Citation : 2019 Latest Caselaw 4853 Del
Judgement Date : 11 October, 2019
$~24
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 11th October, 2019
+ RFA(OS)(COMM) 41/2019
GAUR HARI GUCHHAIT & ORS ..... Appellants
Through: Mr. Manav Kumar & Mr. Manoj
Kumar Sahu, Advs.
Versus
SHOGUN ORGANICS LTD ..... Respondent
Through: Mr. Sanjeev Sindhwani, Sr.Advocate,
Ms.Rajeshwari H., Mr. Saif Rahman Ansari &
Mr.Swapnil Gaur, Advs.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MS. JUSTICE REKHA PALLI
JUDGMENT
: D.N. PATEL, Chief Justice (Oral) CAV 1010/2019
Since learned counsel for the caveator are present, caveat stands discharged.
CM APPL.44549-44550/2019 (Exemptions) Allowed, subject to all just exceptions.
RFA(OS)(COMM) 41/2019
1. This appeal has been preferred by the original defendants in a Civil Suit being CS(COMM) No.201/2017. The civil suit was filed by the respondent in these proceedings alleging breach of process patent by the original defendants. The suit was decreed vide judgment and decree dated 14th August, 2019 (Annexure - A to the memo of this first appeal).
2. Factual Matrix:
For the product d-trans Allethrin, an application was preferred by the original plaintiff in the year 1995 under Section 9 of the Insecticides Act, 1968 (hereinafter referred to as "the 1968, Act"). On 17th March, 1997, the original plaintiff was granted registration under Section 9(3) of the 1968, Act and the product was registered. Thereafter the appellant No.4 (original defendant No.4) applied for registration for d-trans Allethrin on 20th February, 2006. The original defendant No.4 was granted registration under Section 9(4) of the Act, 1968 on 13th February, 2007.
The original plaintiff preferred an application for registration of the patent for the "Process of manufacturing of d-trans Allethrin". This application was preferred on 10th May, 2007. After following the procedure under the Patents Act, 1970 (hereinafter referred to as "the 1970, Act") by obtaining the first examination report and thereafter rejection of the pre-grant opposition filed by defendant No.4 under Section 25(1) of the 1970, Act the Patent was granted to the original plaintiff.
Pre-grant opposition was dismissed vide order dated 30th June, 2009 by the Patent Office.
Patent was granted to the original plaintiff on 13th November, 2009. Thereafter under Section 25(2) of the 1970, Act "post grant oppositions" were filed by original defendant Nos.4 and 5. These post grant oppositions were allowed vide order dated 26th June, 2013 by the Patent Office.
Thus, the process patent granted to the plaintiff was revoked vide order dated 26th June, 2013.
Being aggrieved and dissatisfied by the order dated 26th June, 2013, the original plaintiff preferred an appeal before Intellectual Property Appellate Board (IPAB). This appeal was allowed vide order dated 18th August, 2014. Thus, the process patent was revived/granted again by quashing and setting aside the order dated 26 th June, 2013 and the matter was remanded back to the learned Deputy Controller of Patents and Design.
After remand, the Patent Office reheard the "post grant oppositions" filed by original defendant Nos.4 and 5. After giving opportunity of being heard to the concerned parties, the Patent Office rejected the "post grant oppositions" vide its order dated 16th February, 2016, which had been initiated by defendant Nos.4 and 5 under Section 25(2) of the 1970, Act. Thus, the process patent was continued to be in favour of the original plaintiff.
Thereafter, an appeal has been preferred by the defendant Nos.4 and 5 before the IPAB and the same is presently pending. The original plaintiff started manufacturing "d-trans Allethrin" with their patented process from 2010 onwards.
It is alleged by the original plaintiff that the original defendants have also started manufacturing d-trans Allethrin with the same process, which is patented by the original plaintiff from October, 2014. Hence, a suit was instituted by the original plaintiff being CS(OS) No.3882/2014 which was converted into CS(COMM) No.201/2017, for getting permanent injunction restraining the defendants from infringement of its patent - IN - 236630 (IN „630) pertaining to the "process for manufacturing d-trans Allethrin" which is used as an active ingredient in mosquito repellents and other mosquito control
products. The suit was decreed vide judgment and decree dated 14th August, 2019 and hence the original defendants have preferred the present RFA(OS)(COMM) No.41/2019.
