Madras High Court
Tamil Nadu vs /
Author: G.Jayachandran
Bench: G.Jayachandran
L.P.A.SR.No.168957 of 2024
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Reserved on: 17.11.2025 Delivered on: 26.11.2025
CORAM
THE HONOURABLE Dr.JUSTICE G.JAYACHANDRAN
and
THE HONOURABLE MR.JUSTICE MUMMINENI SUDHEER KUMAR
L.P.A.SR.No.168957 of 2024
D.Pepi Devi,
No.148-150, K.K.Lane No.1,
Avinashi Road,
Coimbatore – 641 018,
st
Tamil Nadu. ... Appellant/1 Respondent
/versus/
1. M/s.GM Modular Private Limited,
405, Shalimar Morya Park,
New Link Road, Opp.Infinity Mall,
st
Andheri (W), Mumbai – 400 053. ... 1 Respondent
2. The Registrar of Trademarks,
Trademarks Registry,
G.S.T.Road, Guindy,
Chennai – 600 035. ... 2nd Respondent
Prayer: Letter Patent Appeal under Clause 15 of Letters Patent Act, to set aside
____________
Page Nos.1/7
https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 06:52:52 pm )
L.P.A.SR.No.168957 of 2024
the order dated 06.09.2024 passed in (T).OP(TM).No.320 of 2023.
For Appellant : Mr.N.Nithianandam
JUDGMENT
The Learned Single Judge allowed the common order in (T).OP(TM).Nos.319 & 320 of 2023, dated 06.09.2024.
2. The appellant/D.Pepi Devi, appeal filed under Clause 15 of Letters Patent against the order passed in (T).OP(TM).No.320 of 2023, dated 06.09.2024. The Registry has returned the papers, raising the issue of Maintainability.
3. The Registry states that how the appeal will lie against the order which is not enumerated in Order 43, Rule 1 of C.P.C. Therefore, the matter is listed before us to decide on maintainability.
____________ Page Nos.2/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 06:52:52 pm ) L.P.A.SR.No.168957 of 2024
4. When a similar issue arose, this Court, after considering the language used in Section 13 (1A) of Commercial Courts Act, 2015, relied on the judgment of the Delhi High Court in V.R.Holdings Pvt Ltd vs. Hero Investcorp Limited and another, reported in 2023 SCC Online Del 4673, held that in case of an order passed by the Learned Single Judge in an Original Petition filed for rectification of a Trademark or patent, the High Court would be exercising its power not under the Code of Civil Procedure but under Letters Patent Jurisdiction. Therefore, the provisions of Order 43, Rule 1 of C.P.C., cannot be looked into for maintainability of the appeal.
5. The order is passed in the Intellectual Property Division and not the Commercial Court Division, insofar as rectification which reaches finality on its disposal, ought to have been taken as a judgment passed in exercise of power under Clause 12 of Letters Patent. Consequently, the appeal under Clause 15 of Letters Patent is held to be maintainable.
____________ Page Nos.3/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 06:52:52 pm ) L.P.A.SR.No.168957 of 2024
6. Therefore, being a final order, we hold the order passed by the Learned Single Judge in (T).OP(TM).No.320 of 2023 is appealable, under Clause 15 of Letters Patent is maintainable.
7. The order which is final in nature and arising out of statute upon which the High Court has assumed jurisdiction in view of the Tribunals Reforms Act under which the IPAB was abolished, the provisions under Section 13 (1A) of the Commercial Courts Act shall not stand in the way of the appellant's right to challenge the order passed by the Learned Single Judge through an intra-court appeal by invoking the powers under Clause 15 of the Letters Patent.
8. Accordingly, the Registry is directed to number the appeal, if it is otherwise in order.
____________
Page Nos.4/7
https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 06:52:52 pm )
L.P.A.SR.No.168957 of 2024
(Dr.G.J, J.) & (M.S.K, J.)
26.11.2025
Index :Yes/No.
Neutral Citation :Yes/No.
Internet :Yes.
bsm
____________
Page Nos.5/7
https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 06:52:52 pm )
L.P.A.SR.No.168957 of 2024
Dr.G.JAYACHANDRAN, J.
&
MUMMINENI SUDHEER KUMAR, J.
bsm
Pre-delivery judgment made in
L.P.A.SR.No.168957 of 2024
____________
Page Nos.6/7
https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 06:52:52 pm ) L.P.A.SR.No.168957 of 2024 26.11.2025 ____________ Page Nos.7/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 06:52:52 pm )