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

Eli Lilly And Company And Anr. vs Natco Pharma Limited And Anr.
2021 Latest Caselaw 546 Del

Citation : 2021 Latest Caselaw 546 Del
Judgement Date : 18 February, 2021

Delhi High Court
Eli Lilly And Company And Anr. vs Natco Pharma Limited And Anr. on 18 February, 2021
$~OS-2
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                             Date of decision: 18.02.2021
+      CS(COMM) 183/2020
       ELI LILLY AND COMPANY AND ANR.            ..... Plaintiffs
                      Through Mr.Pravin   Anand,       Ms.Archana
                              Shanker, Ms.Ridhie Bajaj and
                              Ms.Imon Roy, Advs.
                      versus

       NATCO PHARMA LIMITED AND ANR.           ..... Defendants
                   Through  Mr.Sai Deepak J., Mr.G.Natraj and
                            Mr.Avinash Sharma, Advocates for
                            D-1 & D-2.
                            Mr.Arjun Aggarwal, Adv. for D-3.

       CORAM:
       HON'BLE MR. JUSTICE JAYANT NATH
JAYANT NATH, J.(ORAL)
       This hearing is conducted through video conferencing.
IA No.2441/2021
       This application is filed by defendant No.3 under Order 8 Rule 1 CPC
seeking condonation of delay of 82 days in filing the written statement.
       Learned counsel for the plaintiffs states that they have no objection to
the application. The same is allowed. The written statement is taken on
record.
IA No.7145/2020
       This application is filed under Order 11 Rules 1(6) and 5(as amended)
CPC.
       Learned counsel for the plaintiffs states that in the discovery certain




CS(COMM) 183/2020                                                  Page 1 of 12
 information has to be provided by defendant No.1.
      Learned counsel for defendant No.1 states that they have filed certain
documents on their own volition. This information is, for the time being,
only available with defendant No.1. It is also stated that they have filed these
documents without prejudice to the rights and contentions of the parties.
      In view of the above, learned counsel for the plaintiffs states that
nothing further survives in this application. The same is disposed of.
IA No.4640/2020
      List for arguments on 07.05.2021.
      Interim orders to continue.
IA Nos.11872 & 7146/2020
1.    The application being IA No.11872/2020 is filed by the defendants
under Section 5 of the Limitation Act seeking condonation of delay of 89
days in filing the written statement by the defendants.
2.    It is stated that the present suit for alleged infringement of the patent
IN 297760 was listed on 19.06.2020 when the defendants appeared through
their learned counsel and accepted the notice. It is stated that the defendants
tried their best to file the written statement within 30 days. It is stated that
for filing the written statement the defendants had to go through multiple
patents or non-patent literature running into 7000 pages approximately based
on which the plea of invalidity of the suit patent is taken. It is stated that the
30 days period expired on 19.07.2020. The 120 days period to file written
statement expired on 17.10.2020. The defendants filed the written statement
on 17.10.2020. Thus, there is a delay of 89 days in filing of the written
statement. Hence, it is prayed that this court may condone the delay of 89
days in filing of the written statement.



CS(COMM) 183/2020                                                     Page 2 of 12
 3.    The application being IA No.7146/2020 is filed under Order VIII
Rules 1 & 10 of the Amended Commercial Courts, Commercial Division
And Commercial Appellate Division of High Court Act, 2015 by the
plaintiffs praying that the right of the defendants to file the written statement
and reply to IA No.4640/2020 may be closed and a judgment in favour of
the plaintiffs and against the defendants be pronounced.
4.    On 08.12.2020, this court passed the following orders:
      "1. Summons in the suit and notice in the application to
      defendant No.3 were issued by this Court on 28th August, 2020.
      Learned counsel for defendant No.3 enters appearance and
      states that summons in the suit and notice in the application
      were received through e-mail and complete set of paper book
      was supplied on 15th October, 2020. Learned counsel further
      states that the defendant No.3 will file his written statement
      along with the application seeking condonation of delay.