3. Arguments canvassed by appellants (original defendants):
(a) It is submitted by the counsel for appellants (original defendants) that as per a conjoint reading of paragraph 15 with paragraph 22 of the plaint of the original plaintiff, the process for manufacturing d-trans Allethrin was already known and these appellants (original defendants) were also using the same process because the product was already registered under Section 9(4) of the 1968, Act. This aspect of the matter has not been properly appreciated by the learned Single Judge while deciding CS(COMM) No.201/2017 and hence the judgment and decree dated 14th August, 2019 passed by the learned Single Judge deserves to be quashed and set aside. Once the process for manufacturing d-trans Allethrin was already a known process, there cannot be a registration of the same under the 1970, Act in favour of the original plaintiff. This defence which was raised under Section 107 of the 1970, Act has not been properly appreciated by the learned Single Judge.
(b) It is further submitted by the counsel for appellants (original defendants) that these appellants had disclosed their process of manufacturing d-trans Allethrin and registered the same under Section 9(4) of the 1968, Act. Looking to the averments made in paragraph 15 and 22 of the plaint, the process for manufacturing of d-trans Allethrin was already a known process and was also followed by the defendants and hence no process
patent could have been registered in favour of the plaintiff.
(c) It is further submitted by the counsel for appellants (original defendants) that against the grant of the patent after the order passed by IPAB and after rejections of "post grant oppositions" by the Patent Office vide its order dated 16th February, 2016, an appeal has been preferred by the original defendant Nos.4 and 5 before the IPAB and the same is pending. This aspect of the matter has also not been properly appreciated by the learned Single Judge. Counsel appearing for the appellants (original defendants) further submitted that under the Right to Information Act, 2005, a reply has been given by Ministry of Agriculture which is at page 215 to the memo of this appeal to the effect that the process followed by the plaintiff and that followed by the defendants is similar. This aspect of the matter has also not been properly appreciated by the learned Single Judge while deciding CS(COMM) No.201/2017 vide judgment and decree dated 14th August, 2019 and the same may, therefore, be quashed and set aside.
4. Arguments canvassed by respondent (original plaintiff):
(a) Counsel appearing for the respondent (original plaintiff) submitted that there is a vast difference between "the product" and "process for manufacturing of product". What is registered under the Act, 1968 is a product of the plaintiff under Section 9(3) thereof. The 1968, Act is not a registration of the process of manufacturing of the product whereas the registration of the process patent under the 1970, Act is altogether another aspect of the matter because under the 1970,
Act what is registered is "Process patent" of manufacturing of d-trans Allethrin.
(b) It is further submitted by the respondent (original plaintiff) that even if the product of these appellants (original defendants) is registered under Section 9(4) of the 1968, Act that does not mean that the original defendants can violate the process patent obtained by the original plaintiff. This aspect of the matter has been properly appreciated by the learned Single Judge while deciding CS (COMM) No.201/2017 vide judgment and decree dated 14th August, 2019 and hence this appeal may not be entertained by this Court.
(c) It is further submitted by the counsel for respondent (original plaintiff) that the process patent registered in favour of the original plaintiff for manufacturing of d-trans Allethrin creates a monopoly for a certain period of years in favour of the Patentee - original plaintiff which is respondent in this appeal. There is an infringement of the process patent by these appellants (original defendants). This aspect of the matter has been proved by the evidence given by PW1 - Mr. Mangesh V.H. It is also submitted by the counsel for respondent (original plaintiff) that the product manufactured by the appellants, namely „MAXO‟ was analysed by the Head of the Department of Research and Development of the original plaintiff. Chromatography was also adopted for analyzing the product and it has been mentioned by the plaintiff‟s witness in detail as to how the original defendants have violated the process patent of manufacturing of d-trans Allethrin.
(d) It is further submitted by the counsel for respondent (original plaintiff) that despite the following orders passed by the learned Single Judge in CS(COMM) No.201/2017, the manufacturing process used by the original defendants has not yet been disclosed to the Court:-
(i) 23.12.2014, and
(ii) 21.07.2015
Despite these orders, the original defendants have not disclosed that their manufacturing process of d-trans Allethrin and therefore a presumption may be drawn against them under Section 114 of the Indian Evidence Act, 1872.
