Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dated: 24.08.2023 vs The Assistant Controller Of ...
2023 Latest Caselaw 11161 Mad

Citation : 2023 Latest Caselaw 11161 Mad
Judgement Date : 24 August, 2023

Madras High Court
Dated: 24.08.2023 vs The Assistant Controller Of ... on 24 August, 2023
   2023:MHC:3905



                                                                              (T)CMA(PT)/3/2023


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                 DATED: 24.08.2023
                                                     CORAM
                        THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY
                                                 (T)CMA(PT)/3/2023
                                                (OA/23/2017/PT/CH)

                     Bigtec Private Limited
                     2nd Floor, Golden Heights,
                     59th 'C' Cross 4th 'M' Block, Rajajinagar,
                     Bangalore 560 010, Karnataka, India
                     through its Authorized Representative                        ... Appellant
                                                        -vs-

                     The Assistant Controller of Patents and Designs
                     Patent Office Branch
                     Intellectual Property Building,
                     G.S.T. Road,
                     Guindy,
                     Chennai 600 032                                       ... Respondent

                     PRAYER: Transfer Civil Miscellaneous Appeal (Patents) filed under
                     Sections 117-A of the Patents Act, 1970, prays to (i) allow the present
                     appeal and set aside/quash the impugned Order dated June 29, 2017
                     passed by the Respondent for Indian Patent Application No.
                     2162/CHE/2010 (ii) direct grant of patent in respect of the said
                     Indian Patent Application No. 2162/CHE/2010.
                                     For Appellant   : Mr.Shatadal Ghosh
                                                       Mr.K.Muthuselvam for
                                                       for M/s.K and S Partners

                     1/6


https://www.mhc.tn.gov.in/judis
                                                                                 (T)CMA(PT)/3/2023



                                       For Respondent : Mr.K.Subbu Ranga Bharathi, CGSC
                                                       *********

                                                      JUDGMENT

The appellant assails an order dated 29.06.2017 by which the

request for grant of patent was declined. By the impugned order, the

respondent concluded that the amended claims 1 to 15 do not involve

an inventive step as required by Section 2(1)(ja) of the Patents Act,

1970 (the Patents Act). The respondent also concluded that amended

claims 6 to 9 are not patentable under Section 3(e) of the Patents Act.

2. At the hearing on 25.07.2023, learned counsel for the

appellant dealt with the cited prior art and contended that the

claimed invention satisfies all the requirements of Section 2(1)(j) and

that the claimed invention would not be obvious to a person skilled

in the art on the basis of the cited prior arts. He also contended that

amended claims 6 to 9 are not within the scope of Section 3(e) of the

Patents Act. With specific reference to the cited prior art documents,

https://www.mhc.tn.gov.in/judis (T)CMA(PT)/3/2023

learned counsel pointed out that the cited prior arts are either not

relevant or, at any rate, do not contain any teaching that lead to the

claimed invention.

3. Upon obtaining instructions, Mr.Subbu Ranga Bharathi,

learned Central Government Standing Counsel, submits that the

matter may be remanded for re-consideration. The said submission is

made without making any concession on the merits of the matter.

4. Learned counsel for the appellant is agreeable to this course

of action subject to two caveats:

(i) Such re-consideration should be confined to the grounds on which the patent application was refused and the prior arts cited therein.

(ii) Such re-consideration should be by a different officer.

5. On instructions, Mr.Subbu Ranga Bharathi is agreeable to the

first requirement of learned counsel for the appellant. As regards the

https://www.mhc.tn.gov.in/judis (T)CMA(PT)/3/2023

second, I am of the view that it is appropriate that a different officer

considers the matter on remand so as to preclude confirmation bias.

6. In view of the above development, it is unnecessary to

adjudicate the appeal on merits. Instead, the impugned order is set

aside on the ground of non-consideration of contentions raised by the

appellant both with regard to the cited prior art and the objection

under Section 3(e).

7. Consequently, (T)CMA(PT) No.3 of 2023 is disposed of

without any order as to costs, without expressing any opinion on the

merits, and the matter is remanded for re-consideration on the

following conditions:

(i) Re-consideration shall be confined to the grounds on which the application was rejected by impugned order dated 29.06.2017 and the prior art cited therein.

https://www.mhc.tn.gov.in/judis (T)CMA(PT)/3/2023

(ii) An officer other than the officer who passed the impugned order shall undertake such re- consideration.

(iii) After providing a reasonable opportunity to the appellant, a reasoned decision should be issued within a maximum period of four months from the date of receipt of a copy of this order.



                                                                                           24.08.2023
                     Index                  : Yes / No

                     Internet               : Yes / No

                     Neutral Citation: Yes/No

                     kal







https://www.mhc.tn.gov.in/judis
                                                     (T)CMA(PT)/3/2023




                                  SENTHILKUMAR RAMAMOORTHY, J

                                                                  kal




                                                (T)CMA(PT)/3/2023
                                               (OA/23/2017/PT/CH)




                                                         24.08.2023







https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter