Delhi High Court High Court

Tianjin Dishili Investment … vs Union Of India on 8 August, 2011

Delhi High Court
Tianjin Dishili Investment … vs Union Of India on 8 August, 2011
Author: Rajiv Sahai Endlaw
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                          Date of decision: 8th August, 2011.

+             W.P.(C) 5633/2011 & CM No.11518/2011 (for stay)

       TIANJIN DISHILI INVESTMENT HOLDING
       GROUP LTD                                ..... Petitioner
                     Through: Mr. Pravin Anand & Mr. Tanya
                              Varma, Advocates.

                                 Versus

       UNION OF INDIA                                       ..... Respondent
                    Through:            Mr. Sachin Datta, CGSC & Ms.
                                        Gayatri Verma, Adv.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.     Whether reporters of Local papers may        Not necessary
       be allowed to see the judgment?

2.     To be referred to the reporter or not?             Not necessary

3.     Whether the judgment should be reported            Not necessary
       in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The petition impugns the order dated 2nd December, 2010 of the

Intellectual Property Appellate Board dismissing the application of the

petitioner herein for amendment of the memo of parties and consequently

W.P.(C) No.5633/2011 Page 1 of 4
also dismissing the appeal preferred by the petitioner.

2. The petitioner was earlier known as Tianjin Kinsly Pharmaceutical

Co. Ltd. and it is the case of the petitioner that the name of the petitioner

was changed to the present name in the year 2004.

3. The petitioner in the year 2005 in its old name applied for grant of

patent. The application was however dismissed by the order dated 6th

October, 2009 of the Assistant Controller of Patents & Designs. The

petitioner preferred the appeal aforesaid to the Board against the said order

and during the pendency of the said appeal, realizing that the proceedings

had been undertaken in the old name, moved the application aforesaid for

amendment of memo of parties.

4. The Board vide the order impugned in this petition held that since the

change in name was effected prior to the making of the application, no case

for amendment was made out and assumedly, holding the proceedings to be

by a non-existent applicant, also dismissed the appeal.

W.P.(C) No.5633/2011 Page 2 of 4

5. Considering the nature of the controversy, the counsel for the

petitioner and the counsel for the respondent appearing on advance notice

have been heard finally.

6. The counsel for the respondent has contended that it was not even the

case of the petitioner that there was any bona fide mistake and in the

circumstances the Board was justified in making the impugned order.

7. It is the established principle as far as the Civil Courts are concerned

(see Bal Niketan nursery School Vs. Kesari Prasad AIR 1987 SC 1970 and

Jai Jai Ram Manohar Lal Vs. National Builiding Material Supply

Gurgaon AIR 1969 SC 1267) that such errors are merely an irregularity and

do not affect the institution of a proceeding. I see no reason why a more

stringent view be taken in the proceedings under The Patent Act, 1970

specially when no prejudice is shown to have been caused to any one and no

reason has been started by the Board for the petitioner to be disentitled to

such relief. The counsel for the petitioner also refers to Section 23(3) of The

Companies Act, 1956 which though is strictly not applicable, reflect the

intention of the legislature.

W.P.(C) No.5633/2011 Page 3 of 4

8. The petition is accordingly allowed. The order dated 2nd December,

2010 of the Appellate Board is set aside and the amendment to the memo of

parties claimed by the petitioner as appellant before the Board is allowed

and the appeal preferred by the appellant is restored to the position as existed

prior to the impugned order. The petitioner to file the amended memo of

parties before the Board within one month and the Board to fix a date for

hearing of the appeal.

No order as to costs.

RAJIV SAHAI ENDLAW
(JUDGE)
AUGUST 08, 2011
bs

W.P.(C) No.5633/2011 Page 4 of 4