Citation : 2025 Latest Caselaw 2939 Mad
Judgement Date : 18 February, 2025
CMA(PT)/35/2024
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 18.02.2025
CORAM
THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY
CMA(PT)/35/2024
and C.M.P.No.12404 of 2024
Tahoe Research Ltd.,
Plaza 255 Suite 2A, Blanchardstown,
Dublin D15 YH6H, Ireland
Represented by its Authorized Signatory
Lalitha Santhanam ... Appellant
-vs-
The Controller of Patents,
The Patent Office, Chennai
Intellectual Property Office Building
GST Road, Guindy, Chennai 600 032. ... Respondent
PRAYER: Civil Miscellaneous Appeal (Patents) is filed under Section
117A of the Patents Act, 1970, pleased to set aside the order dated
19.01.2024 passed by the respondent in Indian Patent Application
No.201647014734.
1/10
https://www.mhc.tn.gov.in/judis
CMA(PT)/35/2024
For Appellant : Mr.P.Dileep Kumar
for Mr.Narendra Reddy Thappeta
For Respondent : Mr.S.N.Parthasarathy, SPC
**********
JUDGMENT
This appeal is directed against order dated 19.01.2024 rejecting Patent
Application No.201647014734. The above mentioned patent application
was for grant of patent for an invention titled “Method for training a control
signal based on a stroke signal in memory module”. Pursuant to a request
from the patent applicant, the First Examination Report (FER) was issued on
27.09.2019. In the FER, objections were raised inter alia on grounds of lack
of novelty and inventive step. The appellant responded to the FER on
26.03.2020; thereafter, hearing notice dated 23.02.2022 was issued. In the
hearing notice, objections on the grounds of lack of clarity [Section 10(4)]
and lack of novelty (especially with reference to prior art document D3)
were raised. The appellant filed written submissions on 28.03.2022 and
annexed amended claims 1 to 16 (current claims). Significantly, the
appellant amended independent claim 1 by incorporating features of original
https://www.mhc.tn.gov.in/judis CMA(PT)/35/2024
claims 2 and 4 therein. As a consequence, earlier claims 2 and 4 were
cancelled. The order impugned herein was issued in these facts and
circumstances.
2. Learned counsel for the appellant invited my attention to paragraph
12 of the impugned order. He pointed out that the patent application has
been rejected by objecting to features of independent claim 1 although such
features had been incorporated earlier in original claims 2 and 4. By
referring to the hearing notice, learned counsel submits that objections to the
features of original claims 2 and 4 were not raised in the hearing notice.
Consequently, he contends that principles of natural justice were violated as
the appellant was not provided a reasonable opportunity to deal with the
ground on which the impugned order was issued with reference to Section
10(4) of the Patents Act, 1970.
https://www.mhc.tn.gov.in/judis CMA(PT)/35/2024
3. As regards the conclusion on lack of novelty, learned counsel
submits that the impugned order was substantially based on the order of the
EPO. After pointing out that prior art document D3 corresponds to prior art
document D1 in the proceedings before the EPO, learned counsel pointed
out that the conclusion at paragraph 11 of the impugned order, especially
with reference to the feature described as (b) in the impugned order is based
on independent claim 1 before the EPO and not based on independent claim
1 before the Indian Patent Office (IPO). In particular, he points out that
independent claim 1 in these proceedings pertains to the receipt by the
memory controller of the strobe signal accompanied by read data, whereas
the independent claim 1 before the EPO pertains to the transmission of a
clock signal to the memory module. Without recognizing the material
difference between the nature of independent claim 1 before the controller in
contradistinction to independent claim 1 before the EPO, learned counsel
contends that the decision of the EPO was blindly followed.
https://www.mhc.tn.gov.in/judis CMA(PT)/35/2024
4. In response to these contentions, learned counsel for the respondent
submits that the claims made by the appellant before the IPO were
substantially similar to those before the EPO because the application was the
national phase application derived from the PCT application. Consequently,
he submits that the Controller adopted the reasoning of the EPO while
rejecting the patent application of the appellant herein.
5. On examining the current claims submitted by the appellant along
with written submissions dated 28.03.2022, it is evident that features of
original claims 2 and 4 were fused with current independent claim 1. The
hearing notice dated 23.02.2022 preceded the written submissions and the
current claims enclosed with such written submissions. In the hearing
notice, as regards lack of clarity, an objection was raised only in respect of
original independent claim 1, but not in respect of original claims 2 and 4.
Therefore, the appellant did not have a reasonable opportunity to respond to
objections on the ground of lack of clarity with regard to features
incorporated in original claims 2 and 4, which were subsequently
incorporated in independent claim 1. To that extent, principles of natural
https://www.mhc.tn.gov.in/judis CMA(PT)/35/2024
justice were not adhered to.
6. Turning to the conclusions on novelty, it is pertinent to set out
current independent claim 1 in patent application no.201647014734 and the
corresponding independent claim 1 before the EPO. The said independent
claims are as under:
Claim 1 in India Claim 1 in EP
A method (400) for signal A method (400) for signal
adjustment, the method comprising: adjustment, the method comprising:
transmitting (402), by a memory transmitting (402), by a memory controller, a control signal to a controller, a control signal to a memory module, wherein the memory module, wherein the memory controller continuously memory controller continuously transmits a clock signal to the transmits a clock signal to the memory module; and memory module;
determining, by the memory characterised by:
controller, adjustments to the control iteratively analyzing strobe signal with respect to the clock signals received after shifting (408) a signal, by iteratively analyzing a timing of the control signal earlier strobe signal, and later in time with respect to the wherein the determining of the clock signal, to determine respective adjustments to the control signal left and right limits of a passing further comprises: region of the timing of the control sending, by the memory controller, signal relative to a rising edge of the a read command to the memory clock signal; module: determining iteratively a largest passing region of the timing of the receiving, by the memory control signal; and controller, the strobe signal changing the control signal timing accompanied by read data from the to the center of the determined
https://www.mhc.tn.gov.in/judis CMA(PT)/35/2024
Claim 1 in India Claim 1 in EP memory module, in response to the largest passing region. sending of the read command:
determining (406), by the memory controller, a clock cycle position in which the preamble of the strobe signal normally occurs; and shifting (408) a timing of the control signal earlier and later in time with respect to the clock signal to center a timing of the control signal relative to a rising edge of the clock signal while ensuring that a preamble of the strobe signal retains correct positioning.
7. At paragraph 11 of the impugned order while considering novelty
over D3, it was recorded, in relevant part as under:
“D3 discloses a method for signal adjustment (text in bracket shows relevant paragraphs from the cited document),
b) receiving, by the memory controller, the strobe signal accompanied by read data from the memory module, in response to the sending of the read command; determining (406), by the memory controller, a clock cycle position in which the preamble of the strobe signal normally occurs;
(par.9: “timing adjustment of the clock inputted to the memory”;)”
https://www.mhc.tn.gov.in/judis CMA(PT)/35/2024
8. The corresponding EPO decision is as under:
“b) continuously transmitting a clock signal to the memory module;
par.8: “timing adjustment of the clock inputted to the memory”;”
9. From the above extracts, the conclusion that follows is that the
respondent adopted the reasoning of the EPO without recognizing the
material change made in current independent claim 1 vis a vis independent
claim 1 before the EPO. Consequently, even with regard to novelty
analysis, the impugned order calls for re consideration.
10. Therefore, impugned order dated 19.01.2024 is set aside and the
matter is remanded for re consideration on the following terms:
(i) In order to preclude the possibility of pre determination, such re
consideration shall be undertaken by an officer other than the officer who
issued the impugned order.
(ii) After providing a reasonable opportunity to the appellant,
including a personal hearing, a fresh order shall be issued within a period of
four months from the date of receipt of a copy of this order.
https://www.mhc.tn.gov.in/judis CMA(PT)/35/2024
(iii) For the avoidance of doubt, it is made clear that no observation
has been made on the merits of the patent application.
11. CMA(PT)/35/2024 is disposed of on the above terms without any
order as to costs. Consequently, the C.M.P.No.12404 of 2024 is closed.
18.02.2025 rna Index : Yes / No Internet : Yes / No Neutral Citation: Yes / No
SENTHILKUMAR RAMAMOORTHY,J
rna
https://www.mhc.tn.gov.in/judis CMA(PT)/35/2024
CMA(PT)/35/2024
18.02.2025
https://www.mhc.tn.gov.in/judis
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!