(e) It is further submitted by the counsel for respondent (original plaintiff) that while the 1968, Act there is a registration of a "product" whereas under the 1970, Act the process of manufacturing of the product is given protection. Thus, the basic allegation in the plaint is that there is an infringement of patent of the plaintiff by the original defendants. While narrating the details of the infringement of the patent by the defendants in paragraphs 15 and 22 of the plaint, the earlier history has been given but there is nothing in paragraphs 15 and 22 of the plaint which suggests that "process of the product was registered under the 1968, Act".
(f) It is further submitted by the counsel for the respondent (original plaintiff) that there is no requirement of disclosing the manufacturing process of the product under the 1968, Act especially looking to Form No.1 to the First Schedule provided under the Insecticides Rules, 1971 enacted under the 1968, Act.
(g) It is further submitted by the counsel for respondent (original plaintiff) that any narration supplied under the Right to Information Act is not conclusive evidence of the interpretation of the 1968, Act read with the 1970, Act. Even if a confused reply is given by the concerned authority under the Right to Information Act to the original defendants, the fact remains that what is registered under the 1968, Act is a registration of a "product" whereas what is registered under the 1970, Act is a "process for the manufacturing of d-trans Allethrin".
(h) Thus, the aforesaid two Acts are meant for different purposes;
one is for registration of the product to be used as an insecticide and the other is for protection of the process of manufacturing of the product. These facts cannot be diluted by a confused answer given under the Right to Information Act. It is further submitted by the counsel for respondent (original plaintiff) that neither under Section 30 of the 1970, Act nor under Section 26 of the Patents and Designs Act, 1911, disclosing the process of manufacturing to the Government authority would tantamount to a disclosure to the public at large and hence even if it is presumed that under the 1968, Act the process was given to the Government in the year 1997, it cannot be held to mean a disclosure to the public at large. This aspect of the matter has also been properly appreciated by the learned Single Judge while deciding CS (COMM) No.201/2017 vide judgment and decree dated 14th August, 2019 and hence Regular First Appeal may not be entertained by this Court.
5. Reasons
(i) The present appellants were the original defendants in the CS(COMM) No.201/2017. The respondent (original plaintiff) had alleged the infringement of process patent No. IN -236630 (IN- „630) by the original defendants. The said patent, patented by the original plaintiff, relates to "process for manufacturing d-trans Allethrin" which is used as an active ingredient in mosquito repellents and other mosquito control products.
(ii) The original plaintiff had preferred an application for registration of the process of manufacturing of the product on 10th May 2007 in accordance with the procedure stipulated under the 1970, Act. Prior to the grant of the patent, the pre-grant opposition was preferred by the original defendant No.4 under Section 25(1) of the 1970, Act and upon rejection of the pre-grant opposition the patent was ultimately granted to the original plaintiff.
(iii) After the grant of the patent, "post grant oppositions" were filed by original defendant Nos.4 and 5 under Section 25(2) of the 1970, Act. These post grant oppositions were accepted and the patent was revoked.
(iv) An appeal was preferred by the original plaintiff against the revocation of the patent before the Intellectual Property Appellate Board (IPAB). The appeal of the original plaintiff was allowed by the IPAB vide their order dated 18th August, 2014 and the matter was remanded to the Patent Office. The Patent Office reheard the post grant oppositions and dismissed them vide order dated 16th February, 2016. Thus, the grant of patent, which is in fact a "process patent", was continued in favour of the original plaintiff.
