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 29, Cited by 0]

Delhi High Court

Bayer Corporation vs Union Of India & Ors on 8 March, 2017

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                              Date of decision: 8th March, 2017.

+                                   W.P.(C) 1971/2014

       BAYER CORPORATION                                      ..... Petitioner
                  Through:                 Mr. Sudhir Chandra, Sr. Adv. with
                                           Mr. Sanjay Kumar, Ms. Arpita
                                           Sawhney and Mr. Arun Kumar Jana,
                                           Advs.

                                        Versus

       UNION OF INDIA & ORS                                    ..... Respondents
                    Through:               Mr. Ripu Daman Bhardwaj, CGSC
                                           with Mr. T.P. Singh, Adv. for R-1 &
                                           6.
                                           Mr. Prashant Tyati and Mr. P. Venkat
                                           Reddy, Advs. for R-7.
                                           Mr. Anand Grover, Sr. Adv. with Ms.
                                           Rajeshwari, Ms. Aparna Gaur, Mr.
                                           Tahir A.J. and Mr. Gajendra, Advs.
                                           for R-5.

                                    AND

+                            CS(COMM) No.1592/2016

       BAYER INTELLECTUAL PROPERTY GMBH
       & ANR                                       ....Plaintiffs
                   Through: Mr. Pravin Anand, Ms. Archana
                            Shanker, Mr. Aditya Gupta and Mr.
                            Utkarsh Srivastava, Advs.

                                        Versus

       ALEMBIC PHARMACEUTICALS LTD.                               ..... Defendant

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                         Page 1 of 40
                              Through:      Ms. Prathiba M. Singh, Sr. Adv. with
                                           Ms. Saya Chaudhary Kapur, Mr.
                                           Vivek Ranjan, Mr. Robin, Ms. Sutapa
                                           Jana and Mr. Devanshu Khanna,
                                           Advs.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     The question for adjudication in both the proceedings is, whether the
language of Section 107A of the Patents Act, 1970 permits export from India
of a patented invention, even if solely for uses reasonably related to the
development and submission of information required under any law for the
time being in force, in India, or in a country other than India, that regulates
the manufacture, construction, use, sale or import of any product.

2.     W.P.(C) No.1971/2014 was filed seeking a mandamus to the Customs
Authorities to seize the consignments for export containing products covered
by Compulsory Licence including ‗SORAFENAT' manufactured by
respondent No.5 therein Natco Pharma Limited (Natco) and further seeking a
direction to all the Customs Ports to not allow exports thereof.

3.     It was the plea of the petitioner Bayer Corporation (Bayer) in W.P.(C)
No.1971/2014 (i) that Bayer had filed CS(OS) No.1090/2011 for restraining
Natco from making, importing, selling, offering for sale ‗SORAFENIB',
‗SORAFENIB TOSYLATE' or any other drug comprising ‗SORAFENIB',
‗SORAFENIB TOSYLATE' or any generic version of ‗SORAFENIB',
‗SORAFENIB TOSYLATE' or any other product subject matter of Bayer's
Patent No.215758; (ii) that Natco, during the pendency of the suit
approached the Patent Office for grant of Compulsory Licence against the
said patent; (iii) that the Controller of Patents vide order dated 9 th March,

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                       Page 2 of 40
 2012 granted Compulsory Licence in Patent No.215758 under Section 84 of
the Patents Act to Natco on the terms and conditions contained therein; (iv)
that one of the said terms was that the Compulsory Licence was ―solely for
the purposes of making, using, offering to sell and selling the drug covered
by the patent for the purpose of treating HCC and RCC in humans within the
territory of India‖; (v) that Natco was however manufacturing the product
covered by the Compulsory Licence for export outside India; (vi) that the
export by Natco was contrary to the terms of Compulsory Licence and
amounted to infringement of the patent within the meaning of Section 48 of
the Patents Act.

4.     Notice of W.P.(C) No.1971/2014 was issued and vide order dated 26 th
March, 2014 therein, the Customs Authorities were directed to ensure that no
consignment from India containing ‗SORAFENAT' covered by Compulsory
Licence was exported; however liberty was given to Natco to apply to the
Court for permission to export the drug as and when it obtained permission
from the Drug Controlling Authority for clinical purposes. Subsequently, on
23rd May, 2014, Natco pointed out that in fact it has already been granted a
drug licence and with the consent of the counsel for Bayer, Natco was
permitted to export the drug SORAFENIB TOSYLATE' not exceeding 15
gm for development / clinical studies and trials. Natco again applied for
permission to export 1 Kg. of Active Pharmaceutical Ingredient (API)
SORAFENIB to China for the purposes of conducting development / clinical
studies and trials. The said application was contested by Bayer.

5.     Natco filed a counter affidavit in the writ petition inter alia pleading
(a) that Natco had not exported any products subject matter of Compulsory


W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                       Page 3 of 40
 Licence; the exports of which instances were given by Bayer were by third
parties without notice, consent and knowledge of Natco; (b) that under the
scheme of the Drugs and Cosmetics Act, 1940 (Drugs Act) permission is
routinely granted for export of API to various countries upon compliance of
certain conditions; there are similar provisions in the western countries as
well including Europe; (c) that the Patents Act also provides that export of a
patented product for generation or submission of regulatory permission is not
an act of infringement; (d) that the export for which permission was sought
by Natco from Court was also for regulatory purposes; (e) that such exports
are not at all covered by the Compulsory Licence; (f) that the activity of
conducting studies for regulatory approval is squarely covered under Section
107A of the Patents Act; (g) that Natco had never exported the finished
product ‗SORAFENAT' to any party outside India for commercial purpose.

6.     Bayer, in its rejoinder to the counter affidavit aforesaid pleaded (i) that
Section 107A of the Patents Act has no application as the acts contemplated
thereunder, of making, constructing, using, selling or importing a patented
invention, are to be performed within the territory of India and the
information from such activity can be submitted with the regulatory
authorities either in India or with the countries other than India; (ii) that
Section 107A of the Act does not contemplate export of product per se but is
limited to information generated within the territory of India; and, (iii) that
export of a product covered by Compulsory Licence under the garb of
Section 107A of the Act is abuse of the process of law.

7.     Vide detailed order dated 5th November, 2014, Natco was permitted
export of SORAFENIB for carrying on activities for obtaining regulatory


W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                        Page 4 of 40
 approvals within the meaning of Section 107A of the Act. Bayer preferred
LPA No.804/2014 against the said order and which was disposed of by
expediting the hearing of the writ petition and by prohibiting export till the
decision of the writ petition. The hearing of the writ petition commenced on
7th September, 2015 and concluded on 8th July, 2016, when orders were
reserved.

8.     It was the contention of the senior counsel for Bayer in W.P.(C)
No.1971/2014 (a) that the rights if any of Natco under Section 107A of the
Act stood surrendered on Natco obtaining Compulsory Licence and
thereafter Natco was governed only by the terms of the Compulsory Licence;
(b) that such giving up of statutory rights under Section 107A of the Act
flows from Section 84(4) of the Patents Act; (c) that the word ‗selling' in
Section 107A of the Patents Act means ‗selling in India only' and does not
include export; (d) that the words ―or in a country other than India‖ in
Section 107A relate to ―the law for the time being in force‖; (e) that Section
107A of the Act uses the word ‗import' and from absence of the word
‗export' therefrom, the only logical conclusion is of exports of patented
invention being outside the ambit of Section 107A of the Act; (f) that the
patented invention can be used only in India for conducting trials and the
information generated from the said trials can be furnished to the concerned
authorities in a country other than India; (g) that the word ‗buying' in
Section 107A of the Act would have included the word ‗import' also;
however from the fact that besides using the word ‗buying', the word
‗importing' has also been used, it follows that buying did not include
import--similarly, selling will not include export; (h) that only Bayer as
patentee has exclusive right to export, not only the finished product which
W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                     Page 5 of 40
 comprises of API plus excipients but also the APIs per se; (i) attention was
invited to Rule 122B(1)(a) and to Rule 122B(2) and to Schedule Y Appendix
I of the Drugs and Cosmetics Rules, 1945 (Drugs Rules) to contend that the
licence for approval to manufacture new drug granted thereunder is for the
purposes of carrying out trials in India only and not for carrying out trials
outside India; (j) that Section 107A of the Act, owing to its history, is called
the ‗Bolar Provision' and is only to enable the activities mentioned in
Section 107A of the Act within India and not for exports; (k) that Section
107A of the Act was not enacted for seeking approval to manufacture a new
drug in other countries; (l) that the purpose of Section 107A is to allow
manufacturers other than the patentee to manufacture and market the
patented drug immediately after the patent expires; (m) to read the word
‗export' in Section 107A would amount to making laws for other countries;
(n) clinical trials can be carried out in India for obtaining permission to sell
in countries other than India - it is for this reason only that the words ―or in a
country other than India‖ find mention in Section 107A; (o) though export of
patented products by a person other than the patentee is also prohibited under
Section 48 of the Patents Act but the need to mention the word ‗export' was
not felt as without making the patented product in India, the question of
exporting the same does not arise - thus the use of the word ‗export' therein
would have been redundant (I had at that stage enquired from the senior
counsel for Bayer that on the same parity of reasoning, without making, no
selling would have been possible, but the word ‗selling' has nevertheless
been used in Section 48); (p) the law relating to patents is a territorial law
and governs territorial rights and cannot have any extra territorial operation;
(q) the exports depend upon whether another country allows entry of the

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                        Page 6 of 40
 goods or not; (r) on the same parity of reasoning, the activities permitted in
Section 107A also have to be read as permitted in India and not outside
India; (s) the purport of Section 107A is not to enable other countries /
foreigners to obtain market approval in their own countries; and, (t) it is not
the case of Natco that Natco wants marketing approval for itself in the
countries to which it is wanting to export the API.
9.     The senior counsel for Natco argued i) that the exports intended by
Natco are only for research and development purposes and to obtain the drug
regulatory approvals in the countries to which exports are intended; ii) the
component of the drug which has the healing / curative powers is the API;
however API cannot be consumed directly; other ingredients have to be
added to API to enable the API to reach the target organ; such other
ingredients are called excipients / formulation; iii) Natco has Compulsory
Licence for manufacturing API of the product of which Bayer claims patent
and for marketing the drug by combining the said API with
excipient/formulation; iv) that the drug regulatory regime of China requires
clinical trials to be conducted in China and do not recognize clinical trials
conducted in India; v) Natco is not intending export of the product covered
by the Compulsory Licence for commercial purposes; vi) attention was
invited to the relevant extracts of the rules of China Food and Drug
Administration; vii) before a new drug is granted marketing approval, the
drug regulatory authorities have to test its safety, efficacy and therapeutic
value by requiring clinical trials to be undertaken; viii) however once a
marketing approval has been granted, another manufacturer of the same drug
(called the producer of generic drug) can obtain marketing approval of the
same without being required to conduct any clinical trials and only by

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                      Page 7 of 40
 satisfying the Drug Controlling Authority of its bio-equivalence and bio-
availability; ix) Indian pharmaceutical industry is the largest exporter of
generic drugs; x) the Indian generic industry is the biggest supplier of
medicines to the developing world; xi) research and development activity
with respect even to patented drugs, for submission of data to the Drug
Regulatory Authority, is not infringement; xii) Natco, even before obtaining
the Compulsory Licence had done the bio-equivalence and bio-availability
tests and there was no objection from Bayer thereto; xiii) it is for this reason
only that Natco, immediately after obtaining the Compulsory Licence, was
able to introduce the drug in the Indian market; xiv) it is not as if without the
Compulsory Licence Natco could not have developed the API of the
patented drug for the purposes mentioned in Section 107A; xv) Section 48 of
the Patents Act is subject to other provisions of the Act; xvi) Section 107A is
not an exception to Section 48; xvii) Section 107A, during the validity of
patent also, permits generation of data required by the laws of other countries
for obtaining approval for manufacture, use and sale of products; xviii) if the
laws of any other country require making and use of the patented invention
in that country, for the purpose of granting the requisite approvals, to hold
that Section 107A prohibits export of API to that country would amount to
restricting the scope of Section 107A; xix) similarly, Section 84 of the
Patents Act dealing with grant of Compulsory Licence is also an exception to
Section 48; xx) the wide ambit of Section 107A is evident from the use of
the words ‗reasonably related to the development and submission of
information....‖ instead of the words ―actually related to the development and
submission of information required.....‖; xxi) the rights of Natco under
Section 107A are independent of the Compulsory Licence and Natco, from

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                        Page 8 of 40
 the grant of Compulsory Licence, has not been placed in any more
advantageous position vis-a-vis its activities under Section 107A; xxii) that
different ethnic populations have different DNA which reacts differently to
same drugs - that is why the need for conducting local trials; xxiii) selling
includes export; reliance was placed on para 8 of State of Travancore-
Cochin Vs. The Bombay Co. Ltd. AIR 1952 SC 366; xxiv) it is not the
allegation of Bayer also that the exports intended by Natco are for
commercial purpose; xxv) reliance was placed on para no.8 of Padma Ben
Banushali Vs. Yogendra Rathore (2006) 12 SCC 138 to contend that
Sections 107A, 48 and 84 have to be ready harmoniously; xxvi) the laws of
USA allow export of patented products to another country for research and
development; xxvii) reliance was placed on Intermedics INC Vs. Ventritex
Co. Inc 991 F.2d 808; xxviii) reference in this regard was made to Section
84(6) and attention was invited to the marketing approval dated 13 th May,
2011 and to the application dated 28th July, 2011 for Compulsory Licence;
xxix) Compulsory Licence, though statutory, is a contract and statutory
provisions as Section 107A cannot be contracted out of; xxx) reference was
made to Sections 90 and 93 of the Patents Act to contend that grant of
Compulsory Licence cannot be in negation of the rights under Section 107A;
xxxi) reliance was placed on the Panel Report of the World Trade
Organization in Canada-Patent Protection of Pharmaceutical Products,
on the complaint by the European Communities and their member
states; xxxii) for India to continue exporting generic medicines, it is
essential that the requisite drug regulatory provisions in the destination
countries are applied for and obtained well before the expiry of the patents; it
is only thereafter that India will be able to export the generic medicine to

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                       Page 9 of 40
 those countries; to hold that the word ‗export' cannot be read in Section
107A would be a barrier to such trade; xxxiii) to hold that export is not
permitted would make the words ‗or in a country other than India‖ in Section
107A redundant and otiose; xxxiv) that Natco is willing to subject itself to
appropriate conditions to satisfy Bayer that exports intended are not for
commercial purposes; xxxv) the process of obtaining marketing approvals
takes minimum two years time; and, xxxvi) if it were to be held that person
other than the patentee, for the purpose of development and research also
cannot manufacture a patented product and obtain marketing approvals
thereof, it would amount to extending the life of a patent from the maximum
of 20 years to 22 or more years inasmuch as if the process for obtaining
marketing approvals was to begin only after the expiry of the patent, the
process would consume another two or more years conferring exclusivity on
the patentee beyond the term of the patent.
10.    The senior counsel for Bayer, in rejoinder, argued a) that the subject
patent is valid till the year 2020; b) the Chinese drug regulatory authorities
permit trials and marketing approvals to be applied only two years prior to
the expiry of the patent - thus the exports by Natco to China cannot be to
obtain approval; c) even otherwise, the Chinese entity to whom Natco is
wanting to export, if requires the patented product for the purpose of
obtaining approvals, can purchase it from Bayer in China; d) not reading the
word ‗export' in Section 107A would not sound the death knell for the
Indian generic industry - it can seek approvals from the Drug Regulatory
Authorities in India and can on the basis of data / information generated from
trials / tests in India, also apply for marketing approval in a foreign country;
e) it is not necessary that every generic drug producer should have the

