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 3, Cited by 0]

Delhi High Court

Axcess Limited vs Controller Of Patents And Designs on 13 September, 2024

                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                      Reserved on: August 22nd, 2024
                          %                                      Pronounced on: September 13th, 2024

                          +                   C.A.(COMM.IPD-PAT) 288/2022

                                AXCESS LIMITED                                       .....Appellant
                                             Through:              Mr. Hari Subramaniam, Ms. Aditi
                                                                   Subramaniam and Mr. Sanuj Das,
                                                                   Advs.
                                                        Versus

                                CONTROLLER OF PATENTS AND DESIGNS .....Respondent
                                           Through: Mr. Srish Kumar Mishra, Mr.
                                                    Alexander Mathai Paikaday and
                                                    Mr. Sagar Mehlawat, Advs.

                          CORAM:
                          HON'BLE MR. JUSTICE SAURABH BANERJEE

                                                        JUDGMENT

1. The appellant herein filed an Indian Patent Application No. 2427/DELNP/2011 titled "BILE ACIDS AND BIGUANIDES AS PROTEASE INHIBITORS FOR PRESERVING THE INTEGRITY OF PEPTIDES IN THE GUT" [hereinafter referred to as 'subject patent application'] involving certain compounds and compositions used as inhibitors of gut proteases as national phase application following PCT application dated 1st October, 2009 with a priority date of 1st October 2008 before the Indian Patent Office.

2. The said subject patent application has been refused by the Deputy Controller of Patents and Designs [hereinafter referred to as 'Controller'] C.A.(COMM.IPD-PAT) 288/2022 Page 1 of 7 Signature Not Verified Digitally Signed By:BABLOO SHAH Signing Date:13.09.2024 14:43:39 under Section 15 of the Patent Act, 1970 [hereinafter referred to as 'Act'] vide the impugned order dated 27th April, 2020 [hereinafter referred to as 'impugned order'] in view of Section[s] 59(1), 3(d) and 3(e) of the Act.

3. The present appeal is seeking to challenge the said impugned order passed by the Controller.

4. The facts involved are that in the proceedings before the Controller the appellant filed amended claims on 20th April, 2018 pursuant to the PCT original claims on 1st April, 2011 and an amended set of claims on 18th December 2017.

5. Primarily, it is the case of the learned counsel for appellant that the amended claims fall within the scope of the specifications and the claims originally filed, and the respondent's conclusion regarding Section 59(1) of the Act is contrary to the facts on record.

6. Per Contra, it is the case of the learned CGSC that the proposed amendments by appellant submitted post-hearing are beyond the scope of the original claims and the complete specification disclosed by the appellant, for which reason he is supporting the finding[s] of the Controller in the impugned order.

7. Since, the moot issue before this Court for analysing what the Controller has held qua Section 59(1) of the Act in the impugned order, is whether the appellant has deviated from the initial scope. The relevant claims of the complete specification are as under:-

Original Claims filed via Amended Claims Amended Claims PCT under dispute
10. A product or 5. A pharmaceutical 1. A pharmaceutical C.A.(COMM.IPD-PAT) 288/2022 Page 2 of 7 Signature Not Verified Digitally Signed By:BABLOO SHAH Signing Date:13.09.2024 14:43:39 pharmaceutical composition when used in composition composition containing: the simultaneous or comprising one or more
(a) compound according sequential delivery to a peptide(s) or to anyone of claims 1 to 9, subject wherein the polypeptide(s), and at and (b) a peptide pharmaceutical least 50% by weight of or poly peptide, wherein composition contains: (a) a gut serine proteases
(a) and (b) are prepared compound as claimed in for simultaneous, separate any one of claims 1 to 4, inhibitor compounds or sequential delivery to a and (b) a peptide or selected from the group subject for the treatment polypeptide, wherein said consisting of of a disease or condition peptide or polypeptide is chenodeoxycholic acid, affecting the subject, or for placing in the gut in the ursodeoxycholic acid, for preventing a disease or treatment of a disease or glycodeoxycholic acid, condition affecting the condition affecting the glycochenodeoxycholic subject. subject, or for preventing a acid, metformin,
13. The product or disease or condition phenformin or pharmaceutical affecting the subject, and chlorhexidine or composition according to wherein said compound is pharmaceutically claim 11 wherein the an inhibitor of the acceptable salts thereof.

compound is present in an degradation of said peptide amount of at least or polypeptide by one or 2. The pharmaceutical 50% by weight. more gut serine proteases. composition as claimed

14. The product or 9. The product or in claim 1 wherein the pharmaceutical pharmaceutical compound is present in composition according to composition as claimed in an amount of from 60 to claim 11 wherein the claim 7 wherein the 95 %>.

compound is present in an compound is present in an 3. The pharmaceutical amount of at least amount of at least composition as claimed from 60 to 95% 50% by weight. in claim 1 wherein the

15. The product or 10. The product or compound is present in pharmaceutical pharmaceutical an amount of from 80 to composition according to composition as claimed in 90%.

claim 11 wherein the claim 7 wherein the compound is present in an compound, is present in an 4. The pharmaceutical amount of at least amount of from 60 composition as claimed from 80 to 90%. to 95% in claim 1 wherein the

16. The product or 11. The product or peptide is a cyclic pharmaceutical pharmaceutical peptide.

                           composition according to      composition as claimed in
                           claim 11 wherein the          claim 7 wherein the
                           compound is chosen from       compound is present in an
                           chenodeoxycholio              amount of from 80
                           acid, deoxycholic acid,       to 90%.
                           ursodeoxycholic acid,         12.     The     product    or
                           glycochenodeoxycholic         pharmaceutical

                          C.A.(COMM.IPD-PAT) 288/2022                                                  Page 3 of 7
Signature Not Verified
Digitally Signed
By:BABLOO SHAH
Signing Date:13.09.2024
14:43:39
                            acid,    glycodeoxycholic      composition as claimed
                           acid or pharmaceutically       in claim 7 wherein the
                           acceptable salt of these       compound is chosen from
                           compounds.                     chenodeoxycholic
                           17. The product or             acid, ursodeoxycholic acid,
                           pharmaceutical                 glycochenodeoxycholic
                           composition according to       acid, or pharmaceutically
                           claim 11 wherein the           acceptable salt of these
                           compound is chosen from        compounds.
                           metformin, phenformin or       13.     The     product   or
                           chlorhexidtne             or   pharmaceutical
                           pharmaceutically               composition as claimed in
                           acceptable salts thereof.      claim 7 wherein the
                           18. The product or             compound is chosen from
                           pharmaceutical                 metformin, phenformin or
                           composition according to       chlorhexidine             or
                           claim 11 wherein the           pharmaceutically
                           peptide is a cyclic peptide    acceptable salts thereof.
                                                          14.     The     product   or
                                                          pharmaceutical
                                                          composition as claimed
                                                          claim 7 wherein the peptide
                                                          is a cyclic peptide.

8. After identifying certain portions of complete specifications to show that the scope of the subject application is limited to new use of a known compound or composition, the Controller has in the impugned order held that the amendment sought to be made by the appellant to a product claim should not be permitted under Section 59(1) of the Act.

9. However, after a detailed examination of the complete specification by this Court, the same reveals otherwise since the same contains descriptions in the amended claims related to the composition as a product also along with the use as another aspect of the invention. The same is apparent from the scope of the original PCT claims illustrated in the table in paragraph 7 hereinabove. In fact, relevant portion[s] of the C.A.(COMM.IPD-PAT) 288/2022 Page 4 of 7 Signature Not Verified Digitally Signed By:BABLOO SHAH Signing Date:13.09.2024 14:43:39 complete specification supporting the amended claims describing composition as a product are reproduced as under:-

"[0025] Another aspect of the invention provides a pharmaceutical composition comprising:
(i) a peptide or polypeptide; and
(ii) a compound chosen from ursodeoxycholic acid, glycochenodeoxychofate, glycodeoxycholate, glycooholate and their pharmaceutical acceptable salts, wherein said compound is present In the composition at a concentration of 20 to 100 mg/ml. Although the bile acids and their derivatives in component (ii) are known, they have not previously been used at the high concentrations.

