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 2, Cited by 0]

Delhi High Court

Kishore Kumar vs Union Of India on 6 March, 2020

Author: Prathiba M. Singh

Bench: Prathiba M. Singh

$~1 to 3
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                  Date of decision: 6th March, 2020
+                   W.P.(C) 2325/2010
        KISHORE KUMAR                            ..... Petitioner
                                Through:   Mr. Neeraj Grover and Mr. Rohan
                                           Yadav, Advocates.
                      versus
        UNION OF INDIA                                      ..... Respondent
                      Through:             Mr. Gaurang Kanth, CGSC with Mrs.
                                           Biji Rajesh and Ms. Eshita,
                                           Advocates. (M:9999285585)
                        WITH
+       W.P.(C) 10040/2019 & CM APPLS. 41542/2019, 52388/2019
        M/S B.E.C. INDUSTRIES                                ..... Petitioner
                                Through:   Mr. Neeraj Grover, Ms. Avani
                                           Kapoor, Mr. Rudratti and Mr. Rohan
                                           Yadav, Advocates.
                                versus

        UNION OF INDIA                                      ..... Respondent
                      Through:             Mr. Akshay Makhija, CGSC with Ms.
                                           Nidhi Mohan Parashar, Govt. Pleader,
                                           Ms. Roshni, Mr. Shiram, Advocate.
                                           (M:9953899908) along with Mr.
                                           Pawan Kumar Pandey,
                           WITH
+               W.P.(C) 11284/2019 & CM APPL. 46493/2019
        ASIANET STAR COMMUNICATIONS PVT LTD...... Petitioner
                                Through:   Mr. Sumant Narang,          Advocate.
                                           (M:9810621272)
                                versus


        THE REGISTRAR OF TRADEMARKS & ANR. ..... Respondent




W.P.(C) 2325/2010 & connected matters                                Page 1 of 20
                                 Through:   Mr. Gaurang Kanth, CGSC with Mrs.
                                           Biji Rajesh and Ms. Eshita,
                                           Advocates.
        CORAM:
        JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)

W. P. (C) 2325/2010

1. The Petitioner was the proprietor of the registered trade mark "HOMELITE" in Class 9 bearing No. 771268. The application for registration of the trade mark was filed on 6th October, 1997 and the registration certificate was issued to the Petitioner on 23rd March, 2006. Sometime in August, 2009, the Petitioner applied for renewal of the trade mark under TM-12 and TM-13. However, a letter was issued by the Registrar of Trade Marks to the effect that the renewal fee had not been paid within the prescribed time and hence, the mark is likely to be removed. The same was replied to by the Petitioner's counsel vide letter dated 21st December, 2009, wherein it was informed that no form O-3 notice had been received by the Petitioner and hence, the mark could not be removed. The Petitioner was also willing to file form TM-56 for renewal/restoration along with any penalty. The status on the Trade Marks Registry's (hereinafter, "TMR") website showed the trade mark as 'abandoned'. Hence, the writ petition.

W. P. (C) 10040/2019

2. The order dated 17th September, 2019 records the factual background to this petition as follows:

"2. The Petitioner is the owner and registered proprietor of trademark bearing No. 278366 in class W.P.(C) 2325/2010 & connected matters Page 2 of 20 9 for the mark "B.E.C. (logo)". The said mark was applied for in the year 1972 and was registered in 1978. The same was last renewed for a period of 10 years from 16th February, 2007. The next renewal had to be done prior to 16th February, 2017. The Petitioner's case is that it did not receive any notice for renewal and accordingly, it could also not apply for renewal as the counsel dealing with the matter had passed away and there was some miscommunication.

3. Sometime in August, 2019, the Petitioner, while sending its registration to a proposed joint venture partner realised that the same was not renewed. It therefore approached a trademark attorney and tried to deposit the renewal fee, however, it noticed an online notice uploaded as O-3 notice on the trademark registry's website. A screenshot of the same has been placed on page 34 of the petition. Ld. counsel submits that when the said O-3 notice was opened for viewing, the same was shown as form RG- 3, purportedly dated 2nd November, 2016.

4. The submission of Mr. Neeraj Grover, ld. counsel is that form RG-3 was, in fact, a new form which was introduced only with the notification of the trademarks rules in 2017, with effect from 6th March, 2017. Thus, he submits that it is surprising that the notice dated 2nd November, 2016 is called form RG-3. According to him, it is clear that the form O-3 notice was never dispatched and accordingly, the Petitioner ought to be permitted to renew his trademark.

5. Ld. Counsel appearing on behalf of the Respondent submits that she has been served with an advance copy and seeks time for taking instructions.

6. A perusal of the website screenshots shows that the O-3 notice is purportedly dated 2nd November, 2016. There can be no dispute that the form RG-3 notice only came into effect from 6th March, 2017. The O-3 notice, therefore, could not have been an RG-3 notice W.P.(C) 2325/2010 & connected matters Page 3 of 20 if the notice was actually issued on 2nd November, 2016. The fact that the form is wrongly uploaded with the date of 2nd November, 2016 is also evident from the fee being charged i.e., Rs.10,000/-, which is the newly notified annual fee, unlike the annual fee in form O-3 which was Rs.5,000/-. These facts clearly indicate that there is something amiss in the uploading of these forms and the same is prima facie not as per procedure and the Rules."

3. Thereafter, ld. counsel for the Registrar of Trade Marks has taken instructions in the matter.

W. P. (C) 11284/2019

4. The facts of this petition are recorded in order dated 22nd October, 2019 as follows:

"2. This writ petition has been filed by the Petitioner bringing to the notice of the Court that the trademark of the Petitioner was deemed to have been abandoned for non-filing of renewal fee and seeking permission to renew the same. The stand of the Petitioner is that the O-3 notice for renewal was not issued by the Registrar of Trade Marks. As per the orders of the Division Bench of this Court, as also the Bombay High Court in Malhotra Book Depot v. Union of India & Ors., 2012 (49) PTC 354 (Del.) and Cipla Limited v. Registrar of Trade Marks & Anr. [W.P. No.1669 of 2012, decided on 23rd September, 2013] respectively, if O-3 notices are not issued, the marks cannot be treated to be abandoned. The stand of the Petitioner is that when it checked the website of the Trademark Registry around 20th June, 2019, no O-3 notice in respect of the Petitioner's trademark No.586576 was uploaded on the website. Thereafter, the Petitioner applied for renewal, along with the past fee/penalty. Surprisingly, on 30th July, 2019, the Petitioner found the O-3 notice, which was uploaded W.P.(C) 2325/2010 & connected matters Page 4 of 20 with the date of 5th September, 2016. The contention of ld. counsel for the Petitioner is that the fact that this O-3 notice is backdated is evident from the notice which is titled as "Form RG-3". This form came into effect only on 6th March 2017, when the new Trade Mark Rules were notified. Thus, "Form RG-3" did not exist as of 2016. Thus, according to the Petitioner, the O-3 notice was never issued and the mark ought not to be treated as abandoned.
3. According to the Registrar of Trade Marks, O-3 notices were sent on 12th September, 2016 to the Petitioner i.e., Asianet Star Communications Pvt. Ltd. at C-20, Qutab Institutional Area, New Delhi - 110016. The bar code issued by the post office is relied upon by the Registrar of Trade Marks, which has been handed across to the Court."

W. P. (C) 2325/2010 W. P. (C) 10040/2019 & CM APPLs. 41542/2019 (stay), 52388/2019 (exemption) W. P. (C) 11284/2019 & CM APPL. 46493/2019 (interim direction)

5. All the above three petitions raised issues in respect of the renewal of the respective registered trademarks and the fact that renewal notices (Form

- O3) were not received by the registered proprietors. During the hearing in these petitions, it was noticed that there was a need for streamlining the process of registration of trade-marks as O-3 notices were not being sent to the parties, leading to the abandonment of the marks. Moreover, in one of the cases, form RG-3 notice, which was introduced in 2017 under the Trade Mark Rules, 2017, was uploaded in place of the alleged O-3 notice which was indeed mysterious as the date of the notice was 2nd November, 2016 and the Trade Mark Rules, 2017 came into effect only on 6th March, 2017. Under the regime which was prevalent prior to the Trade Mark Rules, 2017, W.P.(C) 2325/2010 & connected matters Page 5 of 20 only an O-3 notice could have been uploaded and thus the uploading of a RG-3 notice dated 2nd November, 2016 showed that there was something amiss.

6. In the background of all these writ petitions, the various problems in the processing of Trade Mark applications were considered and on 17th September, 2019, the following order was passed in W.P.(C) 110040/2019:

"7. Trademark rights are extremely valuable rights. Without issuing form O-3 notices, the said marks cannot be treated as abandoned and renewal fee would have to be permitted to be paid by the Petitioner. As per the Division Bench Judgment of the Bombay High Court in Cipla Limited v. Registrar of Trade Marks & Anr. [W.P. No. 1669 of 2012, decided on 23rd September, 2013] and the Delhi High Court in Malhotra Book Depot v. Union of India & Ors, 2012 (49) PTC 354 (Del.), the dispatch of a form O-3 notice is compulsory and mandatory prior to abandoning a trademark for non-renewal. Accordingly, the Petitioner ought to be permitted to pay the renewal fee which it is not being able to do as is evident from page 33 of the writ petition.

8. Under these circumstances, the following interim directions are passed:

i. The Petitioner is permitted to approach the ld. Registrar of Trade Marks, Delhi and deposit the renewal fee physically if not through the online method.
ii. The registration of the Petitioner's trademark shall not be treated as abandoned till the next date and the Petitioner shall continue to enjoy all rights as the registered proprietor of the mark.
iii. The Examiner of Trade Marks - Ms. Shikha Dewan, who has signed the form RG-3 notice W.P.(C) 2325/2010 & connected matters Page 6 of 20 which is purportedly dated 2nd November, 2016, shall file a personal affidavit as to when this particular form was uploaded and as to in what manner it was communicated to the Applicant. She shall also file relevant documents to support the said uploading. Ms. Shikha Dewan is directed to be present in Court on the next date.

9. The ld. Registrar of Trade Marks, Delhi shall file an affidavit as to the manner in which Renewal notices are being uploaded and communicated to clients. Further, the affidavit will deal with the contentions raised int he writ petition. The Controller General shall conduct an enquiry into the manner in which an O-3 notice was purportedly uploaded on 2nd November, 2016 whereas the actual form which is uploaded came into effect only from 6th November, 2017. The enquiry shall be conducted by a senior official from the office of the Controller of Patents, Designs and Trade Marks. The Enquiry Report shall be placed on record before the next date of hearing."

7. The Examiner of Trade Marks appeared and explained that though the Petitioner had filed a TM Form 34 for change of his address on 24th April, 2007, since the same was allowed only on 28th September, 2017, the 0-3 notice dated 5th September, 2016 was dispatched to the earlier address available with the Respondent in 2016. Insofar as the form O-3 notice appearing as a form RG-3 notice is concerned, the Examiner submitted that while she did not have any personal knowledge as to why the O-3 notice is being reflected as an RG-3 notice, discussions with the IT development team of NIC has revealed that due to technical errors, some of the 0-3 notices issued by the office even before 6th March, 2017 were shown in the form of an RG-3 notice as per the new Trade Marks Ru1es, 2017. It was, however, W.P.(C) 2325/2010 & connected matters Page 7 of 20 clarified that the physical copies sent to the concerned proprietor's registered offices remained in the proper format.

8. In view of the technical issues which were highlighted by parties, a need was felt that there ought to be further streamlining of the process of trade mark applications, and accordingly, this Court had further passed order dated 31st October, 2019 in WP(C) 11284/2019, as under: -

6. In order to obviate the recurrence of such situations in the future, which have clearly become endemic in the Trade Mark Registry, a proper procedure is required to be established for the processing of trade mark applications and registrations. Accordingly, the Registrar of Trade Marks shall place on record an affidavit of Mr. Hoshiar Singh, the Head of the Trade Marks Registry Office, Delhi, detailing the following aspects:
i) the current procedure for processing of trade mark applications, including the various steps starting from filing, acceptance of fee, allocation of application number, examination and generation of examination report, acceptance of responses, hearings held, if any, orders passed on the said files, grant of trade mark registration certificates, change of address, change of name, processing of licences and assignments, renewal notices, etc. and whether they are dealt with by one officer or by different departments, even if they relate to same application. The same may be explained by means of a flow chart;
ii) the manner and procedure for uploading of documents which is currently being followed at each and every stage by the Trade Marks Registry;
iii) whether it is considered efficient to allocate a particular trade mark application to a specific officer who would then process the various forms W.P.(C) 2325/2010 & connected matters Page 8 of 20 filed in respect of that application so that the familiarity of the officer with the file would enable efficient processing of the same;
iv) insofar as post-registration formalities, such as renewals, assignments, etc. are concerned, whether the same should be dealt with by a separate department and if so whether post registration formalities of specific registered trade marks ought to be handled by a single officer.

7. The above be placed in the form of an affidavit so that this Court may consider passing appropriate directions for streamlining of the processing of trade mark applications on the next date of hearing."

9. Subsequently, this Court has also passed various directions on 5th December, 2019 and 13th January, 2020.

10. The entire purpose of passing directions in these petitions has been to ensure that the processing of Trade Mark applications is properly streamlined and multiple officers do not handle the same Trade Mark application leading to lack of a coordinated approach. The TMR had also deputed Mr. Pawan Kumar Pandey, Deputy Registrar, who has regularly appeared before the Court. Various stakeholders were also consulted after the issuance of public notices.

11. In respect of the directions issued on 31st October, 2019, the TMR has filed affidavits explaining the process and capturing the various steps taken for implementing a more streamlined process.

12. Vide affidavit dated 13th January, 2020, the TMR reported that the pendency in the processing of trademarks has reduced considerably. In the said affidavit, it was stated as under:

"28. I further say that in view of the huge pendency of applications at different stages, W.P.(C) 2325/2010 & connected matters Page 9 of 20 the processing of applications was re-
engineered and additional posts were sanctioned by the government which reduced pendency remarkably. Some key developments are as under:
(a). Pendency in examination is reduced to one month from more than a year during 2015-16,
(b). Percentage of acceptance of applications at the examination stage has increased to 48% from around 5-6 % during 2015-16,
(c). Pendency in consideration of reply against the office objection has reduced to around 1-2 months from more than a year in 2015-16,
(d). Pendency in show-cause hearings has been reduced to less than two years from six years in 2015-16.
(e). Pendency in processing of request related to post registration amendment is reduced from 87,000/- in April 2017 to around 11,000/- at present.

29. I say that in terms of the order dated 5.12.2019 passed by this Hon'ble Court, stakeholder meetings have been organised at Delhi on 11.12.2019, at Mumbai on 17.12.2019 and at Chennai on 23.12.2019. A copy of the summary of the suggestions made by the stake-holders and office response in reference to the same has been annexed herewith and marked as ANNEXURE R-3.

30. I say that a public notice dated 12.12.2019 has also been issued inviting suggestions from stake-holders by 10.01.2020. Copy of public notice dated 12.12.2019 has been annexed herewith and marked as ANNEXURE R-4. It is further submitted that W.P.(C) 2325/2010 & connected matters Page 10 of 20 all the suggestions received will be compiled and due action will be taken by the Trade Marks Registry as per law. The compiled report will also be uploaded at the official website along with the office response.

31. In view of the above it is submitted that Trade Marks Registry is continuously endeavouring to improve and speed up the process of trademark applications. During last three years, number of meetings with stakeholders have been held and changes in the system effected to streamline processes and reduce difficulties of stakeholders. The office will make continuous efforts in this regard."

13. A further affidavit dated November, 2019 deposed by Mr. Hoshiar Singh, Head of Office of the TMR, stated that the function of the Registrar of Trade Marks is performed through computerised software, the central server of which is located at the Intellectual Property Office at Delhi. Comprehensive e-filing services have been introduced and attempts have been made to coordinate as many functions as possible by the same officer, including renewal and other post-registration requests.

14. The TMR has also issued public notices seeking the views of various stakeholders on the improvements that can be effected in the system. The suggestions given by the stakeholders, as also the comments of the Registrar, TMR, has been placed on record in the form of a tabulated chart.

15. After perusing the affidavits dated November, 2019, 13th January, 2020 and 6th March, 2020, as well as the public notice dated 20th February, 2020, the tabulated chart placed on record by the TMR is set-out below, along with directions in respect of each of the suggestions and steps to be taken for further streamlining the process of registration: -

W.P.(C) 2325/2010 & connected matters Page 11 of 20

Sr. Suggestion Office Responses Directions No. Received It is suggested that a nodal officers for solving the issued in time bound manner be nominated at Suggestions accepted and each branches of an office order dated Accepted.

1 TM registry. It is 03/01/2020 issued in this further suggested regard.

that any commendation send to nodal officers be confirmed by receipt of the same.

It has been informed to the stakeholders that processing of TM-M is already streamlined and that TM-M is taken up In view of the response for disposal by the same of the Trade Marks officer who is dealing Registry, it is directed with the application at that all forms filed till particular stage. The the stage of system has been designed registration are An issued relating to as such that form filed in processed by one streamline of the application is moved 2 officer. At the time of disposal of TM-M is with the application and show-cause hearing, also rose. the officer dealing with any pending TM-M application shall require shall also be disposed to dispose the pending of before the mark form also to proceed proceeds for further in the application.

advertisement.

                               However,        again     a
                               direction to show-cause
                               hearing officers has also
                               been issued to take up the
                               amendment request for
                               disposal at the time of



W.P.(C) 2325/2010 & connected matters                                           Page 12 of 20
                                         hearing vide office order
                                        dated 03/01/2020.
                                        It has been informed to
                                        the applicant that notices
                                        have been issued in only
         An issue raised in
                                        those matters where the
         regard to hearing u/r
                                        office is having dispatch
         45(2) where service
                                        details    of     counter-       No directions
  3      of                the
                                        statement. However if             required.
         counterstatement
                                        any issue exists in
         has not been served
                                        particular matter, same
         properly.
                                        may raised to the
                                        concerned hearing officer
                                        in the matter.
                                        It is informed to the
                                        stake-holders         that
         A request is made to           opportunity to upload
                                                                     Let provision for
         provide additional             reply to the applicant has
                                                                     additional uploading
         opportunity       to           been provided stage-
                                                                     be      made      in
  4      upload document at             wise. There is space
                                                                     accordance with the
         hearing stage which            constraint    exists    as
                                                                     Rules in the new e-
         is limited one time            present, however, due
                                                                     TMR system.
         at present.                    care will be given at the
                                        time of implementation
                                        of the new eTMR system.
                                        It is informed that
                                        presently     office    is
                                                                     There        is     no
                                        clubbing     the    matter
                                                                     requirement        for
                                        related to same agent for
         A suggestion is                                             clubbing applications
                                        particular period for
         made       to     put                                       of similar trade-marks
                                        scheduling of hearing.
         application related                                         as issues as to which
  5                                     Fixation     of    similar
         to similar trademark                                        marks are similar will
                                        trademark related to
         before          same                                        also arise. That would
                                        same application before
         officers.                                                   put enormous burden
                                        same office required
                                                                     on the Trade Marks
                                        further discussion in
                                                                     Registry
                                        regard to limitation and
                                        challenges.




W.P.(C) 2325/2010 & connected matters                                          Page 13 of 20
                                                           Change be effected on
                                                          or before 30th April
         Applicant/opponent     Request        Accepted. 2020 so that the email
  6      email id should be     Necessary  change will be addresses   of    the
         visible to each other. effected soon.            opposing parties is
                                                          available   to     all
                                                          concerned.
         A suggestion is
         made to provide
                                        A Public Notice dated         Opportunity to update
         opportunity      to
                                        03/12/2019 was issued to      new e-mail ID be
  7      update email ID in
                                        provide             said      provided on or before
         application   filed
                  th                    opportunities.                30th April 2020.
         before 6 march,
         2017.
                                        Request           accepted.
                                        Necessary effort will be      Cause list be uploaded
         A suggestion made              made to upload cause list     one month prior to the
         to upload opposition           at least a month before       hearing and notices be

/ show-cause cause w.e.f from 01/04/2020. dispatched 30 days in list in time. It is also As far as dispatch of advance. The cause list 9 requested to send notices in concerned, it is shall contain pre- and hearing notices in issued 30 days in advance post- lunch slots for at least 30 days only. However, if any hearing. Email service advance. delay exists in this regard of notice would be in some matter, necessary adequate service. steps will be taken.

                                        Currently there is space
                                                                      Let     allocation     of
         Additional    space            contract in present TM
                                                                      additional space       be
         may be provided for            System. However, this
  10                                                                  considered with       the
         uploading                      request will be considered
                                                                      implementation of     the
         documents                      after the implementation
                                                                      new e-TMR system.
                                        of new eTMR.
                                                                 In the case of multi-
         Multi-class
                                                                 class applications, the
         application should
                                                                 trade     mark       be
         be advertised in               Suggestions accepted and
                                                                 advertised in each of
  11     respective     classes         will be done by making
                                                                 the classes so that
         against the present            changes in the system.
                                                                 those persons who
         practice of class
                                                                 wish to oppose the
         99.
                                                                 mark in a particular



W.P.(C) 2325/2010 & connected matters                                           Page 14 of 20
                                                                      class do not miss out
                                                                     on        filing     of
                                                                     oppositions         and
                                                                     burden is not increased
                                                                     on all trade mark
                                                                     owners to search the
                                                                     TMJ for multi-class
                                                                     category to identify
                                                                     identical/similar
                                                                     applications.
                                                          Uploading of orders be
                                                          implemented on or
                                                          before 15th April 2020.
                                It was informed that this
                                                          If the uploading is not
                                is      already    under
                                                          possible due to server

Daily order sheet be consideration.

space constraints or arranged to Presently not possible any other reason, until 12 uploaded in the due to limitation of the implementation of application details of present TM system.

                                                          the e-TMR system, the
         e-register             However will be done
                                                          order        shall    be
                                after the implementation
                                                          dispatched       to  the
                                of eTMR.
                                                          respective parties by e-
                                                          mail within a week
                                                          after it is passed.
         Display board of
         hearing      matters,
         Scheduling         of Accepted, and will be
  13     hearing be done slot- implemented      w.e.f.                -- Same as 9 above--
         wise to avoid the 01/04/2019.
         long waiting for
         hearing
                                        The present system is
                                        having its limitation and
                                        this sort of changes may
                                                                     Let the same be
         Multi class search             not be possible in the
  14                                                                 implemented in the
         facility be provided.          same. However, it is
                                                                     new e-TMR system.
                                        further informed that this
                                        requirement will be
                                        available in new eTMR.




W.P.(C) 2325/2010 & connected matters                                          Page 15 of 20
                             Show-Cause        hearing
                            scheduled in bulk and the
                            same is divided among
                            the present authorised
                            hearing officer for the
                            purpose. In case hearing

Display of Hearing officer take leave then Board related to with a view to avoid 15 --Same as 9 above--

show cause hearing inconvenience to the in Advance. parties, hearing officer wise board decided by system on the same day.

However, Slotting of the matter in to two parts i.e. pre-lunch and post lunch is under consolidation.

                                        At present there is no
                                        such module exist for
         Processing     of
                                        processing    of     such Let the same be
         Registered     user
  16                                    request, however same implemented in the
         request on TM-U,                 Partial

will be come in existence new e-TMR system. Partial Assignment.

with implementation of eTMR.

The office is in process to update the same and 17 FAQ be updated updated version will No directions required.

                                        uploaded      at    official
                                        website shortly.
                                        In view of the making          Let      the    digital
                                        office        environment      registration
                                        friendly,    we      stared    certificates         be
         Request for dispatch           reducing the use of            uploaded within three
         of Physical copy of            papers. A policy decision      months from the date
  18
         Registration                   is taken to shift on           when the period for
         certificate.                   issuance     of      digital   filing the notice of
                                        registration    certificate.   opposition expires, if
                                        Applicant can always           no opposition is filed.
                                        print a physical copy.




W.P.(C) 2325/2010 & connected matters                                            Page 16 of 20
                                                                      W.e.f. 30th April
                                                                     2020, all forms filed
                                                                     post-registration i.e.,
                                                                     TM-P's ought to be
                                                                     processed by the
                                                                     same officer. O-3 and
                                                                     RG-3 notices ought
                                                                     not to be issued till
                                        It may be noted that         the pending TM-P's
                                        processing     of     post   are disposed of, as
                                        registration amendment       stated in the affidavit
                                        required is done as such,    of      the     Deputy
                                        all request related to       Registrar dated 6th
                                        single         application   March, 2020, the
                                        processed by the same        relevant portion of
                                        officer. The office is       which reads as under:
                                        committed to dilute the      -
                                        pendency in this area and      "I state that to
         Some      suggestion                                          avoid discrepancy
                                        dispose such request
         received in regard to                                         in issuance of O-3/
                                        within three month from
  19     processing of TM-P                                            RG-3         notices
                                        the date of filing. It is
         and branch by single                                          during           the
                                        further clarified that
         officer.                                                      pendency of TM-
                                        hearing, if required, is
                                        provided at the branch         P's, the Registry
                                        under which jurisdiction       will implement a
                                        the original application       system wherein O-
                                        filed. However normal          3/RG-3       notices
                                        processing is done by          will not be issued
                                        which officers or at           unless the pending
                                        which location should          TM-P's           are
                                        not be area of concern to      disposed of by the
                                        the applicant.                 officer concerned.
                                                                       The same will be
                                                                       implemented       in
                                                                       the new e-TMR
                                                                       system which is
                                                                       expected to be
                                                                       implemented       by
                                                                       the end of this
                                                                       year."




W.P.(C) 2325/2010 & connected matters                                          Page 17 of 20
                               It is inform to the
                              stakeholders that Annual
                              Report is published after
                              the approval of the
         Early publication of competent authority and                 No directions
  20
         the Annual report.   placement      in       the              required.
                              parliament           only.
                              However,          possible
                              measure may be taken to
                              reduce delay in future.
                           There      is    Statutory
                           provision for restriction
                           of registration of TM of
         GI should not be registered GI. However,                     No directions
  21
         registered as TM. if some discrepancy                         required.
                           noted specifically, may
                           be brought is the
                           knowledge of the office.
                                        It was inform to the
                                        stakeholder that specific
                                        nomenclature is given for
                                        speedy allotment or
                                        processing of application
         Request made to
                                        such     as     reply    to
         avoid discrepancy in
                                        examination report, reply     No directions
  22     regard to filing of
                                        to formality check fail,       required.
         letter             /
                                        etc. Everyone should
         correspondence.
                                        take proper care to file
                                        the document properly.
                                        However,       in     some
                                        specific cases, office may
                                        be consulted, if required.

"Note 1:

Some suggestion received relating to structural changes in the system, such as visibility of classes of opposition in case of multiclass application, display of email ID in opposition BAR, image search, multiclass search, display of daily order sheet, etc. will be considered at the time of implementation of new eTMR system as the office is in process to finalize and implement new eTMR system for electronic processing in near future.

W.P.(C) 2325/2010 & connected matters Page 18 of 20

Due consultation/testing will also be done with representative of associations before implementation of the same. Note 2:

Some general queries rose without any suggestion in this regard. It is to inform that FAQ document will be updated shortly covering all such queries."
16. A perusal of these affidavits and the tabulation above, shows that several suggestions made by the stakeholders have already been agreed to by the Registrar of Trade Marks. Further, insofar as the processing of Trade Mark applications by the same officer is concerned, form TM-Ms are to be processed by the same officer. The table above consists broadly of two categories of directions which are to be implemented. Some are to be implemented w.e.f. 30th April 2020. Steps shall also be taken by TMR to ensure implementation as directed. It has been further submitted on behalf of the Registrar of Trade Marks that a new e-TMR system is likely to be established and put into motion by December, 2020. Let the needful be accordingly done for implementing the e-TMR system as contemplated and the various suggestions and directions in respect thereof as contained in the table above be implemented in the said system.
17. As per Mr. Pawan Kumar Pandey, pendency in the Trade Mark application process has reduced. All the measures taken by the Registrar of Trade Marks are taken on record and the TMR is directed to adhere to the statements made in the affidavits filed before this Court.
18. Since the processing and setting up of more efficient measures, as part of the e-TMR system, is an on-going process, till the same is fully implemented, the Petitioners/any other stakeholders are permitted to submit any further suggestions to the Registrar of Trade Marks within a period of W.P.(C) 2325/2010 & connected matters Page 19 of 20 six weeks from today for being considered for implementation in the e-TMR system, in accordance with the Trade Marks Act, 1999 and the Trade Marks Rules, 2017.
19. Ld. counsel submit that the Trade Marks insofar as the present writ petitions are concerned, in W.P.(C) 10040/2019 and W.P.(C) 11284/2019 the same have been renewed. If renewal of the Trade Mark in W.P.(C) 2325/2010 is pending, let the same be processed within a period of eight weeks and the renewal certificate be granted. No further orders are called for in these writ petitions.
20. With these observations, the petitions and all pending applications are disposed of.

PRATHIBA M. SINGH JUDGE MARCH 06, 2020 dj/MR/T (Corrected and released on 19th March, 2020) W.P.(C) 2325/2010 & connected matters Page 20 of 20