out that this is not the concern of the DCGI. If the drug for which
marketing approval is sought is covered by a patent, and the patent holder
(like in this case Bayer) has already been granted approval to import or to
market the drug in India as a "new drug" (as defined under Rule 122 E
DCR), then the subsequent applicant for marketing approval (in this case
Cipla) has in Column 2 B of Form 44 only to indicate the bio availability/
bio-equivalence protocol. This requirement is also only for a period of four
years, since the said drug would cease to be a new drug thereafter. In that
event approval for marketing would have to be sought only from the local
state Food and Drugs Department and not the DCGI. It is submitted that if
LPA 443/2009 page 10 of 27 Bayer‟s argument of patent linkage were to be accepted then the DCGI will
have to presume that the patent granted is valid, and has to outright reject
every application made by a generic manufacturer till such time the said
patent is not challenged before the IPAB or the court and revoked. This only
would make the entire process uncertain. If the court grants a stay of the
patent then during that period the DCGI would be able to grant approvals.
When the stay is vacated, the generic drug would become a „spurious drug‟
inviting punishment for the offence under the DCA. It is submitted that
Bayer‟s submission is both impractical and unintended on a collective
reading of the DCA and the Patents Act.
14. The Cancer Patient Aid Association impleaded itself in the writ petition
and is Respondent No. 4 here. On their behalf it is submitted by Mr.Anand
Grover, learned Senior Counsel that if the appellant‟s attempts to introduce a
patent linkage system in India were to succeed it will inevitably have an
adverse impact on access of a large number of cancer patients to safe,
effective and affordable medicines. By and large supporting the stand of
Cipla, Mr.Grover urges that patent rights are private rights and cannot
possibly be enforced by the State. The DCGI is not the appropriate body to
enforce a patent. It is submitted that under the DCA read with the DCR, the
main function of the DCGI is to ensure safety, quality and efficacy of the
drugs available to the public in India. The DCA specifically sets out the
procedures and criminal sanctions relating to spurious drugs. Section 27
LPA 443/2009 page 11 of 27 DCA states that if the drugs are below the standard quality the manufacturer
of such drug is liable for penal sanctions. It is submitted that the generic
drugs cannot be held to be spurious drugs inviting such criminal sanction
merely because they infringe a patent. The patent holder has adequate
remedies under the Patens Act to enforce and protect its patent. It is urged
that the adverse effect of patent linkage on access to affordable medicines
has been documented extensively. Reference in this regard is made to the
briefing note of the World Health Organization (WHO). It is submitted that
the issue of patent linkage is a TRIPS plus concept and a policy issue and the
court cannot possibly compel the Government to take a policy decision.
More importantly it is urged that patent linkage would delay the entry of
generic medicines and thereby adversely affect the numerous cancer patients
whose survival depends on the availability of such medicines. He points out
that TRIPS itself has in-built flexibilities. He points out that „Bolar‟ clauses
(like Section 107 A of the Patents Act, introduced in 2002) are a TRIPS
innovation that is meant to encourage competition. The greater the
competition the better it is for the protection of public health.
15. On behalf of the DCGI, it is submitted by Mr. A.S. Chandhiok, learned
ASG that the nodal ministry for the administration of the DCA and the DCR
is the Ministry of Health and Family Welfare whereas for the Patents Act it
is the Department of Industry Promotion, under the Ministry of Industry and
Commerce. A reference is made to Section 68A DCA which deals with the
grant or renewal of licence by the Central Licence Approving Authority,
LPA 443/2009 page 12 of 27 which is the DCGI. In terms of the said provision, an application for grant
of permission to import or manufacture a new drug or to undertake a clinical
trial has to be submitted in Form 44. It is confirmed by the DCGI that it had
granted Appellant No.2 permission to import „Sorafenib Tablet‟ by a
permission dated 1st August 2007. Cipla had also applied to it for
permission to manufacture and market „Sorafenib Tosylate‟ 200 mg tablets.
It is acknowledged that the petitioner had written to the DCGI asking it not
to grant market permission to Cipla and its representations were sent to Cipla
for its comments. It is submitted that the DCA primarily deals with the issue
of safety, efficacy and quality of a drug. It is submitted that the scheme, aims
and objects of the two legislations viz., the Patents Act, 1970 and the DCA
are completely different.
16. Mr. Jayant Mehta, learned counsel appearing on behalf of the intervener,
the Indian Pharmaceutical Alliance, supported the stand of Cipla. It is
pointed out that an administrative body like the DCGI is not competent to
adjudicate upon rights flowing from a patent. If Bayer‟s arguments were to
be accepted then the court would be allowing for penal consequences for the
infringement of a patent, whereas the Patents Act itself does not contain any
such provision. He points out that Patents Act is traceable to Entry 49 of
List 1 (Union List) of Schedule 7 to the Constitution whereas the DCA is
traceable to Entry 19 of List 3 (concurrent list) which relates to drugs and
poisons. While a person covered by the DCA cannot avoid the obligations
under the Patents Act, in terms of Section 2 DCA, the DCA itself is not
LPA 443/2009 page 13 of 27 meant to be exhaustive to cover all aspects of the drug which is sought to be
marketed including the enforceability of its patent.
The issues
17. The issues that arise for consideration are: (a) whether the DCGI can
grant marketing approvals under the DCA to generic versions of patented
drugs, (b) whether the grant of such marketing approvals to generic versions
of a patented drug is in derogation of the Patents Act and (c) whether generic
drugs are spurious drugs in terms of the DCA?
Is there a patent linkage in terms of the Patents Act and the DCA?
18. In the first place, an analysis is required to be undertaken of the
provisions of the Patents Act, the DCA and the DCR. Under Section 13(4)
of the Patents Act the grant of a patent shall not deemed in any way to
warrant its validity and no liability shall be incurred by the Central
Government in connection with any examination or investigation or any
report or proceedings consequent thereon. In another words, a patent has
been granted to an applicant can be challenged on various grounds in
accordance with the Patents Act. When a suit for infringement is filed by the
patent holder, the defendant can always raise, as part of its defence, a
challenge to the validity of the patent. The decision of the Supreme Court in
M/s. Bishwanath Prasad Radhey Shyam v. Hindustan Metal Industries
(1979) 2 SCC 511 reiterates the settled law that "the grant of the patent does
not guarantee its validity."
LPA 443/2009 page 14 of 27
19. Section 48 of the Patents Act, which has been expressly made subject to
the other provisions of the Patents Act, confers on the patentee, both where
the subject matter of the patent is a product or a process, the exclusive right
to prevent third parties, without prior permission of the patent holder, from
"making, using, offering for sale, selling or importing for those purposes" in
India the patented product or a product obtained by the patented process.
This is a negative right which is enforceable at the instance of the patent
holder and only subject to other provisions which permit challenge to the
validity of the patent to be raised as a defence in a suit for infringement of
the patent. This is evident from Sections 64 and 107 of the Patents Act.
Therefore, it appears that in relation to any steps that a patent holder might
wish to take protect the patent from being infringed, resort should be had
only to the provisions of the Patents Act.
20. The contention that the DCGI is bound by the injunction in Section 48
prohibits any third party from even "offering for sale" the patented product
without the consent of the patent holder, is based on a misreading of Section
156 of the Patents Act which states that the central government is also bound
by such patent. In the considered view of this court, the purport of Section
156 is not that the DCGI, who is no doubt an officer of the central
government, is prevented from granting marketing approval to a non-
patentee in respect of a patented drug. No such obligation flows from
Section 156 Patents Act as such. This submission also misses the point that
LPA 443/2009 page 15 of 27 the right conferred under Section 48 is essentially a private right and
negative right as is and does not confer a right to market the product even on
the patent holder. In fact a patent holder has also to apply to the DCGI, in
terms of the DCA, for permission to import and/or to market the patented
product.
