Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manugraph India Ltd vs Sigmarq Technologies Pvt. Ltd. ...
2016 Latest Caselaw 2840 Bom

Citation : 2016 Latest Caselaw 2840 Bom
Judgement Date : 15 June, 2016

Bombay High Court
Manugraph India Ltd vs Sigmarq Technologies Pvt. Ltd. ... on 15 June, 2016
Bench: G.S. Patel
                   Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




     ATUL




                                                                                     
         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               ORDINARY ORIGINAL CIVIL JURISDICTION




                                                             
                     NOTICE OF MOTION NO. 494 OF 2014
                                                 IN
                                   SUIT NO. 516 OF 2013




                                                            
     MANUGRAPH INDIA LIMITED,
     A Company incorporated and registered under




                                                
     the Companies Act, 1956 having its registered
     office at Sidhwa House, 1st Floor, N.A. Sawant
                             
     marg, Near Colaba Fire Station, Colaba, Mumbai
     - 400 005                                                                ...Plaintiff
                            
                                   versus

     1         SIMARQ TECHNOLOGIES PVT.
               LTD.,
      


               having its registered office at
               A-258, Kegal Hatkanangale, Five Star
   



               MIDC, Kolhapur 416 216 Maharashtra
     2         PARAM PRINT SOLUTIONS PVT.
               LTD.,





               having its registered office at Plot No. 15-
               A, R.S. No. 917/918, Shri Bhavani Gruha
               Nirman Sanstha, Devkar Panand,
               Kolhapur - 416 002





     3         RAJESH RANGRAO GHORPADE,
               (Director of Sigmarq Technologies Pvt.
               Ltd.), residing at Plot No. 15, RS
               918/1918, Shri Bhavani Grihnirman,
               Devkar Panand Kolhapur 416 002
               also at A-258, Kegal Hatkanangale, Five
               Star MIDC, Kolhapur 416 216


                                             Page 1 of 34
                                            15th June 2016


    ::: Uploaded on - 04/07/2016                             ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




               Maharashtra
     4         PRADEEP APPASAHEB SHIRALE,




                                                                                  
               (Director of Sigmarq Technologies Pvt.
               Ltd.), residing at Post - Nagaon, Taluka,




                                                          
               Katkanangale, District Kolhapur 416 122
               also at A-258, Kegal Hatkanangale, Five
               Star MIDC, Kolhapur 416 216
               Maharashtra




                                                         
         5     GOPAL BALWANT VICHARE,
               (Chairman & M.D. of Sigmarq
               Technologies Pvt. Ltd.), residing at 2156




                                            
               D Shukrawar Peth, Near Jain Matt,
               Kolhapur 416 002
                             
               also at A-258, Kegal Hatkanangale, Five
               Star MIDC, Kolhapur 416 216
               Maharashtra
                            
         6     DHANAJI RAMCHANDRA
               BHALKAR,
               (Director of Sigmarq Technologies Pvt.
               Ltd.), residing at Plot No. 107, Saneguruji
      


               Vasahat, Kolhapur 416 002
   



               also at A-258, Kegal Hatkanangale, Five
               Star MIDC, Kolhapur 416 216
               Maharashtra
         7     SARJERAO VISHNU CHANDANE,





               (Director of Sigmarq Technologies Pvt.
               Ltd.), residing at Post Belavale, Taluka
               Kagal, Kolhapur 416 002
               also at A-258, Kegal Hatkanangale, Five





               Star MIDC, Kolhapur 416 216
               Maharashtra
         8     SHUBHENDRA MADHAVRAO
               MORDEKAR,
               (Director of Manugraph India Limited
               and Param Print Solutions Pvt. Ltd.),
               residing at Plot No. 18, R.S. No. 917/918,


                                        Page 2 of 34
                                       15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




               Shri Bhavani Gruha Nirman Sanstha,
               Devkar Panand, Kolhapur




                                                                                     
               416 002
        9      VENKATESH ANANTNARAYANAN




                                                             
               Managing Director of Param Print
               Solutions Pvt. Ltd., residing at A521, 5th
               Floor, Anant Regency CHS Limited, 46,
               M.M. Malviya Marg, Opp. M.T.N.L.,




                                                            
               Mulund (West), Mumbai - 400 080
       10      MILONARAYAN S. MISHRA &
               OTHERS UNKNOWN




                                                
               (Director of Param Print Solutions Pvt.
               Ltd., residing at 260/10199 Kannamwar
                             
               Nagar No. 1, Vikhroli (PU), Mumbai -
                400 033                                                   ...Defendants
                            
                                              WITH
                    NOTICE OF MOTION NO. 1180 OF 2014
      


                                                 IN
   



                                   SUIT NO. 632 OF 2014

     EZEEGO ONE TRAVEL & TOURS LTD.,





     a company incorporated under the Companies
     Act, 1956 and having registered office at 1st Floor,
     Cecil Court, Lansdowne Road, Colaba, Mumbai -
     400 039 and corporate office Vaman Centre,
     Marol, Makwana Road, Off Andheri Kurla Road,





     Andheri (East), Mumbai - 400 059                                        ...Plaintiffs

                                   versus

     LA TRAVENUES TECHNOLOGY PRIVATE
     LIMITED,
     a company incorporated under the Companies


                                             Page 3 of 34
                                            15th June 2016


    ::: Uploaded on - 04/07/2016                             ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




     Act, 1956 having its office at H-3/157, Second
     Floor, Vikaspuri, Delhi - 110 018




                                                                                  
     AND ALSO at 3rd Floor, Bestech Center Point,
     A Block Sushant Lok Phase I, Gurgaon 122 002                     ...Defendants




                                                          
     Mr. Ravi Kadam, Senior Advocate, with Mr. Ashish Kamat, Mr.
           Rohan Kadam & Mr. Zaheb Ahmad, i/b Desai & Diwanji, for the




                                                         
           Plaintiffs in Suit No. 516 of 2013.
     Dr. Birendra Saraf, with Ms. Pooja Kshirsagar & Ms. Cheryl, i/b
           ALMT Legal, for Defendants Nos. 1, 3 & 4 in Suit No. 516 of
           2013.




                                            
     Mr. Himanshu Kane, with Mr. Ashutosh Kane, i/b W.S. Kane & Co.,
           for the Plaintiffs in Suit No. 632 of 2014.
                             
     Mr. Alankar Kirpekar, i/b MAG Legal, for the Defendants in Suit
           No. 632 of 2014.
     Ms. Swapnali Desai, i/b Mr. Mehul Shah, for Defendant No. 9 in Suit
                            
           No. 516 of 2013.


                                   CORAM:       G.S. PATEL, J
      


                                   DATED:       15th June 2016
   



     ORAL JUDGMENT





     1.      By this judgment, I propose to dispose of the preliminary
     issue of jurisdiction under Section 9A of the Code of Civil
     Procedure, 1908 ("CPC") raised by the Defendants in both suits.





     2.      In Suit No. 632 of 2014, the preliminary issue was framed on
     31st March 2016. Shortly stated the Defendants' case is that while
     the Plaintiffs have their registered office in Mumbai, they also have a
     branch office in Delhi, where the Defendants have their place of
     business and where, according to the Defendants, the cause of



                                        Page 4 of 34
                                       15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




     action has arisen. Therefore, according to Mr. Kirpekar for the




                                                                                  
     Defendants in this Suit, this Court would not have jurisdiction. Only
     the courts in Delhi would.




                                                          
     3.      The Defendants in Suit No. 516 of 2013 take a substantially
     similar plea. There, the Plaintiff has its registered office in Mumbai.




                                                         
     The Defendants are based in Kolhapur and they allege that the
     Plaintiffs also have office in Kolhapur, and that the situs of the suit
     should, therefore, be Kolhapur.




                                            
     4.      I have heard Dr. Saraf for the Defendants in Suit No. 516 of
                             
     2013, Mr. Kirpekar for the Defendants in Suit No. 632 of 2014, Mr.
     Kadam for the Plaintiffs in Suit No. 516 of 2013 and Mr. Kane for
                            
     the Plaintiffs in Suit No. 632 of 2014 at some length.


     5.      Dr. Saraf and Mr. Kirpekar base their submissions on a
      


     reading of the decision of the Supreme Court in Indian Performing
   



     Rights Society Limited v Sanjay Dalia & Another.1 To put it in a
     nutshell, the Defendants' case before me is this: Neither Dr. Saraf
     nor Mr. Kirpekar dispute that the Plaintiffs can file a Suit under the





     Trade Marks Act, 1999 or under the Copyright Act, 1957 within the
     local limits of the jurisdiction of the District Court where the
     Plaintiff actually and voluntarily resides or carries on business or





     works for gain. What they suggest, however, is that this right is
     curtailed by the decision of the Supreme Court in Sanjay Dalia at
     least to this extent: that where such a Plaintiff also has a office at
     another location and the cause of action has arisen in that other


     1       (2015) 10 SCC 161: AIR 2015 SC 3479


                                        Page 5 of 34
                                       15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




     location, then the Plaintiff cannot file the Suit at the place where it




                                                                                  
     has its principal office or registered office, but must file it within the
     jurisdiction of the court where both the subsidiary or branch office




                                                          
     and the cause of action are to be found.


