High Court Madras High Court

Novartis Ag vs Union Of India on 6 August, 2007

Madras High Court
Novartis Ag vs Union Of India on 6 August, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                     DATED:   06.08.2007
                              
                            CORAM
                              
          THE HON'BLE MR.JUSTICE R.BALASUBRAMANIAN
                             and
           THE HON'BLE MRS.JUSTICE PRABHA SRIDEVAN
                              
             W.P. Nos.24759 and 24760 of 2006


                              
Novartis AG
Schwarzwaldalle 215
4058 Basel and Lichstrasse 35
4002 Basel, 
Switzerland 
represented by 
it's Power of Attorney
Ranjna Mehta Dutt                       			..Petitioner in
									  W.P.24759/06

Novartis India Ltd.
Sandoz House
Dr.Annie Besant Road
Worli, 
Mumbai 400 018
represented by 
it's Power of Attorney 
Saibal Mukherjee                    			..Petitioner in
									  W.P.24760/06


	   Vs.
      
                        
1. Union of India
   through the Secretary
   Department of Industry
   Ministry of Industry and Commerce
   Udyog Bhavan
   New Delhi.

2. The Controller General of 
           Patents & Designs
   through the Patent Office
   Intellectual Property Rights 
                       Building
   G.S.T.Road, Guindy
   Chennai 600 032.

3. Natco Pharma Ltd.
   "Natco House"
   Road No.2
   Banjara Hills
   Hyderabad 500 033.

4. M/s.Cipla Ltd., India
   289, Bellasis Road
   Opp.Hotel Sahil
   Mumbai Central (E)
   Mumbai 400 008.

5. M/s.Hetro Drugs Ltd., India
   H No.8-3-168/7/1
   Erragada
   Hyderabad 500 018.

6. M/s.Cancer Patient Aid 
       Association, India
   No.5, Malhotra House, 
   Opp.G.P.O.
   Mumbai 400 001.

7. M/s.Ranbaxy Laboratories 
                Ltd., India
   12th Floor, 
   Deviks Tower
   No.6, Nehru Place, 
   New Delhi 110 019.

8. Indian Pharmaceutical Alliance
   represented by it's Secretary General
   C/o.Vision Consulting Group
   No.201, Darvesh Chambers
   Khar, 
   Mumbai 400 052.

9. M/s.Sun Pharmaceutical 
       Industries Limited
   Acme Plaza, Opp.Sangam Cinema
   Andheri - Kurla Road
   Andheri (E), 
   Mumbai 400 059.

   ( R8   and   R9  impleaded 
     as   per   order   dated
     29.01.2007   passed   in 
     M.P. Nos.3 and 5 of 2006 
     in W.P. No.24759 of 2006 )                       ..Respondents in

W.P.24759/06

1. Union of India
through the Secretary
Department of Industry
Ministry of Industry and Commerce
Udyog Bhavan
New Delhi.

2. The Controller General of
Patents & Designs
through the Patent Office
Intellectual Property Rights
Building
G.S.T.Road, Guindy,
Chennai 600 032.

3. Natco Pharma Ltd.

“Natco House”

Road No.2, Banjara Hills
Hyderabad 500 033.

4. M/s.Cipla Ltd., India
289, Bellasis Road
Opp.Hotel Sahil,
Mumbai Central (E)
Mumbai 400 008.

5. M/s.Hetro Drugs Ltd., India
H No.8-3-168/7/1
Erragada
Hyderabad 500 018.

6. M/s.Cancer Patient Aid
Association, India
No.5, Malhotra House,
Opp.G.P.O.

Mumbai 400 001.

7. M/s.Ranbaxy Laboratories Ltd., India
12th Floor, Deviks Tower
No.6, Nehru Place,
New Delhi 110 019 ..Respondents in
W.P.24760/06

Prayer in W.P.No.24759/2006: Writ petition under
Article 226 of the Constitution of India praying to issue a
writ of declaration declaring that section 3(d) of the
Patents Act, 1970 as substituted by the Patents (Amendment)
Act, 2005 (Act 15/2005) is non-complaint with the TRIPS
Agreement and / or is unconstitutional being vague,
arbitrary and violative of Article 14 of the Constitution of
India and consequentially to direct the second respondent to
allow the Patent Application bearing No.1602/MAS/98 filed by
the petitioner.

Prayer in W.P.No.24760/2006: Writ petition under
Article 226 of the Constitution of India praying to issue a
writ of declaration declaring that section 3(d) of the
Patents Act, 1970 as substituted by the Patents (Amendment)
Act, 2005 (Act 15/2005) is non-complaint with the TRIPS
Agreement and / or is unconstitutional being vague,
arbitrary and violative of Article 14 of the Constitution of
India.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

For Petitioner in both W.Ps : Mr.Habuibulla Badsha, SC,
: Mr.Soli Sorabjee, SC and
: Mr.Shanthi Bhushan, SC for
: Mr.C.Daniel

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

For R1 and R2               : Mr.V.T.Gopalan, SC for
                            : Mr.P.Wilson, Asst.Sol.General
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
For Respondent  No.3        : Mr.P.S.Raman, AAG  for
                            : Mr.A.A.Mohan
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
For R4, R8 and R9           : Mr.P.Aravind Datar, SC
                            : Mr.R.Thiagarajan, SC &
                            : Mr.K.M.Vijayan, SC for
                            : Mr.A.Ramesh Kumar
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
For Respondent No.5  & 7    : Mr.Lakshmi Kumaran
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
For Respondent No.6         : Mr.Anand Grover  for
                            : Ms.R.Vaigai
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -


                        COMMON ORDER
                              
            (Order of the court was delivered by
                 Justice R.Balasubramanian)


The writ petitioner in both the writ petitions is one

and the same. In the first writ petition, Novartis – a

foreign company represented by it’s Indian Power of Attorney

holder, is the writ petitioner. In the second writ

petition, Novartis India represented by it’s power agent is

the writ petitioner. The respondents in both the writ

petitions are one and the same. The prayer in both the writ

petitions is one and the same namely, for a declaration that

section 3(d) of the Patents Act, 1970, amended by Patents

(Amendment) Act 15/2005, is unconstitutional. However, in

the first writ petition there was an additional prayer in

addition to the relief asked for. The additional prayer was

to direct the second respondent in that writ petition

namely, the Controller General of Patents and Designs, to

allow the patent application bearing No.1602/NAS/98 filed

by the petitioner seeking patent. However at a later stage,

during the pendency of the writ petitions, M.P.No.1/2007

came to be filed in that writ petition seeking to delete

the prayer for a direction to the Patent Controller to allow

the application and it was accordingly ordered. Therefore

as on date in the two writ petitions, the Constitutional

validity of section 3(d) alone is in challenge, both on the

ground that it violates not only Article 14 of the

Constitution of India but also on the ground that it is not

in compliance to “TRIPS”. Both the writ petitions along

with the connected miscellaneous petitions were admitted by

a learned Judge of this court and before the very same

learned Judge, at a later stage, all the miscellaneous

petitions came up for disposal. We are informed that

elaborate arguments were advanced by the learned senior

counsels on either side at that stage and on 26.09.2006

learned Judge, who heard these writ petitions with the

connected miscellaneous petitions, came to the conclusion

that the writ petitions require the attention of a Division

Bench of this court, as according to the learned single

Judge, the writ petitions involve substantial questions of

law. Therefore learned single Judge passed an order

directing the Registry to place the entire material papers

before the Hon’ble Chief Justice for disposal by a Division

Bench. Subsequently, by orders of the Hon’ble Chief

Justice, these writ petitions are listed before us. Heard

Mr.Soli Sorabji, Mr.Shanthi Bhushan and Mr.Habibulla Badsha,

learned senior counsels appearing for the petitioners;

Mr.V.T.Gopalan, learned Additional Solicitor General for the

Government of India and the Controller of Patents and

Designs; Mr.Anand Grover, learned counsel; Mr.P.S.Raman

learned senior counsel; Mr.Aravind P Datar learned senior

counsel; Mr.K.M.Vijayan learned senior counsel and

Mr.Lakshmi Kumaran, learned counsel appearing for the

various respondents.

2. In this judgment, for convenience sake, we will

hereinafter refer the Patents Act as the “Principal Act”;

Ordinance 7/2004 introducing an amendment to section 3(d) of

the Act as the “Ordinance”; Amending Act of 2005 amending

section 3(d) of the Act as the “Amending Act”; section 3(d)

as the amended section and the Act after the amendment as

the “Amended Act”. The challenge to the amended section is

mainly on two grounds namely,

(a) it is not compatible to the agreement on

Trade Related aspects of Intellectual Property

Rights, hereinafter referred to as “TRIPS” for

convenience sake; and

(b) it is arbitrary, illogical, vague and

offends Article 14 of the Constitution of India.

For a better understanding of the attack to the amended

section, we feel that it is desirable to extract hereunder

section 3(d) of the Principal Act; the nature of amendment

to that section sought to be brought in by the Ordinance and

the amended section itself:

“Unamended section 3(d): The mere discovery

of any new property or new use of a known

substance or of the mere use of a known process,

machine or apparatus unless such known process

results in a new product or employs atleast one

new reactant.

Amendment to section 3(d) under Ordinance

7/2004: The mere discovery of any new property or

mere new use of a known substance or of the mere

use of a known process; machine or aparatus

unless such known process results in a new

product or employs atleast one new reactant.

Section 3(d) as amended by the Patents

(Amendment) Act, 2005 with effect from

01.01.2005: The mere discovery of a new form of

a known substance which does not result in the

enhancement of the known efficacy of that

substance or the mere discovery of any new

property or new use for a known substance or of

the mere use of a known process, machine or

apparatus unless such known process results in a

new product or employs atleast one new reactant.

Explanation: For the purposes of this

clause, salts, esters, ethers, polymorphs,

metabolites, pureform, particle size isomers,

mixtures of isomers, complexes, combinations and

other derivatives of known substance shall be

considered to be the same substance, unless they

differ significantly in properties with regard to

efficacy.”

3. Learned senior counsels appearing for the

petitioners took us through the various covenants/clauses in

“TRIPS” to argue that the amended section, as it stands

today, runs contra to the various articles found

incorporated in “TRIPS”. The main thrust is with reference

to article 27 of “TRIPS”. It is contended that article 1(1)

of the “TRIPS” mandates every member country to give effect

to the provisions of the “TRIPS” and India being a member

country, in implementing the various provisions of “TRIPS”

brought in the amended section violating their obligations

under “TRIPS”. It is argued by learned senior counsels

that the proposed amendment brought in under the Ordinance

is compatible to “TRIPS”. However, without any rhyme or

reason, the proposed amendment sought to be introduced by

the Ordinance had been completely given up and instead, the

offending amended section was brought. The sum and

substance of the argument advanced by learned senior

counsels for the petitioner company is, by bringing in the

amended section and the Explanation attached to it, the

Union of India had infact not carried out it’s obligations

arising out of “TRIPS” and instead, by the amended section

making that the discovery of a new form of a known

substance, which does not result in the enhancement of the

known efficacy of that substance as not patentable, the

right to have an invention patented guaranteed under

section 27 of the “TRIPS” is taken away. As far as the

attack to the section on the ground of arbitrariness and

vagueness thereby offending Article 14 of the Constitution

of India, it is argued by Mr.Soli Sorabji, learned senior

counsel, that the amended section as it stands today is

unworkable. Section 3 of the Act enumerates what are not

inventions. Under Article 27 of “TRIPS”, all inventions,

subject to paragraphs 2 and 3 of that Article, are

patentable. Reading Article 27 as a whole, it is argued

that the drug invented in the case on hand is patentable.

Under the amended section, the patent applicant is required

to show that the invention has enhanced efficacy of the

known substance. Though the efficacy of a known substance

may be well known, yet, unless there are some guidelines in

the amended section itself to understand the expression

“enhancement of the known efficacy” namely, what would be

treated as “enhanced efficacy”, an uncontrolled discretion

is given to the Patent Controller to apply his own

standards, which may not be uniform, in deciding whether

there is enhancement of the known efficacy of that

substance. Such wide discretion vested with a Statutory

Authority without any guidelines to follow, would result in

arbitrary exercise of power. In other words, the Patent

Controller may be in a position to decide any case, based on

his whims and fancies namely, whether there is enhancement

in the known efficacy or not. On this short ground, the

section must be held to be violative of Article 14 of the

Constitution of India. Likewise, in the Explanation

attached to the amended section also, there is vagueness.

The Explanation declares that all derivatives of a known

substance shall be considered to be the same substance

unless they “differ significantly in properties with regard

to efficacy”. Derivatives need not be the same substance in

all cases. Unless the Explanation contains guidelines as to

when a derivative can be held to differ significantly in

properties with regard to efficacy, the Patent Controller

will have an unguided power to decide the issue, which once

again would result in arbitrariness. It is argued by

learned senior counsels that though efficacy of a known

substance could be clinically found, any discovery of a new

form of the said substance or it’s derivatives, though by

themselves are inventions as defined in the Act, are denied

patent based on the amended section containing specified

offending clauses namely, it should show enhancement of the

known efficacy and that the derivatives should differ

significantly in properties with regard to efficacy.

4. Learned senior counsels on the opposite side would

vehemently contend that the amended section is definitely

compatible to “TRIPS”. Even assuming that it is not so, the

remedy to have the “TRIPS” agreement complied with in

letter and spirit available to the member countries does

not lie before the Indian courts but only before the Dispute

Settlement Board, hereinafter referred to as “DSB” created

under “TRIPS” itself. According to them, even assuming if

“TRIPS” confers rights on any citizen/legal entity of a

member country, then such person should also approach “DSB”

only. “DSB” had been constituted to address all disputes

that may arise between member countries and their

citizens/legal entity in implementing or not implementing

“TRIPS” and that is the exclusive authority to go into those

controversies. Therefore the challenge to the validity of

the amended section on the ground that it is not compatible

to “TRIPS”, cannot be legally sustained before Indian

courts. It is contended by learned senior counsels and the

other counsels on the opposite side that in discharging

their obligations under “TRIPS”, Government of India had

brought in several amendments to the Parent Act and the

amended section is one such provision. Every member country

is given enough elbow room to bring in a local law in

discharging their obligation under “TRIPS” having regard to

the various needs of their citizens. India is a welfare

country and it’s first obligation under the Constitution is

to provide good health care to it’s citizens. When that is

it’s priority commitment under the Constitution of India,

the Union of India has every right to bring in any local law

in discharging their obligations under “TRIPS” to suit to

the needs and welfare of it’s citizens. On the attack to

the amended section that it is vague, arbitrary and

therefore unconstitutional, it is argued by learned senior

counsels and the other counsels in the opposite camp that

the amended section as it stands is workable. The Patent

Controllers are all experts having undergone considerable

training abroad in this field. The petitioner is not a

novice to the field but on the other hand it is one of the

pharmaceutical giants in the world. The efficacy of a known

substance is well-known and it is definitely known to

everyone in the pharmaceutical field. When the efficacy of

that substance would stand enhanced could also be

clinically found by those in the field. The petitioner is

not a common man but it is having the expertise behind it.

When does the properties in a derivative differ

significantly with regard to efficacy could also be

scientifically established by the people in the field.

Therefore when everyone in the pharmaceutical field

understands what is meant by enhancement in the known

efficacy of a substance or when it can be said that the

derivatives differ significantly in properties with regard

to efficacy and the Patent Controller also understands it,

the amended section cannot be struck down on the ground of

arbitrariness and vagueness. If the Patent Controller,

exercising his Statutory power, wrongly rejects the patent

application on the ground that the drug is excluded under

the amended section, then such a decision could always be

corrected by the Appellate Authority and then by the higher

forums. In other words, a wrong decision arrived at by

the Patent Controller based on wrong application of the

amended section cannot be a ground to strike down the said

amended section which is otherwise in order. Case law was

cited at the Bar by learned counsel Mr.Lakshmikumaran

appearing for the opposite party that Indian courts have no

jurisdiction to test the validity of a municipal law on the

ground that it is in violation of an International Treaty,

assuming it is so. It is argued by Mr.Lakshmikumaran,

learned counsel, by citing an English Court decision, that a

member has a right to make a Law of it’s own by breaking an

International Treaty, if making such a Law is warranted, to

meet the welfare of it’s citizens. Responding to the

arguments advanced by the learned senior counsels and the

other counsels for the opposite party that Indian courts

cannot test the validity of the amended section on the

ground that it is in violation of an International Treaty,

learned senior counsels appearing for the petitioner in each

case contended, by showing a precedent, that Indian courts

do have the power. It is also argued by them that even

assuming for a moment without conceding that an Indian Law

cannot be struck down on the ground that it is in violation

of an International Treaty, yet, there is no bar, either

express or implied, disabling Indian courts to give a

declaration that the amended section is in violation of the

International Treaty. After broadly stating their

respective contentions, R3, R4, R5 & R7, R6, R8 and R9 filed

their respective written submissions.

5. On the submissions made by the learned senior

counsels on either side, we are of the considered opinion

that the following issues arise for consideration in these

two writ petitions:

(a) Assuming that the amended section is in

clear breach of Article 27 of “TRIPS” and thereby

suffers the wise of irrationality and

arbitrariness violating Article 14 of the

Constitution of India, could the courts in India

have jurisdiction to test the validity of the

amended section in the back drop of such alleged

violation of “TRIPS”? OR

Even if the amended section cannot be struck

down by this court for the reasons stated above,

cannot this court grant a declaratory relief that

the amended section is not in compliance of

Article 27 of “TRIPS”?.

(b) If it is held that courts in India have

jurisdiction to go into the above referred to

issue, then, is the amended section compatible or

non-compatible to Article 27 of “TRIPS”?

(c ) Dehors issues (a) and (b) referred to

above, could the amended section be held to be

violative of Article 14 of the Constitution of

India on the ground of vagueness, arbitrariness

and conferring un-canalised powers on the

Statutory Authority?

6. Let us take the first issue.

(a) Assuming that the amended section is in clear

breach of Article 27 of “TRIPS” and thereby suffers the vice

of irrationality and arbitrariness violating Article 14 of

the Constitution of India, could the courts in India have

jurisdiction to test the validity of the amended section in

the back drop of such alleged violation of “TRIPS” (OR)

Even if the amended section cannot be struck down by this

court for the reasons stated above, cannot this court grant

a declaratory relief that the amended section is not in

compliance of Article 27 of “TRIPS”?: In support of the

arguments that Indian courts have jurisdiction to decide the

issue under consideration, learned senior counsels appearing

for the petitioners relied upon the decision of the House of

Lords in the case reported in Equal Opportunities Commission

& Another Vs. Secretary of State for Employment [ (1994) 1

AII ER Pg.910]. Employment Protection (Consolidation) Act,

1978 was under consideration in that judgment in the context

of discrimination against women alleged. Under that Act,

full-time workers, who worked for 16 or more hours a week

had to be in continuous employment for two years to qualify

for Statutory rights under the Act whereas, part-time

workers, who worked between 8 and 16 hours in a week had to

be in continuous employment for five years to qualify for

the Statutory rights under that Act. That judgment noted

that a great majority of full-time employers in the United

Kingdom were men while the great majority of part-time

workers were women. Equal Opportunities Commission took the

view that such discrimination conflicted with the

obligations of the United Kingdom under EEC Law namely,

Article 119 of EEC Treaty and Council Directives 75/117 (the

Equal Pay Directive) and 76/207 (the Equal Treatment

Directive). The Secretary of the State declined to accept

that the United Kingdom was in breach of it’s obligations

under Community Law while providing less favourable

treatment in the conditions of employment of full-time

workers and part-time workers. Therefore, the Equal

Opportunities Commission applied for judicial review of the

Secretary of State’s decision and sought a declaration that

the Secretary of State and United Kingdom were in breach of

Community Law obligations and an order of mandamus requiring

the Secretary of State to introduce Legislation to provide

the right for men and women to receive equal pay for equal

work. Further reliefs were also asked for. The Secretary

of State raised two objections namely, the claim of an

individual applicant is a private law claim, which ought not

to have been brought against the Secretary of State by way

of judicial review and that the Commission had no locus

standi to bring the proceedings as it ‘s case did not

involve any decision on justiciable issue susceptible of

judicial review. It was further contended by the

Secretary of State that the court had no jurisdiction to

declare that United Kingdom or the Secretary of State was in

breach of any obligations under the Community Law and that

the Divisional Court was not the appropriate forum to

determine the substantive issue raised by the applicant. The

Divisional Court, among other things, held that the court

only had jurisdiction to declare rights and obligations

enforceable under the existing state of the Law and had no

jurisdiction to order mandamus requiring the Secretary of

State to introduce Legislation to amend the 1978 Act or to

declare that he was under a duty to do so. The Commission

as well as the individual applicant appealed to the Court of

Appeal, which dismissed the individual applicant’s appeal on

the ground that her application was essentially a private

law claim, which should have been brought against her

employer in an Industrial Tribunal and dismissed the

Commission’s appeal on the ground that the Secretary of

State had not made any “decision”. The Court of Appeal also

held that there was no justiciable issue suitable for

consideration by way of judicial review. The Commission and

the individual appealed to the House of Lords. The House of

Lords raised various questions to be addressed by it in that

appeal and in our respectful opinion, the decision of the

House of Lords on one of the questions raised by it to be

addressed, would be relevant for the purpose of the case on

hand. We extract that question hereunder:

“The question is, whether judicial review is

available for the purpose of securing a

declaration that certain United Kingdom primary

Legislation is incompatible with Community Law?”

In deciding that issue, the House of Lords referred to

Article 119 of the EEC Treaty, which provides for the

following:

“Equal pay for equal work to men and women;

Council Directive (EEC) 75/117 (the equal pay

directive); and Article 2(1) of Council Directive

(EEC) 76/207 (the equal treatment directive)”.

Section 2 of the European Communities Act, 1972 was also

brought to the attention of the House of Lords. It being

the telling provision in deciding the issue before us, we

extract it hereunder:

“(1) All such rights, powers, liabilities,

obligations and restrictions from time to time

created or arising by or under the Treaties and

all such remedies and procedures from time to

time provided for by or under the Treaties, as in

accordance with the Treaties are without further

enactment to be given legal effect or used in the

United Kingdom shall be recognised and available

in law, and be enforced, allowed and followed

accordingly; and the expression “enforceable

Community right” and similar expressions shall be

read as referring to one to which this sub-

section applies.”

The House of Lords dismissed the appeal of the individual

claimant agreeing with the decision of the earlier courts

that it was only her private law claim. But however, in

deciding the appeal of Equal Opportunities Commission, the

House of Lords gave a declaration that Employment Protection

(Consolidation) Act, 1978 is incompatible with Article 119

of the EEC Treaty and Council Directive (EEC) 75/117 and

Council Directive (EEC) 76/207. Therefore learned senior

counsels Mr.Soli Sorabji and Mr.Shanthi Bhushan, relying

upon this judgment, argued, as they have done earlier, that

there is no legal bar for this court to give a simplicitor

declaratory relief that the amended section is incompatible

with Article 27 of “TRIPS”. It is also argued by the

learned senior counsels that this court can go into the

validity of the amended section, as being not in compliance

with Article 27 of “TRIPS”, under Article 226 of the

Constitution of India, since there is neither express nr

implied bar in the Article itself.

7. Learned counsels, in particular, Mr.Anand Grover and

Mr.Lakshmikumaran, argued with tremendous ease – as they

are shown to possess – stating that the judgment referred to

above and relied upon by the learned senior counsels could

not be applied to the case on hand on facts. By taking us

through the very same judgment, it is argued by them that

under section 2(1) of the European Communities Act, 1972,

Article 119 of the EEC Treaty with the two Council

Directives referred to earlier have been domesticated as a

domestic Law in England. When the relevant provision of the

EEC Treaty and the Councils Directives stand domesticated by

an Act of the State, then it becomes Law of that State

enforceable in letter and spirit by the citizens of that

State. It is their argument that “TRIPS” do not become Law

in India on it’s own force without any domestic Law

legislated by the Indian Government. Only in discharging

their obligations under “TRIPS”, several amendments,

including the amended section, were brought into the Statute

book namely, Patents Act, by the Government. Therefore

they argued that when Equal Opportunities Commission case

can be distinguished on facts, it would be inappropriate to

rely upon the same to hold that a declaratory relief can be

granted by this court. As the learned counsels were making

their submissions on the above point, Mr.Shanthi Bhushan,

learned senior counsel appearing for the petitioner in one

of the writ petitions, very fairly conceded and stated that

Equal Opportunities Commission’s case can be distinguished

on facts. We do find, on going through the judgment in

Equal Opportunities Commission’s case, that the provisions

of EEC Treaty and the Councils Directives by an Act of the

State was domesticated and therefore all the rights flowing

out of the said Treaty and the Directives were available as

Law in the United Kingdom, which can be enforceable. Only

in that context, we state with respect that the House of

Lords has given a declaration as prayed for. Learned

counsels appearing for the contesting parties did not rest

with the laurel of making us accept and Mr.Shanthi Bhushan

to concede that Equal Opportunities Commission case is

distinguishable on facts but spared no efforts in advancing

arguments in their own way, supported by case laws, that

Indian Courts have no jurisdiction either to test the

validity of a State Act as being incompatible to an

International Treaty namely, Article 27 or even to give a

declaration simplicitor that such State Act is not

compatible to an International Treaty. We will be failing

in our duty if we do not mention that Mr.V.T.Gopalan,

learned Additional Solicitor General was leading from the

forefront the entire band of lawyers in the opposite camp by

contending that this court has no jurisdiction at all to go

into the issue referred to above; in any event the amended

section is in compliance with Article 27 of “TRIPS” and that

there is no violation of Article 14 of the Constitution of

India. Mr.Lakshmikumaran, learned counsel appearing for

R5 and R7 relied upon a judgment reported in 1966-3-All

England Law Reports Pg.871 (Salomn Vs. Commissioner of

Customs) to contend that if any domestic court is approached

challenging a municipal law on the ground that it violates

International Law, then, the remedy for that lies in a forum

other than the domestic court. In that judgment, the Court

of Appeal through LORD DIPLOCK held as hereunder:

“If the terms of the legislation are clear

and unambiguous, they must be given effect to

whether ornot they carry our Her Majesty’s treaty

obligations, for the sovereign power of the Queen

in Parliament extends to breaking treaties [(see

Ellerman Lines, Ltd. Vs. Murray (4) ], and any

remedy for such a breach of an international

obligation lies in a forum other than Her

Majesty’s own courts.”

The above extracted passage refers to an earlier English

decision. The learned English Judge, in the latter portion

of his judgment, had reiterated that Ellerman Lines

Limited’s case is the authority for the proposition that

when a domestic law is challenged on the ground of it being

in violation of an International Treaty, domestic courts

would have no jurisdiction. In our considered opinion,

this is the direct judgment on the point. We have already

noted that the judgment in Equal Opportunities Commission

case is distinguishable on facts.

8. Even otherwise, we are of the considered view that

in whichever manner one may name it namely, International

Covenant, International Treaty, International Agreement and

so on and so forth, yet, such documents are essentially in

the nature of a contract. In Head Money cases namely, the

judgment of the Supreme Court of the United States reported

in 112 U.S. 580, it is held as follows:

“A treaty is primarily a compact between

independent Nations, and depends for the

enforcement of its provisions on the honor and

the interest of the governments which are parties

to it.”

Therefore there cannot be any difficulty at all in examining

such treaties on principles applied in examining contracts.

Under these circumstances, when a dispute is brought before

a court arising out of an International Treaty, courts

would not be committing any error in deciding the said

dispute on principles applicable to contracts. In other

words, the court has to analyse the terms of such

International Treaty; the enforceability of the same; by

whom and against whom; and if there is violation, is there a

mechanism for solving that dispute under the treaty itself?

Based on such construction of the International Treaty

namely, “TRIPS”, it is argued very strenuously by the

learned counsels appearing for the contesting parties that

there is a settlement mechanism under the Treaty itself and

therefore even assuming without conceding that the

petitioner has the right to enforce the terms of the said

Treaty, yet, he must go only before the Dispute Settlement

Body provided under the “TRIPS” itself. Article 64 of

“TRIPS” is pressed into service to sustain this point. It

is contended by Mr.Anand Grover learned counsel that the

settlement mechanism provided under Article 64 of “TRIPS” is

governed by the procedure as understood by the World Trade

Organisation. Mr.Anand Grover learned counsel took us

through the said Dispute Settlement Understanding. Article

1 of the Dispute Settlement Understanding, defines the

areas covered under that Rule. Article 1 declares that the

agreements listed in Appendix 1 to the said Rule would be

covered by the procedure. “TRIPS” is mentioned as one of

the agreements in Appendix 1 (B) – Annexure 1C. We have

been taken through the above referred to Rules and

Procedures governing the settlement of disputes and we find

that it contains comprehensive provisions for resolving the

disputes arising out of any agreements enumerated in

Appendix 1 to that Rules. Under the Rules there is a

Dispute Settlement Body. The manner of it’s constitution is

also provided therein. Various steps to sort out the

problem arising out of an agreement are provided therein.

Article 17 of the Rules referred to above provides an

appellate review against the order passed by the panel.

Therefore we have no difficulty at all that Article 64 of

“TRIPS” read with World Trade Organisation’s understanding

on Rules and Procedures governing the settlement of disputes

provides a comprehensive settlement mechanism of any dispute

arising under the agreement. Article 3 of the Rules

declares that the dispute settlement system of the World

Trade Organisation is to provide security and predictability

to the multilateral trading system. When such a

comprehensive dispute settlement mechanism is provided as

indicated above and when it cannot be disputed that it is

binding on the member States, we see no reason at all as to

why the petitioner, which itself is a part of that member

State, should not be directed to have the dispute resolved

under the dispute settlement mechanism referred to above.

Several nations in the world are parties to “TRIPS” as well

as the “WTO” agreement. The agreements are discussed,

finalised and entered into at the higher level of the

nations participating in such meeting. Therefore it is

binding on them. When such participating nations, having

regard to the terms of the agreement and the complex

problems that may arise out of the agreement between nation

to nation, decide that every participating nation shall have

a Common Dispute Settlement Mechanism, we see no reason at

all as to why we must disregard it. As we began saying that

any International Agreement possesses the basic nature of an

ordinary contract and when courts respect the choice of

jurisdiction fixed under such ordinary contract, we see no

compelling reasons to deviate from such judicial approach

when we consider the choice of forum arrived at in

International Treaties. Since we have held that this court

has no jurisdiction to decide the validity of the amended

section, being in violation of Article 27 of “TRIPS”, we are

not going into the question whether any individual is

conferred with an enforceable right under “TRIPS” or not.

For the same reason, we also hold that we are not deciding

issue No.(b) namely, whether the amended section is

compatible to Article 27 of “TRIPS” or not.

9. We also carefully applied our mind as to whether we

can give a declaratory relief in exercise of the power under

Article 226 of the Constitution of India? We have already

found that the judgment in Equal Opportunities Commission

case is not a precedent for giving such a declaration. In

the judgment reported in AIR 1951 SC Pg.41 (Charanjit Lal

Vs. Union of India) and the judgment reported in AIR 1959 SC

Pg.725 (K.K.Kochunni Vs. State of Madras) the Supreme Court

was considering the power of the court under Article 32 of

the Constitution of India to give a declaratory relief.

Both the judgments were rendered by two Constitution Benches

of the Supreme Court. The Chief Justice of India presided

the Constitution Bench in the latter judgment and the said

Hon’ble Judge also constituted the coram in the earlier

judgment. We extract the relevant portion in paragraph

No.45 of the earlier judgment of the Supreme Court:

“As regards the other point, it would appear

from the language of Article as of the

Constitution that the sole object of the article

is the enforcement of fundamental rights

guaranteed by the Constitution. A proceeding

under this Article cannot really have any affinity

to what is known as a declaratory suit.”

“Any way, Article 32 of the Constitution

gives us very wide discretion in the matter of

framing our writs to suit the exigencies of

particular cases, and the application, of the

petitioner cannot be thrown out simply on the

ground that the proper writ or direction has not

been prayed for.”

In the latter case, the power of the court to grant

declaratory relief came up for consideration. The

Constitutionality of Madras Act 32/55 was challenged as

infringing fundamental rights under Article 19(1)(f) and

Article 31(1). The point that appears to have been argued

in favour of granting a declaratory decree, as noted

therein, is extracted hereunder:

“The next argument in support of the

objection as to the maintainability of these

petitions is thus formulated: The impugned Act is

merely a piece of a declaratory legislation and

does not contemplate or require any action to be

taken by the State or any other person and,

therefore, none of the well known prerogative

writs can afford an adequate or appropriate remedy

to a person whose fundamental right has been

infringed by the mere passing of the Act. If such

a person challenges the validity of such an

enactment, he must file a regular suit in a court

of competent jurisdiction for getting a

declaration that the law is void and, therefore,

cannot and does not affect his right. In such a

suit he can also seek consequential reliefs by way

of injunction or the like, but he cannot avail

himself of the remedy under Article 32. In short,

the argument is that the proceeding under Article

32 cannot be converted into or equated with a

declaratory suit under section 42 of the Specific

Relief Act.”

The Hon’ble Judges of the Supreme Court in that case

referred to the earlier judgment of the Supreme Court

referred to above as well as the judgments reported in AIR

1950 SC 163 (Rashid Ahmed Vs. Municipal Board, Kairana); AIR

1954 SC 440 (Basappa Vs. T. Nagappa); AIR 1954 SC 229

(Ebrahim Vadir Mavat Vs. State of Bombay) and held as

hereunder:

“But on a consideration of the authorities it

appears to be well established that this Court’s

powers under Article 32 are wide enough to make

even a declaratory order where that is the proper

relief to be given to the aggrieved party. The

present case appears to us precisely to be an

appropriate case, if the impugned Act has taken

away or abridged the petitioners’ right under

Article 19(1)(f) by its own terms and without

anything more being done and such infraction

cannot be justified. If, therefore, the

contentions of the petitioners be well founded, as

to which we say nothing at present, a declaration

as to the invalidity of the impugned Act together

with the consequential relief by way of injunction

restraining the respondents and in particular

respondents 2 to 17 from asserting any rights

under the enactment so declared void will be the

only appropriate reliefs which the petitioners

will be entitled to get. Under Article 32 we

must, in appropriate cases, exercise our

discretion and frame our writ or order to suit the

exigencies of this case brought about by the

alleged nature of the enactment we are

considering.”

Therefore it is clear that when an enactment infringes the

fundamental rights and a challenge is made to that on that

ground, the Hon’ble Supreme Court of India had said that it

should not hesitate to grant a declaratory relief under

Article 32 of the Constitution of India. In AIR 1975 SC

1810 (S.G.Films Exchange Vs. Brijnath Singhji) and AIR 1976

SC 888 (Vaish Degree College Vs. Lakshmi Narain), the

Supreme Court held that the relief of declaration under the

provisions of the Specific Relief Act is purely

discretionary. In the latter judgment, the Supreme Court

went on to hold that while exercising it’s discretionary

powers, the court must keep in mind the well settled

principles of justice and fair play and should exercise the

discretion only if the ends of justice require it, for

justice is not an object which can be administered in

vacuum. As rightly contended by Mr.P.S.Raman learned

senior counsel, we have to decide in this case whether the

amended section is bad in law for lack of legislative

competency or it violates Part-III of the Constitution of

India or any other provisions in the Constitution. We also

thought whether ends of justice require giving a helping

legal hand to the petitioner. The amended section does not

take away in toto the right of the petitioner to carry on

the trade. It is contended by Mr.P.S.Raman learned senior

counsel that the petitioner gets only a proprietary right

over the patent lasting for a fixed tenure and beyond that

it does not get anything else. We agree with him on this

point. We also find that ends of justice, on the facts of

this case, is not in favour of the petitioner, which would

disable us from exercising our discretionary jurisdiction.

It has been held by the Supreme Court in an unreported

judgment in Katakis Vs. Union of India (W.P.No.54/68 dated

28.10.1968) that no declaration would be given where it

would serve no useful purpose to the petitioner. We thought

what will happen if a declaratory relief is given as asked

for, assuming for a moment that we have the jurisdiction.

It is a settled position in law that nobody can compel the

Parliament to enact a Law. If that is the position, then,

assuming that we give a declaration as prayed for namely,

the amended provision is not in the discharge of India’s

obligation under Article 27 of “TRIPS”, even then, we fail

to see for what use the petitioner can put it. Even if a

consequential relief is not asked for, courts have held,

depending upon the facts available in each case, that a

declaratory relief could be granted, provided, it is shown

that such a declaratory relief would be a stepping stone to

claim relief at some other stage. Having that in our mind,

when we again thought aloud as to what use to which such a

declaratory relief, if granted to the petitioner, could be

put to and we find that there is no scope at all to put in

use the declaratory relief, if granted, at a later point of

time. In other words, the declaratory relief, even if

granted, would be only on paper, on the basis of which, the

petitioner cannot claim any further relief in the Indian

courts. Only in this context, we extract hereunder the

relevant portion in the unreported judgment of the Supreme

Court in Katakis case referred to above, which was rendered

by a Constitution Bench consisting of Hon’ble Judges Sikri,

Bachawat, Mitter, Hegde and Grover, JJ:

“It is not even stated that the petitioner

did not apply because of the canalisation scheme.

The Supreme Court in appropriate circumstances

can give a declaration that a particular order or

scheme violates the provisions of the

constitution but the Supreme Court will not give

such a declaration unless it is certain that the

declaration will serve some useful purpose to the

petitioners. Even if the declaration is given

the petitioners may possibly not apply for a

licence; if they do apply, the conditions of

import and export may change drastically by the

time the application is filed, or the policy of

the Government may change. But if the

petitioners had applied for the licence on the

basis that the canalisation scheme was invalid,

their application would have been processed by

the authorities apart from the canalisation

scheme but in accordance with law. The Court

declined to go into the question of the validity

of the canalisation scheme.”

Therefore, for the reasons stated above, we find that the

petitioner in each writ petition is not entitled to even the

declaratory relief.

10. Let us now take the last issue for consideration.

” (c) Dehors issues (a) and (b) referred to

above, could the amended section be held to be

violative of Article 14 of the Constitution of

India on the ground of vagueness, arbitrariness

and conferring un-canalised powers on the

Statutory Authority?”

The main grounds of attack to the validity of the amended

section are that, it is vague, arbitrary and confers

uncanalised powers on the Statutory Authority. The

Statutory Authority in this case is the Patent controller.

There is no doubt that he is exercising a quasi-judicial

function namely, considers the patent claim application in

the context of the objections received; hears parties on

both sides and then passes an order, either granting the

patent or rejecting the patent application, by giving

reasons. Prior to the amended section was brought into the

Statute book by the Patent (Amendment) Act, 2005 (Act

15/2005) with effect from 01.01.2005, it was preceded by

Ordinance 7/2004 containing the proposed amendment to be

made to section 3(d). In the earlier portion of this

judgment, we have extracted section 3(d) as it originally

stood; section 3(d) as sought to be brought in by Ordinance

7/2004 and the amended section itself. India is a founder

member of the World Trade Organisation, in short, “WTO” and

as such a signatory of “TRIPS”, which itself is an Annexure

to the “WTO” agreement. There is no dispute that under

“TRIPS” agreement, India has to permit product patent in all

fields of technology, including medicines and drugs, with

effect from 01.01.2005. Pending bringing in comprehensive

provisions, the Union Government of India made some

temporary provisions in the Act itself, which temporary

provisions came to an end on and with effect from the coming

into force of Act 15/2005. Prior to Amending Act 15/2005,

there were Amending Acts 17/1999 and 38/2002. In the

affidavits filed in support of both the writ petitions,

Parliamentary Debates on Ordinance 7/2004, in the context of

the amendment to section 3(d) are extensively extracted. A

speech from the Member of the Parliament from Kottayam in

that regard and the reply in regard thereto from the Hon’ble

Minister of Commerce are found so extracted. The

Parliamentarians appear to have been opposing the amendment

to section 3(d) on the ground that, if the amendment as

indicated in the Ordinance is allowed to be brought in,

then, there is a fear of the common man being denied access

to life saving medicines and it would encourage

evergreening. The reply by the Hon’ble Minister shows that

he was aware of the impending problem namely, “evergreening”

and the action which the Hon’ble Minister intend to take.

Admittedly, the amended section is not the amendment sought

to be introduced by Ordinance 7/2004. It is argued by

learned senior counsels appearing for the petitioners that

had the amendment proposed under Ordinance 7/2004 been

brought into the Act in the form in which it was shown,

then, it would have been in strict compliance to “TRIPS”.

But instead, the amended section has been brought into the

Statute book. It is clear that the amended section appears

to have been drafted in a great hurry without realising

that it is likely to be struck down on the ground that it is

incompatible with “TRIPS” (we have already held that we

cannot go into that question) and also being in violation

of Article 14 of the Constitution of India (the later point

alone survives now). Since the ground of attack based on

vagueness and arbitrariness and conferring uncanalised power

to the Statutory Authority over-lap each other and therefore

our points of discussion are also likely to over-lap each

other. So we have decided to take up all the three

individual grounds raised for decision in a consolidated

manner.

11. According to the learned senior counsels, the

amended section is bad for the following reasons:

Under Ordinance 7/2004 mere discovery of a new property

is not treated as an invention. But however, in the amended

section, a further clause is added to the effect that the

discovery of a new form of a known substance should result

in the enhancement of the known efficacy of that substance

and if it does not, then, it is not an invention. Therefore

the argument goes on the validity of the amended section

that, in the absence of any guideline in the amended section

or the Act itself as to how to find out, when there is

enhancement of the known efficacy of the substance from

which the discoveries are made, then, an unguided discretion

is vested with the Statutory Authority and therefore the

amended section is bad in law. They would then argue that

to make the matter worse, to the amended section, an

Explanation is added, by which, a deeming fiction is created

to the effect that all salts, esters, etc., etc., if

derived from a known substance, then, such derivatives are

also considered to be the same substance, unless the

derivatives are shown to differ significantly in properties

with regard to efficacy. It is argued that all derivatives

need not necessarily be the same substance and therefore the

deeming fiction created by the Explanation is bereft of any

guidelines and is bad in Law. It is argued that there must

be some guidance or guideline in the Act itself as to when a

derivative shall be held to be differing significantly in

properties with regard to efficacy. In other words, the

submission is that, both the amended section as well as the

Explanation to the amended section must prescribe in clear

terms for the Authority constituted under the Act, the

guidelines to decide in what circumstances it can be held

that the discovery of a new form of a known substance had

resulted in the enhancement of the known efficacy of that

substance and when the derivatives are found to differ

significantly in properties with regard to efficacy. Though

the expression “efficacy” has a definite meaning, yet, no

definite meaning could be attributed to the expression

“enhancement of the known efficacy” and “differ

significantly in properties with regard to efficacy”. These

expressions are ambiguous. Therefore it is argued by

learned senior counsels that when it is possible for the

Legislature to explain what is meant by “enhancement of a

known efficacy” and “differing significantly in properties

with regard to efficacy”, the Legislature is duty bound to

clear the ambiguity. According to them, if this ambiguity

is not cleared, then, there is every chance for the

Statutory Authority to exercise it’s power to it’s whims and

fancies. Therefore the amended section is also irrational.

Opposing these arguments, learned Additional Solicitor

General of India and the other learned senior counsels and

learned counsels for the contesting parties would submit

that having regard to the field in which the amended section

is to operate; the technological and scientific research

oriented advances already made and likely to be made in the

coming future and which may be a continuing process for all

time to come, the Legislature thought it fit to use only

general expressions in the Act, leaving it for the Statutory

Authority to apply it’s mind to the various facts that are

brought to it’s notice and then find out whether the

invented drug is within the mischief of the amended section

or outside it. Therefore it would be unwise to fix any

specific formula to be applied, as a matter of static

measure, to find out whether the new form of a known

substance resulted in the enhancement of the known efficacy

or the derivatives differ significantly in properties with

regard to efficacy. Having regard to the inventions that

are made and are likely to be made in the time to come, it

is humanly impossible to prescribe a fixed formula to decide

the issue as indicated above and if it is so done without

even knowing what would be the new discoveries, then, the

hands of the Statutory Authority would be completely tied to

a fixed and definite situation, from which it cannot even

wriggle out. Discoveries that are likely to be made in the

future may not be alike and they may vary from each other in

their therapeutic effect and properties. Learned Additional

Solicitor General of India and other learned senior counsels

appearing for the pharmaceutical companies would argue that

in the given situation, the amended section as it stands

today is a classic Legislation by itself thereby giving

enough room in the joints for the Statutory Authority to

evaluate the materials placed before him in a case to case

basis; analyse the comparative details that are likely to be

placed before him and then arrive at a decision to say

whether the discovery / derivative is an invention or not.

Therefore the Statutory Authority has been given a

discretion, which he has to exercise based on the details

to be placed before him. In exercising such a

discretionary power vested in the Statutory Authority, if

it is found that he has exercised that discretionary power

wrongly or abused it, then, such an error can always be

corrected by higher forums, which is provided for in the

Act itself and thereafter, by the courts of law. In other

words, a provision of law cannot be struck down on the

ground that the Authority exercising the power under that

provision is likely to misuse it, unless it is shown that

the said provision itself ex-facie is violative of Article

14 of the Constitution of India, which is not the case here.

