Main Search Forums Advanced Search Disclaimer

Section 64 in The Patents Act, 1970 ["Complete Act"]

Citedby 41 docs - [View All]

M/S.Tvs Motor Company Limited vs M/S.Bajaj Auto Limited on 18 May, 2009

M/S.Tvs Motor Company Limited vs M/S.Bajaj Auto Limited on 18 May, 2009

M/S.Tvs Motor Company Limited vs M/S.Bajaj Auto Limited on 18 May, 2009

Chemtura Corporation vs Union Of India & Ors on 27 May, 2009

Bajaj Auto Ltd., State Of ... vs Tvs Motor Company Ltd. on 16 February, 2008


Loading...
Central Government Act
64. Revocation of patents.
(1) Subject to the provisions contained in this Act, a patent, whether granted before or after the commencement of this Act, may on the petition of any person interested or of the Central Government or on a counter- claim in a suit for infringement of the patent, be revoked by the High Court on any of the following grounds, that is to say
(a) that the invention, so far as claimed in any claim of the complete specification, was claimed in a valid claim of earlier priority date contained in the complete specification of another patent granted in India;
(b) that the patent was granted on the application of a person not entitled under the provisions of this Act to apply therefore: Provided that a patent granted under the Indian Patents and Designs Act, 1911 (2 of 1911 .) shall not be revoked on the ground that the applicant was the communicate or the importer of the invention in India and therefore not entitled to make an application for the grant of a patent under this Act;
(c) that the patent was obtained wrongfully in contravention of the rights of the petitioner or any person under or through whom he claims;
(d) that the subject of any claim of the complete specification is not an invention within the meaning of this Act;
(e) that the invention so far as claimed in any claim of the complete specification is not new, having regard to what was publicly known or publicly used in India before the priority date of the claim or to what was published in India or elsewhere in any of the documents referred to in section 13: Provided that in relation to patents granted under the Indian Patents and Designs Act, 1911 , (2 of 1911 .) this clause shall have effect as if the words" or elsewhere" had been omitted;
(f) that the invention so far as claimed in any claim of the complete specification is obvious or does not involve any inventive step, having regard to what was publicly known or publicly used in India or what was published in India or elsewhere before the priority date of the claim: Provided that in relation to patents granted under the Indian Patents and Designs Act, 1911 , (2 of 1911 ) this clause shall have effect as if the words" or elsewhere" had been omitted;
(g) that the invention, so far as claimed in any claim of the complete specification, is not useful;
(h) that the complete specification does not sufficiently and fairly describe the invention and the method by which it is to be performed, that is to say, that the description of the method or the instructions for the working of the invention as contained in the complete specification are not by themselves sufficient to enable a person in India possessing average skill in, and average knowledge of, the art to which the invention relates, to work the invention, or that it does not disclose the best method of performing it which was known to the applicant for the patent and for which he was entitled to claim protection;
(i) that the scope of any claim of the complete specification is not sufficiently and clearly defined or that any claim of the complete specification is not fairly based on the matter disclosed in the specification;
(j) that the patent was obtained on a false suggestion or representation;
(k) that the subject of any claim of the complete specification is not patentable under this Act;
(l) that the invention so far as claimed in any claim of the complete specification was secretly used in India, otherwise than as mentioned in sub- section (3), before the priority date of the claim;
(m) that the applicant for the patent has failed to disclose to the Controller the information required by section 8 or has furnished information which in any material particular was false to his knowledge;
(n) that the applicant contravened any direction for secrecy passed under section 35 or made or caused to be made an application for the grant of a patent outside India in contravention of section 39;
(o) that leave to amend the complete specification under section 57 or section 58 was obtained by fraud.
(2) For the purposes of clauses (e) and (f) of sub- section (1)-
(a) no account shall be taken of secret use; and
(b) where the patent is or a process or for a product as made by a process described or claimed, the importation into India of the product made abroad by that process shall constitute knowledge or use in India of the invention on the date of the importation, except where such importation has been for the purpose of reasonable trial or experiment only.
(3) For the purpose of clause (l) of sub- section (1), no account shall be taken of any use of the invention-
(a) for the purpose of reasonable trial or experiment only; or
(b) by the Government or by any person authorised by the Government or by a Government undertaking, in consequence of the applicant for the patent or any person from whom he derives title having communicated or disclosed the invention directly or indirectly to the Government or person authorised as aforesaid or to the Government undertaking; or
(c) by any other person, in consequence of the applicant for the patent or any person from whom he derives title having communicated or disclosed the invention, and without the consent or acquiescence of the applicant or of any person from whom he derives title.
(4) Without prejudice to the provisions contained in sub- section (1), a patent may be revoked by the High Court on the petition of the Central Government, if the High Court is satisfied that the patentee has without reasonable cause failed to comply with the request of the
Central Government to make, use or exercise the patented invention for the purposes of Government within the meaning of section 99 upon rea- sonable terms.
(5) A notice of any petition for revocation of a patent under this section shall be served on all persons appearing from the register to be proprietors of that patent or to have shares or interests therein and it shall not be necessary to serve a notice on any other person.