................................................................................................ ... ............. ............................................................. [0033] Pharmaceutical compositions of the present Invention that are suitable for oral administration are preferably coated with an enteric coating which becomes permeable at a pH of from 3 to 7. More preferably the coating becomes permeable at a pKof 4 to 6.5 and most preferably 5 to 6. Suitable enteric coatings are known In the art. The compounds of the present invention are typically formulated with such an enteric coating.

[0034] A pharmaceutical composition of the present invention may comprise other standard pharmaceutical exclpients in admixture, to provide a composition in the form of a powder, a liquid, a gel, a paste, a wax or a suspension. For Instance, pharmaceutical excipients capable of enhancing dissolution of the compound of the Invention or the peptide, or which act as antioxidants, preservatives, glidants (for example magnesium stearate, stearic acid or talc), swelling agents."

10. Interestingly, recently a co-ordinate bench of this Court while dealing with similar issues qua amendment of claim[s] made in the complete specification in The Regents of The University of California v Controller General of Patents, Designs & Trademarks & Anr. [C.A.(COMM.IPD-PAT) 143/2022 dated 05th February, 2024] has held as under:-

"10. It is, therefore, evident that amendments to the original application can be made only by way of the following:-
(i) Disclaimer; or
(ii) Correction; or C.A.(COMM.IPD-PAT) 288/2022 Page 5 of 7 Signature Not Verified Digitally Signed By:BABLOO SHAH Signing Date:13.09.2024 14:43:39
(iii) Explanation.

Additionally, the proposed amendments are tested against the following parameters:

(iv) Amendment should serve the purpose of incorporation of actual facts;
(v) Effect of the amendment should not allow matter not in substance, disclosed originally or shown in the specification;
(vi) Amended claim of the specification should fall within the scope of the original claim of the specification."

11. Applying the same parameters to the facts involved herein, this Court has no hesitation in inferring that the amended claims in the latest complete specification filed by the appellant to the original/ initial claims made by it are well within the scope of the original PCT claims. More so, since the detailed description supports the same amendment concerning the composition as a product.

12. Therefore, in view of the factual matrix involved coupled with the existing position of law with respect to what is/ are the permissible limits of amendment[s] by an applicant like the appellant under Section 59(1) of the Act, in the considered opinion of this Court, the amended claims to the complete specifications sought by the appellant and as they stand now are permissible and can be allowed.

13. As such, the rejection by the Controller under Section 59(1) of the Act by way of the impugned order cannot sustain and has to be reversed. In view thereof, since the newly amended claims to the complete specifications of the appellant as they stand now have not been considered by the Controller at all, the present appeal has to be remanded back to the Controller. For this reason, this Court is not considering and/ or adjudicating the remaining objections raised by the appellant by way of the present appeal.

C.A.(COMM.IPD-PAT) 288/2022 Page 6 of 7 Signature Not Verified Digitally Signed By:BABLOO SHAH Signing Date:13.09.2024 14:43:39

14. Thus, the present appeal is disposed of with the following directions:-

[i] The impugned order dated 27th April, 2020 passed by the Controller rejecting Patent Application No. 2427/DELNP/2011 of the appellant is set aside and the matter is remanded back to the respondent for de novo consideration; and [ii] The aforesaid Patent Application No.2427/DELNP/2011 is restored to its original number; and [iii] The Controller shall, de hors the previous finding in the impugned order dated 27th April, 2020, issue a fresh Hearing Notice clearly delineating the objection[s] therein, and thereafter grant a fresh hearing[s] to the appellant and decide the same by passing a fresh order preferably within a period of four months from the date of conclusion of the hearing[s].

15. Resultantly, the Registry of this Court is directed to supply a copy of this judgment to the office of the Controller General of Patents, Designs and Trademarks of India on email [email protected] for compliance of the directions in the judgment.

16. The learned CGSC is also directed to communicate the aforesaid directions to the office of the Controller General of Patents, Designs and Trademarks of India.

SAURABH BANERJEE, J.

SEPTEMBER 13, 2024/rr C.A.(COMM.IPD-PAT) 288/2022 Page 7 of 7 Signature Not Verified Digitally Signed By:BABLOO SHAH Signing Date:13.09.2024 14:43:39