      2. Learned counsel for the plaintiff points out that the written
      statement on behalf of the defendant No.1 has been filed on
      17th October, 2020 vide diary No.961463/20 and that too
      beyond the Court working hours i.e. after 4:00 p.m., and is,
      therefore, filed beyond 120 days. Further no written statement
      has been filed on behalf of defendant No.2. According to
      learned counsel as per Rule 14.2 of the E-filing Rules if
      document or an application or the suit or pleading is filed
      beyond 16:00 hours of the Court working day, the filing will be
      deemed to be made on the next working day.

      3. Learned counsel for the defendant No.1 admits that the
      written statement was filed on 17th October, 2020 at around
      9:30 p.m. in the night through E-filing.

      4. Summons in the suit and notice in the application was
      accepted by learned counsel for defendant Nos.1 and 2 on 19th
      June, 2020 and thus, the period of limitation started from 20th
      June, 2020, and on 17th October, 2020, 120 days were



CS(COMM) 183/2020                                                    Page 3 of 12
       complete. Since the written statement had been filed through E-
      filing after 4:00 p.m., i.e. 9:30 p.m. it would be deemed to be
      filed on the next working day which was 19th October, 2020 as
      18th October, 2020 was Sunday."

5.    Hence, as per the said order, though the written statement was filed
within 120 days of service of summons i.e. on 17.10.2020. However, it was
filed at around 09:30 PM. and it was deemed to be filed on next working day
i.e. 19.10.2020 as 18.10.2020 was a holiday.
6.    I have heard the learned counsel for the plaintiffs and learned counsel
for the defendants.
7.    Learned counsel for the defendants states that the written statement
was filed within 120 days but in view of the order of this court dated
08.12.2020, the written statement is deemed to have be filed on 19.10.2020
as 18.10.2020 was a Sunday. Hence, there is only one day delay beyond the
period of 120 days in filing of the written statement.
8.    Reliance is placed on the order of the Supreme Court in 'Re:
Cognizance for Extension of Limitation' Suo Moto W.P.(C) 3/2020 dated
23.03.2020 where the Supreme Court extended the period of limitation in all
such proceedings across the country prescribed under the general law or
special law whether condonable or not were to be extended w.e.f.
15.03.2020 till further orders to be passed by the court in the present
proceedings.
9.    Reliance is also placed on judgments of the Supreme Court in the case
of M/s SS Group Pvt. Ltd. v. Aaditiya J . Garg & Anr ., 2020 SCC Online
SC 1050 and on an order of a Co-ordinate Bench of this court in Boehringer
Ingelheim Pharma Gmbh & Co. Kg & Anr. v. Natco Pharma Limited,




CS(COMM) 183/2020                                                Page 4 of 12
 CS(COMM) No.256/2020 dated 22.12.2020.
10.    Reliance is also placed on the judgment of the Division Bench dated
09.02.2021 in FAO (OS) 60/2020 titled, 'Vinod Kumar Kad & Ors. v.
Girish Kumar Kad & Ors.' where the Division Bench noting the judgment
of the Supreme Court in Suo Moto W.P.(C) 3/2020 titled, 'Re: Cognizance
for Extension of Limitation' and also judgment of the Supreme Court in M/S
M/s SS Group Pvt. Ltd. vs Aaditiya J Garg & Anr. (supra) condoned the
delay in filling the written statement.
11.    Learned counsel for the plaintiffs has however strongly urged as
follows:
(i)    He states that defendant No.1 has not taken the Covind-19 Pandemic
       as a ground for the delay, either in this application or in the reply, and
       hence cannot take advantage of the judgments relied upon. The same
       would have no application to the facts of this case;
(ii)   It is further stated that defendant No.1 has been actively pursuing
       proceedings in the present law suit and numerous other law suits
       during this period and therefore evidently was not prevented for
       pursuing matters due to the pandemic. Reliance is placed on the
       judgment of the Supreme Court in the case of M/s SCG Contracts
       India Pvt Ltd. v. K.S.Chamankar Infrastructure Pvt. Ltd. & Ors.,
       Civil Appeal 1638/2019 (2019) SCC 210 dated 12.02.2019.

