Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mount Everest Mineral Water Ltd. vs Bisleri International Pvt. Ltd. & ...
2010 Latest Caselaw 985 Del

Citation : 2010 Latest Caselaw 985 Del
Judgement Date : 22 February, 2010

Delhi High Court
Mount Everest Mineral Water Ltd. vs Bisleri International Pvt. Ltd. & ... on 22 February, 2010
Author: S. Muralidhar
      IN THE HIGH COURT OF DELHI AT NEW DELHI

                     W.P.(C) 8875/2009 & CM 6241/2009

                                 Reserved on: 9th February 2010
                                 Decision on: 22nd February 2010


      MOUNT EVEREST MINERAL WATER LTD. ..... Petitioner
                  Through: Mr. Sanjay Jain, Sr. Advocate with
                  Ms. Meghna Mishra, Mr. R.N. Karanjawala,
                  Ms. Bini Kalra and Ms. Manasi Gupta,
                  Advocates

                     versus


      BISLERI INTERNATIONAL PVT. LTD. & ORS....Respondents
                    Through: Mr. Amarjit Singh with
                    Ms. Supreet Kaur, Advocates for R-1
                    Mr. Ravinder Aggarwal, CGSC for UOI

      CORAM: JUSTICE S. MURALIDHAR

        1.Whether reporters of the local newspapers
          be allowed to see the judgment?                            No

        2.To be referred to the Reporter or not?                     Yes

        3. Whether the judgment should be reported in the Digest? Yes


                              JUDGMENT

22.02.2010

S. Muralidhar, J.

1. An interesting question involving the interpretation of Section 98 of

the Trade Marks Act, 1999 (TM Act, 1999), which is a provision

similar to the repealed Section 112 of the Trade and Merchandise

Marks Act, 1958 (TM Act, 1958), arises for consideration in this

petition.

2. The Petitioner holds registrations for the mark `Himalayan‟ in respect

of mineral water falling in Class 32. Copies of three certificates under

registration Nos. 630661 [„Himalayan‟ (device of mountain)] dated 10th

June 1994, 1078116 [word mark „Himalayan‟] dated 4th February 2002

and 1078117 [„Himalayan (label)] dated 4th February 2002 issued by

the Trade Marks Registry, New Delhi, have been enclosed with this

petition. There is one other application (registration No.630647 in Class

32) filed for the word mark `Himalaya Springs (Dadi)‟ which is stated

to be pending.

3. The Petitioner filed a suit CS (OS) No.1172 of 2008 in this Court

seeking to restrain Respondent No.1 Bisleri International Pvt. Ltd.

(BIPL) from using the trade mark „Himalayan‟ or any other trade mark

deceptively similar to it in relation to the Respondent‟s goods and

services. It is stated that an interim arrangement was arrived at between

the parties. On 24th June 2008 an order was passed by this Court in the

suit recording the said arrangement. The suit is stated to be pending in

this Court.

4. On 4th August 2008 the Intellectual Property Appellate Board (IPAB)

sent the Petitioner a copy of an Application No.ORA/180/08/TM/DEL

filed by BIPL under Sections 47/57/125 of the TM Act 1999 seeking

rectification/removal of the petitioner‟s registered trade mark

No.630661 in Class 32. Likewise on 5th August 2008 the IPAB sent the

Petitioner copies of two more rectification applications

[ORA/181/08/TM/DEL and ORA/182/08/TM/DEL] filed by BIPL for

rectification/removal of registered trade mark Nos.1078117 and

1078116 respectively. The Petitioner filed its replies to the above

applications on 15th October 2008. BIPL filed its rejoinder thereto.

5. On 18th November 2008, the Petitioner was served by the counsel for

BIPL in the suit a copy of a statement dated 9th September 2008

submitted by the Senior Examiner of the Trade Marks, Mumbai to the

IPAB in the aforementioned three rectification applications, in response

to a notice dated 5th August 2008 issued to the Registrar of Trade Marks

by the IPAB under Section 98 of the TM Act 1999. On 22nd November

2008 the said statement was covered in the media even before copies

thereof could be served on the parties before the IPAB, including the

petitioner. This prompted the petitioner to inspect the records of the

IPAB.

6. The petitioner found that the Senior Examiner‟s statement dated 9 th

September 2008 had reached the IPAB on 12th September 2008 and was

taken on record by it on that day. Yet, a certified copy of the said

statement had been issued by the Assistant Registrar of Trade Marks

(and obtained by BIPL) on 10th September 2008 itself. The petitioner‟s

lawyers applied to the Trade Marks Registry at Mumbai on 8th

December 2008 under the Right to Information Act 2005 (RTI Act) to

ascertain the name of the party to whom a copy of the statement dated

9th September 2008 had been issued. The Mumbai office of the Trade

Marks Registry forwarded the petitioner‟s RTI application to the New

Delhi branch of the Trade Marks Registry since the three rectification

applications belonged to the Delhi jurisdiction. In the meanwhile the

Mumbai office of the Trade Marks Registry informed the petitioner‟s

lawyers by a letter dated 5th January 2009 that after registration of the

mark all the files related to the branch "are forwarded to the appropriate

offices of the trade mark application." It was maintained that the

Mumbai branch had "not given any opinion in such IPAB matters of

Mumbai or any other branches." The petitioners were asked to contact

the Branch Registry, New Delhi since the matter belonged to that

office. The registration files were also with that office. By letter dated

16th January 2009, the New Delhi office of the Trade Marks Registry

informed the Mumbai Registry that the "common opinion/statement

dated 9th September 2008 had "not been issued from the Trade Marks

Registry, Delhi."

7. Meanwhile, on 12th December 2008, the Petitioner filed three

miscellaneous petitions in the aforementioned rectification applications

before the IPAB for striking off the statement dated 9th September 2008

filed by the Senior Examiner of the Trade Marks Registry, Mumbai. It

was contended by the Petitioner before the IPAB that the trade marks

were registered in Delhi whereas BIPL had deliberately, and perhaps

mala fide, impleaded the Mumbai Registry as a party to the rectification

applications. It was submitted that the statement by the Senior

Examiner of the Mumbai Registry had been filed in collusion with the

BIPL. Moreover, the Senior Examiner of the Mumbai Registry had

travelled far beyond the scope of his role under Section 98 and rendered

an opinion to the effect that the registrations were incorrectly granted to

the petitioner. This was contrary to the stand taken at the time of grant

of registration and tantamounted to a review of the grant of the

registration. It was accordingly submitted that the said statement should

not be treated as evidence and should be struck off from the records.

8. By the impugned order dated 31st March 2009, the IPAB opined that

the statement submitted by the Senior Examiner "seems to be like a

report given by the Registry after registration". The IPAB was not

inclined to go into the merits of the statement at the preliminary stage.

It was also not prepared to examine the issue whether the Senior

Examiner had the power to file a statement in a rectification

application. Since the statement had been filed pursuant to the

directions of the Registry of the IPAB, there was no illegality

committed and, therefore, no case was made out for striking it off.

Whether it was an opinion or only a statement and what its evidentiary

value was, could not be gone into at the preliminary stage. Further, the

IPAB observed that the Respondent could not pray that the other

respondent‟s statement should not be considered when the statute itself

permitted such respondent to file a statement. It was noted that the

Registrar‟s interest was to merely preserve the „purity‟ of the register

which no doubt was in public interest. Consequently by the impugned

common order dated 31st March 2009 the IPAB rejected the petitioner‟s

three miscellaneous petitions. The said order has been challenged in this

writ petition.

9. Mr. Sanjay Jain, the learned Senior counsel, appearing for the

Petitioner assailed the impugned order of the IPAB and submitted that:

(a) In terms of Section 98 (2) TM Act 1999, it is only that Registry

which has dealt with the subject matter of the registration, which

is competent to file a statement before the IPAB particularly

since such statement "shall be evidence in the proceedings"

(b) The TM Act 1999 has brought about the decentralization of the

functioning of the Trade Marks Registry with the head office at

Mumbai and branch offices in the different regions. Since each

branch is a composite autonomous unit since 2003, there was no

occasion for the Senior Examiner of the Mumbai Registry, who

had not dealt with the registrations granted to the Petitioner, to

file such a statement.

(c) A perusal of the statement filed by the Senior Examiner shows

that it far exceeded the scope of his role as envisaged under

Section 98 of the TM Act, 1999. Instead of confining himself to

the practice of the Trade Marks Registry in such cases, the Senior

Examiner opined that the registration ought not to have been

granted to the petitioner thus contradicting the earlier view of the

Registrar on the basis of which the registrations were granted.

(d) While under Section 57 TM Act 1999, the Registrar can after a

trade mark registration is granted, suo motu or in an application

made in that behalf rectify the registered mark, it was not open to

the Registrar, much less a Senior Examiner, when called upon to

depose or file a statement under Section 98 to review the decision

of a Registrar to grant registration.

(e) In response to a query made under the RTI Act, it was clarified

that there was no notification designating the Senior Examiner

under Section 3(2) of the TM Act 1999. Therefore, the plea that

he was authorized to make a statement under Section 98 (2) TM

Act 1999 on behalf of the Registrar was incorrect.

(f) Since the statement of the Senior Examiner of the Mumbai

Registry was in support of BIPL and against the petitioner, it was

evident that the statement had been filed in collusion with BIPL.

This betrayed a partisan approach. The statement was a malafide

exercise by the Senior Examiner of the powers under Section 98

(2) TM Act 1999.

10. Replying to the above submissions, Mr. Amarjit Singh, the learned

counsel appearing for the Respondent No.1 BIPL, submitted that all

records of registration of trademarks were kept at the head office of the

Trade Marks Registry at Mumbai and this position continued at least till

2003. There is only one „Registrar of Trade Marks‟ in terms of the

definition contained in Section 2(1) (y) of the TM Act 1999 read with

Section 3 thereof. Under Section 3(2) of the TM Act 1999, the Central

Government may appoint "such other officers with such designations as

it thinks fit for the purposes of discharging, under the superintendence

and direction of the Registrar, such functions of the Registrar under this

Act as he may from time to time authorize them to discharge". Under

Section 4 of the TM Act 1999 the Registrar may, without prejudice to

the powers of the Central Government under Section 3(2), by order

withdraw any matter pending before an officer appointed under Section

3(2) and "deal with such matter himself either de novo or from the

stage, it was so withdrawn or transfer the same to another officer so

appointed".

11. Referring to Section 5 of the TM Act 1999 Mr. Amarjit Singh

submitted that the head office of the Trade Marks Registry is at

Mumbai. There are several branches including one at Delhi. It is

submitted that it is quite natural that the Registrar at the head office at

Mumbai will have a better knowledge of the general practice followed

by the Trade Marks Registry in the different branches. Once a

rectification application is filed, then the Registrar has the right to be

heard under Section 98 of the TM Act 1999. That right cannot be

curtailed even by the IPAB. It is pointed out that although Section 98

does not specifically provide for delegation of the powers of the

Registrar to any other officer, this power is derived from Section 3(2)

itself. Referring to Rule 4 of the Trade Marks Rules, 2002 („TM Rules

2002‟), it is pointed out that the work of the Registry has been

decentralized and that is how the registrations in the instant case were

granted to the petitioner at New Delhi.

12. Mr. Amarjit Singh submitted that the statement of the Senior

Examiner in the present case sets out the factual position as found in the

records. The statement notes that in the petitioner‟s pending application

TM No.630647 it was asked to issue a disclaimer to the effect that the

registration of the trade mark shall give no right to the exclusive use of

device of mountain and the word "Himalaya". The petitioner agreed to

incorporate the said disclaimer. It was opined that such a condition was

"inevitable in respect of impugned TM No.630661 and should have

been imposed as a matter of course." As regards Registration

Nos.1078116 and 1078117 they consisted of the word "Himalayan" and

in the absence of any other feature of a trade mark character in the

mark/label there was no scope for incorporating a disclaimer condition.

Consequently, the said registrations were held to be prima facie not

justifiable.

13. Mr. Amarjit Singh refers to the decision of the Division Bench of

the Calcutta High Court in Pradeep Properties Pvt. Ltd. v. State of

West Bengal AIR 1960 Calcutta 296 where it was held that the rules

made in furtherance of the provisions of the Act cannot go beyond the

scope of the Act. It is submitted that likewise a rule making authority,

in this case, i.e., the Central Government in terms of Section 157 of the

TM Act 1999, had to act within the limits of the powers granted to it.

For the purpose of Section 98 of the TM Act 1999, Rule 4 would have

no applicability. Further a perusal of Rule 8(2) shows that the requests

in Forms TM-1, TM-5 and TM-26 are covered under Rule 4. All other

requests are excluded from the ambit of Rule 4. Therefore, according to

Mr. Amarjit Singh, the branch office is not vested with any exclusive

jurisdiction to deal with the matters covered by TM25 which is relatable

to Section 98. Under Rule 10 of the TM Rules 2002 a notice or

communication relating to an application may be issued by the head

office or any of the other officers as authorised by the Registrar.

Therefore, it is only the head office or an officer authorized by the

Registrar who can exercise the right to appear and to be heard in the

proceedings before the IPAB under Section 98. Consequently the

statement filed by the Senior Examiner on behalf of the Registrar in the

head office of the Registry, and as authorized by him (as is explicitly

stated in the statement itself) was perfectly justified and in order. It only

demonstrated the effective superintendence and direction of the

Registrar. It is submitted that it is always open to the Petitioner to raise

objections at the appropriate stage on the statement of the Senior

Examiner and the IPAB would consider these contentions along with

the evidence at that stage. As of now the IPAB had not expressed a

view on the merits. Consequently, there was no occasion for this Court

to interfere with the impugned order of the IPAB in exercise of its

jurisdiction under Article 226 of the Constitution.

14. The above submissions require the Court to first examine the

precise role of the Registrar in proceedings before the IPAB in the light

of Section 98 TM Act 1999. The said provision is more or less similar

to Section 112 of the TM Act 1958 except that wherever in the TM Act

1958, a reference was made to the High Court it has been replaced by

the IPAB. The purpose of the Registrar being required to appear before

the IPAB is to assist it in the proceedings pending before it on legal

issues, on the practice in the Trade Marks Registry in like cases, or in

relation to other matters "relevant to the issues and within his

knowledge as Registrar." Such statement shall be evidence in the

proceedings before the IPAB.

15. It is common ground that as a general practice, the IPAB does not

permit oral examination of parties or cross-examination of the

deponents of affidavits. The cases before the IPAB are decided

essentially on affidavits. Also, it is not that as a routine the IPAB issues

notice under Section 98 TM Act 1999 to the Registrar to either appear

or file a statement in lieu thereof before the IPAB. It appears that for the

purposes of the said provision, the Registrar is not a „party‟ to the lis

between two or more contestants for a trade mark. Section 98 TM Act

1999 reads as under:-

"98. Appearance of Registrar in legal proceedings.

(1) The Registrar shall have the right to appear and be heard--

(a) in any legal proceedings before the Appellate Board in which the relief sought includes alteration or rectification of the register or in which any question relating to the practice of the Trade Marks Registry is raised;

(b) in any appeal to the Board from an order of the Registrar on an application for registration of a trade mark--

(i) which is not opposed, and the application is either refused by the Registrar or is accepted by him subject to any amendments, modifications, conditions or limitations, or

(ii) which has been opposed and the Registrar considers that his appearance is necessary in the public interest, and the Registrar shall appear in any case if so directed by the Board.

