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 4, Cited by 0]

Delhi High Court - Orders

Panoptis Patent Management Llc & Ors vs Guangdong Oppo Mobile ... on 17 October, 2025

                          $~25
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          +         CS(COMM) 1136/2025

                                    PANOPTIS PATENT MANAGEMENT LLC & ORS. .....Plaintiffs

                                                                  Through:            Mr. Pravin Anand, Ms. Vaishali
                                                                                      Mittal, Mr. Siddhant Chamola, Ms.
                                                                                      Pallavi Bhatnagar, Ms. Gitanjali
                                                                                      Sharma, Ms. Prachi Sharma, Mr.
                                                                                      Gursimran Singh Narula & Mr. Jitesh
                                                                                      Gupta, Advocates.

                                                                  versus

                                    GUANGDONG OPPO MOBILE TELECOMMUNICATIONS CORP.
                                    LTD. & ORS.                        .....Defendants

                                                                  Through:            Mr. Saikrishna Rajagopal, Ms. Julien
                                                                                      George, Mr. Avijit Kumar, Mr. Vivek
                                                                                      Ayyagri, Mr. N. Parvati, Mr. Christo
                                                                                      Sabu & Mr. Keshav Gupta, Advocates.

                                    CORAM:
                                    HON'BLE MR. JUSTICE TEJAS KARIA

                                                                  ORDER
                          %                                       17.10.2025

                          I.A. 26271/2025 (Exemption)

1. Exemption is allowed, subject to all just exceptions.

2. The Application stands disposed of.

I.A. 26267/2025 (Exemption from pre-institution Mediation)

3. This is an Application filed by the Plaintiffs seeking exemption from instituting pre-litigation Mediation under Section 12A of the CC Act.

CS(COMM) 1136/2025 Page 1 of 8

This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 31/10/2025 at 22:47:50

4. As the present matter contemplates urgent interim relief, in light of the judgment of the Supreme Court in Yamini Manohar v. T.K.D. Krithi, 2023 SCC OnLine SC 1382, exemption from the requirement of pre-institution Mediation is granted.

5. The Application stands disposed of.

I.A. 26269/2025 (seeking leave to file confidential document)

6. This is an Application filed by the Plaintiffs under Order XI Rule 1(4) of the Commercial Courts Act, 2015 read with Section 151 of the CPC seeking leave to file confidential correspondence exchanged between the Parties in a sealed cover and on a DVD / pen drive.

7. Considering the averments made in the present Application, the same is allowed and the Plaintiffs are directed to file the same within two week and the Registry is directed to accept the said documents to be filed in a sealed cover. A copy of the said documents shall be provided to the Defendants in a DVD / pen drive.

8. Upon the Plaintiffs filing the said documents, the Registry shall get the documents, so filed, scanned and added to the electronic file of the present case in a separate folder.

9. The Application stands disposed of.

I.A. 26270/2025 (filing of voluminous electronic documents)

10. This is an Application filed by the Plaintiffs under Section 151 of the CPC for seeking leave to file voluminous electronic documents on DVD / pen drive.

11. In facts and circumstances as stated in the Application, the same is allowed. It is directed that the DVD / pen drive to be filed by the Plaintiffs shall be taken on record and an identical DVD / pen drive shall be provided CS(COMM) 1136/2025 Page 2 of 8 This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 31/10/2025 at 22:47:50 to the Defendants as well.

12. Accordingly, the Application stands disposed of. I.A. 26272/2025 (seeking exemption for filing documents which have been divided in two volumes)

13. Exemption is granted, subject to all just exceptions.

14. Accordingly, the application stands disposed of. I.A. 26273/2025 (Extension of time to file Court Fees)

15. The present Application has been filed by the Plaintiffs under Section 149 read with Section 151 of the CPC, seeking exemption from payment of Court Fees at the time of the filing of the Suit.

16. Considering the submissions made in the present Application, time of two weeks is granted to file the Court Fees.

17. The Application stands disposed of.

CS(COMM) 1136/2025

18. Let the Plaint be registered as a Suit.

19. Issue Summons. The learned Counsel for the Defendants accept Summons.

20. The Defendants shall file the Written Statement(s) within six weeks from the date. Along with the Written Statement(s), the Defendants shall also file an Affidavit(s) of Admission / Denial of the documents of the Plaintiffs, without which the Written Statement(s) shall not be taken on record.

21. Liberty is granted to the Plaintiffs to file Replication(s), if any, within three weeks from the receipt of the Written Statement(s). Along with the Replication(s) filed by the Plaintiffs, an Affidavit of Admission / Denial of the documents of Defendants be filed by the Plaintiffs, without which the Replication(s) shall not be taken on record.

CS(COMM) 1136/2025 Page 3 of 8

This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 31/10/2025 at 22:47:50

22. The Parties shall file all original documents in support of their respective claims along with their respective pleadings. In case any Party is placing reliance on a document, which is not in their power and possession, its details and source shall be mentioned in the list of reliance, which shall also be filed with the pleadings.

23. If any of the Parties wish to seek inspection of any documents, the same shall be sought and given within the prescribed timelines.

24. List before the learned Joint Registrar on 15.12.2025 for completion of pleadings and admission and denial of documents. I.A. 26265/2025 (leave to add or amend claims)

25. In this Application filed by the Plaintiffs under Order II Rule 2 read with Section 151 of the CPC, Plaintiffs seek the following reliefs:

"a. Grant leave to the Plaintiffs to add to or amend claims as prayed for in the plaint filed in the present proceedings, including a claim for infringement of additional patents held by the Plaintiffs which are found to be infringed by the Defendants' devices at a later stage in the proceedings;
b. Grant leave to the Plaintiffs to amend their claim for infringement of patents by including additional device(s) manufactured and/or sold by the Defendants which are found to be infringing at a later stage in the proceedings and/or file additional test results if so, warranted at a later stage in the proceedings;
c. Grant leave to the Plaintiffs to enhance their claim for damages at a later stage in the present proceedings;
d. Grant leave to the Plaintiffs to amend the plaint, and include claims for infringement of any additional granted claim(s) of the suit patents Patent Nos. IN 299989, IN 315475, IN 311770, IN 291821 and IN 254594, which are found to be infringed by the Defendants' devices';"

26. For the reasons stated in this Application, the same is allowed with CS(COMM) 1136/2025 Page 4 of 8 This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 31/10/2025 at 22:47:50 liberty as prayed for.

27. The Application stands disposed of.

I.A. 26264/2025 (for pro tem security payment)

28. The Plaintiffs have filed the present Application under Section 151 of the Code of Civil Procedure, 1908 ("CPC") seeking deposit of pro tem security.

29. Issue Notice. The Notice is accepted by the learned Counsel for the Defendants.

30. Reply be filed within seven weeks with copy to the Plaintiffs. Rejoinder thereto, if any, be filed within four weeks thereafter.

31. The Parties are directed to file their respective Written Submissions one week before the next date of hearing.

32. List on 09.01.2026.

I.A. 26266/2025 (discovery by interrogatories)

33. This Application has been filed by the Plaintiffs under Order XI Rule 2 of the CPC as amended by the Commercial Courts Act, 2015 ("CC Act") read with Section 151 of CPC, seeking discovery by interrogatories upon the Defendant Nos. 1 to 5.

34. For the reasons stated in this Application, the same is allowed. The following directions are issued in respect of the questions in Annexure-A to the present Application:

(i) Insofar as Interrogatory No. l (details of licenses of the Defendants and their affiliates with respect to the 3G, 4G (LTE), 5G (NR) standards and Interrogatory No. 2(a) (duration of manufacture and sale of devices by the Defendants in India) are concerned, the same shall be answered and such answers shall be provided to counsel for CS(COMM) 1136/2025 Page 5 of 8 This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 31/10/2025 at 22:47:50 the Plaintiffs within five weeks, to be filed in a sealed cover.

(ii) Insofar as Interrogatories No. 2(b) to 2(e) and 3 (number of units sold and exported, revenues of sales and revenues of export by the Defendants) are concerned, the requisite details shall be placed before the Court in a sealed cover within eight weeks. The Court shall decide at the appropriate stage as to whether the same is to be disclosed to the Plaintiffs or not.

35. Defendant Nos. 1 to 5 individually, through their constituted attorney or authorised signatory are directed to answer to the interrogatories set out above by way of Affidavit(s) in answer within two weeks from date. Objections to answering, if any, shall be taken in the Affidavit(s) in answer. Liberty is granted to the Plaintiffs to apply, if any, further direction is required to answer any omitted interrogatories or answer further any insufficiently answered interrogatories.

36. The Application stands disposed of.

I.A. 26268/2025 (additional documents)

37. This is an Application filed by the Plaintiffs under Order XI Rule 1 (4) read with Section 151 of the CPC seeking leave to file additional documents.

38. The Plaintiffs are permitted to file additional documents in accordance with the provisions of the CC Act and the Delhi High Court (Original Side) Rules, 2018.

39. The Application stands disposed of.

I.A. 26263/2025 (U/O XXXIX Rule 1 & 2 of CPC)

40. Issue Notice. The learned Counsel for the Defendants accepts Notice.

41. The Plaintiffs have filed the present Suit against the Defendants seeking restraining the Defendants from infringing the Plaintiffs' patents and CS(COMM) 1136/2025 Page 6 of 8 This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 31/10/2025 at 22:47:50 Plaintiffs' Standard Essential Patents ("SEPs"), a declaration that Plaintiffs have complied with Fair Reasonable and Non-Discriminatory ("FRAND") obligations to European Telecommunications Standards Institute ("ETSI") in India.

42. In this Suit, the Plaintiffs are asserting that SEPs directed to technologies incorporated into the 3G, 4G and 5G cellular standards. Through this Application, the Plaintiffs are seeking, inter alia, an order for a temporary injunction restraining the Defendants from inter alia manufacturing, selling and exporting / importing products in particular mobile phones / handsets that infringe the Plaintiff's Licensable Cellular SEPs, which include:

a. IN 299989 titled "METHOD FOR TRANSMITTING AND RECEIVING CONTROL INFORMATION THROUGH PDCCH"
b. IN 315475 titled "RADIO COMMUNICATION DEVICE AND RESPONSE SIGNAL DIFFUSION METHOD"

c. IN 291821 titled "MODE SWITCHING BETWEEN SU-MIMO AND MU-MIMO"

d. IN 311770 titled "CONTROL CHANNEL SIGNALING USING A COMMON SIGNALING FIELD FOR TRANSPORT FORMAT AND REDUNDANCY VERSION"
e. IN 254594 titled "METHOD AND APPARATUS FOR CONTROLLING DOWNLINK TRANSMISSION BETWEEN SUBSCRIBER STATION AND BASE STATION IN AN ORTHOGONAL FREQUENCY DIVISION MULTIPLEXING NETWORK".
CS(COMM) 1136/2025 Page 7 of 8
This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 31/10/2025 at 22:47:50

43. Let the Reply to this Application be filed within eight weeks from the date. Rejoinder thereto, if any, be filed within three weeks.

44. List before this Court for hearing on 09.01.2026.

TEJAS KARIA, J OCTOBER 17, 2025/ 'A' CS(COMM) 1136/2025 Page 8 of 8 This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 31/10/2025 at 22:47:50