When there would be enhancement of the known efficacy and

when it would be found that the derivatives differ

significantly in properties with regard to efficacy, would

vary from discovery to discovery. It is then argued that

the Explanation to the amended section does not create any

additional criteria but it only explains the amended section

itself. Debates in Parliament could not be the basis for

interpreting the Statute, is their last submission.

12. In the light of the arguments advanced by the

learned senior counsels all-round, we went through the

entire records. We do find that section 3(d) as shown in

Ordinance 7/2004 had not been reproduced in the form in

which it was shown in the Act. Therefore the amended

section definitely differs from the form in which it was put

in the Ordinance. The amended section is not confined only

to drugs as it deals with machines and apparatuses as well.

But however, we are clear in our mind that the portions of

the amended section and the Explanation under attack is

definitely referable only to the pharmacology field namely,

drugs. Since Parliamentary debates have been relied upon

by the learned senior counsels for the petitioners to argue

that since the amended section appears to be a hurriedly

brought out Legislation, the Parliamentary debates can be

looked into to find out whether the amended section is ex-

facie violative of Article 14 of the Constitution of India.

We went through the case laws brought to our notice by

Mr.V.T.Gopalan, learned Additional Solicitor General of

India; Mr.P.S.Raman learned senior counsel and Mr.Anand

Grover. Mr.Shanthi Bhushan, learned senior counsel relied

upon one or two judgments so brought to our notice. We

also tried to find out as to whether the “statement of

objects and reasons” of an Act would help the court to

analyse the provision which the writ petitioner alleges is

violating Article 14 of the Constitution of India. The

earliest judgment of the Indian court brought to our notice

in this context by Mr.P.S.Raman learned senior counsel, is

the judgment of the Supreme Court reported in AIR 1952 SC

Pg.369 (Aswini Kumar Vs. Arabinda Bose), in which the law

on the subject is laid down as hereunder:

“The speeches made by the members of the

House in the course of the debate are not

admissible as extrinsic aids to the interpretation

of statutory provisions: AIR 1952 SC 366.”

“The Statement of Objects and Reasons, seeks

only to explain what reasons induced the mover to

introduce the bill in the House and what objects

be sought to achieve. But those objects and

reasons may or may not correspond to the objective

which the majority of members had in view when

they passed it into law. The Bill may have

undergone radical changes during its passage

through the House or Houses, and there is no

guarantee that the reasons which led to the

introduction and the objects thereby sought to be

achieved have remained the same throughout till

the Bill emerges from the House as an Act of the

Legislature, for they do not form part of the Bill

and are not voted upon by the members. The

Statement of Objects and Reasons

appended to the Bill should be ruled out as an aid

to the construction of a statute.”

Therefore from the above pronouncement, it is clear that

when the Bill is debated, new things are likely to emerge

and the emerging new things may be taken into account while

a final shape is given to the Bill before it was brought

into an Act. The statement of objects and reasons also

stands excluded as extrinsic aid to the construction of a

Statute. The next in line is the judgment of the Supreme

Court reported in (1986) 2 SCC Pg.237 (Girdhari Lal & Sons

Vs. Balbir Nath Mathur) wherein, on the subject of

interpretation of Statutes, the Supreme Court had laid down

the law as hereunder:

“7. Parliamentary intention may be gathered

from several sources. First, of course, it must

be gathered from the statute itself, next from the

preamble to the statute, next from the Statement

of Objects and Reasons, thereafter from

parliamentary debates, reports of committees and

commissions which preceded the legislation and

finally from all legitimate and admissible sources

from where there may be light. Regard must be had

to legislative history too.”

“8. Once parliamentary intention is

ascertained and the object and purpose of the

legislation is known, it then becomes the duty of

the court to give the statute a purposeful or a

functional interpretation. This is what is meant

when, for example, it is said that measures aimed

at social amelioration should receive liberal or

beneficent construction. Again, the words of a

statute may not be designed to meet the several

uncontemplated forensic situations that may arise.

The draftsman may have designed his words to meet

what Lord Simon of Glaisdale calls the “primary

situation”. It will then become necessary for the

court to impute an intention to Parliament in

regard to “secondary situations”. Such “secondary

intention” may be imputed in relation to a

secondary situation so as to best serve the same

purpose as the primary statutory intention does in

relation to a primary situation.”

Mr.Anand Grover, learned counsel appearing for the sixth

respondent brought to our notice the judgment of the

Supreme Court in the case reported in (1994) 5 SCC Pg.593

(K.S.Paripoornan Vs. State of Kerala), wherein, the Supreme

Court had held on the Law of Interpretation of Statutes as

hereunder:

“As regards the Statement of Objects and

Reasons appended to the Bill the law is well

settled that the same cannot be used except for

the limited purpose of understanding the

background and the state of affairs leading to the

legislation but it cannot be used as an aid to the

construction of the statute. (See Aswini Kumar

Ghosh Vs. Arabinda Bose; State of West Bengal Vs.

Subodh Gopal Bose per Das, J; State of West Bengal

Vs. Union of India). Similarly, with regard to

speeches made by the members in the House at the

time of consideration of the Bill it has been held

that they are not admissible as extrinsic aids to

the interpretation of the statutory provisions

though the speech of the mover of the Bill may be

referred to for the purpose of finding out the

object intended to be achieved by the Bill. (See

State of Travancore, Cochin Vs. Bombay Co. Ltd.

And Aswini Kumar Vs. Arabinda Bose).”

Learned senior counsels on either side also relied upon a

judgment of the Supreme Court reported in (1998) 4 SCC

Pg.626 (P.S.Narasimha Rao Vs. State (CBI/SPE), wherein, it

has been held as follows:

“It would thus be seen that as per the

decisions of this court the statement of the

Minister who had moved the Bill in Parliament can

be looked at to ascertain the mischief sought to

be remedied by the legislation and the object and

purpose for which the legislation is enacted.

The statement of the Minister who had moved the

Bill in Parliament is not taken into account for

the purpose of interpreting the provisions of the

enactment. The decision in Pepper Vs. Hari

permits reference to the statement of the

Minister or other promoter of the Bill as an aid

to construction of legislation which is ambiguous

or abscure or the literal meaning of which leads

to an absurdity provided the statement relied

upon clearly discloses the mischief aimed at or

the legislative intention lying behind the

ambiguous or obscure words and that such a

statement of the Minister must be clear and

unambiguous.”

In Narasimha Rao’s case referred to supra, the Supreme Court

had held that the statement of the Minister, who makes the

Bill in Parliament can be looked at, to ascertain the

mischief sought to be remedied by the Legislation. We now

go back to Girdhari Lal’s case referred to supra , wherein,

the Supreme Court had held as follows:

“Our own court has generally taken the view

that ascertainment of legislative intent is a

basic rule of statutory construction and that a

rule of construction should be preferred which

advances the purpose and object of a legislation

and that though a construction, according to

plain language, should ordinarily be adopted,

such a construction should not be adopted where

it leads to anomalies, injustices or absurdities,

vide K.P.Varghese Vs. ITO; State Bank of

Travancore Vs. Mohd. M.Khan; Som Prakash Rekhi

Vs. Union of India; Ravula Subba Rao Vs. CIT;

Govindlal Vs. Agricultural Produce Market

Committee and Babaji Kondaji Vs. Nasik Merchants

Co-op. Bank Ltd.”

If we read the Parliamentary debate on Ordinance 7/2004, it

appears that there was a wide spread fear in the mind of

the members of the House that if section 3(d) as shown in

Ordinance 7/2004 is brought into existence, then, a common

man would be denied access to life saving drugs and that

there is every possibility of “evergreening”. The reply by

the Hon’ble Minister for Commerce shows that the Hon’ble

Minister was sure that Ordinance 7/2004 would prevent

“evergreening”. The Parliamentary debates also show that

the Hon’ble Minister was concerned with the other issues as

well. Therefore it is clear to our mind that section 3(d)

brought by Amending Act 15/2005 is as a result of debates on

Ordinance 7/2004 in the Parliament and due to debates

change in the form is unavoidable and permissible, it is not

possible to sustain the arguments advanced by the learned

senior counsels that having shown section 3(d) in a

particular form in Ordinance 7/2004 and bringing it in a

totally different form in Amending Act 15/2005, the

amending section ex-facie stands in violation of Article 14

of the Constitution of India.

13. Let us now test the argument advanced before this

court by learned Senior Counsels on the validity of the

amended section on the touchstone of Article 14 of the

Constitution of India. As we understand the amended section,

it only declares that the very discovery of a new form of a

known substance which does not result in the enhancement of

the known efficacy of that substance, will not be treated as

an invention. The position therefore is, if the discovery

of a new form of a known substance must be treated as an

invention, then the Patent applicant should show that the

substance so discovered has a better therapeutic effect.

Darland’s Medical Dictionary defines the expression

“efficacy” in the field of Pharmacology as “the ability of a

drug to produce the desired therapeutic effect” and

“efficacy” is independent of potency of the drug.

Dictionary meaning of “Therapeutic”, is healing of

disease – having a good effect on the body.” Going by the

meaning for the word “efficacy” and “therapeutic” extracted

above, what the patent applicant is expected to show is, how

effective the new discovery made would be in healing a

disease / having a good effect on the body? In other

words, the patent applicant is definitely aware as to what

is the “therapeutic effect” of the drug for which he had

already got a patent and what is the difference between the

therapeutic effect of the patented drug and the drug in

respect of which patent is asked for. Therefore it is a

simple exercise of, though preceded by research, – we state

– for any Patent applicant to place on record what is the

therapeutic effect / efficacy of a known substance and what

is the enhancement in that known efficacy. The amended

section not only covers the field of pharmacology but also

the other fields. As we could see from the amended

section, it is made applicable to even machine, apparatus or

known process with a rider that mere use of a known process

is not an invention unless such a known process results in a

new product or employs atleast one new reactant. Therefore

the amended Section is a comprehensive provision covering

all fields of technology, including the field of

pharmacology. In our opinion, the explanation would come in

aid only to understand what is meant by the expression

“resulting in the enhancement of a known efficacy” in the

amended section and therefore we have no doubt at all that

the Explanation would operate only when discovery is made in

the pharmacology field. In 1989 (4) SCC Pg.378 (Aphali

Pharma. Ltd. Vs. State of Maharashtra), in laying down the

law on “Explanation”, the Supreme Court held as hereunder:

“33. An Explanation, as was found in Bihta

Marketing Union Vs. Bank of Bihar, may only

explain and may not expand or add to the scope of

the original section. In State of Bombay Vs.

United Motors, it was found that an Explanation

could introduce a fiction or settle a matter of

controversy. Explanation may not be made to

operate as “exception” or “proviso”. The

construction of an Explanation, as was held in

Collector of Customs Vs. G.Dass & Co., must

depend upon its terms and no theory of its

purpose can be entertained unless it is to be

inferred from the language used. It was said in

Burmah Shell Oil Ltd. Vs. CTO, that the

Explanation was meant to explain the article and

must be interpreted according to its own tenor

and it was an error to explain the Explanation

with the aid of the article to which it was

annexed. We have to remember what was held in

Dattatraya Govind Mahajan Vs. State of

Maharashtra, that mere description of a certain

provision, such as “Explanation” is not decisive

of its true meaning. It is true that the

orthodox function of an Explanation is to explain

the meaning and effect of the main provision to

which it is an explanation and to clear up any

doubt or ambiguity in it, but ultimately it is

the intention of legislature which is paramount

and mere use of a label cannot control or deflect

such intention. State of Bombay Vs. United

Motors laid down that the interpretation must

obviously depend upon the words used therein, but

this must be borne in mind that when the

provision is capable of two interpretations, that

should be adopted which fits the description. An

Explanation is different in nature from a Proviso

for a Proviso excepts, excludes or restricts

while an Explanation explains or clarifies. Such

explanation or clarification may be in respect of

matters whose meaning is implicit and not

explicit in the main section itself. In Hiralal

Ratanlan Vs. State of U.P it was ruled that if on

a true reading of an Explanation it appears that

it has widened the scope of the main section,

effect be given to legislative intent

notwithstanding the fact that the legislature

named that provision as an Explanation. In all

these matters courts have to find out the true

intention of the legislature. In D.G.Mahajan Vs.

State of Maharashtra, this court said that

legislature has different ways of expressing

itself and in the last analysis the words used

alone are repository of legislative intent and

that if necessary an Explanation must be

construed according to its plain language and not

on any a priori consideration.”

In 2006 (8) SCC 613 ( (Hardev Motor Transport Vs. State of

M.P.), on the role of “Explanation”, the Supreme Court held

as hereunder:

“31. The role of an Explanation of a statute

is well known. By inserting an Explanation in

the Schedule of the Act, the main provisions of

the Act cannot be defeated. By reason of an

Explanation, even otherwise, the scope and effect

of a provision cannot be enlarged. It was so

held in S.Sundaram Pillai Vs. V.R.Pattabiraman in

the following terms: (SCC p.613, para 53)

“53. Thus, from a conspectus of the

authorities referred to above, it is manifest

that the object of an Explanation to a statutory

provision is-

(a) to explain the meaning and

intendment of the Act itself,

(b) where there is any obscurity or

vagueness in the main enactment, to

clarify the same so as to make it

consistent with the dominant object

which it seems to subserve,

(c ) to provide an additional

support to the dominant object of the

Act in order to make it meaningful and

purposeful.

(d) an Explanation cannot in any

way interfere with or change the

enactment or any part thereof but where

some gap is left which is relevant for

the purpose of the Explanation, in order

to suppress the mischief and advance the

object of the Act it can help or assist

the court in interpreting the true

purport and intendment of the enactment,

….”

(See also Swedish Match AB Vs. Securities &

Exchange Board of India).”

In this case we find that the Explanation creates a deeming

fiction of derivatives of a known substance are deemed to be

the same substance unless they differ significantly in

properties with regard to efficacy. Therefore it is clear

from the amended section and the Explanation that in the

pharmacology field, if a discovery is made from a known

substance, a duty is cast upon the patent applicant to show

that the discovery had resulted in the enhancement of a

known efficacy of that substance and in deciding whether to

grant a Patent or not on such new discovery, the Explanation

creates a deeming fiction that all derivatives of a known

substance would be deemed to be the same substance unless it

differ significantly in properties with regard to efficacy.

In our opinion, the amended section and Explanation give

importance to efficacy. We have already referred to the

meaning of “efficacy” as given in Dorland’s Medical

Dictionary. Scientifically it is possible to show with

certainty what are the properties of a “substance”.

Therefore when the Explanation to the amended section says

that any derivatives must differ significantly in properties

with regard to efficacy, it only means that the derivatives

should contain such properties which are significantly

different with regard to efficacy to the substance from

which the derivative is made. Therefore in sum and

substance what the amended section with the Explanation

prescribes is the test to decide whether the discovery is

an invention or not is that the Patent applicant should

show the discovery has resulted in the enhancement of the

known efficacy of that substance and if the discovery is

nothing other than the derivative of a known substance,

then, it must be shown that the properties in the

derivatives differ significantly with regard to efficacy.

As we stated earlier, due to the advanced technology in all

fields of science, it is possible to show by giving

necessary comparative details based on such science that the

discovery of a new form a of known substance had resulted in

the enhancement of the known efficacy of the original

substance and the derivative so derived will not be the same

substance, since the properties of the derivatives differ

significantly with regard to efficacy. As rightly contended

by learned Additional Solicitor General India and the leaned

Senior Counsels and learned counsels for the Pharmaceutical

Company opposing the Writ that the writ petitioner is not a

novice to the pharmacology field but it, being

pharmaceutical giant in the whole of the world, cannot plead

that they do not know what is meant by enhancement of a

known efficacy and they cannot snow that the derivatives

differ significantly in properties with regard to efficacy.

Mr.P.S.Raman learned senior counsel argued that the

Legislature, while enacting a Law, is entitled to create a

deeming fiction and for that purpose, brought to our notice

a judgment of the Supreme Court reported in AIR 1988 SC 191

(M/s.J.K.Cotton Spinning and Weaving Mills Ltd. Vs. Union of

India) where, in paragraph 40, the Supreme Court had said

that “the Legislature is quite competent to enact a deeming

provision for the purpose of assuming the existence of a

fact which does not really exist.” It is also stated in the

very same paragraph that “it is well settled that a deeming

provision is an admission of the non-existence of the fact

deemed.”

14. It is argued by learned Senior Counsels for the

writ petitioners that it is possible for the Parliament to

define in the Act itself what is meant by enhancement of a

known efficacy and what is meant by differing significantly

in properties with regard to efficacy. The above expressions

are vague and ambiguous by themselves and therefore the

meaning of such expressions ought to have been given in the

Act or the amended section. Therefore when the meaning

is not so given, then the vagueness and ambiguity in the

provision would result in arbitrary exercise of power by the

statutory authority. Opposing this argument, learned

Additional Solicitor General of India would contend that

Parliament is not an expert; it cannot foresee the future

contingencies which may arise, when they enact an Act;

therefore the Parliament always thinks it wise to use only

general expressions in the Statute leaving it to the Court

to interpret it depending upon the context in which it is

used and the facts that are made available in each case.

For this purpose, learned Additional Solicitor General

brought to our notice the judgment of the Supreme Court

reported in 1995 Supp. (1) SCC 235 (Benilal Vs. State of

Maharashtra) and 1980 (1) SCC 340 (Registrar of Co-op.

Societies Vs. K.Kunjabmu). Mr.P.S.Raman, learned senior

counsel in supporting the argument of learned Additional

Solicitor General that the Parliament cannot foresee things

that may arise in the future, brought to our notice the

judgment of the English Court reported in (1949) 2 All

England Law Reports 155 (Seaford Court Estates Vs. Asher),

to understand and realise whether it would be possible at

all to foresee things that may arise in the future when a

Statute comes up for consideration before the Houses and

what would be the duty of the Judge before whom

interpretation of such a Statute arise for consideration.

The Court of Appeal in that judgment had laid down the Law

in that context as hereunder:

“Whenever a statute comes up for

consideration, it must be remembered that it is

not within human powers to foresee the manifold

sets of facts which may arise, and, even if it

were, it is not possible to provide for them in

terms free from all ambiguity. The English

language is not an instrument of mathematical

precision. Our literature would be much the

poorer if it were. This is where the draftsmen of

Acts of Parliament have often been unfairly

criticised. A Judge, believing himself to be

fettered by the supposed rule that he must look to

the language and nothing else, laments that the

draftsmen have not provided for this or that, or

have been guilty of some or other ambiguity. It

would certainly save the judges trouble if Acts of

Parliament were drafted with divine prescience and

perfect clarity. In the absence of it, when a

defect appears a judge cannot simply fold his

hands and blame the draftsman. He must set to

work on the constructive task of finding the

intention of Parliament, and he must do this not

only from the language of the statute, but also

from a consideration of the social conditions

which gave rise to it and of the mischief which it

was passed to remedy, and then he must supplement

the written word so as to give “force and life” to

the intention of the legislature. That was

clearly laid down (3 Co. Rep. 7b) by the

resolution of the judgdes (SIR ROGER MANWOOD,

C.B., and the other barons of the Exchequer)

in Heydon’s case (4), and it is the safest guide

to-day. Good practical advice on the subject was

given about the same time by FLOWDEN in his note

(2 Plowd. 465) to Eyston Vs. Studd (5). Put into

homely metaphor it is this: A judge should ask

himself the question how, if the makers of the Act

had themselves come across this ruck in the

texture of it, they would have straightened it

out? He must then do as they would have done. A

judge must not alter the material of which the Act

is woven, but he can and should iron out the

creases.”

In 1980 (1) SCC 340 referred to supra the Supreme Court had

held as hereunder:

“(1) Parliament and the State Legislatures

function best when they concern themselves with

general principles, broad objectives and

fundamental issues, instead of technical or

situational intricacies which are better left to

better equipped full time expert executive bodies

and specialist public servants. Parliament and

the State Legislatures have neither the time or

expertise to be involved in detail or

circumstance, nor can visualise and provide for

new strange unforeseen or unpredictable

situations. That is the raison d’etre for

delegated legislation. The power to legislate

carries with it the power to delegate. But

excessive delegation may amount to abdication.

Delegation unlimited may invite despotism

uninihibited. So the theory has been evolved

that the legislature cannot delegate its essential

legislative function. Legislate it must, by

laying down policy and principle and delegate it

may to fill in detail and carry out policy. The

legislature may guide the delegate by speaking

through the express provision empowering

delegation or the other provisions of the statute

such as the preamble, the scheme or even the very

subject-matter of the statute. If guidance there

is, wherever it may be found, the delegation is

valid. A good deal of latitude has been held to

be permissible in the case of taxing statutes and

on the same principle generous degree of latitude

must be permissible in the case of welfare

legislation, particularly those statutes which are

designed to further the Directive Principles of

State Policy.”

In 1995 Supp. (1) SCC 235 referred to supra, the Supreme

Court had held as hereunder:

“It is well settled that the legislative

scheme may employ words of generality conveying

its policy and intention to achieve the object

set out therein. Every word need not be defined.

It may be a matter of judicial construction of

such words or phrases. Mere fact that a

particular word or phrase has not been defined is

not a ground to declare the provisions of the Act

itself or the order as unconstitutional. The

word “habitual” cannot be put in a straitjacket

formula. It is a matter of judicial construction

and always depends upon the given facts and

circumstances in each case. As to when an

inference that a tenant is habitually in arrears

disentitling him to the protection of the Order

could be drawn is a question of fact in each

case. But on that ground or circumstance itself,

the provision of the Act cannot be declared to be

ultra vires.”

The commentary on canons – interpretation of broad terms in

Bennion – Statutory Interpretation contains the following

passage:

“For the sake of brevity, or because the

enactment has to deal with a multiplicity of

circumstances, the draftsman often uses a broad

term. This has the effect of delegating

legislative power to the courts and officials who

are called upon to apply the enactment. The

governing legal maxim is generalia verba sunt

generaliter intelligenda (general words are to be

understood generally). {3 Co Inst 76.See

Examples 78.5, 80.5 and 83.1} It is not to be

supposed that the draftsman could have had in

mind every possible combination of circumstances

which may chance to fall within the literal

meaning of general words. {For a detailed

discussion of the concept of the broad term see

Bennion Statute Law (2nd edn, 1983) Chap. 13}

The broad term which is a substantive has

been called a nomen generale. {Hunter Vs. Bowyer

(1850) 15 LTOS 281.} Other judicial descriptions

of the broad term include ‘open-ended expression’

{Express Newspapers Ltd Vs. McShane [1980] 2 WLR

89, at p 94.}, ‘word of the most loose and

flexible description’ {Green v Marsden (1853) 1

Drew 646.} and ‘somewhat comprehensive and

somewhat indeterminate term’. {Campbell v Adair

[1945] JC 29.}

The broadest terms, such as ‘reasonable’ or

‘just’, virtually give the court or official an

unlimited delegated authority, subject to the

remedies available on judicial review or appeal.

{As to these see s 24 of this Code (judicial

review) and s 23 (appeal).}”

In Girdhari Lal’s case referred to supra, the Supreme Court

held as hereunder:

“Again, the words of a statute may not be

designed to meet the several uncontemplated

forensic situations that may arise. The draftsman

may have designed his words to meet what Lord

Simon of Glaisdale calls the “primary situation”.

It will then become necessary for the court to

impute an intention to Parliament in regard to

“secondary situations”. Such “secondary

intention” may be imputed in relation to a

secondary situation so as to best serve the same

purpose as the primary statutory intention does in

relation to a primary situation.”

Therefore it is clear from the case laws referred to above

that Parliamentarians expresses its object and purpose in

general terms when enacting a Statute and does not foresee

the minute details that are likely to arise in the future

and provide a solution for the same at the time when the Act

itself is enacted. On the other hand, they would be acting

wiser if they make only general expressions, leaving it to

the experts / Statutory Authorities and then courts, to

understand the general expressions used in the Statute in

the context in which they are used in a case to case basis

depending upon the facts available in each case. Using

general expressions in a Statute, leaving the court to

understand it’s meaning, would not be a ground to declare a

section or an Act ultra vires, is the law laid down by the

Supreme Court in Benilal’s case referred to supra.

Interpretation of a Statute must be to advance the object

which the Act wants to achieve.

15. Now, we went through the statements of objects and

reasons of Amending Act 15/2005. As rightly emphasized by

Mr.Soli Sorabji learned senior counsel for the petitioners,

the statement of objects and reasons for Amending Act

15/2005 emphasises in more than one place that the amendment

is in the discharge of India’s obligation to “TRIPS”, which

forms part of the “WTO” agreement. Therefore a need has

arisen for us to look into the relevant Articles of “TRIPS”

for the limited purpose of what obligations are created

under “TRIPS”, which, India was attempting to discharge by

bringing in Amending Act 15/2005. Article 7 of “TRIPS”

provides enough elbow room to a member country in complying

with “TRIPS” obligations by bringing a law in a manner

conducive to social and economic welfare and to a balance of

rights and obligations. Article 1 of “TRIPS” enables a

member country free to determine the appropriate method of

implementing the provisions of this agreement within their

own legal system and practice. But however, any protection

which a member country provides, which is more extensive in

nature than is required under “TRIPS”, shall not contravene

“TRIPS”. Article 27 speaks about patentability. Lengthy

arguments have been advanced by learned Additional

Solicitor General appearing for the Government of India,

learned senior counsels and learned counsels appearing for

the pharmaceutical companies that India, being a welfare and

a developing country, which is pre-dominantly occupied by

people below poverty line, it has a constitutional duty to

provide good health care to it’s citizens by giving them

easy access to life saving drugs. In so doing, the Union of

India would be right, it is argued, to take into account the

various factual aspects prevailing in this big country and

prevent evergreening by allowing generic medicine to be

available in the market. As rightly contended by the

learned Additional Solicitor General of India, the

Parliamentary debates show that welfare of the people of the

country was in the mind of the Parliamentarians when

Ordinance 7/2004 was in the House. They also had in mind

the International obligations of India arising under “TRIPS”

and under “WTO” agreement. Therefore the validity of the

amended section on the touchstone of Article 14 of the

Constitution of India must be decided having regard to the

object which Amending Act 15/2005 wanted to achieve.

16. It is argued by the learned senior counsels for the

petitioners that since the amended section uses only general

expressions, leaving it to the Statutory Authority to

understand what it means, the Statutory Authority is likely

to act arbitrarily in exercising it’s discretion, since it

has no guidelines. We have already held that the amended

section cannot be said to be vague or ambiguous. We

reiterate here at this stage that the amended section with

it’s Explanation is capable of being understood and worked

out in a normal manner not only by the Patent applicant but

also by the Patent controller. In other words, the patent

controller would be guided by various relevant details which

every patent applicant is expected to produce before him

showing that the new discovery had resulted in the

enhancement of the known efficacy; the derivatives differ

significantly in properties with regard to efficacy and

therefore it cannot be said that the patent controller had

an uncanalised power to exercise, leading to arbitrariness.

The argument that the amended section must be held to be bad

in Law since for want of guidelines it gives scope to the

Statutory Authority to exercise it’s power arbitrarily, has

to be necessarily rejected since, we find that there are in-

built materials in the amended section and the Explanation

itself, which would control / guide the discretion to be

exercised by the Statutory Authority. In other words, the

Statutory Authority would be definitely guided by the

materials to be placed before it for arriving at a

decision. Mr.P.S.Raman learned senior counsel brought to

our notice two judgments of the Supreme Court reported in

AIR 1957 SC 397 (M/s.Pannalal Binjraj Vs. Union of India)

and (1974) 1 SCC 549 (State of Punjab Vs. Khan Chand) to

highlight the types of discretions, if exercised,

affecting various rights and the outcome of such exercise of

discretion. We extract paragraph 34 of the judgment

reported in AIR 1957 SC 397 hereunder:

“34. There is a broad distinction between

discretion which has to be exercised with regard

to a fundamental right guaranteed by the

Constitution and some other right whichis given

by the statute. If the statute deals with a

right which is not fundamental in character the

statute can take it away but a fundamental right

the statute cannot take away. Where for example,

a discretion is given in the matter of issuing

licences for carrying on trade, profession or

business or where restrictions are imposed on

freedom of speech etc., by the imposition of

censorship, the discretion must be controlled by

clear rules so as to come within the category of

reasonable restrictions. Discretion of that

nature must be differentiated from discretion in

respect of matters not involving fundamental

rights such as transfers of cases. As

inconvenience resulting from a change of place or

venue occurs when any case is transferred from

one place to another but it is not open to a

party to say that a fundamental right has been

infringed by such transfer. In other words, the

discretion vested has to be looked at from two

points of view, viz., (1) does it admit of the

possibility of any real and substantial

discrimination, and (2) does it impinge on a

fundamental right guaranteed by the Constitution?

Article 14 can be invoked only when both these

conditions are satisfied. Applying this test, it

is clear that the discretion which is vested in

the Commissioner of Income – Tax or the Central

Board of Revenue, as the case may be, under s.5

(7-A) is not at all discriminatory.”

From the above extracted portion, it is clear that Article

14 can be invoked only when it is shown that in the exercise

of a discretionary power there is a possibility of a real

and substantial discrimination and such exercise interferes

with the fundamental right guaranteed by the Constitution.

This judgment is by a Constitution Bench. The latter

judgment [(1974) 1 SCC 549] is also by a Constitution

Bench, which also quotes with approval the above extracted

passage, in paragraph No.10 of that judgment. It is not

shown by the learned senior counsels appearing for the

petitioners before us that in the exercise of the

discretionary power by the Patent controller, any of the

petitioner’s fundamental rights are violated namely, to

carry on the trade or the petitioner stand singularly

discriminated. We find that the amended section by itself

does not discriminate nor does it prohibit the trade being

carried on.

17. It is argued by the learned senior counsels for the

petitioners that the Statutory Authority is likely to misuse

the discretion vested in it by throwing out the patent

application as “not an invention”, by relying upon the

amended section, when the amended section itself does not

contain any guidelines. We have already found that the

amended section has in-built protection enabling each of the

patent applicant to establish before the patent controller

that his discovery had resulted in the enhancement of the

known efficacy of that substance and the derivatives are

significantly differing in properties with regard to

efficacy. Therefore it boils down to only one question

namely, could an arbitrary exercise of a discretionary power

invalidate an Act? We have a direct answer for this point

in favour of the State from a judgment of the Supreme Court

reported in 2006 (8) SCC 212 (M.Nagaraj Vs. Union of India),

where, in paragraph No.106, the Supreme Court had held as

hereunder:

“Every discretionary power is not necessarily

discriminatory. According to the Constitutional

Law of India, by H.M.Seervai, 4th Edn., p.546,

equality is not violated by mere conferment of

discretionary power. It is violated by arbitrary

exercise by those on whom it is conferred. This

is the theory of “guided power”. This theory is

based on the assumption that in the event of

arbitrary exercise by those on whom the power is

conferred, would be corrected by the courts.”

In the judgment reported in 2007-1-LW.Pg.724

(Selvi.J.Jayalalitha & Others Vs. The Union of India &

Others), rendered by one of us (Justice Prabha Sridevan), in

dealing with such a contention namely, an Act must be

invalidated because of possible misuse and abuse of the law,

it was held as hereunder:

“67. It was also contended that there could

be flagrant misuse and abuse of the law. The

possibility of flagrant abuse or misuse of law

has never been a ground for holding a provision

ultra vires. We cannot presume that the

authorities will administer the law “with an evil

eye and an unequal hand.” This has been so held

in several cases where the constitutionality of a

legal provision was attacked. The observations

of the Supreme Court in Krishna Lal’s case

(supra), where the Kerala Abkari Act was

challenged, are squarely applicable to the

present case. Merely because the Act requires

the assessee to prove that there were

circumstances which prevented the assessee from

filing the return, it would not amount to

violation of Article 20(3) of the Constitution.”

We have already found that there is no ambiguity or

vagueness in the expressions under attack as found

incorporated in the amended section and the Explanation

attached to it. Ultimately, in that case the conclusions

were summed up by saying (See paragraph 75) that “no law

can be declared illegal because there is a possibility of

its misuse” and “the Legislature has a duty to safeguard

the economic interest of the country.” When the validity of

any law touching upon the economic interests of a country

comes up before court, what the court should do, had been

stated by the Supreme Court in the judgment reproted in

(2006) 6 SCC 213 (Reiz Electrocontrols (P) Ltd. Vs. CCE).

In paragraph No.10 of that judgment, the Supreme Court had

extracted paragraph No.10 of it’s earlier judgment reported

in (1996) 3 SCC 407 (Union of India Vs. Paliwal Electricals

(P) Ltd.), wherein it was found stated as hereunder:

“It is equally necessary to determine, as

pointed out repeatedly by this court, that in

economic and taxation spheres, large latitude

should be allowed to the Legislature.”

We could see that the Supreme Court, in Paliwal’s case

namely, (1996) 3 SCC 407 had borne in it’s mind the

observations made by a Constitution Bench of the Supreme

Court in R.K.Garg Vs. Union of India (1981) 4 SCC 675. In

R.K.Garg’s case, the following paragraph is found:

“Another rule of equal importance is that

laws relating to economic activities should be

viewed with greater latitude than laws touching

civil rights such as freedom of speech, religion,

etc. It has been said by no less a person than

Holmes, J. that the legislature should be allowed

some play in the joints, because it has to deal

with complex problems which do not admit of

solution through any doctrinaire or straitjacket

formula and this is particularly true in case of

legislation dealing with economic matters, where,

having regard to the nature of the problems

required to be dealt with, greater play in the

joints has to be allowed to the legislature. The

Court should feel more inclined to give judicial

deference to legislative judgment in the field of

economic regulation than in other areas where

fundamental human rights are involved. Nowhere

has this admonition been more felicitously

expressed than in Morey Vs. Doud where

Frankfurter, J. said in his inimitable style:

“In the utilities, tax and economic

regulation cases, there are good reasons

for judicial self-restraint if not

judicial deference to legislative

judgment. The legislature after all has

the affirmative responsibility. The

courts have only the power to destroy,

not to reconstruct. When these are

added to the complexity of economic

regulation, the uncertainty, the

liability to error, the bewildering

conflict of the experts, and the number

of times the Judges have been overruled

by events – self-limitation can be seen

to be the path of judicial wisdom and

institutional prestige and stability.”

The court must always remember that “legislation

is directed to practical problems, that the

economic mechanism is highly sensitive and

complex, that many problems are singular and

contingent, that laws are not abstract

propositions and do not relate to abstract units

and are not to be measured by abstract symmetry”

that exact wisdom and nice adaptation of remedy

are not always possible and that “judgment is

largely a prophecy based on meagre and

uninterpreted experience”. Every legislation

particularly in economic matters is essentially

empiric and it is based on experimentation or

what one may call trial and error method and

therefore it cannot provide for all possible

situations or anticipate all possible abuses.

There may be crudities and inequities in

complicated experimental economic legislation but

on that account alone it cannot be struct down as

invalid. The courts cannot, as pointed out by

the United States Supreme Court in Secretary of

Agriculture Vs. Central Roig Refining Co. be

converted into tribunals for relief from such

crudities and inequities. There may even be

possibilities of abuse, but that too cannot of

itself be a ground for invalidating the

legislation, because it is not possible for any

legislature to anticipate as if by some divine

prescience, distortions and abuses of its

legislation which may be made by those subject to

its provisions and to provide against such

distortions and abuses. Indeed, howsoever great

may be the care bestowed on its framing, it is

difficult to conceive of a legislation which is

not capable of being abused by perverted human

ingenuity. The court must therefore adjudge the

constitutionality of such legislation by the

generality of its provisions and not by its

crudities or inequities or by the possibilities

of abuse come to light, the legislature can

always step in and enact suitable amendatory

legislation. That is the essence of pragmatic

approach which must guide and inspire the

legislature in dealing with complex economic

issues.”

In fact, we find that the above position in law is also

spoken to by another Constitution Bench of the Supreme

Court in the judgment reported in 2001 (4) SCC 139 (Union of

India Vs. Elphinstone Spinning & Weaving Co. Ltd.) (See para

11). It is a settled position in law (See (2001) 4 SCC 139

– (at page 158 ) that “it must be presumed that the

Legislature understands and correctly appreciates the need

of its own people, that its laws are directed to problems

made manifest by experience and that its discriminations are

based on adequate grounds.” We now went

through the Patents Act, 1970 as amended

by Act 15/2005. In India there was an Act

called Indians Patent & Designs Act enacted in the year

1911. The statement of objects and reasons of the Patents

Act, 1970 (Act 39/1970) noticed that since the 1911

enactment, there had been substantial changes in the

political and economic conditions of the country and

therefore a need has arisen for a comprehensive law so as to

ensure more effectively that patent rights are not worked

out to the detriment of the consumer or to the prejudice of

trade or the industrial development of the country, which

was felt as early as 1948 resulting in the Government

appointing the Patents Enquiry Committee to review the

working of the Patents Law in India. Therefore right from

the year 1948 or so, the Parliament was aware about the

change in the economic conditions of the country, which made

them to change the 1911 enactment to suit to the needs of

the economic conditions of the country. Therefore there

cannot be any doubt at all that the Patents Act as it stood

then and as it stands today, is designed to safeguard the

economic interests of this country and if that is so, the

amended section must be viewed with greater latitude.

18. In 1996 (3) SCC 709 (State of A.P. Vs. Mc Dowell &

Co.) the Supreme Court reiterated the position that “a law

made by Parliament or the Legislature can be struck down by

courts on two grounds and two grounds alone namely, lack of

legislative competence and violation of any of the

fundamental rights guaranteed in Part III of the

Constitution of India or of any other Constitutional

provision.” There is no third ground. In the case before

us, learned senior counsels, except arguing that the amended

section must be struck down on the ground of ambiguity,

arbitrariness, leading to exercise of uncanalised powers –

with which we have not agreed at all – had not shown any

other legal ground to invalidate the amended section. In

the same judgment, the Supreme Court had held as follows:

“No enactment can be struck down by just

saying that it is arbitrary or unreasonable.

Some or other Constitutional infirmity has to be

found before invalidating an Act. An enactment

cannot be struck down on the ground that court

thinks it unjustified. Parliament and the

Legislatures, composed as they are of the

representatives of the people, are supposed to

know and be aware of the needs of the people and

what is good and bad for them. The court cannot

sit in judgment over their wisdom.”

In (2006) 3 SCC 434 (Bombay Dyeing & Mfg. Co.Ltd. (3) Vs.

Bombay Environmental Action Group) (See paragraph 205) it

was held by the Supreme court that “arbitrariness on the

part of the legislature so as to make the legislation

violative of Article 14 of the Constitution should

ordinarily be manifest arbitrariness. What would be

arbitrary exercise of legislative power would depend upon

the provisions of the statute vis-a-vis the purpose and

object thereof”. In AIR 1961 SC 1602 (Jyoti Pershad Vs.

Union Territory of Delhi) the Supreme Court held as

hereunder:

“So long as the Legislature indicates, in the

operative provisions of the statute with

certainty, the policy and purpose of the

enactment, the mere fact that the legislation is

skeletal, or the fact that a discretion is left to

those entrusted with administering the law,

affords no basis either for the contention that

there has been an excessive delegation of

legislative power as to amount to an abdication of

its functions, or that the discretion vested is

uncanalised and unguided as to amount to a carte

blanche to discriminate. If the power or

discretion has been conferred in a manner which is

legal and constitutional, the fact that Parliament

could possibly have made more detailed provisions,

could obviously not be a ground for invalidating

the law.”

As we have already found, the amended section has in-built

measures to guide the Statutory Authority in exercising it’s

power under the Act. We have also found that the amended

section does not suffer from the vice of vagueness,

ambiguity and arbitrariness. The Statutory Authority would

be definitely guided in deciding whether a discovery is an

invention or not by the materials to be placed before him by

the Patent applicant. If that is so, then, going by the law

laid down by the Supreme Court in M.Nagaraj’s case referred

to supra, if the Statutory Authority, in exercising his

power, mis-directs himself; abuses his power in an

arbitrary manner and passes an order, then, the same could

be corrected by the hierarchy of forums provided in the Act

itself in addition to the further reliefs available before

the Courts of Law. When that is the position, then, we have

to necessarily state that the amended section cannot be

invalidated solely on the ground that there is a possibility

of misusing the power.

19. Now we refer to the decisions mainly relied upon by

the learned senior counsel for the petitioners. Mr.Soli

Sorabji learned senior counsel relied upon the following

judgments:

(a) AIR 1960 SC 554 (Hamdard Dawakhana & Anr.

Vs. The Union of India & Others);

(b) 1961 Crl.L.J. 442 (The State of Madhya

Pradesh & Anr. Vs. Baldeo Prasad);

(c ) AIR 1970 SC 1453 (Harakchand Ratanchand

Banthia & Others Vs. Union of India); and

(d) AIR 1967 SC 829 (Lala Hari Chand Sarda

Vs. Mizo District Council and Another).

We went through the judgments very carefully. In the first

case, the Legislation impugned was stated to be in violation

of Article 19 – restriction on freedom of speech – of the

Constutiton of India. In considering the provisions of the

Act challenged, the Supreme Court found that sections 3(d)

and 8 of the Act are unconstitutional and arbitrary as they

provided uncontrolled power to the executives to do the act.

In the second case, the validity of Central Provinces and

Berar Goondas Act, 1946 was in challenge. The Apex Court

found various infirmities in the operative sections of the

Act and upheld the order of the High court invalidating the

offending provisions. In the third case, the validity of

certain provisions of the Gold Control Act was in challenge.

In the last case, there was a challenge to the validity of

section 3 of the LUSHAI HILLS District (Trading by Non-

Tribals) Regulation 2, 1963 was in challenge, being in

violation of Article 19(1)(g) of the Act. In our respectful

opinion, when the validity of an Act is challenged on the

touchstone of Article 14 of the Constitution of India, the

decision has to depend upon the provisions of the concerned

Statute itself, which are in challenge. Of-course, law is

well settled that when there is vagueness in any provision

of law leading to arbitrary exercise of power / uncanalised

powers, the Act should be struck down. Therefore whether

any provision of law is hit by Article 14 of the

Constitution of India on the ground stated above, would

depend upon the construction of the provisions in challenge.

When a particular Act is found to be suffering the vice of

vagueness and arbitrariness, then, it must be held that it

was so on the construction of that Statute. It cannot be

said that whenever arbitrariness and vagueness are the vices

projected as grounds of attack, the court should close it’s

eyes and simply strike down the law without even finding out

whether in the Act challenged there are such vices. In

fact, that is what the Supreme Court itself had said in the

first judgment brought to our notice by Mr.Soli Sorabji

learned senior counsel, which in turn quotes with approval

an earlier judgment of the Supreme Court reported in 1954

SCR 674 wherein it is stated that “in order to decide

whether a particular legislative measure contravenes any of

the provisions of Part III of the Constitution of India, it

is necessary to examine with some strictness the substance

of the legislation in order to decide what the Legislature

has really done.” We again find in the first judgment that

the Supeme Court had held as follows:

“Another principle which has to be borne in

mind in examining the Constitutionality of a

Statute is that, it must be assumed that the

Legislature understands and appreciates the need

of the people and the laws it enacts are directed

to problems which are made manifest by experience

and that the elected representatives assembled in

a Legislature enact laws which they consider to be

reasonable for the purpose for which they are

enacted. Presumption is therefore in favour of

the Constitutionality of an enactment.”

If we have the above referred to principles of law in mind

on Statutory Interpretation, we have to state with great

respect that the judgment of the Supreme Court brought to

our notice by Mr.Soli Sorabji learned senior counsel, would

not stand attracted to the case on hand. The validity of

the provisions of law considered in those cases and the

validity of the provision of law in contest before us are

not in pari materia. There is definitely a difference in

the language and wording of the provisions challenged in

those cases and the one before us. The context in which the

offending provisions are used in the Act in challenge is

also totally different from the context in which the

offending provisions in the cases decided by the Supreme

Court are used. Of course, in those judgments, the Supreme

Court had clearly laid down that vagueness / ambiguity and

arbitrariness resulting in uncanalised powers are grounds to

invalidate an Act. In other words, with great respect, we

state that in all the cases brought to our notice by Mr.Soli

Sorabji learned senior counsel, the Supreme Court, analysing

the provisions of the Statute before them in the context of

the arguments advanced, found that they are violative. We

state that in this case we have already found, analysing the

alleged offending provision, that it is not in violation of

Article 14 of the Constitution of India. We have borne in

mind the object which the Amending Act wanted to achieve

namely, to prevent evergreening; to provide easy access to

the citizens of this country to life saving drugs and to

discharge their Constitutional obligation of providing good

health care to it’s citizens. We have also referred to the

case laws brought to our notice by Mr.Habibullah Badsha

viz., (1974) 1 SCC Pg.549 (State of Punjab Vs. Khan Chand);

(1985) 1 SCC 234 (State of Maharashtra Vs. Kamal S.

Durgule); (1988) 2 SCC 415 (B.B.Rajwanshi Vs. State of

U.P.); (1989) 4 SCC 683 (A.N.Parasuraman Vs. State of Tamil

Nadu); and (2005) 12 SCC 77 (State of Rajasthan Vs. Basant

Nahata). On a perusal of the same also, we are in a

position to reiterate with respect that our conclusions

based on the case laws brought to our notice by Mr.Soli

Sorabji learned senior counsel would equally apply to the

case laws brought to our notice by Mr.Habibullah Badsha

learned senior counsel. For all the reasons stated above,

on issue (c ) we hold that the amended section is not in

violation of Article 14 of the Constitution of India and

accordingly, both the writ petitions are dismissed with no

order as to costs.

vsl