(2) Unless the Appellate Board otherwise directs, the Registrar may, in lieu of appearing, submit a statement in writing signed by him, giving such particulars as he thinks proper of the proceedings before him relating to the matter in issue or of the grounds of any decision given by him affecting it, or of the practice of the Trade Marks Registry in like cases, or of other matters relevant to the issues and within his knowledge as Registrar, and such statement shall be evidence in the proceeding."

16. Section 98 (1) (a) gives the Registrar a right to appear in the

proceedings before the IPAB in proceedings seeking rectification of the

register or in which any question relating to the practice of the Trade

Marks Registry is raised. He shall appear "if so directed" by the IPAB.

Under Section 98 (2) in lieu of appearing and deposing, the Registrar

may "submit a statement in writing signed by him, giving such

particulars as he thinks proper of the proceedings before him relating to

the matter in issue......" The words "proceedings before him...",

"decision given by him", "matters relevant to the issues and within his

knowledge as Registrar" indicate that the person who has to appear

before the IPAB as Registrar or submit a statement in lieu thereof has to

have some knowledge of the proceedings. This can be either personal

knowledge or knowledge derived from the records of the case. Where

the Registrar‟s presence is required to assist the IPAB on the general

practice of the Trade Marks Registry then it might perhaps be

appropriate for a duly authorized officer of the head office at Mumbai

to depose. Therefore, the submission on behalf of BIPL that in every

case where a notice is issued to the Registrar under Section 98 to appear

before the IPAB, it is an officer from the Mumbai Registry who has to

be sent for that purpose, does not appear to be the correct interpretation

of Section 98 either from the legal or practical point of view.

17. The TM Act 1999 has indeed brought about decentralization of the

work of the Trade Marks Registry both de facto and de jure. Section

3(1) TM Act 1999 envisages a single Registrar of Trade Marks and

Section 3 (2) enables the central government to appoint such other

officers to discharge such functions of the Registrar which he may from

time to time authorise them to discharge under his supervision and

directions. Therefore, if a Senior Examiner had to discharge the

functions of a Registrar under Section 98 TM Act 1999, he would have

to be appointed as such by the central government and then be duly

authorised by the Registrar to discharge the functions under Section 98

TM Act 1999. Section 3 (2) therefore permits a supervised and

controlled delegation by the Registrar of his specific functions to a

subordinate officer who has to be appointed for that purpose by the

central government. The Registrar‟s powers to transfer matters pending

before a subordinate officer to himself or to another subordinate officer

are contained in Section 4 TM Act 1999. This also makes it clear that

the subordinate officers have to function under the control and

directions of the Registrar.

18. The decentralization of the offices of the Trade Marks Registry with

the head office at Mumbai and branch offices elsewhere is made

possible by Section 5 TM Act 1999. Under Section 6 while the Trade

Marks Register containing entries in respect of all registered trademarks

is kept at the head office, copies of the register are preserved at the

respective branch offices. In practice the entire record of registration of

a trade mark is now preserved at the branch where it was applied for,

investigated into and granted. In the present case the three registrations

of trade marks were granted to the petitioner by the Delhi branch of the

Trade Marks Registry. Each certificate carries on the top right hand

corner the name of the "Appropriate Office" as "Delhi". It was stated

by counsel for both parties that in the present case if an applicant were

to seek rectification under section 57 of the TM Act 1999 of the

petitioner‟s registered trademark then such application would have to be

made to the Delhi Branch, which would have all the records of the

registration of the marks. This position is also evident from the

correspondence exchanged between the Mumbai and Delhi branches of

the Trade Marks Registry in the present case regarding the petitioner‟s

application under the RTI Act.

