Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Delhi High Court - Orders

Modicare Limited vs Registrar Of Trademarks on 21 January, 2022

Author: Amit Bansal

Bench: Amit Bansal

                          $~17
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +      C.A.(COMM.IPD-TM) 11/2022
                                 MODICARE LIMITED                                   ..... Appellant
                                              Through:             Ms. Rajeshwari H. with Mr.
                                                                   Vikramjeet, Advocates.

                                                      versus

                                 REGISTRAR OF TRADEMARKS                  ..... Respondent
                                               Through: Mr. Harish Vaidyanathan Shankar,
                                                        CGSC with Ms. Bushra Kazim, Mr.
                                                        Karan Chhibber and Mr. Zeeshan
                                                        Rizvi, Advocates for UOI.

                                 CORAM:
                                 HON'BLE MR. JUSTICE AMIT BANSAL
                                         ORDER

% 21.01.2022 [VIA VIDEO CONFERENCING] I.A. No. 969/2022 (for exemption from filing certified copy/typed copies of the annexures)

1. Subject to the appellant filing original, certified and legible copies of any dim or illegible documents, on which they may seek to place reliance within four weeks from today, exemption is granted for the present.

2. The application is disposed of.

C.A.(COMM.IPD-TM) 11/2022

3. The present appeal has been filed under Section 91(1) of the Trade Marks Act, 1999 impugning the order dated 26th February, 2021 passed by the Registrar of Trademarks, New Delhi, whereby the registration application filed on behalf of the appellant has been rejected on the ground Signature Not Verified Signed By:SAKSHI C.A.(COMM.IPD-TM) 11/2022 Page 1 of 2 RAMOLA Signing Date:01.21.2022 22:47:46 of there being two similar registered trademarks.

4. Issue notice.

5. Notice is accepted on behalf of Mr. Harish Vaidyanathan, counsel appearing on behalf of the respondent.

6. Reply be filed within four weeks.

7. Rejoinder thereto, if any, be filed before the next date of hearing.

8. List on 4th April, 2022.

AMIT BANSAL, J.

JANUARY 21, 2022 at Signature Not Verified Signed By:SAKSHI C.A.(COMM.IPD-TM) 11/2022 Page 2 of 2 RAMOLA Signing Date:01.21.2022 22:47:46