(v) Much has been argued out by the appellants (original defendants) that once the product was registered under Section 9(4) of the 1968, Act and the original defendants had set out their process of manufacturing while seeking registration under the 1968, Act, the process of manufacturing was a known process for which there could not have been any subsequent grant of patent in favour of the original plaintiff. This defence has been raised under Section 107 of the 1970, Act by the original defendants. We are not in agreement with this contention raised by these appellants (original defendants) for the reasons that:
(a) The registration of a product under the 1968, Act has nothing to do with the recognition of manufacturing process of the product;
(b) Even the original plaintiff‟s product is registered under Section 9(3) of the 1968, Act. The original defendant‟s product is also registered under Section 9(4) of the 1968, Act. What is registered is the "product" for use as an insecticide and not the "method of the manufacturing of product". It appears that the defendants have tried to create a confusion between the registration of the product and the manufacturing process of the product. In fact, the product is one which is registered under the 1968, Act and for registration of manufacturing process of the product is carried out under the 1970, Act.
(c) Thus, what the original plaintiff has gotten registered under the 1970, Act is the process of manufacturing of d-trans Allethrin. This registration under the 1970, Act is a monopoly created in favour of the original plaintiff, for a limited number of
years, which is known as "a process for manufacturing of d-trans Allethrin."
(d) Thus, what is registered under the 1968, Act is a registration of a product - d-trans Allethrin whereas what is registered under the 1970, Act in favour of original plaintiff is a "process of manufacturing of d-trans Allethrin".
(e) Thus, even if the product of the original plaintiff and original defendant were already registered under the 1968, Act, then also the original defendants cannot infringe the "process patent" granted to the plaintiff. Even if the product of the original defendants d-trans Allethrin is registered under Section 9(4) of the 1968, Act, then they cannot, without permission of the original plaintiff, follow the method of manufacturing of d-trans Allethrin for which the patent has been granted to the plaintiff.
(vi) In the facts of the present case, it appears that d-trans Allethrin can be manufactured by several methods, but a method of manufacturing d-trans Allethrin has been innovated by the original plaintiff, for which patent has been granted to the original plaintiff. This aspect of the matter has been properly appreciated by the learned Single Judge.
(vii) Looking to the evidence on record given by PW1, Head of the Department of Research and Development Wing of the original plaintiff who has analysed the product of the original defendants, it transpires that the original plaintiff has proved that the original defendants have infringed the "process patent" granted to them. We have also perused the examination-in-chief and cross- examination of the said witness and found that nothing is coming
out in favour of the original defendants from the same. On the contrary it appears that the original defendants have confused, "product" with "manufacturing process of the product". In fact, there is no cross-examination at all about the process for manufacturing d-trans Allethrin, for which the patent was granted to the original plaintiff. This aspect of the matter has also been properly appreciated by the learned Single Judge while deciding CS (COMM) No. 201/2017 vide judgment and decree dated 14th August, 2019 and we see no reason to take any other view other than that taken by the learned Single Judge. We are in full agreement with the reasons given by the learned Single Judge that upon appreciation of the evidence given by the original plaintiff, the fact of infringement of the patent was proved.
(viii) The manufacturing process of d-trans Allethrin along with different steps for manufacturing of the same, have been detailed by the plaintiff and the same are as under:
"a) charging d-trans Ethyl chrysanthmate into a reactor at a temperature of 5 to 10 degrees C alongwith 75gms of Sodium Hydroxide, 154 gms of water and 96 gms of Methyl Alcohol,
b) subjecting reactants for saponification and distilled off methyl alcohol at atmospheric pressure of 4 kg,
c) cooling of contents at 20 degrees C and further acidification with sulphuric acid wherein sodium chrysanthmate is converted into d-trans crysathemic acid,
d) adding 1.70 kgs quantity of petroleum ether which forms two layers, petroleum layer containing d-trans crysathemic acid and water layer with dissolved sodium sulphate.
e) allowing two layers to settle for 1 hour, water layer is drained to effluent tank and d-trans crysathemic acid remains in the reactor,
f) carrying distillation of d-trans crysathemic acid at 20 degrees
g) treating d-trans crysathemic with 150 grams thiunyl chloride, thus forming d-trans crysathemic acid chloride which further is dissolved in N-H- heptane solvent.
h) adding 540 grams d-allethrolne (72:21) 230 grams pyridine and 600 grams toluene with d-trans chrysanthanic acid chloride in a reactor gradually resulting to desired d-trans Allethrin."
(ix) The aforesaid process is a patented process for manufacturing d-
trans Allethrin. Thus, out of several methods of manufacturing of d-trans Allethrin, the one which has been invented by the original plaintiff has been granted patent in their favour and that process cannot be adopted by the original defendants without permission of the original plaintiff. This aspect of the matter, in our view, has been properly appreciated by the learned Single Judge.
(x) The golden thread running throughout the plaint and the oral and documentary evidence produced by the original plaintiff is that there is an infringement of the process patent by the original defendants, thereby meaning that the innovated method of manufacturing of d-trans Allethrin, for which the patent has been granted to the original plaintiff, has been followed by the original defendants without permission of the original plaintiff. This would clearly tantamount to infringement of process patent of the original plaintiff. Time and again, orders had been passed by the learned Single Judge but "the adamant original defendants" had not
disclosed the manufacturing process of d-trans Allethrin followed by them. For ready reference, the order dated 23rd December, 2014 passed by the learned Single Judge in CS(COMM) No.201/2017 is reproduced and the same reads as under:
"Let the written statement be filed by the defendants within four weeks. Replication, if any, be filed within two weeks thereafter.
List on 23rd February, 2015.
Learned counsel for the defendants is agreeable that in the written statement, he will disclose the fact as to whether the defendants have actually started manufacturing of the impugned goods or not and in case, the defendants have already started then he will provide the details of the batch numbers."
(Emphasis supplied)
(xi) Similarly, there is one more order dated 21st July, 2015 directing the original defendants to disclose its process and the same reads as under:
''Learned counsel for the plaintiff has pointed out that the order dated 23rd February, 2015 where the defendants agreed to disclose in their written statement as to whether they have actually started manufacturing of the impugned goods or not and in case they have already started to do so, they will provide the details of the batch numbers. Learned counsel for the defendants have informed that they have not disclosed the said information in their written statements. Let the affidavit(s) be filed by the defendants in terms of the order dated 23rd February, 2015 within two weeks from today. In the said affidavit(s), they will also disclose the process of their products in addition to the earlier information.'' (Emphasis supplied)
(xii) Despite these orders passed by the learned Single Judge in
CS(COMM) No.201/2017, the original defendants have not disclosed their manufacturing process of d-trans Allethrin. Thus, under Section 114 of the Indian Evidence Act, 1872, especially under illustration (g), a negative inference can be drawn to the effect that "had this manufacturing process been presented by the original defendants, the case would have gone against the original defendants". Thus, it appears that the original defendants have deliberately avoided complying with the orders passed by the learned Single Judge in CS (COMM) No.201/2017 directing them to disclose their (defendants) manufacturing process of d-trans Allethrin.
(xiii) In fact, the original defendants have neither examined any witness, nor have they disclosed their manufacturing process of d-trans Allethrin before the Court in CS(COMM) No.201/2017, while positive evidence in this regard had duly been given by the original plaintiff, both oral as well as documentary, clearly narrating the infringement of the process patent by the original defendants. A conjoint reading of the evidences given by the plaintiff, especially given by PW1 and the documents presented by the original plaintiff which are Ex.PW1/1 to PW1/27, reveals that there is an infringement of the process patent granted in favour of the original plaintiff by the original defendants. The learned Single Judge has in detail made an analysis of the evidence given by PW1 in paragraph Nos.20, 21, 22, 23, 24 and 25 of the impugned judgment.
(xiv) Counsel appearing for the appellants (original defendants) have submitted that their appeal is pending before IPAB against the
order passed by Patent Office dated 16th February, 2016. The pendency of this appeal is of no help to these appellants mainly for the reason that as on today there is a valid and subsisting "process patent" in favour of the original plaintiff. Pre-grant Opposition, under Section 25(1) of the 1970, Act as well as post grant oppositions, under Section 25(2) of the 1970, Act have already been dismissed. An earlier order of the IPAB dated 18th August, 2014 is also in favour of the original plaintiff. Moreover, as stated hereinabove, the registration of the product under the 1968, Act is entirely different to the grant of patent for the process of manufacturing of the product. The infringement of the patent has been proved by the plaintiff with the help of oral as well as documentary evidence in favour of the defendants in the cross- examination of PW1. Looking to the cross-examination, it appears that the defendants have done a confused examination. The said confusion is about the registration of the product and not in respect of the patent for the innovative methodology of manufacturing the product. Thus, while d-trans Allethrin can be manufactured by hundreds of manufacturers, they cannot follow the innovative method of manufacturing for which patent has been granted to the original plaintiff. This aspect of the matter has been properly appreciated while deciding CS (COMM) No.201/2017 vide judgment and decree dated 14th August, 2019. We are in full agreement with the reasons given by the learned Single Judge.
