Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Berkadia Proprietary Holding Llc vs The Registrar Of Trade Marks
2025 Latest Caselaw 6094 Mad

Citation : 2025 Latest Caselaw 6094 Mad
Judgement Date : 26 August, 2025

Madras High Court

Berkadia Proprietary Holding Llc vs The Registrar Of Trade Marks on 26 August, 2025

Author: Senthilkumar Ramamoorthy
Bench: Senthilkumar Ramamoorthy
                                                                                      CMA(TM)/11/2025

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 26.08.2025

                                                           CORAM

                           THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY

                                                  CMA(TM)/11/2025


                     Berkadia Proprietary Holding LLC
                     Rep by its Authorized Representative Mr.Om Prakash,
                     Having at 323 Norristown Road, Suite 300, Ambler PA, 19002,
                     United States of America.
                     Also at. DLF Cyber City, Plot No. 129 to 132 9th Floor Block 2,
                     Gachibowli Village, Serlingampally Mandal,
                     Hyderabad, Telangana-500019                                   ... Appellant
                                                        -vs-

                     The Registrar of Trade Marks
                     Trade Marks Registry, Intellectual Property Office Building,
                     G.S.T. Road, Guindy, Chennai 032 India                       ... Respondent


                     PRAYER: Civil Miscellaneous Appeal (Trade Marks) is filed under

                     Section 91 of the Trade Marks Act, 1999, pleased to set aside the Refusal

                     Order dated 17.12.2024 passed in Subject Application No.2381187 in Class

                     36 by the Respondent, thereby accepting the Subject Application and

                     directing the respondent to advertise the Subject Application in the Trade

                     Marks Journal.

                     1/5




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 26/08/2025 06:36:14 pm )
                                                                                             CMA(TM)/11/2025




                                  For Appellant            : Mr.Navod Prasanan
                                                             for Mr.Himanshu Deora

                                  For Respondent           : Mr.J.Madanagopal Rao, SPC

                                                               **********

                                                              JUDGMENT

This appeal is directed against order dated 17.12.2024 rejecting Trade

Mark Application No.2381187 for the registration of the trade mark

“INVESTOR QUERY”. The above mentioned application was filed on

06.08.2012 on a “proposed-to-be-used” basis. By examination report dated

17.05.2013, the Registrar of Trade Marks raised the objection that the trade

mark is devoid of distinctive character. By reply dated 17.11.2014, the

appellant stated that the mark had acquired a distinctive character as a result

of use. The impugned order was issued in the above facts and

circumstances by reiterating that the trade mark is devoid of distinctive

character.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 06:36:14 pm ) CMA(TM)/11/2025

2. After endeavouring to establish that the mark is distinctive at the

previous hearing on 14.08.2025, including by relying upon the judgment of

the Delhi High Court in Dubai Islamic Bank v. Union of India and another,

dated 04.12.2019 in W.P.(C).No.12749 of 2019, at today's hearing, learned

counsel for the appellant has placed on record the request in Form TM-M

for an amendment of the mark as “BERKADIA INVESTOR QUERY”

instead of “INVESTOR QUERY”.

3. As a consequence of the above mentioned request for amendment,

there is a material change in the nature of the mark sought to be registered.

The Registrar of Trade Marks cannot be faulted for issuing the impugned

order upon examining the original application relating to the mark

INVESTOR QUERY. The proposed amendment is by addition of the

element BERKADIA, which is also the first word in the name of the

appellant.

4. By taking note of this material development, the order impugned

herein is set aside and the matter is remanded for reconsideration. Such

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 06:36:14 pm ) CMA(TM)/11/2025

reconsideration shall be undertaken after accepting the request for

amendment. After providing a reasonable opportunity to the appellant, a

reasoned fresh order shall be issued within three months from the date of

receipt of a copy of this order.

5. CMA(TM)/11/2025 is disposed on the above terms. No costs.

26.08.2025 rna Index : Yes / No Internet : Yes / No Neutral Citation: Yes / No

To

The Registrar of Trade Marks Trade Marks Registry, Intellectual Property Office Building, G.S.T. Road, Guindy, Chennai 032 India

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 06:36:14 pm ) CMA(TM)/11/2025

SENTHILKUMAR RAMAMOORTHY,J

rna

CMA(TM)/11/2025

26.08.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 06:36:14 pm )

 
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