19. A perusal of the Rule 4 of the TM Rules 2002 shows that it deals

with the applications under Section 18, the notice of opposition under

Section 21, the application under Section 47 and 57 "or for any other

proceedings under the Act." It therefore includes proceedings under

Section 98 as well. Further under Rule 8(2) an application or request in

several forms can be made to "either the appropriate office or the head

office". However, as rightly pointed out by the petitioner, the request in

Form TM 26, i.e., the application for rectification of the register or

removal of the trade mark from the register relatable to Sections 47 and

57 of the TM Act 1999 has to be lodged only in the concerned

appropriate office.

20. As a corollary if an application for rectification is made to the IPAB

and a notice is issued to the Registrar under Section 98 TM Act 1999,

the concerned officer of that branch of the Trade Marks Registry where

such registration was granted would be in a far better position to depose

on the basis of his personal knowledge (if such officer had himself dealt

with the registration) or on the basis of knowledge from the records.

There would be little purpose in requiring an officer of the Calcutta

Branch to appear and depose or file a statement in lieu thereof before

the IPAB in relation to a registration granted in the Chennai or Delhi

Branches. On the other hand, if the purpose of summoning the Registrar

under Section 98 is to get him to speak about the general practice of the

Registry and not with reference to any particular registration, then an

officer from the head office might be better informed and therefore

more competent than his counterpart in the branches. In the instant case,

the Delhi Branch having granted the registrations of the marks sought to

be rectified, and with the notice to the Registrar under Section 98 not

being limited to deposing about the general practice of the Registry,

where the Registrar was not himself going to depose, he should have

ideally authorised an officer from the Delhi Branch to submit a

statement to the IPAB. It is intriguing that the Registrar asked the

Senior Examiner from the Mumbai office to file such statement. It is,

therefore, not possible to accept the submission of the Respondents that

as long as the Registrar has authorized an officer in terms of Section 3

(2) TM Act 1999 then any subordinate officer including a Senior

Examiner, not necessarily from the Branch of the Registry where such

registration was granted, can appear and depose or file a statement

under Section 98(2) of the TM Act 1999 on matters relating to such

registration.

21. Given the scheme of the TM Act 1999 and the TM Rules 2002, in

the context of decentralization of the work of the Trade Marks Registry,

when the IPAB issues notice under Section 98 of the TM Act 1999

requiring the Registrar to appear or make a statement in lieu thereof

before it, and if the Registrar himself is unable to appear, then only an

officer of the branch which granted the registration should. That officer

of the branch would have to be duly appointed by the central

government and the authorised by the Registrar under Section 3(2) of

the TM Act 1999 for that purpose.

22. The IPAB should as a matter of practice make a clear distinction

about the purposes for which it is requiring the Registrar to appear or

make a statement in lieu of such appearance. The appearance or

statement as the case may be could be for the purposes of explaining

matters with particular reference to the case in which the application for

rectification is filed or it could be about the general practice followed

by the Trade Marks Registry.

23. That brings up the next issue concerning the content of the

deposition or statement made by a Registrar or his duly authorised

subordinate under Section 98. It may be recalled that under Section 98

(2) TM Act 1999 such statement of the Registrar or his duly authorised

subordinate "shall be evidence in the proceeding." The said provision

requires the person making the statement to have dealt with the

registration ("of the proceedings before him") and to have decided

such matter ("of any decision given by him"). Where it is a matter

concerning the practice of the registry it should have been "within his

knowledge." Therefore the scope of the role of the Registrar or the

subordinate officer authorised for that purpose is to depose based on

personal own knowledge (if he has himself handled the matter) or on

the basis of the knowledge derived from the record.

