Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Supreme Agrofoods Pvt. Ltd. vs Union Of India
2019 Latest Caselaw 1779 Del

Citation : 2019 Latest Caselaw 1779 Del
Judgement Date : 29 March, 2019

Delhi High Court
Supreme Agrofoods Pvt. Ltd. vs Union Of India on 29 March, 2019
$~65
* IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                    Date of Decision: 29th March, 2019

+      W.P.(C) 3038/2019 & CM No.14024/2019
       SUPREME AGROFOODS PVT. LTD.            ..... Petitioner
                   Through: Mr. Neeraj Grover, Mr. Anmol
                            Chadha and Ms. Rudratti Kaur,
                            Advocates.
                          versus
       UNION OF INDIA                                    ..... Respondent
                     Through:          Mr. (appearance not given),
                                       Advocate.
                          JUDGEMENT (ORAL)

1. The petitioner has filed this writ petition to seek the direction to the respondent to accept the request for renewal and/or restoration of the registered trademark No.1235463 in class 30 in the name of the petitioner and renew the trademark registration for further period of 10 years.

2. Learned counsel the respondent submits that he has received written instructions from the Trademark Registry that the petitioner's application No.1235463 shall be considered in accordance with the law upon submission of renewal request with restoration fee.

3. Learned counsel for the petitioner is satisfied with the respondent's response and submits that the petitioner shall submit the renewal request with restoration fee within four weeks from today.

4. Upon the renewal request with restoration fee being submitted by the petitioner, the Trademark Registry shall consider the application in

accordance with the law within a reasonable time.

5. The writ petition is disposed of in the above terms. Needless to say that if the petitioner is not satisfied with the decision taken that would be taken by the respondent on the petitioner's application, the petitioner would be at liberty to avail appropriate legal remedies available to the petitioner in accordance with the law. The pending applications are disposed of.

6. Copy of this order be given dasti to counsels for the parties under signature of Court Master.

J.R. MIDHA, J.

MARCH 29, 2019 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter