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 7, Cited by 0]

Trademark Tribunal

Brooke Bond India Ltd. vs Girnar Exports on 31 May, 2006

Equivalent citations: 2006(33)PTC517(REG)

ORDER

M.H. Mahendra, JRTM

1. This order will dispose of a proposed opposition dated 1st February, 2006 filed by (1) Viduit Navinchandra Shah, (2) Milind Jagdishchandra Shah, (3) Smt. Charulata Hemant Shah, (4) Smt. Sarmista Pravinchandra Bhansali, (5) Sachin Pravin Bhansali, (6) Utpal Navinchandra Shah, (7) Pravin Kesgav Bhansali (H.U.F.), (8) Harendra Shantilal Shah, (9) Smt. Manjula Harendra Shah, (10) Hemant Jagdishchandra Shah (H.U.F.), (11) Viduit Navinchandra Shah (H.U.F.) and (12) Utpal Navinchandra Shah (H.U.F.) trading as M/s. Girnar Exports, registered partnership firm, at Girnar Complex, Kureshi Nagar, Kurla (East), Mumbai-400 070, State of Maharashtra (hereinafter referred to as "the Opponents") in the above matter. The facts are briefly that the Applicants' trade mark inter alia consisting of the words "RED LABEL" word per se filed under Application No. 601961B in class 30 was advertised in the Trade Marks Journal No. 1331 Supplementary (1) dated 15th June, 2005, which was made available to the public on 28th October, 2005. A notice of opposition alongwith a request on Form TM-44 for extension of time for filing the notice of opposition was filed to the aforesaid application in this case on 1st February, 2006 under Section 21(1) of the Act. The question now only arises as to whether the request on Form TM-44 alongwith the notice of opposition filed by the above named Opponents on 1st February, 2006 is within the statutory period or not.

2. Pursuant to this office letter No. TOP/8971 dated 16th February, 2006 M/s. Jehangir Gulabbhai & Bilimoria & Darauwalla, Advocates & Solicitors, Patent & Trade Mark Agents, Mumbai instructed by the above named Opponents submitted a detailed reply under their letter dated 21st February, 2006 stating that the above-mentioned application bearing Application No. 601961B in class 30 of M/s. Brooke Bond India Ltd. has been previously advertised in the Trade Marks Journal No. 1328 Supplementary (2) dated 14th February, 2005 at page 2468, which was made available to the public on 15th April, 2005. M/s. Girnar Exports, Mumbai, being the Opponents filed a notice of opposition against the registration of the aforesaid trade mark as advertised earlier in the Trade Marks Journal mentioned above vide their attorneys' letter dated 11th August, 2005. Accordingly, a notice of opposition has been generated to the said application as 'Opposition No. CAL-203427' and a copy of aforesaid notice of opposition has already been served on the constituted attorneys of the Applicants by the Registrar of Trade Marks and with an endorsement letter No. TOP/4722 dated 31st August, 2005 to the constituted attorneys of the Opponents. M/s. Brooke Bond India Ltd. being the Applicants have filed a counter-statement in support application and the same has been served on the above named Opponents by the Registrar of Trade Marks, Kolkata vide his office letter No. TL/B/2435 dated 7th November, 2005, whereupon the above named Opponents have accordingly filed an affidavit dated 4th February, 2006 of Mr. Harendra Shantilal Shah in support of opposition vide their letter dated 6th February, 2006.