24. This does not mean that the Registrar or the officer subordinate to

him duly authorised for this purpose, when directed to depose or make a

statement before the IPAB under Section 98, can use the opportunity to

explain why a certain registration ought to have or ought not have been

granted. In other words this is not the occasion for the Registrar or the

subordinate officer duly authorised for that purpose to review the

decision already taken to grant the registration or comment on whether

it was rightly granted. The Registrar is not a „contesting‟ party to the lis

before the IPAB although he is a „necessary‟ party in terms of Section

98 (1) TM Act 1999. He is made a party only to assist the IPAB in

understanding what transpired in the proceedings that led to the

registration and nothing more. For instance, in an application seeking

rectification it is pointed out that an opposition filed pursuant to the

publication of the application was not considered by the Registrar while

granting registration. If there is a factual dispute whether such

opposition was filed, or filed within time, then that fact can be verified

by looking into the records. It is therefor necessary for an officer of the

concerned branch in the Trade Marks Registry which has granted the

registration and/or who has dealt with the matter to explain the position

from the record. If he is asked to depose about the registrations which

are challenged, and he does not stick to the record but makes a

statement that might be seen as favouring one party, then he runs the

risk of being impartial and partisan. That would undermine the

credibility of the office of the Registrar, which is not one of the

intended consequences of Section 98 TM Act 1999. Where his opinion

on the general practice of the Trade Marks Registry is sought, he is

expected to depose on such practice de hors the lis between the parties.

In any event he is expected, for the purposes of Section 98 TM Act

1999 to strictly observe neutrality and objectivity.

25. The Registrar can when exercising powers under Section 57

reconsider his decision to grant registration. That is a separate

jurisdiction in which the Registrar performs a quasi-judicial function.

However, when he is asked to appear and depose pursuant to a notice

under Section 98 of the TM Act 1999, the Registrar does not perform

any quasi-judicial function. He participates in the proceedings before

the IPAB to assist it as a non-adversarial party without expressing

opinion on the merits of the case. Consistent with the argument of the

`purity‟ of the register, it is expected that the Registrar while appearing

in proceedings under Section 98 TM Act 1999 will remain neutral and

objective.

26. In the present case, there are several problems with the statement

filed by the Senior Examiner from Mumbai before the IPAB. In the first

place, it is not clear whether the Senior Examiner appeared and

submitted a statement under Section 98(2) after being duly authorised

by the Registrar for that purpose as mandated by Section 3 (2) TM Act.

Where a statement is filed under Section 98 (2) TM Act, a copy of the

notification of the central government under Section 3 (2) appointing

such officer for the purpose, and the authorization of the Registrar

permitting him to appear and make a statement, ought to be appended to

the statement. Absent the notification and authorisation under Section

3(2) of the TM Act 1999, an officer of the Trade Marks Registry cannot

be asked to file a statement under the purpose of Section 98(2) of the

TM Act 1999. In the instant case, no such notification under Section

3(2) issued by the Central Government appears to have been enclosed

with the statement of the Senior Examiner. The reply dated 25th

November 2009 sent by the Public Information Officer of the Trade

Marks Registry, Mumbai to the Petitioner indicates that although the

Senior Examiner who filed the statement was authorized by the

Registrar for that purpose, there was no notification of the central

government appointing him as the designated officer under Section 3(2)

of the TM Act 1999.

27. Secondly, the contents of the statement made by the Senior

Examiner also indicate that it was not confined to the record of the case

or to the general practice of the Trade Marks Registry in like cases. It

went far beyond. The following three paragraphs of the said statement

dated 9th September 2008 bear this out:

"In the instant case, the words HIMALAYAN or HIMALAYAN MINERAL WATER, being purely descriptive, are not capable of being associated with the natural water sourced from Himalayas of any particular manufacturer and should be open to the trade in general for bona fide use in a descriptive sense. On the other hand, the use of the word HIMALAYAN allegedly as a trade mark in relation to natural water not sourced from Himalayan mountain range would be deceptive to offend the provisions of section 9(2)(a) of the Trade Marks Act.

