Citation : 2024 Latest Caselaw 3978 Del
Judgement Date : 31 May, 2024
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Reserved on : 29thApril, 2024
Pronounced on : 31st May, 2024
+ CS(COMM) 692/2021
INTERDIGITAL TECHNOLOGY CORPORATION & ORS..... Plaintiffs
Through: Mr. Pravin Anand, Ms. Vaishali Mittal,
Mr. Siddhant Chamola, Ms. Pallavi
Bhatnagar and Ms. Gitanjali Sharma, Advs.
versus
GUANGDONG OPPO MOBILE TELECOMMUNICATIONS CORP.
LTD. & ORS. ..... Defendants
Through: Mr. Saikrishna Rajagopal, Ms. Julien
George, Mr. Aniruddh Bhatia, Mr.
Arjun Gadhoke, Mr. Avijit Kumar,
Mr. Vivek Ayyagari and Ms. N.
Parvati, Advs.
+ CS(COMM) 707/2021
INTERDIGITAL VC HOLDINGS INC& ORS. ..... Plaintiffs
Through: Mr. Pravin Anand, Ms. Vaishali Mittal,
Mr. Siddhant Chamola, Ms. Pallavi
Bhatnagar and Ms. Gitanjali Sharma, Advs.
versus
GUANGDONG OPPO MOBILE TELECOMMUNICATIONS CORP.
LTD. & ORS. ..... Defendants
Through: Mr. Saikrishna Rajagopal, Ms. Julien
George, Mr. Aniruddh Bhatia, Mr. Arjun
Gadhoke, Mr. Avijit Kumar, Mr. Vivek
Ayyagari and Ms. N. Parvati, Advs.
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 1 of 24
Signing Date:01.06.2024
14:54:58
CORAM:
HON'BLE MR. JUSTICE ANISH DAYAL
% JUDGMENT
I.A. 9355/2023 in CS (COMM) 692/2021, I.A. 9384/2023 in CS (COMM)
707/2021 (by plaintiffs seeking discovery under Order 11 Rule 5 of CPC) & I.A.
11485/2022 in CS(COMM) 692/2021, I.A. 11484/2022 in CS (COMM)
707/2021 (by defendants seeking constitution of confidentiality club including
directions for production by plaintiffs of all third-party agreements relating to
their SEP's.)
1. CS(COMM) 692/2021 was filed by plaintiff (InterDigital Technology
Corporation) seeking permanent injunction restraining infringement of rights
vested in registered patent numbers IN262910, IN295912, IN313036, IN320182
& IN319673 (referred to as 'suit patents'). The dispute relates to plaintiffs'
Standard Essential Patents (referred to as "SEPs") portfolio alleging use by
defendants of their patent technology without executing a license agreement or
paying FRAND rates i.e. fair, reasonable and non-discriminatory terms.
2. CS(COMM) 707/2021 was filed by plaintiff (InterDigital VC Holdings,
Inc.) restraining infringement of rights vested in registered patent numbers
IN242248, IN 299448 & IN 308108 (also referred to as 'suit patents') claiming
rights in their SEP's in these technologies; that defendants were an unwilling
licensee; and had not executed a FRAND license agreement.
3. Counter claims under Section 64 of Patents Act, 1970 (hereinafter referred
to as "the Act") have also been filed by defendants, numbered as Counter Claim
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 2 of 24
Signing Date:01.06.2024
14:54:58
No. 9/2022 in CS (COMM) 692/2021& Counter Claim being CC (COMM) No.
23/2022 in CS (COMM) 707/2021. The defendants claim that the plaintiffs'
patents are not valid, essential or infringed.
4. I.A. 9355/2023 and I.A. 9384/2023 were filed by plaintiffs under Order XI
Rule 5 read with Section 151 of Code of Civil Procedure, 1908 ("CPC") seeking
directions to defendants to produce documents which were essentially 'license
agreements' executed by defendants with third-party SEP holders and
agreements with Qualcomm concerning components procured by defendants for
their devices. On 5th April, 2024, Mr. Pravin Anand, counsel for plaintiffs limited
his request to the agreements executed by defendants with Qualcomm and
Ericsson in CS (COMM) 692/2021 and with Orange SA in CS(COMM)
707/2021.
5. I.A. 11485/2022 and I.A. 11484/2022 have been filed on behalf of
defendants under Rule 11 of the High Court of Delhi Rules governing Patent
Suits, 2022 read with Section 151 of CPC seeking constitution of a
confidentiality club. As part of the said application a direction was sought for
plaintiffs to place on record all third-party agreements relating to their alleged
SEPs. On 5th April 2024, request was made by counsel for defendants for
including plaintiffs' Qualcomm Agreement, aside from the seven agreements
agreed to be part of the confidentiality club.
Submission on behalf of plaintiffs
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 3 of 24
Signing Date:01.06.2024
14:54:58
6. Mr. Pravin Anand, counsel for plaintiffs argued that defendants have
pleaded the Qualcomm agreement in support of their plea for exhaustion and non-
infringement and therefore, the defendants' Qualcomm agreement is relevant to
be placed on record. For this, he has placed reliance upon the decision of the
Hon'ble Supreme Court in M.L. Sethi v. R.P. Kapur, (1972) 2 SCC 427, where
Supreme Court has stated that "if there were matters in question in the suit, then
the documents become relevant". Having taken the plea of exhaustion as a plea,
these documents would 'throw light' on the matter in controversy.
7. He pointed out to the written statement of defendants, in particular to paras
22 and 27, stating the defendants' position having taken the plea of exhaustion
of the plaintiffs' patent rights at the chipset level. This was in relation to the issue
that the allegedly infringing component was in defendants' devices, which is the
chipset sourced from third parties, inter alia Qualcomm and MediaTek. There
was a reference by defendants in para 35 of the written statement of its cross-
licensing arrangements with entities including Ericsson and Qualcomm.
8. Counsel for plaintiffs pointed out that the defence of exhaustion with
reference to Qualcomm had been taken in previous law suits where it had been
rejected. In this regard, he pointed out to a decision in Koninklijke Philips N.V.
v. Vivo Mobile Communication Co. Ltd. & Ors., 2022:DHC:85, where it had
been held that considering the stand of defendants that the patents were
incorporated in the chipset and not in the handset, and plaintiff had insisted that
the SEPs were in the handset, third-party license agreements executed between
defendants and Qualcomm and other companies would definitely throw light on
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 4 of 24
Signing Date:01.06.2024
14:54:58
this question. It was also observed by Court that if plaintiff had to map their
patents on to the standard essential features, as contended by defendants, it would
also be settled by the production of this agreement.
9. Counsel for plaintiffs also placed reliance on the judgment delivered on
20th March, 2024 in Lava International Ltd. v. Telefonaktiebolaget LM
Ericsson, 2024:DHC:2698, where the discussion on the plea of doctrine of
exhaustion as a defence was tested on the basis of agreement of defendants with
Qualcomm, which was part of the said proceeding and further adverted to paras
10.10 and 10.11 in Koninklijke Philips N.V. v. Bhagirathi Electronics & Ors.,
2018:DHC:4111, to show that the defence of exhaustion had been rejected.
10. Counsel for plaintiffs contended that plaintiffs needed access to
defendants' Qualcomm agreement on inter alia the following grounds:
i. To disprove the argument on the doctrine of exhaustion;
ii. To disprove the defendants' case, that the technology resides only in
the chipset, and not in the handset as a whole;
iii. That the royalty sought by plaintiffs were on a FRAND basis.
11. The need for Qualcomm agreement with Oppo was necessary to show that
the exhaustion defence was unsustainable, in that the agreement would not have
any indemnity clause where Qualcomm had assured Oppo that a license to
Qualcomm patents, and absolve it from infringement of third-party patents. For
this, he adverted to paras 604 and 611 of Lava (supra).
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 5 of 24
Signing Date:01.06.2024
14:54:58
12. This was without prejudice to Oppo's argument on exhaustion being
incorrect in any event, since plaintiff's patents did not claim the chipset but the
implementation in the handset manufactured by Oppo. It was underscored that if
the use of Qualcomm chipsets by defendants exhausted the rights of SEP holders,
then why would it be necessary for them to take a license from Ericsson and other
SEP holders. For this, he adverted to extract of 'Qualcomm's 5G Handset
Licensing Program'.
13. An affidavit filed by Oppo's authorized representative was referred to,
where it had been stated in response to interrogatories, that they used licensors
of 3G, 4G and 5G patents, the list which included Qualcomm as well.
14. As per the plaintiffs' counsel, the Qualcomm agreement would also show
that Oppo makes payments to its licensors on the entire handset level and not
merely the chipset level and would therefore, be determinative of the royalties to
be paid. The agreements would also show that royalties being paid to third-party
SEP licensors for similar technology i.e. cellular /HEVC (High Efficiency Video
Coding), were far higher than what Oppo has offered to pay the plaintiffs in its
negotiations and counteroffers. It was asserted that the claims of the suit patents
included the technology which involved the whole handset and in particular,
paras 60, 66 & 72 of the Plaint were referred to, which had extracted the claim
of IN910, IN912 and IN036.
15. Plaintiffs would also require the agreement to disprove Oppo's case on
acquiescence pleaded against plaintiffs. It was contended that acquiescence was
a positive act of encouragement and not mere inaction or failure to sue and
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 6 of 24
Signing Date:01.06.2024
14:54:58
reliance was placed on M/s. Hindustan Pencils Pvt. Ltd. v. M/s. India Stationery
Products Co. & Anr., AIR 1990 DEL 19 and Power Control Appliances v.
Sumeet Machines Pvt. Ltd.,1994 (2) SCC 448. In any event Oppo had no locus
to take the defence of acquiescence on behalf of a third party i.e. Qualcomm.
Qualcomm in any case, was not a necessary party to the suit, as it is not practicing
the claims of the suit patent. Access to Oppo's agreements would also be relevant
for the determination of royalties that Oppo should be paying plaintiffs.
16. On the proposition that agreements of implementer are relevant for royalty
determination, counsel for plaintiffs relied upon the following cases:
i. InterDigitalTechnology Corporation & Ors. v. Guangdong Oppo Mobile
Telecommunications Corp. Ltd. & Ors., titled CS (COMM) 692/2021 &
CS (COMM) 707/2021. In this very case, vide order dated 21st February,
2024 it was held in para 58 (as extracted in para 4 of the said order), that
it was likely that Oppo will show its agreement to InterDigital;
ii. Georgia-PacificCorp. v. U.S. Plywood Corp., 318 F. Supp. 1116, 1120
(S.D.N.Y. 1970) (decided on 28thMay, 1970);
iii. High Point SARL v. Sprint Nextel Corporation, 2012 WL 1533213(USA
case decided on 30thApril, 2012);
iv. Microsoft Corporation v. Motorola Mobility, Inc., Case No.C10-
1823JLR (2013 decision of United States District Court- Western District
of Washington at Seattle); and
v. Optis Cellular Technology LLC v. Apple Retail UK Ltd., [2023] EWHC
1095 (Ch) (UK decision of 10th May, 2023).
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 7 of 24
Signing Date:01.06.2024
14:54:58
17. Counsel for plaintiffs did submit that in U.K., InterDigital's plea for access
to the implementer's agreement was denied but that was distinguishable
considering that defendants had not taken the defence of patent exhaustion. As
regards Oppo case in UK, Oppo's counsel had taken the stand that Oppo's
agreements would be relevant and disclosable at a later stage and that InterDigital
had made the request at a very early stage. He stated that, in this matter, the
parties were about to commence trial and the documents were therefore
necessary. The Oppo case in UK did not relate to the HEVC portfolio and was
limited to 5G only, whereas, this particular case involves the HEVC portfolio as
well.
18. In the UK case with Lenovo, the Court had acknowledged that InterDigital
was not seeking access for royalty terms but had restricted its request to non-
royalty FRAND terms, whereas, the present case is different because
InterDigital's request was based on Oppo's royalty terms and the stage of the suit
is at the trial stage. In any event he stated that UK orders were not binding in the
present case and they were not in accordance with Indian law and requirement
of discovery and disclosure are different in Indian law.
19. Issue of "matters in question" are part of Order XI rule 5 of CPC and also
referred to Delhi High Court Patent Rules, 2022 which requires the defendant to
specify the details of its own licenses, including royalties paid by them [rule 3B
(xi) and (vi)]. Besides, Oppo had not taken the defence of exhaustion in UK and
Germany, where the same portfolio is in question; it had sought a FRAND rate-
setting prayer in Guangzhou China for the same portfolio. Counsel for plaintiffs
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 8 of 24
Signing Date:01.06.2024
14:54:58
stated that a prayer of FRAND license could not co-exist with the defence of
exhaustion.
20. As regards, Oppo's request for discovery of InterDigital's Qualcomm
agreement, counsel for plaintiffs contended that agreement was irrelevant;
firstly, there was no license currently and it had expired; secondly, the patents
covered by the license were old patents and have expired since the Qualcomm
agreement was CDMA (Code-Division Multiple Access) technology; thirdly, the
suit patents do not relate to early CDMA technology which is the subject matter
of the Qualcomm agreement but relate to technology developed after the expiry
of the Qualcomm agreement; referred to his various patents and stated that none
of them were CDMA technology; fourthly, the Qualcomm agreements were
mostly for 2G patents and some initial 3G patents were included, which were not
subject matter of the present proceedings; fifthly, license agreement concerns
only CDMA products; sixthly, all patents had expired when InterDigital
approached Oppo in 2014; seventhly, portfolio discussed with Oppo was
focusing on 3G,4G, 5G, Wi-Fi and HEVC; and eighthly, there was no overlap
between the 3G patents under the Qualcomm license agreement and those in
discussions with Oppo.
21. In another case of Koninklijke Philips N.V. v. Oplus Mobitech India Pvt.
Ltd. & Ors., order dated 15.11.2019 titled CS (COMM) 574/2019, this Court had
accepted the view that access to Philips-Qualcomm agreement was not necessary
because the technology was very different. To this, the defendants' counsel said
that ultimately, they did provide the Qualcomm agreement. However, without
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 9 of 24
Signing Date:01.06.2024
14:54:58
prejudice to the above, InterDigital was willing to provide the Qualcomm
licensing agreement to the Court in a sealed cover.
22. To Oppo's argument that an offer or covenant to not to sue, amounts to
exhaustion, was not sustainable. Reliance on the decision in TR LabsPatent
Litigation, Civil Action No. 09-3883 (PGS) (DEA)(case of United States District
Court for the District of New Jersey) did not apply, since firstly, in that case, it
was undisputed that the patents were practiced by Cisco's products and by
Cisco's downstream manufacturer, whereas in this case, InterDigital's patents
are not practiced by Qualcomm chipsets, but only by handset makers such as
Oppo; secondly, Cisco had filed a declaratory action seeking a declaration of
patent exhaustion, whereas, Qualcomm has not filed any declaratory action;
thirdly, AT & T had admitted use of Cisco's products, using the very same
patents, which were subject matter of TR Lab's offer to not to sue Cisco,
whereas, the suit patents are completely unrelated and different from the patents
concerned with InterDigtial's license to Qualcomm; fourthly, mere inaction on
not to sue does not amount to acquiescence [Hindustan Pencils (supra) and
Power Control(supra)]; and fifthly, an exhaustion defence can only be
demonstrated through the Oppo's agreement with Qualcomm and not through
InterDigital's agreement with Qualcomm.
Submission on behalf of defendants
23. Defendants argued that if Qualcomm agreement had expired, then why was
there an objection by plaintiffs to show the same and that in India the principle
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 10 of 24
Signing Date:01.06.2024
14:54:58
of international exhaustion is followed, unlike in UK, where national exhaustion
is the norm and therefore, the issue was not raised by defendants in UK.
24. It was submitted that non-production of the agreement, would at best draw
an adverse inference against defendants. The claim of the suit patent was a
function and not a mobile phone, therefore whether it is part of a chipset or
mobile phone, can be seen from the Qualcomm agreement of the plaintiffs. It
was submitted that plaintiffs rely on their Qualcomm agreement, while
defendants do not rely on theirs. Reliance was placed on the Intex agreement in
Intex Technologies (India) Ltd. v. Telefonaktiebolaget LM Ericsson (Publ),
2023:DHC:2243-DB.
25. Counsel for defendants contended that by order dated 05th April, 2024,
plaintiff agreed that they will place on record seven agreements, however, said
no to the Qualcomm agreement. Defendants' plea for disclosure was based on
the following submissions:
25.1 Plaintiffs' agreement with Qualcomm was relevant because plaintiffs had
asserted the suit patents to be essential to 3G, 4G and 5G standards, and had also
admitted that it had executed a license for 2G and other 3G patents with
Qualcomm. The expired agreement with Qualcomm clearly had an overlap with
the patents asserted in the suit, at least to the extent of the 3G standards and
therefore, it would be relevant to decide the issue of exhaustion, as well as,
FRAND.
25.2 Qualcomm's agreement with plaintiffs would be important to verify if the
asserted technology is implemented in the chipset of a mobile device or whether
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 11 of 24
Signing Date:01.06.2024
14:54:58
agreement specified any terms to cover or not sue Qualcomm's licensees. If
plaintiffs are aware that the technology is implemented by a chipset, they have
not chosen to sue Qualcomm and therefore, acquiesced in the use of plaintiffs'
patents within Qualcomm's chipsets and therefore, cannot sustain a claim of
infringement against defendants, who are merely incorporating Qualcomm's
chipsets within their devices. Since the agreement has already expired, plaintiffs'
refusal to produce the agreement was surprising. In Lava (supra), the Court had
considered Ericsson's agreement with Qualcomm, while determining the issue of
exhaustion.
25.3 As regards objection to plaintiffs' discovery applications, it was contended
that their agreements were completely irrelevant to adjudication of FRAND rates.
For assessing FRAND rates, SEP holders' third-party license agreements have to
be reviewed, which has been upheld by the Division Bench of the Delhi High
Court in Intex Technologies India Ltd. v. Telefonaktiebolaget L M Ericsson
(PUBL), 2023:DHC:2243-DB, as also by a Coordinate Bench of the Delhi High
Court in Interdigital Technology Corporation & Ors. v. Xiaomi Corporation &
Ors., 2020:DHC:3598.
25.4 Plaintiffs' request had also been rejected in numerous proceedings
including parallel proceedings between the parties in the UK High Court as in
InterDigital Technology Corporation & Ors. v. Oneplus Technology
(Shenzhen) Co. Ltd., [2022] EWHC 2121 (Pat).
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 12 of 24
Signing Date:01.06.2024
14:54:58
25.5 Plaintiffs' request was rejected in proceedings against Lenovo, as in
InterDigital Technology Corporation & Ors. v. Lenovo Group Limited & Ors.,
[2021] EWHC 89 (Pat).
25.6 Defendants' agreements with Qualcomm were completely irrelevant to its
argument on exhaustion, since defendants have not relied upon its agreement with
Qualcomm to claim exhaustion. Defendants' plea on exhaustion is articulated in
paras 23-28 of the written statement. Moreover, if defendants do not wish to
produce its agreement with Qualcomm, they cannot be compelled and an adverse
inference can be drawn in the final stages of the matter as per Order XI, Rule 5(4)
of CPC.
Analysis
Defendants' Qualcomm agreement
26. Plaintiffs by their discovery application essentially seek production of the
Qualcomm agreement executed by defendants with Qualcomm on the basis that
it would throw light on the defence of exhaustion which has been pressed by
defendants. The discovery of the other two agreements of defendants with
Ericsson and Orange SA are pressed for the aspect of FRAND rates which
plaintiffs claim from defendants for license of their SEPs. Defendants, on the
other hand, seek discovery of the Qualcomm agreement executed between
plaintiffs and Qualcomm since it would be relevant to decide the issue of
exhaustion as well as determination of FRAND rates, without prejudice to it its
essential contention that it did not need a license for plaintiffs' SEP.
Signature Not Verified
Digitally Signed
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 13 of 24
Signing Date:01.06.2024
14:54:58
27. Plaintiffs claim is that defendants are using the patented technology in the
SEP in their handset, while defendants claim that the technology is at best
implemented in a chipset, which they have procured from Qualcomm which had
been authorized to sell by plaintiffs and, therefore, the principle of exhaustion
would apply. Plaintiffs counter by stating that their agreement with Qualcomm
was for chipset manufacture and not for handsets and, therefore, had no relevance
to the infringing technology used by defendants in their handset. Further, the
agreement with Qualcomm was relatable to an earlier technology involving
CDMA, 2G and some version of 3G, which was not the subject matter of the issue
with the defendants' use of the technology.
28. The essence of a discovery sought by a party, has been deliberated upon by
the Supreme Court in M.L. Sethi (supra) and articulated as under:
"8. The High Court was equally wrong in thinking
that in passing the order for discovery, the trial
court acted illegally in the exercise of its
jurisdiction as it deprived the respondent of his
right to claim privilege for non-production of his pass book and personal accounts, because the stage for claiming privilege had not yet been reached. That would be reached only when the affidavit of discovery is made. Order 11 Rule 13 provides that every affidavit of documents should specify which of the documents therein set forth the party objects to produce for inspection of the opposite party together with the grounds of objection.
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 14 of 24
9. Nor do we think that the High Court was right in holding that the documents ordered to be discovered were not relevant to the inquiry. The documents sought to be discovered need not be admissible in evidence in the enquiry or proceedings. It is sufficient if the documents would be relevant for the purpose of throwing light on the matter in controversy. Every document which will throw any light on the case is a document relating to a matter in dispute in the proceedings, though it might not be admissible in evidence. In other words, a document might be inadmissible in evidence yet it may contain information which may either directly or indirectly enable the party seeking discovery either to advance his case or damage the adversary's case or which may lead to a trial of enquiry which may have either of these two consequences. The word "document" in this context includes anything that is written or printed, no matter what the material may be upon which the writing or printing is inserted or imprinted. We think that the documents of which the discovery was sought, would throw light on the means of the respondent to pay court-fee and hence relevant."
(emphasis added)
29. Considering that the doctrine of exhaustion has been pressed by defendants, on the basis that defendants had acquired the technology from Qualcomm, in the opinion of this Court there is no reason why defendants' agreement with
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 15 of 24
Qualcomm ought not to be produced. It would be quite relevant to assess as to what had been licensed from Qualcomm by defendants, in order to understand the scope of their implementation, as also to the nature of the technology that they sought from Qualcomm. The issue of 'chipset versus handset' dispute, was also noted by this Court in Koninklijke Philips N.V. v. Vivo (supra) as under:
"14. Since it has been the consistent stand of the defendants, that the patents are incorporated in the chipset and not in the handset, whereas the plaintiff has insisted that the standard essential patents are in the handset, the third-party license agreements executed between the defendants and Qualcomm and other companies would definitely throw light on this question.
15. The contention of the learned counsel for the defendants that it is for the plaintiff to map their patents on to the standard essential features would also be settled by the production of this agreement, as it would be evident as to whether the patents work on the chipset or handset and what was the technology transferred by Qualcomm and others to the defendants. Of course, keeping the necessity of industry confidentiality, these documents need not be brought out into the open. However, as suggested in respect of I.A. 8259/2020, moved by the defendants for production of third-party agreements by the plaintiff, to determine FRAND, a confidentiality club can be constituted even in respect of these agreements."
(emphasis added)
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 16 of 24
30. In this case as well, the production of defendants' agreement with Qualcomm would show as to what was the technology transferred by Qualcomm to defendants. This would be relevant to determine whether Qualcomm made any representation to the defendants that its chipsets were under lawful license from the plaintiffs. This forms the basis of the defendants' plea that the Qualcomm chipsets practice the invention of the plaintiffs SEPs. To negate this, it would be relevant for the Court also to examine this agreement, as well as the plaintiffs to counter this contention by the defendants. The Court, therefore, sees no reason for plaintiffs' request for discovery of the defendants' Qualcomm agreement, not to be allowed. There is already a confidentiality club established by orders of this Court dated 21st February, 2024, later revised and expanded with consent of both parties on 20th March, 2024 and subsequently on 05th April, 2024. This agreement, if and when produced, can be made part of this confidentiality club in order that it remains confidential qua third parties.
Defendants' third-party license agreements
31. As regards the plaintiffs' request for discovery of the Orange SA and Ericsson agreements in order to throw light on determination of FRAND rates, reference is made to InterDigital v. Xiaomi (supra), where this Court noted that third-party license agreements have to be produced by the plaintiff, than the defendants. The relevant extracts are as under:
"56. In this context, I also agree with the submission, of Mr. Rajagopal, that acceptance of the arrangement proposed by Mr. Pravin Anand would result in an unequal balance, as the officials and personnel of InterDigital would have full
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 17 of 24
access to the third-party license agreements, and would be aware of the contents thereof, whereas none of the officials and personnel of Xiaomi would be privileged to gain such access. It is no answer, in my opinion, to contend - as Mr. Pravin Anand would seek to urge - that Xiaomi is also entitled to the same privilege. The plaint has been brought by InterDigital. InterDigital is the SEP holder. InterDigital is required, by law, to allow exploitation of SEPs by Xiaomi, by granting a license to Xiaomi at FRAND rates. The rate offered by Xiaomi is unacceptable to InterDigital. InterDigital, instead, is requiring Xiaomi to agree to take a license, from InterDigital, at the rate at which it offers the SEPs to other licensees. Third- party license agreements would, therefore, obviously be produced by InterDigital, rather than by Xiaomi, in support of its case. As such, the occasion for Xiaomi to request for any such "two- tier" Confidentiality Club, ex hypothesi, does not arise. Even if it did, it would be for InterDigital to arrive at an agreement, with Xiaomi, for the establishment of a "two-tier" Confidentiality Club, excluding officers and personnel of the parties from access to the "inner tier" confidential documents. This Court cannot trust such an arrangement upon Xiaomi, without its consent, in the absence of any clear right having been established, by InterDigital, for the imposition, on Xiaomi, of such an arrangement.
57. It was not once, but several times, during the course of hearing of this application, that the thought came to me - What if Xiaomi is unwilling
- as it is, in the present case - for the third-party license agreements, on which InterDigital relies, to
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 18 of 24
be shown only to its advocates and experts, and not to its own officials or personnel? What if Xiaomi says that it is not willing to contract, with its counsel, to keep undisclosed, from Xiaomi, the documents which have been shown to him? Mr. Pravin Anand submits that, if Xiaomi is unwilling for such an arrangement, the Court could legitimately draw an adverse inference against, treating it as an "unwilling licensee". In other words, Mr. Pravin Anand submits that, having involved Xiaomi in a litigative exercise, by filing the present suit against it, InterDigital can insist on Xiaomi prosecuting the suit, and defending itself against InterDigital, without being shown the documents on which InterDigital proposes to rely. The insistence, by Xiaomi, on access to the documents on which InterDigital proposes to rely, so as to be able to defend the case set up by InterDigital, according to Mr. Pravin Anand, would justify an adverse inference against Xiaomi. The submission, in my view, deserves to be summarily rejected. It flies in the face of the most elementary canons of natural justice and fair play. I need say no more."
(emphasis added)
32. It is the plaintiffs' case that there is infringement of their SEPs and that FRAND rates ought to be crystallized by the defendants. Defendants' agreement with other third parties cannot have a bearing, at this stage, to the rates offered by the plaintiffs to their licensees. The assessment has to be made on the basis of comparable licenses of the plaintiffs or that of other SEP holders. The Court does not see any relevance of the defendants' third-party licenses for this purpose. There is nothing in the plaintiffs' application to substantiate the specific reasons
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 19 of 24
why these agreements would be required, except for general submissions that it would be useful for determination. In any case the onus is first on the plaintiffs to establish essentiality and then infringement by the defendants. The positive evidence has to be supplied by the plaintiffs.
33. Justice Birss, in the judgment, delivered by the Patents Court of High Court of U.K. in InterDigital v. Lenovo (supra), rejected such a request by InterDigital inter alia on grounds of third-party confidentiality, which factor also appeals to this Court. The relevant para is extracted as under:
"31. I am not going to make the order sought by InterDigital. I am not satisfied that any disclosure, in this sense, of licences from Lenovo to which Lenovo is a party, is proportionate in the context of this case, bearing in mind that it would inevitably engage third party confidentiality. The reason why emerges from an analysis of the issues to which these licences are said to be potentially relevant.
(emphasis added)
34. In this light, this Court is of the opinion that the implementer i.e. defendants' agreements with other SEP licensors like Ericsson and Orange SA, are not relevant, at least at this stage, for determination of FRAND rates.
Plaintiffs' Qualcomm agreement
35. Defendants' request for discovery of plaintiffs' agreement with Qualcomm is also relevant for determination of defendants' plea for the exhaustion, as discussed above. Only by assessment of plaintiffs' Qualcomm agreement, it would be evident if indeed there was an overlap in the technology and even if the
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 20 of 24
agreement was expired, whether it had some aspects of the 3G standards and would, therefore, be necessary for determination of issue of exhaustion, as well as FRAND. It would also throw light on the other disputed issue of implementation in the chipset or the handset, since plaintiffs' Qualcomm agreement would be able to clarify the technology licensed to Qualcomm.
36. Counsel for defendants' submission that if plaintiffs are aware that the technology is implemented by chipset but have not chosen to claim infringement against Qualcomm and, therefore, amounts to acquiescence, is something which will have to be assessed at a later stage, however, the facts in relation to the Qualcomm agreement may be necessary for determination. It is pointed out that in the decision in Lava (supra), the Court had considered Ericsson's (plaintiff in that case) agreement with Qualcomm while determining the issue of exhaustion. Reference may be made in this regard to para 609 of the said decision, which is extracted as under:
"609. John Han (PW-1) further deposed that Ericsson had a license agreement with Qualcomm, which was only in relation to CDMA technology. The relevant extracts from his affidavit are set out below:
"55. Despite raising various queries qua Ericsson's agreement with Qualcomm Inc., Lava failed to provide complete information/details to Ericsson about its relationship with Qualcomm Inc. This also shows that objections/queries in relation to Plaintiff's agreement with Qualcomm, which were raised by Lava, were nothing but mere
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 21 of 24
delaying tactics. In order to give Lava a clear picture of Ericsson's agreement with Qualcomm Inc. and its effect on the potential agreement, Ericsson shared with Lava, during the course of their meeting on 22.05.2012, a document titled as "Exhibit C". (an Exhibit of the agreement entered between Ericsson and Qualcomm Inc.). The aforesaid document clearly shows that Ericsson's agreement with Qualcomm Inc. is limited in scope and cannot be interpreted to mean that any company which is using Qualcomm's chipsets is exempted from taking a license in respect of Ericsson's entire portfolio of Standard Essential Patents. Despite the aforesaid, Lava kept raising repetitive queries in relation to Ericsson's agreement with Qualcomm Inc. However, when Ericsson asked for certain details/information which could have helped Ericsson in getting a clearer picture about Lava's concern in relation to the issue of the Qualcomm agreement, Lava failed to provide such details about its relationship with Qualcomm Inc. Ericsson's agreement with Qualcomm Inc. is restricted only to the field of CDMA applications however, any multimode mobile handsets which also comply with 2G and EDGE technology would still be infringing in nature and would need a license to those applications and, to the best of my knowledge, Lava does not offer any handsets that implement 3G only, as opposed to both 3G and 2G.
56. Furthermore, during the pendency of the present suit, Lava has alleged that Ericsson has no consistent licensing policy inasmuch as it has offered license to chipset manufactures such as
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 22 of 24
Qualcomm. Ericsson has not licensed a chipset manufacturer for the past 10-15 years and Qualcomm was an exception since that agreement was a part of much bigger business arrangement where Ericsson purchased Qualcomm's CDMA infrastructure business. As part of that business dealing, Ericsson granted limited rights under Ericsson's 3G standard essential patents with respect to Qualcomm's CDMA Applications. Accordingly, Qualcomm has no rights under Ericsson's GSM, GPRS, and EDGE related standard essential patents."
(emphasis added)
Conclusion
37. Accordingly, I.A. 9355/2023 in CS (COMM) 692/2021 & I.A. 9384/2023 in CS (COMM) 707/2021 are allowed to the extent that the agreements executed by defendants with Qualcomm are to be disclosed by defendants and made part of the confidentiality club, and a copy of it may be filed before the Court in a sealed cover. Plaintiffs' prayer for discovery of defendants' Ericsson and Orange S.A. agreements is rejected.
38. Direction sought as part of I.A. 11485/2022 in CS(COMM) 692/2021 & I.A. 11484/2022 in CS (COMM) 707/2021 by defendants is allowed to the extent that plaintiffs' agreement with Qualcomm is to be disclosed and made part of the confidentiality club, and a copy of it may be filed before the Court in a sealed cover.
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 23 of 24
39. The same may be accomplished by the parties within a period of four weeks from today, in order that further trial can proceed.
40. Judgment be uploaded on the website of this Court.
(ANISH DAYAL) JUDGE MAY 31, 2024/RK/na
By:MANISH KUMAR CS(COMM) 692/2021 & CS(COMM) 707/2021 24 of 24
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!