3. In spite of Opponents having filed the notice of opposition No. CAL-203427 against Application No. 601961B advertised earlier in the Trade Marks Journal mentioned above, the Opponents were surprised to find that the said trade mark "RED LABEL" bearing Application No. 601961B in class 30 of M/s. Brooke Bond India Ltd. being re-advertised in the Trade Marks Journal No. 1331 Supplementary (1) dated 15th June, 2005 at pages 4044 and 4045, which was made available to the public on 28th October, 2005. It seems that the Registrar of Trade Marks has made an error in re-advertising the Application No. 601961B in class 30 of M/s. Brooke Bond India Ltd. in the Trade Marks Journal No. 1331 Supplementary (1) dated 15th June, 2005 and in these circumstances, the Opponents requested the Registrar to treat the said re-advertisement of the impugned mark as cancelled. Thereafter, the enquiries were also made by the Opponents in the Trade Marks Registry for the above matter as to whether the clients should file a fresh opposition against the said mark, at which there was no response from the Registrar of Trade Marks on this issue. Thereafter, as an abundant caution the above named Opponents have filed a fresh opposition alongwith an application for extension of time for one month beyond the prescribed period of three months against the said re-advertised mark vide their attorneys' letter dated 31st January, 2006 and prayed that the said notice of opposition may be taken on record and treat the re-advertisement of the said trade mark in the Journal mentioned above as cancelled.

4. The above matter came up for hearing before me on 30th March, 2006, Shri Sumit Basu, Advocate instructed by M/s. Jehangir Gulabbhai & Bilimoria & Daruwalla, Advocates & Solicitors, Patent & Trade Mark Agents, Mumbai appeared on behalf of the Opponents in the matter.

5. Mr. Sumit Basu, Advocate, learned Counsel for the Opponents submitted that in spite of M/s. Girnar Exports, Mumbai being the Opponents having filed a notice of opposition under Opposition No. CAL-2034277 against the Application No. 601961B in class 30 of M/s. Brooke Bond India Ltd. advertised in the Trade Marks Journal No. 1328 Supplementary (2) dated 14th February, 2005 at page 2468, Opponents were surprised to find that the said impugned application being re-advertised in the Trade Marks Journal No. 1331 Supplementary (1) dated 15th June, 2005 at pages 4044-4045, which was made available to the public on 28th October, 2005. It seems that the Registrar has made an inadvertent error in re-advertising the same Application No. 601961B in class 30 of M/s. Brooke Bond India Ltd. in the Trade Marks Journal No. 1331 Supplementary (1) dated 15th June, 2005. Therefore, inquiries were also made in the Trade Marks Registry for the re-advertisement mark and that whether clients should file a fresh opposition against the said mark. The Opponents did not receive any response from the Registrar on this issue. The Opponents by way of abundant caution have thus filed a fresh opposition and an application for extension of time of one month beyond the prescribed period of three months vide their letter dated 31st January, 2006. He also contended that the maximum period of four months prescribed by the provisions of Section 21(1) of the Act read with Rule 47(1) of the Trade Marks Rules, 2002 is well within the prescribed period. .

6. Mr. Basu stated that Sub-section (1) of Section 21 of Trade Marks Act, 1999, permits the filing of an extension of an application beyond the three months period but within such further period not exceeding one month in the aggregate. It is evident from a plain reading of Section 21(1) that the Legislature has not intended to prescribe the time limit of only three months for filing of a notice of opposition and certainly not prescribed any time limit for filing the application for extension of time.

7. Mr. Basu also stated on a plain reading of the Rule 47(1) of Trade Marks Rules, 2002 read with Section 21(1) of the Act clearly indicates that the notice of opposition filed after 3 months has to be accompanied by the prescribed application for seeking an extension of time beyond 3 months to file the notice of opposition.

8. Mr. Basu further submitted that Sub-rule (6) of Rule 47 of Trade Marks Rules prescribes a procedural requirements for seeking extension to file a notice of opposition and submission of an extension application under Rule 47(6) within three months has not specifically prescribed either in the Act or Rules. He also added that the word "shall" used in Sub-rule (6) of Rule 47 should be construed to be only directory provision and not mandatory. He accordingly requested that the Registrar may exercise his discretion in favour of the Opponents and the notice of opposition alongwith the request on Form TM-44 filed by the Opponents on 1st February, 2006 may be taken on record and the matter be proceeded with in accordance with the law.

9. Under Section 21(1) of the Trade Marks Act, 1999 provides that "Any person may, within three months from the date of the advertisement or re-advertisement of an application for registration or within such further period, not exceeding one month in the aggregate, as the Registrar, on application made to him in the prescribed manner and on payment of the prescribed fee, allows, give notice in writing in the prescribed manner to the Registrar, of opposition to the registration."

10. In other words, Section 21(1) permits the filing of an extension application beyond the three months period but within such further period not exceeding one month in aggregate. It is evident from the plain reading of Section 21(1) of the Act that the Legislature has not intended to prescribe the time limit of only three months for filing of a notice of opposition and certainly not prescribed any time limit for filing the application for extension of time. Moreover, it does not contemplate that a time period for seeking extension of time to file a notice of opposition, which merely prescribes the manner and fees thereof.

11. Similarly, Rule 47(1) of the Trade Marks Rules, 2002 reads as under:

A notice of opposition to the registration of a trade mark under Sub-section (1) of Section 21 shall be given in triplicate on Form TM-5 within three months or within such further period not exceeding one month in the aggregate from the date the Journal is made available to the public (which date shall be certified by the Registrar as such). The notice shall include a statement of the grounds upon which the opponent objects to the registration. If the registration is opposed on the ground that the trade marks in question resembles trade marks already on the register, the registration numbers of such trade marks and the dates of the Journals in which they have been advertised shall be set out.

12. It is amply clear that a notice of opposition may be filed within three months or definitely within four months of the date the Journal is made available to the public. Further, on a plain reading of the Rule 47(1) read with Section 21(1) of the Act clearly establishes that a notice of opposition filed after three months has to be accompanied by the prescribed application for seeking an extension of time, beyond three months to file the notice of opposition.

13. Lastly, Rule 47(6) of Trade Marks Rules, 2002 reads as under:

An application for an extension of the period within which a notice of opposition to the registration of a trade mark may be given under Sub-section (1) of Section 21, shall be made on Form TM-44 accompanied by the fee prescribed in First Schedule before the expiry of the period of three months under Sub-section (1) of Section 21.

14. In other words, it prescribes a procedural requirements for seeking extension of time to file a notice of opposition and it would result that the Registrar has no power to grant extension in cases where the request on Form TM-44 has been filed after three months. Further, it would also result in barring an entire species of cases whereby a bona fide proprietor of a trade mark becomes aware of a conflicting mark after three months of publication but before the four months period, from filing a notice of opposition regardless of the bona fides or genuineness of the Opponents. Further, it would not only be contrary to the intention of the Legislature as expressed in Section 21(1) but also be contrary to an established principles of law that discretion conferred by the Act cannot be taken away by the Rules.

15. I have gone through the records of this case carefully in the presence of Mr. Sumit Basu who is present today at the hearing. From the facts of the instant case, it is obvious that the request on Form TM-44 alongwith a notice of opposition filed by the Opponents on 1st February, 2006 is time barred in terms of Rule 47(6) of the Trade Marks Rules, 2002. The matter is now to decide whether the notice of opposition filed by the Opponents on 1st February, 2006 in terms of Rule 47(6) of the Trade Marks Rules, 2002 is within the statutory period or not.

16. Firstly, the determination of the questions raised would depend on whether Rule 47(6) can be said to be mandatory or merely directory. It is a settled law that the procedural requirements must be construed as directory in nature and not mandatory, unless a statute prescribes otherwise. A Full Bench of the High Court of Delhi in a case Hastimal Jain trading as Oswal Industries v. Registrar of Trade Marks and Anr. 2000 PTC 24(FB), involving interpretation of the Trade and Merchandise Marks Rules, 1959 has held that the use of the word 'shall' is not sufficient to treat a Rule as mandatory. The Court further held that while determining the question of whether a Rule is mandatory, the intention of the Legislature must be ascertained from looking at the statute as a whole. Secondly, the use of the word "shall' raises a presumption that the particular provision is imperative, but this prima facie presumption may be rebutted by other consideration such as object and scope of the enactment and the consequences flowing from such construction. Therefore, in certain cases the use of the word 'shall' has been construed to mean merely directory. The whole scope of the statute needs to be analysed before ascertaining the intention of the Legislature (see State of U.P. v. Babu Ram and Basavraj R. Patil v. State of Karnataka .