Based on these considerations, the condition as aforesaid [to the effect that registration of the trade mark shall give no right to the exclusive use of Device of mountain and word Himalaya] was imposed in respect of TM No.630647 of the same applicant. A similar condition was also imposed in respect of registered TM No.953164 of some other party, not involved in these proceedings, viz. United Breweries. Such condition is inevitable in respect of the impugned TM No. 630661, and should have been imposed as a matter of course to clearly define the rights

of the registered proprietor in the larger interests of other traders.

As far as the other two registered trade marks are concerned, viz. 1078116 and 1078117 in class 32, they consist of the word "HIMALAYAN" per se in respect of "Mineral Water". In the absence of any other feature of a trade mark character in the mark/label, there is no scope for imposing any such condition. Consequently, these registrations appear prima facie not justifiable. Accordingly, the entries in the Register in respect of these two trade marks may have to be considered as wrongly made and are wrongly remaining in the Register." (emphasis supplied)

28. While some parts of the statement preceding the above three

paragraphs relate to the general practice of the Trade Marks Registry as

regards names of mountains being not acceptable for registration as

trade marks in respect of "agricultural and natural produce", the above

three paragraphs are clearly in relation to "the instant case." The

highlighted portion of the above three paragraphs unambiguously state

the opinion of the Senior Examiner that the petitioner‟s registrations

have been wrongly granted. Since the statement constitutes evidence,

and the deponent is not to be cross-examined, it puts the petitioner here

at a distinct disadvantage in the proceedings before the IPAB. BIPL

will undoubtedly seek to take advantage of the said statement as

supporting its case for rectification. In light of the law explained above,

such a statement is clearly unacceptable in law in terms of Section 98 of

the TM Act 1999. It runs contrary to the legal requirement of the

Registrar or his duly authorised subordinate having to strictly observe

neutrality and objectivity in relation to the case on hand. Such a

statement cannot be allowed to remain on the record of the rectification

applications before the IPAB.

29. Consequently, this Court does not consider it necessary to examine

the other objections raised by the petitioners to the above statement of

the Senior Examiner. These include the absence of a reference to

Sections 9 read with Sections 31 (2) and 32 of the TM Act 1999

whereby a mark cannot be declared invalid if it has acquired

distinctiveness after the grant of registration and before the challenge to

the validity of such registration. The further objection is that the

statement makes no reference to Section 26 of the Geographical

Indication of Goods (Registration and Protection) Act 1999 which

protects marks registered prior to 15th September 2003, the date when

the said legislation was notified.

30. This Court is not able to accept the view expressed by the IPAB that

it was not called upon at that stage to decide whether the said statement

of the Senior Examiner should be accepted as evidence. When even a

cursory reading of the statement of the Senior Examiner shows that it

exceeded the scope of the role of the Registrar under Section 98 TM

Act 1999, the decision whether it should be accepted as evidence ought

to have been taken at once. If such decision is postponed and on the

postponed date the IPAB comes to the conclusion that the Senior

Examiner was either not competent to make the statement, or travelled

beyond his brief then the entire exercise would have to be repeated.

This would lead to avoidable wastage of time.

31. For the aforementioned reasons, this Court has no hesitation in

setting aside the impugned order dated 31st March 2009 of the IPAB.

The three miscellaneous petitions filed by the Petitioner before the

IPAB are hereby allowed. The statement dated 9th September 2008 of

the Senior Examiner is directed to be taken off the records of the three

rectification applications ORA Nos.180, 181 and 182 /08/TM/DEL.

This will, however, not preclude the IPAB from directing the Registrar

under Section 98 TM Act to appear and depose before it or file a

statement in lieu thereof consistent with the law and practice as

explained in this judgment.

32. The writ petition is accordingly allowed with costs of Rs.10,000/- to

be paid by Respondent No.1 BIPL to the Petitioner within four weeks

from today. The application also stands disposed of.

S. MURALIDHAR, J.

FEBRUARY 22, 2010 ak

 
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