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 11, Cited by 1]

Calcutta High Court (Appellete Side)

Prabhu Shankar Agarwal & Ors vs Registrar Of Trade Marks & Ors on 21 April, 2010

Author: Dipankar Datta

Bench: Dipankar Datta

                                                 1


                              IN THE HIGH COURT AT CALCUTTA
                           CONSTITUTIONAL WRIT JURISDICTION
                                    APPELLATE SIDE




Present : The Hon'ble Justice Dipankar Datta


                                   W.P. 669 (W) of 2010
                                Prabhu Shankar Agarwal & ors.
                                                    ...Petitioners
                                          Versus
                                 Registrar of Trade Marks & ors.
                                                    ...Respondents
For the petitioners           : Mr. S.N. Mookerjee,
                                       Mrs. M. Agarwal,
                                       Mr. B. Manot

For the respondents 3 to 7      : Mr. P.C. Sen,
                                        Mr. A. Singh,
                                        Mr. M. Rana,
                                        Mr. P. Basu




Hearing concluded on : April 8, 2010

Judgment on : April 21, 2010

The petitioners are the holders of a registered trade mark "HALDIRAM BHUJIAWALA with HRB & V logo".

A rectification petition under Section 47 of the Trade Marks Act, 1999 (hereafter the Act) read with Section 57 thereof was filed by the respondents 3 to 7 on 9.3.2007 before the Intellectual Property Appellate Board (hereafter the Board) praying for removal of the aforesaid trade mark of the petitioners from the register of trade marks for non-use. The rectification petition was registered as ORA/14/2004/TM/KOL. It is not in dispute that the petitioners have been contesting the rectification petition.

The Board had fixed 11.11.2009 as the date of hearing of the rectification petition. The petitioners had filed an application for adjournment of hearing on the ground stated therein. 2 Such application, however, was rejected and the Board proceeded to hear the parties and concluded the hearing on that very date and reserved its judgment.

On 23.11.2009, the petitioners filed a miscellaneous petition seeking to rely on additional evidence and prayed for an order to take the additional evidence on record prior to decision being given on the rectification petition. The said application was received by the registry of the Board on 30.11.2009. By a communication dated 8.12.2009 issued by the Deputy Registrar of the Board, it was conveyed to the petitioners as follows :

"I am to refer to your Miscellaneous Petition dt. 23.11.2009 received by the registry on 30.11.2009 and to inform you that since orders are reserved in the above mentioned matter, the Miscellaneous Petition cannot be taken on record.
Accordingly, the same is returned herewith."

Feeling aggrieved by return of the miscellaneous petition by the Deputy Registrar of the Board, this petition dated 11.1.2010 was presented before this Court praying for, inter alia, the following relief :

"a) A writ and/or writs in the nature of mandamus do issue calling upon the respondents and/or each of them.
        i)      to act and proceed in accordance with law;
        ii)     to accept the Miscellaneous petition dated 23rd November 2009 filed by the
petitioners with the Intellectual Property Appellate Board in ORA/14/2004/TM/KOL;
iii) to allow the petitioners to adduce additional documents in ORA/14/2004/TM/KOL
iv) to grant proper opportunity of hearing to the petitioners;
b) A writ of certiorari do issue calling upon the respondent authorities to produce the records of the case so that after considering the same conscionable justice may be done to your petitioners;"

Mr. Mookerjee, learned senior advocate, representing the petitioners contended that the Deputy Registrar of the Board acted without jurisdiction in returning the miscellaneous petition. According to him, functions and duties of the Deputy Registrar of the Board are specified in Rules 26 and 27 of the Intellectual Property Appellate Board (Procedure) Rules, 2003 (hereafter the Rules). In terms thereof, he contended, it is the duty of the Deputy Registrar to scrutinize petitions that are filed to ascertain whether the same are in proper form or not. The ultimate decision to entertain or not to entertain a miscellaneous petition is to be taken by the Board upon application of mind. He further contended that in terms of Section 92 of the Act, proceedings before the Board are not to be regulated by the Code of Civil Procedure but by principles of natural justice. The Board not having delivered its judgment, the lis still pends and in the interest 3 of justice it is for the Board to decide whether or not it would take on record the additional evidence sought to be relied on by the petitioners. In particular, it is submitted that the documents that the petitioners seek the Board to take on record as additional evidence are relatable to the questions that were posed by the members of the Board in course of hearing on 11.11.2009 which could not be furnished and, therefore, justice demands that the Board should be directed to consider the desirability of accepting the miscellaneous petition.

In support of his submissions, Mr. Mookerjee relied on the following decisions :

AIR 1984 Delhi 439, Suresh Kumar vs. Baldev Raj, AIR 1998 Punjab & Haryana 197, Chandgi vs. Mehar Chand & ors. and AIR 2006 SC 1194, Vidyawati Gupta vs. Bhakti Hari Nayak.
The respondents 1 and 2 were not represented despite service.
The petition was opposed by Mr. Amarjit Singh, learned advocate led by Mr. P.C. Sen, learned senior advocate, representing the respondents 3 to 7. He contended that the Deputy Registrar in returning the miscellaneous petition did not commit any error warranting interference of the Court of Writ. He referred to Rule 27 of the Rules and in particular to clause
(ii) thereof to emphasize the point that it is the duty of the Deputy Registrar to decide all questions arising out of scrutiny of appeals and applications before the same are registered. The Board, in the present case, having reserved a judgment on the rectification petition, he contended that there is no hiatus between the two stages of reserving and pronouncing judgment and, therefore, the Deputy Registrar was perfectly justified in returning the miscellaneous petition to the petitioners which is not maintainable.

He further tried to impress the Court that the petitioners have been indulging in unfair tactics to prolong the proceedings before the Board and that would be manifest from the conduct of the petitioners who applied for adjournment of hearing fixed on 11.11.2009 only a day prior thereto whereas in terms of provisions contained in the Rules, the prayer for adjournment had to be made 15 days in advance of the date of hearing. Not only that, in terms of Rule 10 of the Rules, the petitioners being the respondents before the Board were required to file three complete sets of counter statements in the prescribed form containing their reply to the rectification petition along with documents including evidences in the form of affidavits in paper book form 4 before the registry within two months of service of notice on them in respect of filing thereof. Although the petitioners have filed counter statement long back, the evidence which they now seek to rely on ought not to be allowed to be taken on record since admittedly it is not a case where the additional evidence did not exist at the time counter statement was filed.

Lastly, it was submitted that the petition suffers from suppression of facts. Statement made in paragraph 19 of the petition was referred to in this connection. According to him, no request for adjournment was at all filed by the petitioners and therefore they are guilty of misleading the Court.

The decision reported in AIR 1964 SC 993, Arjun Singh vs. Mohindra Kumar, was relied on by Mr. Singh for the proposition that once the Court reserves judgment after completion of hearing, parties have no further rights or privileges in the matter and that there is no hiatus between the two stages of reservation of judgment and pronouncing the judgment so as to make it necessary for the Court to afford to a party the remedy of getting orders in the interregnum.

The decisions reported in 132 (2006) Delhi Law Times 166, Yash Mehra vs. Arundhati Mehra, and in 2007 VII AD (Delhi) 303, Satya Bhushan Koura (Shri) vs. Smt. Vijaya Myne were referred to by him wherein the decision in Arjun Singh (supra) was followed by the learned Judges of the Delhi High Court and the applications filed by the respective parties after reservation of judgment were held to be not maintainable and ultimately dismissed.

The decision reported in AIR 2001 SC 134, Mahavir Singh & ors. vs. Naresh Chandra & anr., and a bench decision of this Court reported in AIR 1952 Calcutta 368, Mt. Muneswari & ors. vs. Sm. Jugal Mohini Dasi, were relied on by him wherein additional evidence sought to be adduced after hearing of the appeals had been concluded and judgment reserved was disallowed.

On the point of suppression of material facts, he referred to the decisions reported in (2007) 6 SCC 120, Arunima Baruah vs. Union of India & ors. and in JT 2009 (7) SC 92, State of Orissa & ors. vs. Harapriya Bisoi.

He, accordingly prayed for dismissal of the writ petition.

In reply, Mr. Mookerjee referred to the decision reported in AIR 1987 Cal 111, Ramesh Chandra Bhattacharya vs. Corporation of Calcutta & ors., wherein the decision in Arjun Singh 5 (supra) was considered. In that case, despite conclusion of ex parte hearing and reservation of judgment in the suit it was held on consideration of Rule 10 of Order 8, Civil Procedure Code that the trial court would be competent to grant permission to file written statement. Paragraph 7 of the decision was relied on wherein it was held as follows :

"On perusing the R.10 of O.8 carefully, I have no doubt in my mind that R. 10 gives discretion to the Trial Court to permit the defendant to file written statement at any stage prior to the pronouncing of judgment. Under R. 10 the court can either pronounce judgment against the defendant for his failure to file written statement or pass any order as it thinks fit. When such a discretion is given the court can very well exercise its discretion even at the stage when the ex parte hearing was concluded and the court had fixed a date for delivery of judgment. I am unable to accept the contention of the learned Advocate of the petitioner, that the impugned order dated 10th December, 1982 is illegal and invalid. In my view the Trial Court had the jurisdiction under O.8, R.10, Civil P.C. to accept the written statement even at that stage......"

I had the occasion to consider the decision in Arjun Singh (supra) while deciding W.P.1773 of 2008 (Tata Motors Limited & anr. vs. State of West Bengal & ors.) After reserving judgment, I had placed the writ petition on board for rehearing. The decision in Arjun Singh (supra) was sought to be relied on by the petitioners. On their behalf it was submitted that the Court was not competent to take into consideration events subsequent to reserving of judgment. The objection was overruled. The decision in Arjun Singh (supra) was distinguished in the following words:

"Reliance placed by Mr. Pal on the decision in Arjun Singh (supra) is of no assistance to him. The said decision was rendered in a completely different fact situation. The defendant in the suit had applied under Order 9 Rule 13, Civil Procedure Code for setting aside the ex parte decree passed against him and prayed for reopening of the proceedings which had been conducted in his absence. The application had been dismissed as barred by res judicata since an earlier application filed by him under Order 9 Rule 7 had been dismissed. The Apex Court opined that the Civil Judge was not competent to entertain the application dated 31st May, 1958 purporting to be under Order 9 Rule 7 of the Code and that consequently the reasons given in the order passed would not be res judicata to bar the hearing of the petition under Order 9 Rule 13.
The observations of the Apex Court on which Mr. Pal relied on have to be read in the context of the factual situation presented before it in that case. The defendant in that case had not appeared on the date fixed for ex parte hearing which led the Trial Court to hear the plaintiff and reserve its judgment. The defendant appeared after the conclusion of hearing but before delivery of judgment and filed an application under Order 9 Rule 7. The Civil Court rejected the application. It was in such a fact situation the Apex Court observed that the Court having reserved judgment, the stage contemplated by Order 9 Rule 7 had passed and that 6 the only stage that was yet to be completed is to pronounce the judgment and pass the decree. In such circumstances, it was held that there was no hiatus between the two stages of reservation of judgment and pronouncing the judgment so as to make it necessary for the Court to offer to the party the remedy of getting orders passed on the line of Order 9 Rule 7."

The decision in Tata Motors (supra) was made over to Mr. Singh. He sought to distinguish the decision by submitting that the Court itself had recalled the order reserving the judgment and not on the basis of the prayer made by any party to the proceedings. Accordingly, he urged the Court to accept his argument.

I have heard Mr. Mookerjee and Mr. Singh at length.

The contention that the petition suffers from suppression of material facts has not impressed me. In view of the decision reported in (2004) 7 SCC 166, S.J.S. Business Enterprises (P) Ltd. vs. State of Bihar & ors., the fact suppressed must be material in the sense that it would have had an effect on the merits of the case. The contents of paragraph 19 of the petition at best may amount to misstatement of facts but not suppression of a material fact that would affect the merits of the case. Whether or not application for adjournment of the hearing before the Board on 11.11.2009 was filed or not has no bearing on the issue that has arisen for consideration before me. The contention, accordingly, stands overruled.

I do not consider it necessary to conclusively decide on this petition as to whether the miscellaneous petition after judgment was reserved could at all be filed or whether the prayer made in the miscellaneous petition ought to be allowed or not by the Board. If at all the miscellaneous petition had been placed before the Board, it could have taken a decision on it in accordance with law. However, it appears from the materials on record, that the miscellaneous petition did not even reach the Board. Immediately after it was filed, the Deputy Registrar in course of scrutiny found that judgment on the rectification petition had been reserved and, accordingly, returned the same to the petitioners. In the given facts, it solely ought to exercise my consideration as to whether the Deputy Registrar was at all justified in returning the miscellaneous petition to the petitioners or not.

7

For a decision on such issue, one cannot overlook the provisions contained in Section 92 of the Act as well as Rules 26 and 27 of the Rules. The same are quoted below :

"92. Procedure and powers of Appellate Board.--(1) The Appellate Board shall not be bound by the procedure laid down in the Code of Civil Procedure, 1908 (5 of 1908) but shall be guided by principles of natural justice and subject to the provisions of this Act and the rules made thereunder, the Appellate Board shall have powers to regulate its own procedure including the fixing of places and times of its hearing.
(2) The Appellate Board shall have, for the purpose of discharging its functions under this Act, the same powers as are vested in a civil court under the Code of Civil Procedure, 1908 (5 of 1908) while trying a suit in respect of the following matters, namely:--
(a) receiving evidence;
(b) issuing commissions for examination of witnesses;
(c) requisitioning any public record; and
(d) any other matter which may be prescribed.
(3) Any proceeding before the Appellate Board shall be deemed to be a judicial proceeding within the meaning of Sections 193 and 228, and for the purpose of Section 196, of the Indian Penal Code, 1860 (45 of 1860) and the Appellate Board shall be deemed to be a civil court for all the purposes of Section 195 and Chapter XXVI of the Code of Criminal Procedure, 1973 (2 of 1974)."

26. Functions of the Deputy Registrar. (1) The Deputy Registrar shall discharge the functions under the general superintendence of the Chairman. He shall discharge such other functions as are assigned to him under these rules or by the Chairman by a separate order in writing. (2) He shall have the custody of the records of the Appellate Board.

(3) The official seal of the Appellate Board shall be kept in the custody of the Deputy Registrar.

(4) Subject to any general or special directions of the Chairman, the official seal of the Appellate Board shall not be affixed to any order, summons or other process save under the authority in writing from the Deputy Registrar.

(5) The official seal of the Appellate Board shall not be affixed to any certified copy issued by the Appellate Board save under the authority in writing of the Deputy Registrar..

27. Additional functions and duties of the Deputy Registrar. In addition to the functions and duties assigned under rule 26, the Deputy Registrar shall have the following functions and duties subject to any general or special orders of the Chairman, namely :-

(i) to receive all applications, appeals, counter statements, replies and other documents;
(ii) to decide all questions arising out of the scrutiny of the appeals and applications before they are registered;
(iii) to require any application, appeal, counter statement, replies presented to the Appellate Board to be amended in accordance with the rules;
(iv) subject to the directions of the Chairman, to fix date of hearing of the applications or appeals or other proceedings and issue notices therefore;
(v) direct any formal amendment of records;
(vi) to order supply of copies of documents to parties to proceedings;
(vii) to grant leave to inspect the record of the Appellate Board;
(viii) to requisition records from the custody of any court, Registrar of Trade Marks or other authority;
(ix) to decide questions relating to extension of time in respect of filing of counter statement, reply, rejoinder, etc. "
8
It is one of the cardinal principles of natural justice that no one should be condemned unheard. This principle has been extended to mean that each party must have fair, adequate and reasonable opportunity of representation of its case. It is the statutory mandate that the Board in deciding appeals and applications shall be guided by the principles of natural justice and would not be bound by the provisions of the Civil Procedure Code. Proceedings before the Board are judicial proceedings. So long decision is not given on the lis by the Board, the same continues to pend. I, prima facie, see no reason as to why a party should be held to be precluded to rely on additional evidence which, according to it, has a bearing on the main issue that has arisen for a decision by the Board merely because the judgment is reserved, as observed by the Deputy Registrar. The bonafide or otherwise of the applicant has to be tested by the Board while it considers the petition and it is entirely the discretion of the Board to accept or to reject the prayer for tendering additional evidence. It has not been demonstrated before me that no miscellaneous petition could be filed in terms of the extant statutory provisions once judgment is reserved by the Board. It is true that in terms of Rule 27(2) of the Rules the Deputy Registrar is empowered to decide all questions arising out of scrutiny of appeals and applications before they are registered but, in my considered view, the scrutiny must be directed towards ascertaining whether the applications and the appeals are in the prescribed form or not and not towards the stage of filing such applications, which ought to fall for consideration of the Board. In the present case, the Deputy Registrar in returning the miscellaneous petition appears to have acted clearly beyond his jurisdiction.
Although there is no specific prayer in the petition to quash the order of the Deputy Registrar dated 8.12.2009, the factual foundation therefor has been laid.
Accordingly, I quash memo dated 8.12.2009 and direct the Deputy Registrar to register the miscellaneous petition dated 23.11.2009 if it is otherwise in form. Once registered, the same shall be placed before the Board for its consideration according to law. In the event the miscellaneous petition does not deserve to be registered for reason(s) other than that assigned in the impugned memo, the same shall be communicated to the petitioners. 9
I make it clear that the reasons assigned by me for quashing the impugned memo are not intended to influence the Board in any manner. It shall be free to decide the point of maintainability of the miscellaneous petition on the basis of its own understanding of the legal principles.
There shall be no order as to costs.
Urgent photostat certified copy of the judgment and order shall be given to the applicants, if applied for, as early as possible.
(DIPANKAR DATTA, J.) Later :
Prayer for stay of operation of the order, made on behalf of the respondents 3 to 7, is considered and rejected.
(DIPANKAR DATTA, J.)