12.    A perusal of IA No.11872/2020 shows that it gives various reasons as
to why the written statement could not be filed within 30 days. It is stated
that on account of nature of dispute espoused by the plaintiffs the drafting of
written statement took 119 days. The reasons given are that: the dispute




CS(COMM) 183/2020                                                    Page 5 of 12
 involving patent rights are highly technical; technical analysis of patent
consumed a significant amount of time for drafting the written statement as
the defendants has to go through multiple patent and non-patent literature
running into approximately 7000 pages, based on which the plea of
invalidity of the suit patent is being taken; and the suit patent has multiple
jurisdictions and the defendants had to go through the prosecution history of
the various jurisdictions. It is pleaded that there is a bonafide delay in filing
the written statement of 90 days and hence the plea for condonation of the
same.
13.     It is no doubt true that as pleaded by the learned counsel for the
plaintiffs that the Supreme Court in M/s SCG Contracts India Pvt Ltd. v.
K.S.Chamankar Infrastructure Pvt. Ltd. & Ors.(supra) had held that the
written statement in commercial suits is to be filed within a period of 30
days. However a grace period of further 90 days is granted which the court
can employ for the reasons to be recorded in writing. Beyond 120 days from
the date of service of summons, the defendants forfeit the right to file the
written statement.
14.     I may now look at the order of the Supreme Court dated 23.03.2020 in
Re: Cognizance for Extension of Limitation (supra). In that case the court
passed the following orders:-
        "to obviate such difficulties and to ensure that the lawyers and
        litigants do not have to come physically to file such proceedings
        in respective courts/tribunal across the country - including the
        court, it is hereby ordered that a period of limitation in all such
        proceedings, irrespective of the limitation prescribed under the
        general law or Special Laws whether condonable or not shall
        stand extended w.e.f. 15th March 2020 till further order/s to be
        passed by this Court in present proceedings."




CS(COMM) 183/2020                                                     Page 6 of 12
       Hence, the Supreme Court had ordered the period of limitation in all
the proceedings shall stand extended with effect from 15.03.2020 till further
orders.
15.   Reference may also be had to the judgment of Supreme Court in the
case of M/s SS Group Pvt. Ltd. v. Aaditiya J . Garg & Anr .(supra). That
was a case pertaining to delay in filing the written statement before National
Commission under the Consumer Protection Act. The Supreme Court held
as follows:
      "10. It is true that the decision of the Constitution Bench of this
      Court in New India Assurance Co. Ltd. (supra) clearly provides
      that no written statement is to be allowed to be filed beyond the
      period of 45 days as per Section 38 of the Consumer Protection
      Act, 2019. However, in this context, it is noteworthy to refer to
      the order dated 23.03.2020 passed by this Court in SMW(C)
      No. 3 of 2020, titled as "In Re: Cognizance for Extension of
      Limitation", which reads as under:
      "This Court has taken Suo Motu cognizance of the situation
      arising out of the challenge faced by the country on account of
      Covid-19 Virus and resultant difficulties that may be faced by
      litigants    across     the     country      in    filing   their
      petitions/applications/suits/appeals/all other proceedings within
      the period of limitation prescribed under the general law of
      limitation or under Special Laws (both Central and/or State).
      To obviate such difficulties and to ensure that lawyers/litigants
      do not have to come physically to file such proceedings in
      respective Courts/Tribunals across the country including this
      Court, it is hereby ordered that a period of limitation in all such
      proceedings, irrespective of the limitation prescribed under the
      general law or Special Laws whether condonable or not shall
      stand extended w.e.f. 15th March 2020 till further order/s to be
      passed by this Court in present proceedings.