17. It is also well settled law that a legal fiction cannot be stretched beyond the purpose for which it was enacted. As seen above the legal fiction is not absolute, but it is being controlled by discretion of Registrar further, it is limited by the word "shall" and the time limit of three months for seeking extension of time to file a notice of opposition. It is important to say here that wherever the Legislature intended to prescribe a fixed time, which could not be extended, it has specifically so done. The necessary implication of this is that in all other cases the time was not to be fixed but one which would be within the power of the Registrar to extend. Obviously, the intention of the Legislature was to minimise delays. For that fixed time is laid down in the statute itself. However, on a plain reading of Section 21(1) itself shows that the Legislature has not intended to prescribe the time limit of only three months for filing of a notice of opposition and certainly not prescribed any time limit for filing the application for extension of time. Besides, Section 21(1) of the Act specifically allows filing of a notice of opposition beyond the period of three months as long as it is not exceeding one month in the aggregate. Therefore, a natural corollary is the Act would support all that is required to be done for filing of an opposition in such time period prescribed by the Legislature in the Act and the same is also clearly set out in Rule 47(1), which clearly establishes that a notice of opposition may be filed within three months or definitely within four months of the date the Journal is made available to the public.

18. The rule requiring the procedural requirements for seeking extension of time mentioned in Rule 47(6) of Trade Marks Rules, 2002 alongwith a notice of opposition in fact strikes a mandatory note is intended to prescribe the time limit of only three months for filing the application for extension of time. In this sense, the needs of the rule transcend the directory level and may perhaps be considered a mandatory need and hence the intention of the Legislature would not be served and, therefore, Rule 47(6) would be repugnant to the provisions of Section 21(1) of the Trade Marks Act, 1999.

19. Further, it is also mentioned that it is not the intention of the Legislature to allow the Central Government to prescribe rules limiting the time period for filing of an extension of time period within which a notice of opposition may be filed. In other words, it would result in barring an entire species of cases whereby a bona fide proprietor of a trade mark becomes aware of a conflicting mark after three months of publication but before the four months period, from filing a notice of opposition regardless of the bona fides or genuineness of the Opponents. Moreover, it would also result in fettering the discretionary power conferred on the Registrar by Section 21(1) of the Act in as much as it would result on the Registrar having no power to grant extension in cases where the request on Form TM-44 has been filed after three months and the same would go against an established principles of law that discretion conferred by the Act cannot be taken away by the Rules. Furthermore, when a statute is passed for the purpose of enabling the doing something and prescribes the formalities which are to be attended for the purpose, those prescribed formalities which are essential to the validity of such thing, would be mandatory. However, if by holding them to be mandatory, serious general inconvenience is caused to innocent persons and or general public, without much furthering the object of the Act, the same would be construed directory (See State of Haryana v. Raghubir Dayal ).

20. Applying the well established rules of statutory interpretation especially the rule of harmonious construction to the Act and Rules would mean that an application for extension of time period for filing of an opposition is allowed beyond the three months period prescribed by Rule 47(6) since this is only a directory provision and not mandatory in order to fulfill the intention of the Legislature.

21. Having regard to provisions in Section 21(1) read with Section 131(1) of the Act enabling the Registrar to extend the time, whether the time so specified has expired or not and in the light of the decision of the Delhi High Court (Supra) and holding that the use of the word "shall" is not sufficient to treat the Rule as mandatory. Even though the word "shall" prima facie indicates that it is mandatory, still the Court must ascertain the real intention of the Legislature by looking to the statute as a whole". In my view, Section 21(1) of the Act read with Rule 47(1) of the Trade Marks Rules, 2002 permit the Registrar to extend time, even though the time has expired. To hold otherwise would be to negate the words to that effect used both in Section 21(1) of the Act as well as Rule 47(1) of the Rules. Therefore, I am of the view that the word "shall" used in Sub-rule (6) of Rule 47 should also be construed to be only directory, but not mandatory.

22. In view of the reasons mentioned above and having regard to the fact that the time of three months for filing of an application for extension request, being not prescribed by the Act and having regard to the provisions in Section 21(1) enabling the Registrar to permit the filing of an extension application beyond the three months period but within such further period not exceeding one month in the aggregate; I consider that this is a fit case where the Registrar ought to exercise his discretion in grating and/or condoning the delay for filing of an extension application as sought for.

23. Regarding the Opponents' prayer for cancellation of re-advertisement of the impugned application, it is true that the aforesaid trade mark was advertised in the Trade Marks Journal No. 1328 Supplementary (2) dated 14th February, 2005 at page 2468 and a notice of opposition to the aforesaid application was filed within the prescribed time, which was taken on record and numbered as Opposition No. CAL-203427. In this connection, it is seen from the records of these proceedings that the impugned application has not been seen to this office so far for disposal of the opposition referred to above from the Head Registry, Mumbai, which normally being sent to this office as soon as a notice of opposition is filed against such application and in that process the said application had remain unattached to the said opposition. Obviously, in spite of Opponents having filed the above noted opposition, the impugned mark has recently been re-advertised in the Trade Marks Journal No. 1331 Supplementary (1) dated 15th June, 2005 at page 4044-45 and the exact reasons in this regard are best known to the Trade Marks Registry, Mumbai. Besides, it is also not known to this office under what circumstances the said Application No. 601961B in class 30 of M/s. Brooke Bond India Ltd. has been re-advertised and rather it does not indicate the exact reasons for which it is being re-advertised. In the absence of the above noted application, it is premature to comment on the re-advertisement of the said trade. Further, the Opponents after having initiated the proceedings as early as in August, 2005 are yet to complete filing of evidence in Opposition No. CAL-203427. Thus, the filing of the proposed opposition proceedings may be just an additional opposition to the impugned application. In these premises, I do not consider it necessary or possible to cancel the entire advertisement of the impugned mark as sought for. However, I may say that one more opposition has now been filed and it has been adjudicated one again either by oversight or mistake against the re-advertisement of the same application by the same Opponents. Therefore, there are in all two oppositions are pending against the same application between the same parties against the same mark raising identical issues under Opposition No. CAL-203427 and CAL-214278. In these circumstances, I think it is best, in the interest of justice, equity and expediency to combine both the oppositions mentioned above and hear them together and issue a common order at the appropriate time.

24. From the foregoing, it is apparent that the delay in filing the notice of opposition in this case is merely on account of an inadvertent error in re-advertising the Application No. 601961B in class 30 of the Applicants in the aforesaid Trade Marks Journal under Section 20(2) of the Trade Marks Act, 1999. This is clearly a rule of procedure and cannot work to the hardship of the Applicant or the Opponent. Moreover, an interpretation of statute cannot be to the detriment of the public and rather such narrow interpretation would shake judicial conscience and adversely affect the cause of justice.

25. On a careful consideration of the above matter and having regard to the submissions made by the deponent on a sworn affidavit supported by documentary proof, I take a view that the notice of opposition alongwith a request on Form TM-44 filed by the above named Opponents on 1st February, 2006 is within the prescribed time even though the period mentioned in Rule 47(6) has expired and even though an application for extension of time is made beyond that period. It is hereby further ordered that a request on Form TM-44 filed on 1st February, 2006 is allowed and the notice of opposition filed by the above named Opponents on 1st February, 2006 is taken on record accordingly. It is also ordered that the matter will be proceeded with in accordance with the law.