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 3]

Supreme Court - Daily Orders

Ctr Manufacturing Industries Ltd. vs Sergi Transformer Explosion ... on 16 December, 2015

Bench: A.K. Sikri, R. Banumathi

                                                        1

                                      IN THE SUPREME COURT OF INDIA
                                       CIVIL APPELLATE JURISDICTION



                    CIVIL APPEAL NO(S).             /2015
     (Arising out of Special Leave Petition(C) No(s).34749-34751/2015)



     CTR MANUFACTURING INDUSTRIES LTD.                                      APPELLANT(s)

                                                       VERSUS

     SERGI TRANSFORMER EXPLOSION PREVENTION
     TECHNOLOGIES PVT. LTD. AND ORS.                                        RESPONDENT(s)



                                                 O R D E R

Leave granted.

Since the respondent has appeared on caveat we have heard both the learned counsel at length.

It may be noted that the appellant herein has filed the suit for injunction against the respondents herein on the ground that the patent of the appellant is infringed by the respondent. Along with the suit the appellant had also filed application under Order 39, Rules 1 & 2 of the Code of Civil Procedure, 1908 seeking ad-interim injunction. In the Notice of Motion taken out by the appellant, ex-parte injunction dated 15.02.2010 was granted in its favour. Thereafter, the application was heard. After hearing both the parties, learned Single Judge confirmed the order of Signature Not Verified injunction. In his detailed order, the learned Single Judge, inter Digitally signed by ASHWANI KUMAR Date: 2016.01.05 16:15:27 IST Reason: alia, observed that it was not a case of patent versus patent and, in fact, the respondents herein who are also having patent for the 2 product in question were not manufacturing the product according to their own patent but infringing the appellant's patent. The learned Single Judge also observed that as far as the respondents' patent is concerned, it has abandoned its patent and is now copying the patent of the appellant. Primarily on these considerations, the learned Single Judge also found that balance of convenience was in favour of the appellant and if the injunction is not granted the appellant would suffer irreparable damage which cannot be compensated in terms of money.

In the concluding part of his order the learned Single Judge took note of the statement of the counsel for the respondents in the following manner:

“Mr. Chagla applies for a stay saying that the matter has been ending for some time and the injunctions I have granted will result in considerable commercial distress to Sergi. Mr. Kane for the Plaintiff says that Sergi has agreed not to infringe, even before the Supreme Court, and therefore is unaffected by the present order, one that relates to no particular tender or contract. All that Sergi is restrained from doing is continuing with the infringement, and that is something it has already agreed not to do. I believe Mr. Chagla may have a point when he says that the finding I have returned holds Sergi's product to be infringing and he is surely entitled to test this. Given that the Court's Diwali vacation starts just a week from now, the operation of this order is stayed till 23rd November, 2015.” The respondent has filed appeal against the aforesaid order which is pending before the Division Bench of the Bombay High Court. Vide the impugned order, the said appeal has been admitted but at the same time, the Division Bench has also passed the order staying the aforesaid ad-interim relief granted by the learned 3 Single Judge vide order dated 23rd October, 2015 with certain directions.
On going through the order of the Division Bench it transpires that the Division Bench has not looked into the merits of the respective contentions of the parties and has only gone by the fact that insofar as grant of patent in question to the appellant is concerned, the respondent has filed objections thereto under Section 25(2) of the Patents Act which are pending before the Controller of Patents and on this ground alone the order passed by the learned Single Judge is stayed.
We also find that on an earlier occasion the respondent had come to this Court in Civil Appeal Nos. 4791-4792 of 2012 which were disposed of by this Court vide order dated 25.05.2012 inter alia with the following directions:
“....
....
(5) Till the Notice of Motion (Exhibit 5) and other applications are not disposed of by learned Single Judge, the appellant (defendant in the Suit) will continue manufacture and sale of its products as per its patent but without infringing the patent of respondent No.1 plaintiff of the suit, in accordance with the undertaking already given by it before learned Single Judge on 15th November,2011.” After hearing the learned counsel for the parties, we are of the opinion that since the appeal is pending before the Division Bench of the High Court, it would be appropriate that the said appeal is disposed of by the Division Bench as expeditiously as possible and preferably by 28th February, 2016.
4

In the meantime, we are of the opinion that the parties should continue to be governed by the directions contained in the order of this Court dated 25.05.2012 in Civil Appeal Nos. 4791-4792 of 2012. Direction No. 5 thereof is already reproduced. The order of the Division Bench granting interim orders (ii) & (iii) is set aside and substituted by direction no. 5 contained in the order of this Court dated 25.05.2012. The civil appeals are disposed of in the aforestated terms.

......................J. [A.K. SIKRI] ......................J. [R. BANUMATHI] NEW DELHI;

DECEMBER 16, 2015
                                    5

ITEM NO.37                 COURT NO.13                   SECTION IX

                S U P R E M E C O U R T O F       I N D I A
                        RECORD OF PROCEEDINGS

Petition(s)   for    Special    Leave      to   Appeal    (C)         No(s).
34749-34751/2015

(Arising out of impugned final judgment and order dated 01/12/2015 in NOM No. 497/2014,01/12/2015 in SN No. 448/2012,01/12/2015 in NOM No. 3167/2015,01/12/2015 in APP No. 854/2015,01/12/2015 in NOM No. 3166/2015 passed by the High Court Of Bombay) CTR MANUFACTURING INDUSTRIES LTD. Petitioner(s) VERSUS SERGI TRANSFORMER EXPLOSION PREVENTION TECHNOLOGIES PVT. LTD. AND ORS. Respondent(s) (with interim relief and office report) Date : 16/12/2015 These petitions were called on for hearing today. CORAM : HON'BLE MR. JUSTICE A.K. SIKRI HON'BLE MRS. JUSTICE R. BANUMATHI For Petitioner(s) Mr. Dushyant Dave, Sr. Adv.

Mr. Amit Sibal, Sr. Adv.

Mr. Hemant Sharma, Adv.

Mr. Amit Jajoo, Adv.

Mr. Vibhor Gupta, Adv.

Mr. Atul Singh, Adv.

Mr. Sushmita Gandhi, Adv.

Mr. Shivaji M. Jadhav, Adv.

For M/s. S.M. Jadhav & Company For Respondent(s) Mr. Shyam Diwan, Sr. Adv.

Mr. Pravin Anand, Adv.

Mr. Aditya Gupta, Adv.

Ms. Natasha Bhopia, Adv.

Mr. H. Narbekar, Adv.

Mr. Vivek A. Vashi,Adv.

UPON hearing the counsel the Court made the following O R D E R Leave granted.

The civil appeals are disposed of in terms of the signed order.

6

Interlocutory Application(s) pending, if any, shall stand disposed of accordingly.




         (Ashwani Thakur)               (Tapan Kr. Chakraborty)
          COURT MASTER                       COURT MASTER
               (Signed order is placed on the file)