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                       Page 10 of 40
 capability to produce the API; f) there are ‗fine chemical producers', who,
though have ability to produce API in small scale, are unable to manufacture
on a larger scale; such fine chemical producers only produce API and sell the
same to the manufacturers / producers of generic drugs; it is for this reason
only that Section 107A uses the word ‗selling; g) to allow patented products
to be exported can lead to infringement of patent abroad and over which
infringement this Court would have no jurisdiction though the action within
India would have led to such infringement; h) section 107A is an exception
to Section 48 but only for the benefit of the Indian manufacturers and not for
the benefit of the foreign manufacturers; it is for this reason only that the
word ‗export' has been deliberately omitted from Section 107A; i) reliance
was placed on judgment dated 23rd October, 2013 of the Supreme Court
of Poland in reference No.IV CSK 92/2013; j) though Natco claims that its
exports are for research and development purpose but once export is
effected, this Court would have no control over the use of the exported goods
in foreign jurisdiction; k) the Panel Report of the World Trade
Organization supra was only concerned with whether the Canadian
legislation equivalent to Section 107A having the world ‗selling' was
violative of Articles 27,28 and 30 of the TRIPS Agreement and held that it is
not; and, l) only the Courts in Singapore have held exports for research and
development purpose to be permissible as Singapore being a small country
having no facility for trials / large scale manufacture.
11.    The senior counsel for the Natco in sur-rejoinder argued; i) that
Section 48 has to yield to Section 107A and Section 84; ii) section 107A
permits making and selling of patented product for profit, as long as it is for
the purpose prescribed therein; iii) it is not essential for other generic

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                      Page 11 of 40
 manufacturers of drugs to be also a producer of fine chemicals or APIs; iv) if
the Chinese laws do not permit tests to be carried out before two years of the
expiry of the patent, naturally they would not be carried out but the same is
not a bar to exports; v) that the interpretation of Section 107A cannot change
from country to country, depending upon whether that country's regulatory
regime permits trials and tests to be carried out in India or not; vi) if it is
found by Bayer that API exported from India has been misused, Bayer can
always institute a suit in China restraining infringement; and, vii) that Natco
is willing to give an undertaking not to export for commercial purposes or
for any purpose other than those mentioned in Section 107A.
12.    CS(COMM) No.1592/2016 has been filed by Bayer Intellectual
Property GmbH and Bayer Pharmaceuticals Ltd. (both, also Bayer) to injunct
Alembic Pharmaceuticals Ltd. (Alembic) from making, selling, distributing,
advertising, exporting, offering for sale and in any manner directly or
indirectly dealing in ‗RIVAROXABAN' and any product that infringes
Bayer's patent IN 211300 and for ancillary reliefs pleading i) that the subject
patent is registered in the name of Bayer and is titled ―OXAZOLIDINONES
AND THEIR USE‖; ii) that Alembic is manufacturing and exporting
RIVAROXABAN to the European Union; iii) that Alembic has made
multiple Drug Master File submissions to the United States Food and Drug
Administration      in   the   United     States   of   America   for     the    drug
RIVAROXABAN; iv) that a drug Master File is a submission to the United
States Food and Drug Administration that is used to provide confidential
detailed information about the facilities, processes and articles used in the
manufacturing, processing, packaging and storing of one or more human
drugs; v) that Alembic has also filed a patent application for grant of a patent

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                            Page 12 of 40
 over the process of manufacturing of RIVAROXABAN; that the said
application of Alembic specifically refers to Bayer's patent and states that
RIVAROXABAN is disclosed by Bayer's patent; and, vi) that Alembic is
thus infringing Bayer's patent.
13.    CS(COMM) No.1592/2016 came up before the Court on 14th
December, 2016 when Alembic stated that the exports being effected by
Alembic were within the meaning of Section 107A only. Thereafter, on 15th
December, 2016, a categorical statement was made by Alembic that Alembic
till then had not commercially launched the drug RIVAROXABAN and had
only exported the drug within the meaning of Section 107A and that
Alembic, if at any time in future intends to launch the drug
RIVAROXABAN, will give one month's notice to Bayer to enable Bayer to
avail of its remedies. It was the contention of Bayer on that date that
Alembic exported at least 90 Kg. RIVAROXABAN worth Rs.3 crores and
export of such quantity could not be within the meaning of Section 107A.
14.    Attention of the counsels in CS(COMM) No.1592/2016, on 15th
December, 2016, was drawn to W.P.(C) No.1971/2014 aforesaid in which
judgment had been reserved; in the circumstances, since only legal question
of interpretation of Section 107A of Patents Act was to be decided, need to
call for written statement was not felt and binding Alembic to its statement
aforesaid and with direction that Alembic thereafter will not effect any
export without giving 15 days notice to the plaintiff, hearing of arguments in
addition to those already addressed in the writ petition, was commenced. As
a result thereof, the decision of the application subsequently filed by
Alembic for effecting exports to Brazil and Palestine was adjourned.
Arguments were concluded on 14th February, 2017 and judgment reserved.

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                     Page 13 of 40
 15.    The counsel for Bayer in CS(COMM) No.1592/2016 has argued i)
that as per Roche Products, Inc. Vs. Bolar Pharmaceutical Co. 572 F.
Supp. 255       (E.D.N.Y.      1983),    even   experimentation,   research     and
development in the patented product was prohibited as the same would have
eventually led to commercial exploitation; ii) the Hatch Waxman Act, 1984
amended the Patents Act of USA to undo Roche Products, Inc. Vs. Bolar
Pharmaceutical Co. supra; iii) that was the origin of Section 107A of the
Patents Act; iv) the purport of Section 107A and of Bolar Provisions in
Patent Laws of countries is to prevent the maximum life of the patent from
being extended, as experimentation, research, development and obtaining of
marketing approval takes minimum two years time and during which
patentee, notwithstanding expiry of patent, enjoys exclusivity/monopoly; v)
reliance was placed on the Minutes of the Joint Parliamentary Committee
constituted to amend the Patents Act of India; vi) Section 107A came into
existence in the Patents Act for the first time in the year 2002 and it was
amended in the year 2003; the word ‗export / exporting' was consciously not
added thereto; vii) research, development and trials / tests conducted in India
and data / information generated can be used to obtain approvals abroad;
viii) there is no need to carry out any tests outside India; ix) Section 107A
permits only export of data and not patented invention; x) that even if it is
held that under Section 107A the patented invention can be exported for the
purposes prescribed therein, some controls need to be imposed to ensure that
once the API goes outside the jurisdiction of this Court, it is not misused for
commercial purpose.
16.    Per contra, the senior counsel for Alembic argued a) that export is
included in the word ‗sale'; b) the successive amendments during the

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                         Page 14 of 40
 insertion of Section 107A in the Patents Act show an intention of the
legislature to give it expansive meaning; reliance was placed on the minutes
and deliberations of the Joint Parliamentary Committee in this regard; c)
Section 107A by its very language travels beyond the domestic market; d)
reliance was placed on para 12 of State of Orissa Vs. Joginder Patjoshi
(2004) 9 SCC 278 to contend that where the language is clear, it cannot be
interpreted in any other way; e) merely because reading the language of
Section 107A so would include ‗exports' and which may lead to misuse, is
no ground to interpret the language of Section 107A differently; f) if there is
misuse, then Bayer can bring another action establishing the same; g)
Supreme Court, to prevent Indians from being used as guinea pigs, has
banned clinical trials in India for obtaining drugs approval abroad; h) that
different countries have different requirements for clinical trials; some
countries require trial on lakhs of people and which requires API in large
quantity; i) reference was made to the statutory provisions of USA, Europe,
UK, Germany, Australia, New Zealand; j) India has not imposed any
limitations as some of the other countries have done; k) Alembic cannot be
directed to disclose the persons to whom it is exporting, as Bayer is the
competitor of Alembic in this regard.
17.    I have considered the rival contentions and have also perused the
written submissions.
18.    The Indian Legislature, by enacting Patents Act, having codified the
law relating to patents and having vide Section 107A thereof laid down that
any act of making, constructing, using, selling or importing a patented
invention solely for uses reasonably related to development and submission
of information required under any law for the time being in force, in India, or

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                      Page 15 of 40
 in a country other than India, that regulates the manufacture, construction,
use, sale or import of any product shall not be considered as infringement of
patent right, the question, whether a non-patentee, thereunder can ‗export' a
patented invention for use, reasonably related to development and
submission of information required under any law in a country other than
India that regulates the manufacture, construction, use, sale of such products,
is in the realm of statutory interpretation. Statutory interpretation is the
process by which the Courts seek to ascertain the meaning of the Legislature
through the medium of authoritative forms in which it is expressed
(Salmond: Jurisprudence 11th Edition page 152). Though academicians have
differentiated between interpretation of a statute and construction of a statute
but in Courts, no difference between the two has been recognised (Justice
G.P. Singh: Principles of Statutory Interpretation, 13 th Edition (2012) page
2).
19.    A statute, like the Patents Act is, being an edict of the Legislature, the
best medium for interpretation thereof is the words of a statute. Supreme
Court in Guru Jambheshwar University Vs. Dharam Pal (2007) 2 SCC 265
has reiterated that the words of a statute are first understood in their natural,
ordinary or popular sense and phrases and sentences are construed according
to their grammatical meaning, unless that leads to some absurdity or there is
something in the context or in the object of the statute to suggest to the
contrary. The true way is to take the words as the Legislature has given them
and to take the meaning which the words naturally imply, unless where
construction of those words is, either by the preamble or by the context of
the words in question, controlled or altered. The golden rule is that the
words of a statute must prima facie be given their ordinary meaning and

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                        Page 16 of 40
 natural and ordinary meaning of the words should not be departed from,
unless it can be shown that the legal context in which the words are used
requires a different meaning. In Hiralal Ratanlal Vs. STO (1973) 1 SCC
216 reiterated in Raghunath Rai Bareja Vs. Punjab National Bank (2007)
2 SCC 230 it has been held that the first and the foremost principle of
interpretation of a statute in every system of interpretation is the literal rule
of interpretation and the other rules of interpretation i.e. the mischief rule,
purposive interpretation etc. can only be resorted to when the plain words of
a statute are ambiguous or lead to no intelligible results or if read literally
would nullify the very object of the statute. Where the words of a statute are
absolutely clear and unambiguous, recourse cannot be had to the principles
of interpretation other than the literal rule. The language employed in a
statute is the determinative factor of the legislative intent. The Legislature is
presumed to have made no mistake. The presumption is that it intended to
say what it has said.
20.    I thus proceed to reproduce herein below Section 107A of the Patents
Act:
           "107A. Certain acts not to be considered as infringement.--For the
               purposes of this Act,--
           (a) any act of making, constructing, using, selling or importing a
               patented invention solely for uses reasonably related to the
               development and submission of information required under any
               law for the time being in force, in India, or in a country other
               than India, that regulates the manufacture, construction, use,
               sale or import of any product;
           (b) importation of patented products by any person from a person
               who is duly authorised under the law to produce and sell or
               distribute the product,

                 shall not be considered as a infringement of patent rights."




W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                               Page 17 of 40
 21.    Though Section 107A prescribes the ―acts which are not to be
considered as infringement of patent rights‖ but there is no provision in the
Patents Act prescribing as to what is infringement of patent rights or what
acts constitute infringement of patent rights. However, Section 48
reproduced herein below:
             "48. Rights of patentees.--Subject to the other provisions contained
             in this Act and the conditions specified in section 47, a patent granted
             under this Act shall confer upon the patentee--
             (a) where the subject matter of the patent is a product, the exclusive
                    right to prevent third parties, who do not have his consent, from
                    the act of making, using, offering for sale, selling or importing
                    for those purposes that product in India;
             (b) where the subject matter of the patent is a process, the exclusive
                    right to prevent third parties, who do not have his consent, from
                    the act of using that process, and from the act of using, offering
                    for sale, selling or importing for those purposes the product
                    obtained directly by that process in India.",


       while prescribing the rights of patentee prescribes the rights, which on
conferment of patent, vest exclusively in the patentee.                    Axiomatically,
exercise of any of those rights by a non-patentee would be infringement of
patent. Thus, the acts of a non-patentee, of making, using, offering for sale,
selling patented products would be infringement of patent and the patentee is
entitled to approach the Courts to prevent the non-patentee from doing the
said acts.
22.    However Section 107A provides that the acts of a non-patentee of
making, using, selling a patented product for the purposes prescribe therein
shall not be considered as infringement. Axiomatically, the patentee cannot
prevent non-patentee from doing them.
23.    The acts of ―making‖, ―using‖, ―selling‖ or ―importing‖ referred to in
Section 107A are the same as mentioned in Section 48. But for Section

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                                   Page 18 of 40
 107A, the acts of making, constructing, using, selling or importing of a
patented invention, even if for the purposes prescribed in Section 107A
would have constituted infringement of the patent. The additional word
―constructing‖ in Section 107A and the additional words ―offering for sale‖
in Section 48 which are not to be found in the other, for the present purposes
have no relevance. It is thus ‗the purpose for which the said acts are done'
which distinguishes, whether the acts constitute infringement of patent or
not. If the said purpose is within the confines of Section 107A, the acts so
done would not constitute infringement and the patentee cannot prevent a
non-patentee from doing them. However, if the purpose of doing the acts of
making, using, selling or importing a patented invention is not solely for the
purposes prescribed in Section 107A, the said acts would constitute
infringement of patent and patentee can prevent non-patentee from doing
them.
24.     The counsels are ad idem on the spirit of / basis for Section 107A.
The manufacture and sale of pharmaceutical products is regulated by law in
nearly all countries and which laws prohibit manufacture and sale of
pharmaceutical products without obtaining prior approvals and obtaining
which approvals. The process of development and of obtaining
manufacturing, marketing and selling such approvals takes a minimum of
two years' time. If the process of development of a patented invention and of
obtaining manufacturing and marketing approval thereof were to be
commenced after the expiry of the term of the patent, it would result in the
patentee, notwithstanding the term of his patent having expired, enjoying the
exclusive right to manufacture and sell and market the product till anyone
else develops the patented invention and obtains approvals for manufacturing