CS(COMM) 183/2020                                                   Page 7 of 12
       We are exercising this power under Article 142 read with
      Article 141 of the Constitution of India and declare that this
      order is a binding order within the meaning of Article 141 on all
      Courts/Tribunals and authorities.
      This order may be brought to the notice of all High Courts for
      being communicated to all subordinate Courts/Tribunals within
      their respective jurisdiction.
      Issue notice to all the Registrars General of the High Courts,
      returnable in four weeks.
      11. The above order is still operative and by subsequent orders,
      the scope has been enlarged so that the said order applies in
      other proceedings also.
                                    xxxxx
      13. In view of the aforesaid, in our opinion, the limitation for
      filing the written statement in the present proceedings before the
      National Commission would be deemed to have been extended
      as it is clear from the order dated 23.03.2020 that the extended
      period of limitation was applicable to all petitions/ applications/
      suits/ appeals and all other proceedings. As such, the delay of
      four days in filing the written statements in the pending
      proceedings before the National Commission deserves to be
      allowed, and is accordingly allowed."

16.   Hence, the court noted the judgment of the Constitution Bench in New
India Assurance Company Limited vs Hilli Multipurpose Cold Storage
Private Limited, 2020 (5) SCC 757 wherein it was held that the Consumer
Court has no power to extend the time for filing response to the complaint
beyond 45 days. That being the legal position the Supreme Court in view of
the order dated 23.03.2020 passed by the Supreme Court in "Re:
Cognizance for Extension of Limitation"(supra) held that the limitation for
filing written statement in the proceedings before the National Commission



CS(COMM) 183/2020                                                   Page 8 of 12
 would deem to have been extended in view of the order of the Supreme
Court dated 23.03.2020.
17.   Similarly, a Co-ordinate Bench of this Court in Boehringer
Ingelheim Pharma Gmbh & Co. Kg & Anr. v. Natco Pharma Limited,
(Supra) vide order dated 22.12.2020 condoned one day delay in filing the
written statement beyond 120 days relying upon the judgment of the
Supreme Court in M/S Ss Group Pvt. Ltd. vs Aaditiya J Garg(supra).
18.   Similarly, reference may be had to the judgement of the Division
Bench of this court in 'Vinod Kumar Kad & Ors. v. Girish Kumar Kad &
Ors.(supra). The Division Bench held as follows:
      "6. We are unable to find any merit in the submission of learned
      counsel for the appellant. It is an admitted position that the time
      within which the respondents could file their written statement

in terms of the 2018 Rules expired during the period when the pandemic had already set in and, as a consequence, regular functioning of Courts across the country, including the Apex Court as also this Court, stood suspended. In response to this situation, the Supreme Court took suo moto cognisance of the problems faced by litigants across the country, in filing pleadings within the period of limitation and, consequently, on 23.03.2020 passed the following order in SMW (C) No. 3/2020 titled In Re: Cognizance for Extension of Limitation:

"This Court has taken Suo Motu cognizance of the situation arising out of the challenge faced by the country on account of Covid-19 Virus and resultant difficulties that may be faced by litigants across the country in filing their petitions/applications/suits/ appeals/all other proceedings within the period of limitation prescribed under the general law of limitation or under Special Laws (both Central and/or State). To obviate such difficulties and to ensure that lawyers/litigants do not have to come physically to file such proceedings in respective Courts/Tribunals across the

country including this Court, it is hereby ordered that a period of limitation in all such proceedings, irrespective of the limitation prescribed under the general law or Special Laws whether condonable or not shall stand extended w.e.f. 15th March 2020 till further order/s to be passed by this Court in present proceedings. We are exercising this power under Article 142 read with Article 141 of the Constitution of India and declare that this order is a binding order within the meaning of Article 141 on all Courts/Tribunals and authorities. This order may be brought to the notice of all High Courts for being communicated to all subordinate Courts/Tribunals within their respective jurisdiction. Issue notice to all the Registrars General of the High Courts, returnable in four weeks."

7. When the Apex Court has clearly passed directions to accommodate difficulties encountered by litigants in filing pleadings on time, and the spirit of the reasoning in the impugned order is in line with the course set by the Supreme Court, we are of the opinion that the learned Single Judge was absolutely justified in condoning the delay in filing written statement. In fact, this order passed by the Supreme Court extending the period of limitation is continuing even as on date, for which purpose we may refer to a recent order passed by the Supreme Court on 17.12.2020 in C.A. NO. 4085/2020 titled M/s SS Group Pvt Ltd Vs. Aaditiya J. Garg & Anr.

"The above order is still operative and by subsequent orders, the scope has been enlarged so that the said order applies in other proceedings also. In the present matter, it is an admitted fact that the period of limitation of 30 days to file the written statement had expired on 12.08.2020 and the extended period of 15 days expired on 27.08.2020. This period expired when the order dated 23.03.2020 passed by this Court in SMW(C) No.3 of 2020 was continuing. In view of the aforesaid, in our opinion, the limitation for filing the written statement in the present proceedings before the National Commission would be deemed to have been extended as it is clear from the order dated 23.03.2020 that

the extended period of limitation was applicable to all petitions/ applications/suits/appeals and all other proceedings. As such, the delay of four days in filing the written statements in the pending proceedings before the National Commission deserves to be allowed, and is accordingly allowed. In the circumstances, we allow these appeals, set aside the order passed by the National Commission and direct that (i) the written statement filed by the appellant shall be taken on record; and, (ii) the matter shall thereafter be proceeded with expeditiously and in accordance with law."

8. We are also unable to agree with the learned counsel for the appellant that merely because online filing was permitted by this Court with effect from 08.05.2020-or even from 22.04.2020, COVID-19 pandemic stopped hampering regular filings. We cannot lose sight of the fact that in most cases, when it comes down to filing written statements, the defendant often has to visit his counsel personally at his office to give appropriate instructions for preparation thereof.; unfortunately, this has not been possible for many litigants in the last one year owing to lockdown as well as the social distancing practices imposed on account of the pandemic. We, therefore, see no reason to disregard the respondent's version that the written statement could not be filed within the time granted by the Court, since the respondents could not visit the office of their counsel, especially between March-July 2020, when the pandemic had just set in. In fact, even as on date, social distancing is the norm and, notwithstanding partial resumption of physical hearing at the Court, many counsel are still entering appearance virtually. On that note, we may observe that even though we are holding physical court today for which learned counsel for the respondent is present in Court, learned counsel for the appellant has chosen to join the proceedings only through video conferencing. He has duly been accommodated in this manner by us, through hybrid mode hearing. When such an accommodation-on the ground of the pandemic, is being granted to the learned counsel for the appellant, there is

absolutely no reason as to why the respondents should be deprived of a similar accommodation, especially since there are orders of the Supreme Court in this regard."

19. A perusal of order of the Supreme Court in Re: Cognizance for Extension of Limitation(Supra) clearly shows that the Supreme Court has extended the period of limitation in all the proceedings irrespective of the limitation prescribed under the general law or special law whether condonable or not which was to be extended with effect from 15.03.2020 till further orders that were to be passed by the Supreme Court. It is not the case of the plaintiffs that there has been any modification in the said order dated 23.03.2020 passed by the Supreme Court in the aforenoted judgment.

20. In my opinion, the plea of the plaintiffs that the reasons granted for seeking condonation of delay by defendant No.1 do not pertain to any activity relating to the Covid-19 pandemic appears to be misplaced. Normal functioning has been disrupted. In most cases, staff is mostly working from home and not reporting to the office. All such factors would have contributed towards the delay in filing of the written statement. The factors are implicit given the situation.

21. In view of the said stated legal position, I allow the present applications. The 92 days delay in filing the written statement is condoned. The written statement of defendant No.1 is taken on record. The applications stand disposed of accordingly.

JAYANT NATH, J.

FEBRUARY 18, 2021/v corrected & released on 01.03.2021

 
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