(xv) Much has been argued out by the learned counsel for defendant that they have already disclosed the process of manufacturing before the concerned officers under the 1968, Act. Looking to
Section 30 of the 1970, Act even if such a disclosure has been made by the original defendants, the same is not a disclosure to the public at large. In fact, Section 30 of the 1970, Act is pari materia with Section 26 of Patents and Designs Act, 1911, which has been considered by the Bombay High Court in Communications Component Antenna Inc. vs. ACE Technologies Corp. and Ors., CS (COMM) 1222/2018, decided on 12th July, 2019, it has been held as under:
"64. It was quite convenient and easy for the Defendants to produce the beam patterns of their antenna to argue that they do not infringe the patent of the Plaintiff. The bare denial being given shows that the Defendants have deliberately chosen not to produce the beam patterns. In any event, the claims of the invention, and the beam patterns attached in the patent specification, show that the beam patterns need not be identical to the drawings accompanying the specification. Minor variations would not obviate infringement. Equivalence would also apply. The preferred embodiments of an invention are what they say, i.e., they are only the "preferred" embodiments. They are not the only embodiments. The claims are broader than the preferred embodiments and have to be read as such.
65. The technical opinion produced by the Defendants seeks to limit the Plaintiffs patent to the beam patterns contained in paragraph 28 of the plaint, which it cannot do. The Defendants have not produced any documents to show that they have followed any other invention or any other prior art document, in the construction of their antenna. The withholding of beam patterns, by the Defendants, leads this Court to draw an adverse inference against the Defendants, as the Defendants have withheld and not disclosed the most
crucial aspect of this case i.e., the beam patterns of their antennae.
66. In a patent infringement action, once the Plaintiff, prima facie establishes infringement, the onus shifts on the Defendants, to disprove the same. The complete silence by the Defendants shows that there is, in fact, withholding of relevant and crucial information from the court. During the course of arguments, since the beam patterns were not produced on record, it was put to the Defendants if the antenna could be made available for inspection by a scientific expert appointed by the Court, to which no positive response was elucidated by the Defendants. A perusal of the claims, complete specification, and the beam patterns read with the two reports by the experts, placed on record by both parties, clearly establishes infringement. The Defendants' expert has not dealt with the issues raised head on in respect of the beam patterns, but has sought to deflect the issue. Thus, at this stage the Court has no option but to draw an adverse inference against the Defendants."
(xvi) In view of the aforesaid decision also, there is no substance in the contention of the original defendants that the process for manufacturing d-trans Allethrin was known to the public at large because of its registration under Sections 9(3) and/or 9(4) of 1968, Act. In fact, there is nothing under the 1968, Act which requires the applicant to disclose the manufacturing process in detail, like the requirement under the 1970, Act. We have perused Form-1 under the First Schedule of the Insecticides Rules, 1971 enacted under the 1968, Act which does not require the disclosure of the process of manufacturing of the product. Nonetheless, even if the original defendants had disclosed the manufacturing process, it does not tantamount to the manufacturing process being disclosed
to the whole world. In the light of Section 30 of the Patents Act, as also Section 26 of Patents and Designs Act, 1911, neither the original plaintiff nor the original defendants were required to disclose the method of manufacturing for the registration of their product under the 1968, Act. This aspect of the matter has been properly appreciated by the learned Single Judge while deciding the CS(COMM) No.201/2017 vide judgment and decree dated 14th August, 2019 especially in paragraph No.26 of the judgment. (xvii) Thus, there is no substance in this Regular First Appeal and the same is hereby dismissed.
C.M. Appls. No. 44547-48/2019
6. In view of the final order passed in RFA (OS)(COMM) No.41/2019, these applications stand disposed of.
CHIEF JUSTICE
REKHA PALLI, J OCTOBER 11, 2019 ns
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!