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                     Page 19 of 40
 and marketing / selling thereof. It was thus deemed necessary to allow the
acts of making, using, selling a patented invention, even during the life of the
patent but solely for uses reasonably related to the development and
submission of information required under the law for obtaining approval. In
this way, a non-patentee can be ready to manufacture and market
pharmaceutical products from the very moment of expiry of term of patent.
25.    A person with no background of pharmaceutical industry would
wonder why Section 107A would use the word ‗selling'; it would ordinarily
be presumed that it is only a person capable of manufacturing patented
invention after the expiry of the term of the patent who would be interested
in making or constructing or developing the same and in obtaining approvals
for commencing the manufacture and marketing the same on expiry of the
term of the patent. However the counsels inform that the manufacturers and
marketers of pharmaceutical products are not always themselves the
developers of such pharmaceutical product. Pharmaceutical product, as a
consumer knows, in the form of medicines for oral or injectable consumption
comprise of (a) API; and, (b) formulation / excipients, with the API having
curative ability and the formulation / excipient being in the nature of carrier
of API to the targeted organ. The invented product qua which patent is
granted is generally the API.           API may not always be developed /
constructed by the manufacturer / producer and marketer of pharmaceutical
products. There are others, known as Fine Chemical Producers, who make
and develop the API component of the medicine and obtain approvals
therefor and sell and supply the same to the manufacturers / producers of
medicines / pharmaceutical products. Alternatively, such Fine Chemical
Producers may develop and construct the API and sell the same to the

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                       Page 20 of 40
 manufacturers / producers of medicines for the said manufacturers /
producers of medicines to obtain approvals under the applicable laws for
manufacturing and marketing thereof. Hence the need for the word ‗selling'
in Section 107A. Thus, sale by a non-patentee of a pharmaceutical product
solely for the purposes prescribed in Section 107A would also not be
infringement and cannot be prevented.
26.    The counsels for Bayer could not controvert that such selling of
patented invention, even if for profit, as long as solely for the purposes
prescribed in Section 107A, is not infringement and cannot be prevented.
27.    The point of difference between Bayer and Natco / Alembic is qua
selling outside India.      While Bayer contends that the word ‗selling' in
Section 107A is confined to within the territory of India and selling of
patented invention outside India even if for purposes specified in Section
107A would constitute infringement which can be prevented by patentee, the
contention of the senior counsels for Natco / Alembic is that use of the word
‗selling' under Section 107A is without any such restriction of being within
India only and would include selling outside India also, so long as solely for
the purposes prescribed in Section 107A.
28.    The counsels for Bayer, to explain why Section 107A refers to the
purpose of development and submission of information required under law
in a country other than India that regulates manufacture, construction, use
and sale of pharmaceutical products, if selling referred to in Section 107A
was to be within the confines of India contend that the information generated
in India and required under law of a country other than India to be submitted
for obtaining approval for manufacture and marketing of any pharmaceutical
product in that country can be submitted without the sale of patented

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                     Page 21 of 40
 invention outside the country. According to them, transfer from India to any
other country can be only of information gathered / collected in India and
required to be submitted under the laws of any other country for obtaining
approvals for manufacture and sale of pharmaceutical products in that
country.
29.    According to me, to uphold what Bayer contends, would be contrary
to the natural / literal / textual interpretation of Section 107A of the Patents
Act. To ascribe natural / literal / textual meaning to the language of Section
107A of the Patents Act, I proceed to dissect clause (a) thereof as under:
       (i)     Any act of making, constructing, using, selling or importing a
       patented invention
       (ii)    solely for uses reasonably related to development and
       submission of information required under any law for the time being
       in force, in India, or in a country other than India, that regulates the
       manufacture, construction, use, sale or import of any product
       (iii)   shall not be considered as infringement of patent rights
30.    It becomes immediately evident that ‗selling' permitted by Section
107A is of ‗a patented invention' i.e. a ‗product' and not of ‗information'.
The word ‗information' is in the context of ‗required to be submitted to any
authority under any law of India or of a country other than India regulating
the manufacture and marketing of any product'. Section 107A, as per its
natural / literal / textual meaning requires selling of a patented invention
solely for submission of information required under any law for the time
being in force in a country other than India that regulates the manufacture,
construction, use and sale of any product, to be not considered as
infringement of patent right. The counsels for Bayer are unable to dispute

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                        Page 22 of 40
 that Section 107A envisages development and submission of information
required under any law of a country other than India for obtaining approvals
for manufacture and marketing of pharmaceutical products in that country.
However contend that development of the information, required to be
submitted in a country other than India, by making, using and constructing
and selling of patented invention in India only. Significantly, the counsels
for Bayer, qua ‗selling' within India, admit can be of patented invention i.e.
of the product, by Fine Chemical Producers of India to manufacture or
producers of pharmaceutical products in India and do not insist, should be of
information only. However when it comes to ‗selling' outside India, they
insist cannot be of patented invention or product and can be of information
only. I am unable to read such dichotomy in the language of Section 107A.
It is not found to distinguish between making, constructing, using, selling for
submission of information required under law in India and under the law of a
country other than India.
31.    I am also unable to accept the contention of Bayer that, use of the
word ‗selling' refers to ‗selling' within India only.
32.    ‗Sale', in Black's Law Dictionary, 10th Edition, is defined as transfer
of property or title having the elements of i) parties competent to contract;
ii) mutual assent; iii) a thing capable of being transacted; and, iv) a price in
money paid or promised to be paid. Thus, use of the word ‗sale'/‗selling'
entails transfer of property or title in a thing and does not contain any
territorial limitations viz. of being within the country or State.
33.    What immediately comes to mind is the use of the expression ―sale in
the course of export of goods out of the territory of India‖ in Article 286 of
the Constitution of India while prohibiting the States from making law

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                         Page 23 of 40
 imposing or authorizing imposition of a tax on the sale or purchase of goods.
Thus, ‗sale', entailing transfer of goods out of territory of India, though
would also qualify as ‗export' but nevertheless remain a sale.
34.    Export is defined in Black's Law Dictionary supra as the process of
transporting products or services to another country, to send or carry abroad,
to transport merchandise from one country to another in the course of trade
or to carry out or convey goods by sea.         A Constitution Bench of the
Supreme Court in Burmah Shell Oil Storage and Distributing Company of
India Ltd. Vs. Commercial Tax Officer AIR 1961 SC 315 held that though
export often involves a commercial transaction but not necessarily. Per
contra, ‗sale' as noticed above, is for a price and would always qualify as a
commercial transaction. It thus follows that while sale by way of export
would remain a sale but all exports may not be by way of sale.
35.    The words ‗sale'/ ‗selling' thus, as per their literal / natural / textual
meaning are without any geographical limitations and in Section 107A are
not to be understood as ‗within India' only and if such sale / selling were to
involve transfer of the patented invention / product to a country other than
India though would also qualify as export / exporting but would not cease to
be sale / selling.
36.    I must however admit that it is not as if statutes never refer to the word
‗export' or that ‗sale' always includes ‗export'.      I have already noticed
Article 286 of the Constitution above, making a distinction between sale of
goods, sale of good in the course of export and sale of goods outside the
State. Different statutes depending on their purport and context use ‗sale'
and ‗export'. The next thing thus to be considered is, whether there is
anything in Section 107A or elsewhere in the Patents Act which requires

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                        Page 24 of 40
 ‗selling', in the absence of the word ‗exporting' to be interpreted as
excluding ‗selling by way of export'.
37.    As far as Section 107A is concerned, use therein of the words ‗law for
the time being in a country other than India' is evidence of, obtaining
regulatory approvals in countries other than India being contemplated by the
legislature. With such contemplation, the legislature provided that certain
acts mentioned in Section 107A, required to be done for the purpose of
obtaining such approval, would not be considered as infringement of patent
rights. One of such acts is of selling of patented invention.       The plain
meaning of Section 107A is that selling of patented invention for obtaining
regulatory approval in country other than India would entail transfer of
patented invention i.e. product from India to that country. There is nothing in
the language of Section 107A to suggest that only the information generated
/ collected in India could be transported out of India and not the patented
invention. Information generated in India, unless accepted under the law of
any other country for granting regulatory approvals for manufacture, sale and
import in that country, would be of no use. There is nothing in the language
of Section 107A to indicate that the legislature applied itself that the
regulatory laws of countries other than India would accept the information
generated and collected in India. The counsels for Bayer during the hearing
also could not demonstrate that information collected / generated in India
would be acceptable for grant of regulatory approvals for manufacture and
sale of drugs in other countries. Even otherwise, the interpretation of laws of
India cannot be dependent on foreign laws. I have not found any provision
elsewhere in the Patents Act requiring the word ‗selling' in Section 107A to
be restricted to ‗within India' only.

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                      Page 25 of 40
        The right of manufacturers / producers of medicines and of fine
chemical producers, to make, construct and sell including by way of export,
a patented invention, for the purposes prescribed in Section 107A is a
fundamental right protected by Article 19(1)(g) of the Constitution of India
and the sale cannot be curtailed except by express law. Such a fundamental
right to export patented invention for the purposes prescribed in Section
107A cannot be taken away or curtailed from mere absence of the word
‗export' in Section 107A when the word selling used therein takes within its
ambit selling in the course of export also.
38.    The counsels for Bayer, in the written submissions, have cited
Sections 84(7), 90(1), 92A of Patents Act to contend that the same expressly
use the word ‗export', indicating that wherever the legislature contemplated
export, has provided so.
39.    I am unable to agree. The words ‗export' or ‗exporting' are not
mentioned therein in addition to the words ‗sale' or ‗selling' for it to be
inferred that the words ‗sale' / ‗selling' when used in other provisions
without the words ‗export' or ‗exporting' mean ‗sale' or ‗selling' except by
way of export.       Those provisions deal only with ‗export' of patented
products / process and naturally had to use the words ‗export' or ‗exporting'.
The inference sought to be drawn therefrom does not follow.
40.    Interestingly, the word ‗export' is missing also from Section 48 of the
Act. I had enquired from the counsels for Bayer, whether in the absence
thereof it has to be held that a patentee has no exclusive right to export the
patented product and / or to prevent another from exporting the patented
product.
41.    The counsels for Bayer contended that there is no need for the word

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                     Page 26 of 40
 ‗export' in Section 48 because export is not possible by a non-patentee
without making the patented product in India and exclusive right whereof is
in the patentee.
42.    Export however need not necessarily follow the act of making. The
maker and the exporter of the patented product can be different. The non-
patentee maker of the patented product can always, without sale, transfer the
product to another who may export the same. Though I agree with the
counsels for Bayer that export of patented product is also the exclusive right
of patentee and covered by Section 48, but for the reason of the same being
covered in sale / offering for sale and export in the course of sale being sale.
43.    I may notice that Sections 48 as well as 107A also do not have the
word ‗buying'. The need, in Section 48, for conferring a right in the patentee
to prevent others from buying the patented product from non patentee was
not felt because once making and selling by non-patentee is prevented, the
occasion for buying from non-patentee would not arise. However the need
in Section 48 for preventing importing into India for the purpose of making,
using, offering for sale, selling the product in India was felt because import
could be without an element of making and selling in India. Similarly, need
for the word ‗importing' in Section 107A was felt to allow import of
patented invention solely for the purposes mentioned therein. Section 107A
is thus envisaging import into India of a patented invention solely for
development and submission of information for obtaining regulatory
approvals. I highlight, it is not referring to import of information but to
import of patented invention. Once Section 107A permits import into India
of a patented invention, there is no reason to read selling as excluding
exports. Not only so Section 107A envisages obtaining regulatory approval

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                        Page 27 of 40
 in countries other than India not only for manufacturing and sale of any
product in that country but also for import into that country of any product.
The laws of other countries may provide development and submission of
information one kind qua grant of approvals for manufacture and sale in that
country of any product and development and submission of information of
different kind qua grant of approval for import into that country of any
product. While for latter submission of information and development in
country of origin of goods may suffice, it may not for former.
44.    From the aforesaid it also follows that presence of word ‗import' and
absence of the word ‗export' in Section 107A does not lead to any inference
of the word ‗selling' therein being exclusive of in the course of export.
While the need for ‗exporting' was not felt due to presence of the word
‗selling', the need for the word ‗importing' in Section 48 was necessary to
preserve exclusive right of patentee and in Section 107A to allow import for
purposes prescribed therein.
45.    There is thus nothing in Section 107A or elsewhere in the Patents Act
for me to restrict the meaning of ‗selling' in Section 107A to selling
domestically or to exclude therefrom selling by way of exporting.
46.    Once ‗selling' has an element of price paid or promised to be paid and
it cannot be controverted that, so long as for purposes of Section 107A, can
be for profit, making and selling by way of export even if for purpose of
Section 107A, by a non-patentee, of patented invention, is a occupation,
trade or business carrying on whereof has under Constitution of India been
conferred a status of fundamental right and which can be curtailed by law
only. In the absence of any law prohibiting export of a patented invention
for purposes permitted under Section 107A, no such prohibition can be

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                     Page 28 of 40
 inferred. Supreme Court in Union of India Vs. Asian Food Ltd. (2006) 13
SCC 542 has held that a citizen of India has a fundamental right to carry out
the business of export.
47.    Undoubtedly, none can have a fundamental right to trade in what by
law as the Patents Act is the exclusive right of another. However while
Section 48 on the one hand confers exclusive right to make and sell patented
product on the patentee, coupled with the right to prevent others from
infringing such exclusive right, Section 107A provides that making and
selling solely for purposes prescribed therein is not infringement. There is
no reason to read and interpret Section 107A as a proviso to Section 48, as is
the contention of counsels for Bayer. The legislature also, in the year 2002,
when incorporating Section 107A in the Patents Act for the first time, did not
choose to incorporate it as a proviso to Section 48 or even in Chapter VIII
titled ―Grant of patents and rights conferred thereby‖ of the Act but rather
chose to place it in Chapter XVIII titled ―Suits concerning infringement of
patents‖, alongside Section 107 titled ―Defences etc. in suits for
infringement‖ and to adopt the language in Section 107A, of acts mentioned
therein not constituting infringement i.e. exclusive right to do those acts not
vesting in the patentee. Thus, while under Section 48 of the Act exclusive
right to make and sell patented product and to prevent infringement of the
said right has been granted to the patentee, under Section 107A it is clarified
that making and selling patented products solely for purposes mentioned
therein is not infringement. It follows that grant of patent under the Act does
not confer on the patentee right to prevent others from making and selling
patented product if solely for purposes prescribed in Section 107A. These
are two independent provisions, admitting of no overlap or need to read one

