Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Kumar Sethi vs The Registrar Of Trade Marks
2023 Latest Caselaw 13807 Mad

Citation : 2023 Latest Caselaw 13807 Mad
Judgement Date : 12 October, 2023

Madras High Court
Ashok Kumar Sethi vs The Registrar Of Trade Marks on 12 October, 2023
                                                                       CMA(TM) No.6 of 2023


                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             DATED: 12.10.2023

                                                  CORAM

                      THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY

                                           CMA(TM) No.6 of 2023

                     Ashok Kumar Sethi,
                     Proprietor,
                     M/s.Abhinav Export Corporation
                     Residing at C-2, Nos.1 & 3,
                     Swarup Heritage, II Street,
                     Kasthuri Estate,
                     Poes Garden,
                     Chennai – 600 086.                             ... Appellant

                                                     Vs.

                     The Registrar of Trade Marks,
                     Office of the Trade Marks Registry,
                     Intellectual Property Rights Building,
                     Industrial Estate, SIDCO RMD,
                     Godown Area, G.S.T. Road, Guindy,
                     Chennai – 600 032.                            ... Respondent


                     Prayer: Civil Miscellaneous Appeal (Trade Marks) filed under
                     Section 91 of the Trade Marks Act, 1999, praying to allow the
                     Appeal against the order of the respondent dated 24.03.2021 and
                     set aside the same and direct the respondent to accept the renewal


                     Page 1 of 13



https://www.mhc.tn.gov.in/judis
                                                                              CMA(TM) No.6 of 2023


                     request filed by the appellant in respect of Trade Mark Application
                     No.728906 dated 02.09.1996 in Class 03.


                                       For Appellant    :     Mrs.Gladys Daniel
                                                              for M/s. Daniel & Gladys

                                       For Respondent :       Mr.C. Samivel
                                                              Senior Panel Counsel


                                                       JUDGMENT

This appeal is directed against an order dated 24.03.2021 by

which the request for renewal of Trade Mark No.728906 in Class 3

of the Register of Trade Marks was refused by citing the delay in

the submission thereof.

2. The appellant applied for registration of the Trade Mark

'BLACK GOLD' in Class 3 on 02.09.1996, claiming user since

06.07.1993. The application was opposed by Mr.Ved Prakash

Malhotra trading as M/s.S.P.Products (India) and such opposition

was registered as Opposition No.720480. Upon hearing the

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

applicant and the opponent, by order dated 31.01.2013, the

opposition was rejected. Thereafter, the registration certificate was

issued on 31.05.2017. Since such registration dated back to

02.09.1996 (date of application), the appellant filed renewal

application in Form TM-R on 18.04.2018. A sum of Rs.18,000/-

was remitted as renewal fees. Pursuant thereto, a renewal

certificate dated 22.04.2018 was issued for renewal of registration

for a period of 10 years from 02.09.2006. The record reflects that a

notice under Section 25(3) of the Trade Marks Act, 1999 (the Trade

Marks Act) was issued by the Registrar of Trade Marks on

02.07.2018 informing the appellant that the registration would

expire on 02.09.2016. Thereafter, the appellant, by communication

dated 23.08.2018, called upon the Registrar of Trade Marks to

renew the registration for the next block of 10 years from

02.09.2016 to 02.09.2026. This request was rejected by the

impugned order.

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

3. Learned counsel for the appellant invited my attention to

the order dated 31.01.2013 by which the opposition was rejected.

She then pointed out that registration certificate dated 31.05.2017

appears to have been uploaded about 4 years later without

communicating the same to the appellant. Once the appellant

came to know of the registration certificate, the appellant

endeavoured to renew the registration for 2 blocks of 10 years each

by filing Form TM-R on 18.04.2018. According to learned counsel,

the registration fee for online renewal is Rs.9,000/- per renewal

and, therefore, the aggregate renewal fee of Rs.18,000/- was paid

for renewal for 2 blocks of 10 years extending up to September

2026. Learned counsel submitted that the registration was renewed

for the first block of 10 years from 02.09.2006 to 02.09.2016. As

regards the second block of 10 years, she submitted that the

request for renewal was not processed. Turning to the

communication dated 02.07.2018, learned counsel submitted that

such communication was not received by the appellant and was

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

merely uploaded on the website. Upon coming to know of this

communication, the appellant endeavoured to renew the

registration from 02.09.2016 to 02.09.2026, but such request was

refused under the impugned order. In these facts and

circumstances, learned counsel contended that the impugned

order is liable to be set aside.

4. In response to these submissions, Mr.C.Samivel, learned

SPC, submitted that the application for renewal was submitted

more than 2 years and 11 months after the lapse of the period

prescribed for such renewal. Therefore, he submitted that the

rejection of the request for renewal was in accordance with the

Trade Marks Act and the Trade Marks Rules, 2017 (the Trade

Mark Rules). In response to the question as to whether the Trade

Mark Certificate dated 31.05.2017 was communicated to the

appellant, learned counsel submitted that the records do not

contain evidence of the communication thereof to the appellant.

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

Likewise, as regards the RG-3 notice dated 02.07.2018, learned

counsel states that the records of the Trade Marks Registry do not

contain evidence of the communication thereof to the appellant.

5. The facts of this case exemplify the trials and tribulations

of applicants for registration of trade marks when registration is

made after considerable delay. In this case, the application for

registration was filed on 02.09.1996 and the opposition

proceedings were decided on 31.01.2013. Thereafter, the

registration certificate was issued on 31.05.2017, which is more

than 4 years after the opposition was rejected. The issuance of

such registration certificate does not appear to have been

communicated to the appellant. Since the registration is with effect

from the date of application and such registration is valid for a

term of 10 years subject to renewal, by the time the above

registration certificate was issued, the first two terms of 10 years

each had expired. Nonetheless, until the entry is made on the

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

Register of Trade Marks, an application for renewal cannot be

filed. Whether the Trade Marks Act and the rules framed

thereunder provide for such piquant situation is examined next.

6. Rules 57 & 58 of the Trade Marks Rules deal with renewal

of registration. The said rules are set out below:-

“57. Renewal of registration. — (1) An application for the renewal of the registration of a Trade Mark shall be made in Form TM-R along with the fee as prescribed in the First Schedule and may be made at any time not more than one year before the expiration of the last registration of the Trade Mark.

(2) A request for renewal of registration of the Trade Mark filed within prescribed time shall be allowed unless the Trade Mark has been removed or cancelled or is otherwise not renewable under any of the provisions of the Act and rules or by any order of the competent Court or the Registrar.

58. Notice before removal of Trade Mark from

register.—(1) In case no application for renewal of the

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

registration in the prescribed form together with the specified fee has been received, the Registrar shall send, not more than six months before the expiration of registration of the Trade Mark, a notice in Form RG- 3 at the address of service informing the registered proprietor of the approaching date of expiration and the conditions, if any, subject to which the renewal of the registration may be obtained. (emphasis added) (2) Where, in the case of a Trade Mark the registration of which (by reference to the date of application for registration) becomes due for renewal, the Trade Mark is registered at any time within six months before the date on which renewal is due, the registration may be renewed by the payment of the renewal fee within six months after the actual date of registration and where the renewal fee is not paid within that period, the Registrar shall subject to rule 60, remove the Trade Mark from the register.

(3) Where, in the case of a Trade Mark the registration of which (by reference to the date of application for registration) becomes due for renewal, the Trade Mark is registered after the date of renewal, the registration may be renewed by the payment of

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

the renewal fee within six months of the actual date of registration and where the renewal fee is not paid within that period the Registrar shall, subject to rule 60, remove the Trade Mark from the register.(emphasis added)

(4) The renewal of registration of a collective Trade Mark or a certification Trade Mark shall be in Form TM-R along with the prescribed fee as specified in the First Schedule.”

7. As per sub-rule 1 of Rule 57, an application for renewal of

registration of a Trade Mark is required to be made at any time not

more than one year before the expiration of the last registration of

the Trade Mark. The Trade Marks Rules envisage a situation

where the Trade Mark is registered after the expiry of the date of

renewal. The said situation is dealt with in sub-rule 3 of Rule 58.

Sub-rule 3 provides that the registration may be renewed by the

payment of renewal fee within 6 months of the actual date of

registration if the Trade Mark is registered after the date of

renewal. If the appellant had been informed of the renewal or if

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

the registration certificate dated 31.05.2017 had been

communicated to the appellant, sub-rule 3 of Rule 58 would have

been attracted and the appellant would have been required to seek

renewal within 6 months from 31.05.2017. As discussed earlier,

learned counsel for the Trade Marks Registry submits that the

records of the Registry do not contain evidence that the certificate

was communicated to the appellant. In these circumstances, the

appellant was justified in applying for renewal on 18.04.2018.

8. Learned counsel for the appellant asserted that the said

application was enclosed with fees for renewal for 2 blocks of 10

years each. The receipt indicates that a sum of Rs.18,000/- was

remitted and this represents the renewal fee for 2 blocks of 10

years each. The Registrar of Trade Marks, however, renewed the

registration for only one block of 10 years from 02.09.2006 to

02.09.2016 under certificate of renewal dated 22.04.2018. If the

registration had been renewed for two terms at that juncture, the

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

present imbroglio would have been averted. A few months later, a

notice in Form RG-3 dated 02.07.2018 appears to have been

uploaded. As per sub-rule 1 of Rule 58, such notice was required

to be sent not more than 6 months before the expiration of the

registration of the Trade Mark, whereas the notice was issued on

02.07.2018 (i.e. about 22 months after the expiry of the term of last

registration) indicating the date of expiry as 02.09.2016.

Undoubtedly, this notice was not in accordance with sub-rule 1 of

Rule 58. Even otherwise, it flies in the face of reason and common

sense to expect a party to renew a registration which expired on

02.09.2016 pursuant to notice issued on 02.07.2018.

9. For all these reasons, the impugned order is unsustainable

and is hereby set aside. As a corollary, the Registrar of Trade

Marks is directed to receive the requisite renewal fees, if

previously refunded to the appellant, and renew the registration of

Trade Mark No.728906 for a period of 10 years from 02.09.2016 to

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

02.09.2026. Such renewal of registration shall, however, be subject

to the outcome of (T)CMA(TM) No.30 of 2023

(OA/36/2013/TM/CH).

10. CMA(TM) No.6 of 2023 is allowed on the above terms

without any order as to costs.

12.10.2023

Index: Yes/No

Speaking Order/Non-speaking Order

Internet: Yes/No

Neutral Citation: Yes/No

Sni

To

The Registrar of Trade Marks, Office of the Trade Marks Registry, Intellectual Property Rights Building, Industrial Estate, SIDCO RMD, Godown Area, G.S.T. Road, Guindy, Chennai – 600 032.

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 2023

SENTHILKUMAR RAMAMOORTHY,J.

Sni

CMA(TM) No.6 of 2023

12.10.2023

https://www.mhc.tn.gov.in/judis CMA(TM) No.6 of 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