21. Much emphasis was laid on Section 2 DCA to suggest that this provision
requires the DCGI to account for the Patents Act since the provisions of the
DCA are expressly stated to be "in addition to, and not in derogation of, any
other law for the time being in force". This submission proceeds on a
misconception that the DCGI is required to account for the provisions of the
Patents Act. The reference to Section 156 of the Patents Act which states
that "a patent shall have to all intents the like effect as against Government
as it has against any person", does not mean that the DGCI has to enforce
and protect the patent for the product, in respect of which marketing
approval is sought, from being infringed. Section 156 only states that the
government cannot also infringe a patent. It is a negative obligation on the
government not to infringe. It creates no duty or positive obligation on the
central government, or any department thereof, to protect a patent from
infringement. The context in which the decisions in Hoechst
Pharmaceuticals v. CVS Mani by this Court and in Arvind Mills v.
Associated Roadways by the Supreme Court were rendered was very
different. For instance, Section 20 (2) of the Companies Act expressly states
that the central government can determine that it would be undesirable to
LPA 443/2009 page 16 of 27 register a company the name of which resembles a registered trade mark
under the Trade Marks Act. Such a protection for the trade/brand name of a
drug is also found in Section 17 B (a) DCA. However, there is no
corresponding provision in the DCA that requires marketing approval to be
refused when it is sought for a patented drug by a non-patentee.
22. In granting marketing approval to a patented drug, the DCGI is by no
means itself infringing any patent or abetting the infringement of any patent
by the applicant in whose favour the marking approval is being granted.
Such an argument proceeds on a misconstruction of the scheme of the DCA.
The object of the DCA is to regulate the import, manufacture, distribution
and sale of drugs and cosmetics. The numerous amendments made to the
DCA including the ones made in 1982 which widened the definition of
„drugs‟, or „patent or proprietary medicine‟, and introduced the concept of
„spurious‟ drugs did not require the DCGI to itself enforce a patent granted
under the Patents Act and deny marketing approval to a generic version of a
patented drug manufactured by a non-patentee.
23. Form 44 is part of the DCR and was introduced in December 2001. It
requires the requisite information to be provided as indicated in Appendix-I
to Schedule Y DCR. Where the application is made in respect of a "new
drug" as defined in Rule 122 E DCR, the applicant has to furnish: (i) Animal
pharmacology studies (Appendix-IV), (ii) Animal toxicology studies
(Appendix-III), (iii) Human clinical pharmacology Phase-I, II and III and
LPA 443/2009 page 17 of 27
(iv) Special studies including bio-availability or bio-equivalence, (v)
Regulatory status in other countries, (vi) Prescribing information including
draft labels and cartons and (vii) Sample of the product. In the event that
the drug in question has already been approved by the competent authority
of a foreign jurisdiction, the published toxicity report and clinical trial data
(Phase I and Phase II) as submitted in the said foreign country can be
annexed with the application and a waiver can be sought by the applicant
from actually conducting the same Phase I and Phase II trials/studies in the
country. However, except when it comes to drugs for life threatening
diseases like cancer/HIV, Phase III clinical trials are required to be
conducted in India. When the drug for which approval is being sought is not
approved in any other foreign country then the applicant has to necessarily
perform and provide toxicity data and Phase I, Phase II, Phase II clinical trial
data to the DCGI.
24. Rule 122 E DCR defines a „new drug‟. It is a drug "which has not been
used in the country to any significant extent under the conditions prescribed,
recommended or suggested in the labelling thereof and has not been
recognized as effective and safe by the licensing authority mentioned under
Rule 21 for the proposed claim". It also includes a drug already approved by
the licensing authority which is proposed to be marketed with modified or
new claims in the matter of indications, dosage form and route of
administration. It also includes a fixed-dose combination of two or more
drugs. Explanation (ii) states that for the purposes of Rule 122E "a new drug
LPA 443/2009 page 18 of 27 shall continue to be considered as new drug for a period of four years from
the date of its first approval or inclusion in the Indian Pharmacopoeia,
whichever is earlier". Therefore, when the drug for which approval is being
sought is a new drug, the details that are required to be given by the
applicant include: (i) marketing information including proposed package
insert/promotional literature and draft specimen of labels/cartons (ii) special
studies including information in respect of bio-availability and bio-
equivalence and comparative dissolution studies for oral dosage.
25. The scheme of the DCA and the DCR envisages that when an
application is made for grant of marketing approval for generic version of a
patented drug, in respect of which marketing approval has already been
granted to the patent holder, the applicant has only to satisfy the DCGI that
its drug is bio-available and bio-equivalent to the patented drug. For
instance, in the present case once marketing approval for its patented drug is
granted to Bayer and thereafter Cipla seeks permission to market the generic
version of the same drug, it need not undertake the Phase-III clinical trials.
(See Appendix IA to the DCR) However, post marketing trials, known as
Phase-IV trials, have to be performed by all companies to whom the
marketing approval is granted. Therefore, the DCA read with the DCR
clearly envisage a situation where marketing approval may be sought by a
manufacturer of the generic version of a patented drug. The role of the DCGI
is clearly cut out under the DCA and the DCR. Therefore, there is no scope
for the DCGI to travel beyond the DCA and the DCR and ensure protection
LPA 443/2009 page 19 of 27 of a patent by refusing marketing approval to a generic manufacturer only
because the drug in question is patented. Given the above scheme, to suggest
that patent linkage is established only because one column of Form 44 asks
the applicant to indicate the patent status of the drug, is to misconstrue the
provisions as they stand. A form in an appendix to a statutory rule (in this
case the DCR) cannot be understood contrary to the scheme of the statute.
Patent linkage that is not evident from the reading of the Patents Act and the
DCA cannot by a judicial interpretative exercise, howsoever creative, be
discerned from one column in Form 44 appended to the DCR.
26. There is merit in the contention that if it was the intention of the
Parliament to link the entry of information in respect of patent status with the
grant of marketing/manufacturing approval, then the definition of „new drug‟
under Rule 122 E DCR ought to have been amended. A patent is valid for
20 years and if such linkage is recognized, then every time a marketing
approval is sought by a generic manufacturer of a patented drug, the DCGI
will have to perforce reject such application as long as 20 years have not
elapsed from the date of grant of the patent. This is contrary to the provisions
of the DCA as well as the provisions of the Patents Act. This court cannot
possibly read into the statute a provision that plainly does not exist. (See
e.g., Unique Butyle Tube Inds P Ltd. v. U.P. Financial Corprn (200)3 2
SCC 455 at 462 and Dadi Jagannadham v. Jammulu Ramulu (2001) 7
SCC 71 at 78)
LPA 443/2009 page 20 of 27
27. Although arguments were advanced on what would be the position once
the drug ceases to be a new drug i.e after four years from the date of its
approval, this Court finds that issue to be academic as far as the present case
is concerned and therefore does not consider it necessary to decide such
issue.
28. This Court concurs with the learned Single Judge that the scheme of both
the Patents Act and the DCA are distinct and separate and that the attempt by
the appellant Bayer to establish a linkage cannot be countenanced. If
Bayer‟s argument were to be accepted, it would mean that instead of the
validity of the patent being tested, if at all, either in revocation proceedings
or by way of a counter-claim in infringement proceedings instituted by the
patent holder, the DCGI will begin with the presumption that the patent
granted in respect of the drug for which marketing approval is sought has
been validly granted. He will then either outright refuse the marketing
approval sought for a patented drug by the applicant (a generic
manufacturer) or, as was suggested by Mr.Shanti Bhushan, put the
application „on hold‟ till the applicant gets the question of the validity of the
patent settled in proceedings that the applicant will have to institute before
the Intellectual Property Appellate Board (IPAB). This argument is
premised on a procedure that is not at all envisaged under the DCA and
clearly is beyond the scope of the powers of the DCGI. As has been stressed
by the DCGI, that office is plainly not equipped to deal with issues
concerning the validity of a patent. That is a complex process as is evident
LPA 443/2009 page 21 of 27 from the provisions of the Patents Act. What Bayer wants the DCGI to do is
to enforce its rights as a patent holder in terms of Section 48 of the Patents
Act. That is plainly not the function of the DCGI. His powers and
jurisdiction are circumscribed by the DCA and not the Patents Act. It is
entirely up to the patent holder to seek whatever remedies are available to it
to enforce and protect its patent from infringement. This is in the private law
domain. The DCA has nothing to do with it. There is merit in the contention
that when a private right is conferred by a statute, the remedy for an
infringement of that right has to be in terms of that statute and no other. (See
U.P.State Bridge Corprn Ltd. v. U.P.Rajya Setu Nigam S. Karamchari
Sangh (2004) 4 SCC 268 at 275-276)
29. There are other problems in accepting the submission of Bayer. If the
patent holder in respect of a life saving drug decides only to seek marketing
approval and not manufacturing approval, it would mean that it will be
importing into the country that drug which will consequently be priced very
high. Accepting on the other hand, Bayer‟s contention would mean that the
patent holder would be able to block off all generic manufacturers who
might have been able to make the drug available in the market at affordable
prices, subject of course to their being able to successfully resist injunctions
in infringement suits instituted by the patent holder. If the patent holder does
not apply for even a marketing approval, then the drug will be virtually
unavailable in India till such time the patent holder decides it should be
available. Although the Patents Act recognises the monopoly of the patent
LPA 443/2009 page 22 of 27 holder for a period of three years, after which the compulsory licensing route
opens up, the question of preventing the DCGI to grant marketing approval
for the generic version of the drug during that period is not envisaged by the
provisions of the DCA as they presently stand. The expectation is that the
patent holder will institute appropriate proceedings during the „monopoly‟
period to safeguard its rights in terms of Section 48 of the Patents Act. It
does not require the DCGI‟s help in this.
30. Whether patent linkage should be introduced is an issue that requires a
policy decision to be taken by the government. It is not for the court to
determine if the government should bring in a system of patent linkage.
There is considerable literature on the topic with many a developing country
resisting it in the interests of public health care that is both affordable and
accessible. The court cannot and ought not to dictate that policy shift. (see
M.P. Oil Extraction v. State of M.P. (1997) 7 SCC 592 at 610-11)
31. The complexity of the factors and the issues that might possibly weigh
with the government in taking a call on such a policy matter is best brought
out in the following observations of a legal scholar:
"Patents remain by far the most controversial of the IP rights harmonized under TRIPS. Not only do patents confer significantly stronger rights of exclusivity than other IP regimes, the subject matter of patents-technology-most directly impinges on economic prosperity. In the case of pharmaceuticals, access to patented technology can literally become an issue of life or death. Indeed,
LPA 443/2009 page 23 of 27 the recent showdown in the World Trade Organization (WTO) over compulsory licensing of AIDS medication served as a wake-up call for many who had previously dismissed patents as a technical domain of interest only to specialists. Patent protection suddenly became the ugly face of globalization, seemingly a hazard to public health and travesty of social justice.
Discontent over TRIPS' patent provisions goes well beyond pharmaceuticals. Patent systems are, by nature, the most administratively demanding form of IP protection, requiring extensive record-keeping and sophisticated technical analysis. Yet, given that the top ten industrialized countries account for 94% of patents granted worldwide, the benefits of patent protection are heavily skewed. Even TRIPS' defenders concede that its patent mandate represents an onerous and costly obligation whose immediate benefits will redound primarily to rich multinational companies. Furthermore, because technology is a cumulative enterprise, TRIPS opponents worry that enforcing patent monopolies will deny developing countries access to vital technology, relegating them to a future of economic dependency." [Sean A. Pager, "Patents on a Shoestring: Making Patent Protection Work for Developing Countries", 23 Ga. St. U.L. Rev. 755at 756-57] (emphasis supplied, footnotes omitted)
32. There is also merit in the contention that patent linkage is a TRIPS Plus
concept and India has only signed on to TRIPS. Worldwide there is a raging
debate on whether patent linkage should be permitted. There is no
uniformity in the policy of different countries. In the U.S.A for a short
period of 30 months, during which the onus is on the patentee to seek an
LPA 443/2009 page 24 of 27 injunction against the alleged infringer, patent linkage is recognised. If
within that period no injunction is granted by the court of law, then the
marketing/manufacturing approval is granted to the generic manufacturer.
Unless, there are express provisions in the DCA requiring the DCGI not to
grant marketing approval to a generic manufacturer in respect of a patented
drug, it is not possible for this court to read such a requirement into the law.
Are Generic drugs 'spurious'?
33. That brings us to the last issue, whether generic drugs are „spurious‟
drugs within the meaning of the DCA? Section 17B DCA states that a drug
shall be deemed to be spurious "if it is an imitation of, or is a substitute for,
another drug or resembles another drug in a manner likely to deceive or
bears upon it or upon its label or container the name of another drug unless it
is plainly and conspicuously marked so as to reveal its true character and its
lack of identity with such other drug". It is difficult to appreciate how the
elements of Section 17B DCA stand attracted when a generic manufacturer
merely applies for marketing approval in respect of a patented drug. The
contravention of the DCA as a result of the drug being a „spurious‟ drug
cannot possibly occur even before such drug is manufactured or marketed.
At the stage of application for permission to manufacture or market, all that
the DCGI can ensure, consistent with Section 17 B (a) DCA, is that the
proposed brand name of the drug is not similar to the brand name of any
other drug. To that limited extent, Section 17 B (a) is a provision that
LPA 443/2009 page 25 of 27 requires to be factored in by the DCGI at the time of grant of marketing
approval.
34. The decision of the Division Bench of the Allahabad High Court in
Cattle Remedies v. Licensing Authority, on which considerable reliance was
placed by Mr.Shanti Bhushan, was in the context of a brand name of a
patented drug for which an obligation on the DCGI lay in terms of Section
17 B (a) DCA to ensure that the drug proposed to be marketed does not have
a brand name similar to that of an already approved drug. It was in that
context that the Allhabad High Court relied on the observations of the
Supreme Court in Cadila Healthcare Ltd. v. Cadila Pharmaceutical Ltd.
35. The situation here is different. Cipla rightly states that it will use its own
brand name and label and therefore there is no question of manufacturing a
drug under a name which belongs to another drug. Further, the terms
„imitation‟ and „substitute‟ occurring in Section 17 B (b) DCA should be
read in conjunction with the other words "in a manner likely to deceive".
This envisages a situation where a generic manufacturer is passing off its
drug as that of the patent holder by way of deception. Cipla states that it is
not trying to pass off its drug as that of the appellant. It would be stretching
the language of Section 17B (b) DCA to an impermissible limit to hold that
all generic versions of patented drugs, for which marketing approval is
sought from the DCGI in terms of the DCA, should be considered to be
„spurious‟ drugs.
LPA 443/2009 page 26 of 27
36. There is another aspect of the matter that requires to be adverted to. The
manufacture or marketing of spurious drugs under the DCA attracts penal
consequences whereas the Patents Act itself does not envisage penal
consequences in the event of an infringement of a patent. Therefore, by
accepting Bayer‟s contention that every generic drug would be a spurious
drug, this court would be subjecting manufacturers of generic versions of
patented drugs to prosecution under the DCA although the Patents Act does
not provide for such a consequence. This is yet another reason why the
attempt at bringing in patent linkage on the basis of the existing provisions
of the Patents Act and the DCA cannot be countenanced.
37. For the aforementioned reasons this court does not find any ground
having been made out to reverse the well reasoned judgment of learned
single Judge in which we fully concur. The appeal is accordingly dismissed.
Sd/-
S. MURALIDHAR, J.
Sd/-
CHIEF JUSTICE February 09, 2010 dk LPA 443/2009 page 27 of 27
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!