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                      Page 29 of 40
 as a proviso (and consequently narrowly) to another. Once it is found that
making and selling of patented product is solely for purposes prescribed in
Section 107A, the legislature prohibits treating or considering same as
infringement of patent.
48.    Supreme Court, in Nand Kishore Mehra Vs. Sushil Mehra (1995) 4
SCC 572, dealing with Sections 3(1) and 3(3) of the Benami Transactions
(Prohibition) Act, 1988 which prohibits a person from entering into any
benami transaction, Section 3(2) which permits a person to enter into a
benami transaction of purchase of property in the name of his wife or
unmarried daughter and Section 4 of the said Act which prohibits a person
from enforcing rights in a property held benami, held that to hold that a
person who is permitted to purchase a property benami in the name of his
wife or unmarried daughter cannot enforce his rights in the property would
amount to holding that the Statute which allows creation of rights by a
benami transaction also prohibits enforcement of such rights, a contradiction
which can never be attributed to a Statute. Similarly here, to hold that inspite
of the legislature having declared the actions listed in Section 107A to be not
amounting to infringement, the same have to be viewed putting on the
blinkers of being infringement, would amount to holding that the Patents Act
which allows actions listed in Section 107A to be done without the same
constituting infringement cannot be done to the extent permitted by the
language of Section 107A. The rights conferred on non-patentees under
Section 107A are to be interpreted following the same rules as the rights of a
patentee and are not to be read narrowly or strictly so as to reduce the ambit
of Section 107A, as is the rule of interpretation of statutes in relation to
provisos or exceptions. Thus, Section 48 on the one hand and

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                       Page 30 of 40
 Section 107A on the other hand are to be read as any two provisions of a
statute. Reliance by the senior counsels for Natco/Alembic in this regard on
Padma Ben Banushali Vs. Yogendra Rathore (2006) 12 SCC 138 holding
that both the statutory provisions should be allowed to operate without
rendering either of them otiose, is apposite.
49.    I will next consider the Agreement on Trade-Related Aspects of
Intellectual Property Rights (TRIPS Agreement) and the foreign reports/
judgments cited.
50.    India as a party to the TRIPS Agreement has agreed to give effect to
the provisions thereof without being obliged to implement in its law more
extensive protection than is required by the TRIPS Agreement, provided that
such protection does not contravene the provisions of the TRIPS Agreement.
Else, India is free to determine the appropriate method of implementing the
provisions of the TRIPS Agreement within its own legal system and practice
(Article I Clause 1 of the TRIPS Agreement). The objective of the TRIPS
Agreement, as per Article 7 thereof, is protection and enforcement of
intellectual property rights, to contribute to the promotion of technological
innovation and to the transfer and dissemination of technology, to the mutual
advantage of producers and users of technological knowledge and in a
manner conducive to social and economic welfare and to a balance of rights
and obligations. Per Clause 1 of Article 8 of the TRIPS Agreement, member
countries, in formulating and amending their laws and regulations, have
discretion to adopt measures necessary to protect public health and nutrition
and to promote the public interest in sectors of vital importance to their
socio-economic and technological development, provided that such measures
are consistent with the provisions of the TRIPS Agreement. Section 5 of the

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                    Page 31 of 40
 TRIPS Agreement commencing from Article 27, deals with Patents, with
Article 28 providing the rights conferred by the patent and Article 30
providing exceptions to the rights conferred. Article 30 entitles the member
countries to provide limited exceptions to the exclusive rights conferred by a
patent provided that such exceptions do not unreasonably conflict with the
normal exploitation of the patent and do not unreasonably prejudice the
legitimate interest of the patent owner, taking into account the legitimate
interest of third parties. Article 31 of the TRIPS Agreement, while providing
that the laws of member countries may allow use of patented product /
process for certain purpose, vide Clause (f) provides that such use should be
predominantly for the supply of the domestic market of the member country
authorizing such use. It is the contention of counsels for Bayer on the basis
thereof, that the use permitted by Section 107A thus has to be for selling to
the domestic market only and not for selling by way of export.
51.    The aforesaid contention of the counsels for Bayer misses the essential
point, that Section 107A is not carving out an exception to the exclusive
right conferred by grant of a patent. The exclusive right conferred by the
grant of patent, of selling, offering for sale and thereby profiteering and
earning from the patent is only during the term of the patent. Section 107A,
though permits sale of a patented product during the term of the patent but
only for the purpose of obtaining regulatory approvals for manufacturing and
marketing the patented product after the expiry of the term of the patent.
The purchaser/s of a patented product for such a purpose would be few and
negligible in comparison to the consumers of the patented product. Else
there is nothing in the provisions of the TRIPS Agreement noticed by me
above, to suggest that reading the word ‗selling' in Section 107A as

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                     Page 32 of 40
 including by way of export, would be in violation of the TRIPS Agreement.
TRIPS Agreement specifically vests discretion in the member countries to in
their laws adopt measures necessary to promote public interest in sectors of
vital importance to their socio-economic development. Even if it were to be
held that clause (f) of Article 31 thereof allows domestic operation only of
Bolar provision, the legislature was entitled thereunder to, if of the view that
considering the extent of the Indian Generic Industry, export for purposes of
Section 107A should be permitted, to do so.
52.    In the light of the latitude under the TRIPS Agreement to member
countries, it matters not that the Bolar provision in the Singapore Patents
Act, 1994 in Section 66(2)(h) thereof requires ensuring that the patented
product sold for the purposes of obtaining approvals is not used or sold
otherwise in Singapore or is exported not outside Singapore.                    The
legislatures of all member countries of TRIPS Agreement are not expected to
adopt the same language. Section 107A of our Patents Act conveys the same
by using the words ‗solely for the purposes of ......' For the same reason, the
rationale in the Panel Report submitted to the Disputes Settlement Body
under the World Trade Organization on a complaint filed by European
Communities and their States against Canada and in the judgment supra
of the Polish Supreme Court, would be of no avail while interpreting
Section 107A.
53.    That brings me to the star argument of the counsels for Bayer that
once the patented invention is permitted to be sold by way of export, even if
solely for the purposes prescribed in Section 107A, this Court would lose
jurisdiction to enforce use thereof for the said purposes.
54.    It is the settled principle that a natural / literal / textual interpretation

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                          Page 33 of 40
 not permitting of any ambiguity is not to be discarded for the possibility of
misuse thereof. As far back as in A. Thangal Kunju Musaliar Vs. M.
Venkatachalam Potti AIR 1956 SC 246, it was held that it must be
presumed unless the contrary is proved that administration and application of
a particular law would be done ‗not with an evil eye and unequal hand'. In
the context of challenge to the vires of a statute, in Sushil Kumar Sharma
Vs. Union of India (2005) 6 SCC 281, it was held to be well settled that a
mere possibility of abuse of a provision of law does not per se invalidate a
legislation and that merely because power may be abused is no ground for
denying the existence of power. It was also held that while interpreting a
provision, the Court only interprets the law and cannot legislate it; if a
provision of law is misused and subjected to the abuse of the process of law,
it is for the legislature to amend, modify or repeal it if deemed necessary.
Merely because no provisions are stated to exist in laws relating to export of
pharmaceutical products, for ensuring that API exported is used in the
destination country for the purposes for which it has been exported, does not
allow me to interpret Section 107A as not permitting export thereof even if
the purpose declared for export is the purpose permitted. A bench of nine
Judges of the Supreme Court in Mafatlal Industries Ltd. Vs. Union of India
(1997) 5 SCC 536 held, that mere possibility of abuse of a provision cannot
be a ground for holding the provision to be unreasonable.
55.    There is another aspect of the matter.
56.    Patents Act is concerned with the protection of the rights of the
patentees in India only and not outside India. Neither our legislature nor this
Court can impose any conditions on the use of the goods exported once they
reach the destination country or ensure that such goods continue to comply

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                      Page 34 of 40
 with the laws in India. The use of the goods in the foreign country would be
subject to the laws of that country and cannot be regulated by laws of India
or orders of Courts of India. Supreme Court in Drug Action Forum Vs.
Union of India (1997) 9 SCC 609 permitted export of drugs banned in India
but not in certain foreign countries. Similarly, in Food Industries Vs. Suwert
& Dholakia (P) Ltd. 1982 CriLJ 1707 the High Court of Kerala held that the
provisions of Prevention of Food Adulteration Act, 1954 are not applicable
to foods meant for exports. The High Court of Bombay also in State of
Maharashtra Vs. Ghanshyam K. Zaveri 2001 (2) MhLJ 506 held that the
provisions of Drugs Act are applicable in India and contravention thereof
qua drugs meant for export is not actionable. Even if it were to be believed
that the patented invention once exported from this Country for the purposes
prescribed in Section 107A may be used for other purposes, it is for the
patentee to enforce its rights if any in that country. The laws of this country
are only concerned with the sale by way of export from this country being
for the purposes prescribed. As long as the sale by way of export is declared
to be for purposes of Section 107A and there is nothing to suggest that it is
otherwise, no fetters can be imposed.
57.    Merit is also not found in the contention of counsels for Bayer that the
need for patented invention for purposes of Section 107A can be met by
purchasing it from the patentee. Section 107A having permitted non-
patentees to make and sell patented invention for said purposes, the patentee
cannot defeat them by offering to sell itself.
58.    I have also considered how it is to be determined whether the export is
to be for the purposes of Section 107A or otherwise. It is the contention of
the counsels for Bayer that the quantities being exported are beyond that

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                      Page 35 of 40
 which are required for the purpose of Section 107A and exports are being
effected to countries which permit approval to be applied for only two years
before expiry of patent.       The counsels for Natco / Alembic controvert,
contending that laws of different countries have different requirements. They
also state that though the laws of some countries may provide for regulatory
approvals to be applied for only a short time before expiry of patent but
development work can be and has to be begun earlier. The counsels for
Bayer has gone to the extent of contending that the burden of proving that
the exports are for the purpose prescribed in Section 107A has to be on the
exporter.
59.    This Court cannot proceed to interpret the laws of the countries of
intended export to determine whether the export intended in a given case is
for the purposes prescribed in Section 107A. All exports by a non-patentee
of a patented invention are deemed to be for the said purpose and only if
proved to be otherwise, can make the exporter liable for consequences
thereof in an appropriate legal proceeding.
60.    I thus hold that language of Section 107A of Patents Act permits
exports from India of a patented invention solely for uses reasonably related
to the development and submission of information required under any law
for the time being in force, in India, or in a country other than India, that
regulates the manufacture, construction, use, sale or import of any product.
No suit prohibiting export per se of a patented invention can lie.
61.    W.P.(C) No.1971/2014 however has an additional issue for
adjudication.
62.    Natco has been granted a Compulsory License under Section 84 of the
Patents Act with respect to the patented invention and which is subject to the

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                         Page 36 of 40
 condition as prescribed in Section 90(1)(vii) of the Act as under:
          ―The license is granted solely for the purpose of making, using, offering to
          sell and selling the drug covered by the patent for the purpose of treating
          HCC and RCC in humans within the Territory of India.‖
63.       It is the contention of Bayer that Natco, by virtue of the aforesaid
condition, is not entitled to exercise the rights under Section 107A, even if
were to be held as inclusive of export and as has been held by me
hereinabove.
64.       The senior counsel for the Natco in opposition argued that the rights in
Section 107A are statutory rights available to all non patentees and Natco,
for the reason of having been granted the Compulsory License under Section
84 of the Patents Act, cannot be deprived of the said statutory rights. It was
further contended that Compulsory License though statutory, nevertheless is
a license i.e. a contract and law does not permit contracting out of statutory
rights.
65.       During the hearing, I enquired from the counsels whether the ability of
Natco to make, construct and sell by way of export the patented invention
even if for the purposes of obtaining regulatory approvals under the law of
any country other than India, was attributable to Natco having been granted
Compulsory Licence.
66.       The senior counsel for Bayer contended that Bayer was definitely at an
advantage as the manufacturing and marketing of the said drug was under
the Compulsory Licence.
67.       Per contra, the senior counsel for Natco contended that the ability of
Natco to sell by way of export the patented invention for the purposes
specified in Section 107A had no connection with the grant of Compulsory

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                                 Page 37 of 40
 Licence to Natco. Attention was invited to Section 84(6) of the Patents Act
requiring the Controller to, while considering application for grant of
Compulsory Licence, take into account the ability of the applicant to work
the invention to the public advantage. It was contended that it was the case
of Bayer itself that Natco was infringing its patent and for which purpose
Bayer had filed a suit against Natco. It was further informed that Natco,
before applying for Compulsory Licence, had already made and constructed
the patented invention and was in a state of readiness to work the invention
to public advantage and in fact started marketing the subject drug
immediately for the grant of Compulsory Licence. It is thus argued that
grant of Compulsory Licence has nothing to do with the ability of Natco to
sell by way of export the patented invention. It was reiterated that Natco was
able to do so and had licence therefor even prior to the grant of Compulsory
Licence.
68.    I have considered the rival contentions and agree with the senior
counsel for Natco that a grantee of Compulsory Licence cannot be deprived
of his rights under Section 107A of the Act. The condition of Compulsory
Licence to which attention is drawn is for making, using, and selling the drug
covered by the patent for the purpose of treating HCC and RCC in humans
within the territory of India. However the purpose of sale under Section
107A is different and is only for obtaining the regulatory approvals under the
laws of India or in a country other than India. Thus, the grant of Compulsory
Licence would not come in the way of Natco exercising its rights under
Section 107A as a non-patentee.
69.    I thus hold that Natco as a non-patentee cannot be deprived of making,
constructing and selling by way of export a patented invention for purposes

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                     Page 38 of 40
 specified in Section 107A for the reason of having been granted the
Compulsory Licence.
70.    The next question which arises is the orders to be passed in W.P.(C)
No.1971/2014 and in CS(COMM) No.1592/2016.
71.    Both Natco and Alembic have denied exporting patented invention
subject matter of the respective proceedings for purposes other than Section
107A of the Patents Act. They have further, without prejudice to their rights
and contentions stated that they do not in future also intend to export the
patented invention subject matter of the respective proceedings for purpose
other than Section 107A.
72.    The claim if any of Bayer in W.P.(C) No.1971/2014 of Natco having
exported patented invention for purposes other than specified in Section
107A cannot be adjudicated in writ proceedings and Bayer will have to file a
suit therefor.
73.    CS(COMM) No.1592/2016 also has been filed on the premise of
Alembic being not permitted to per se export the patented invention. If it is
the claim of Bayer qua the patented invention subject matter of CS(COMM)
No.1592/2016 that any exports by Alembic have been for purposes other
than specified in Section 107A, Bayer will have to specially make out that
case in a appropriately constituted suit.
74.    W.P.(C) No.1971/2014 and CS(COMM) No.1592/2016 are thus
disposed of (a) by directing that subject to Natco and Alembic filing an
affidavit by way of undertaking of their respective Director duly supported
by the Resolution of the respective Board of Directors, with advance copy to
the counsels for Bayer, to the effect that they, during the life of the
respective patent, will not export the respective patented invention for

W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016                    Page 39 of 40
 purposes other than those specified in Section 107A of the Patents Act they
would be entitled to export the patented invention for the purposes of Section
107A of the Patents Act; and (b) with liberty to Bayer to, if makes out a case
of the exports effected or to be effected being for purposes other than
specified in Section 107A, take appropriate proceedings therefor.
75.    The parties are left to bear their own costs.
76.    Decree sheet in CS(COMM) No.1592/2016 be prepared.




                                               RAJIV SAHAI ENDLAW, J.

MARCH 08, 2017 ‗bs/gsr'/pp W.P.(C) No.1971/2014 & CS(COMM) No.1592/2016 Page 40 of 40