     6.      Almost the entirety of the discussion before me has been on a




                                                         
     reading of Sanjay Dalia's case. Before proceeding to a consideration
     of the rival submissions on that decision, it is perhaps more
     appropriate to set out my understanding of the pre- and post-Sanjay




                                            
     Dalia jurisdictional regimes. Section 134(2) of the Trade Marks Act,
     1999 ("TMA 1999") parallels Section 62(2) of the Copyright Act,
                             
     1957 ("CA 1957"). Both depart from the usual jurisdictional
     provision we find in Section 20 of the Code of Civil Procedure, 1908
                            
     ("CPC"). Under the CPC, a suit must be brought (a) where all the
     defendants reside or work; or (b) where any of several defendants
     live or reside provided there is either prior leave or the others
      


     acquiesce in the jurisdiction; or (c) where the cause of action arises
   



     wholly or in part. Sections 134(2) and 62(2), on the other hand, do
     not have any such requirement. They simply say that a suit in
     infringement or passing off can be brought where the plaintiff





     resides or works. In the case of a corporate, this could be where it
     has its office or offices. In the pre-Sanjay Dalia era, this often
     resulted in much mischief: a corporate would have several satellite
     offices scattered around the country. Using these provisions, it





     would bring infringement and passing off suits in the courts in
     whose jurisdiction those satellite or field offices were located, even
     though the defendants were not there and no cause of action arose
     there. This was precisely the mischief the Sanjay Dalia court
     addressed. It did so not in the manner the Defendants suggest today,


                                        Page 6 of 34
                                       15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




     i.e., by a wholesale rewriting of Sections 134(2) and 62(2), for that




                                                                                  
     could never have been the Supreme Court's intention or purpose.
     There is also no indication, as we shall see, of any kind of 'reading




                                                          
     down' or 'imputing in' to the words of intellectual property statutes.
     To the contrary: the Sanjay Dalia decision closely interwove the
     special provisions of those two statutes with the regular




                                                         
     jurisdictional provisions in the CPC, retaining the integrity and
     structure of each. Keeping in mind that the discussion (and the
     preceding discord) is largely about corporate Plaintiffs, what




                                            
     emerges, in my view, is this:


             (a)
                             
                      A Plaintiff can always file a suit in a court within the
                      local jurisdiction of which its registered office or
                            
                      principal office is located. This is a 'pure' Section
                      134(2) or Section 62(2) invocation of jurisdiction. The
                      location of the defendants and the place of accrual of
      


                      the cause of action is inconsequential. Sections 134(2)
   



                      and 62(2) do not refer to the situs of the cause of action
                      or the situs of the defendants' location at all.





             (b)      Where a Plaintiff also has a satellite or field office
                      elsewhere, it may bring suit in a court in that location,
                      but this is no longer a Section 134(2) or Section 62(2)
                      jurisdictional invocation. The jurisdiction is governed





                      by Section 20 of the CPC; and hence, one of the
                      defendants must be found there; or leave must be
                      obtained there if some of the defendants are within that
                      jurisdiction and some outside it; or it must be shown
                      that the cause of action has arisen, wholly or in part, in


                                        Page 7 of 34
                                       15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




                      that jurisdiction. This option does not oust or limit the




                                                                                  
                      plaintiff's right to move under Section 134(2) or
                      Section 62(2).




                                                          
             (c)      A plaintiff can always travel to where the defendant is
                      located2 or where the cause of action arises and bring




                                                         
                      suit there. This again is purely a Section 20 CPC
                      invocation of jurisdiction. It has nothing at all to do
                      with Section 134(2) or Section 62(2). The plaintiff




                                            
                      need not have any office in that location.


     7.
                             
             From this, it will be seen that the first 'route' -- the one I
     describe as 'pure' Section 134(2) or 62(2) -- is untouched by the
                            
     others; and the others are only relatable to Section 20, not to the
     special provisions in the two intellectual property statutes.
      


     8.      At the cost of repetition, what was the mischief that was
   



     addressed in Sanjay Dalia? It was this: Section 134(2) of the TMA
     1999 and Section 62(2) of the CA 1957 borrow the defendant-
     specific phraseology of Section 20(a) and (b) of the CPC but apply it





     to a plaintiff. The difficulty then arises with the phrase 'carries on
     business', especially as applied to a corporate plaintiff. Corporates
     have branch, field or satellite offices throughout the country. Only





     one of them is the registered or principal place of business. If the
     two special intellectual property statutes are read broadly, it would
     mean that a plaintiff can file a suit in any remote location because it


     2       Or where one of several defendants is located, with leave, or if they have
             acquiesced.


                                        Page 8 of 34
                                       15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




     'carries on business' there. That, the Sanjay Dalia court said, was




                                                                                  
     never the legislative intent. True, an infringer should know the risk
     he runs, viz., that he will be forced to go to where the plaintiff is, but




                                                          
     this should be read to mean the jurisdictional location of plaintiff's
     registered office or principal place of business, not its far-flung
     satellite office. But this does not and cannot mean that the




                                                         
     plaintiff's right to bring suit in the jurisdiction of its registered office
     or principal place of business is in any way curtailed or fettered.




                                            
     9.      I turn now to the statutory provisions. Section 20 of the Code
     of Civil Procedure, 1908 reads thus:
                             
             "20. Other suits to be instituted where Defendants
                            
             reside or cause of action arises.-- Subject to the
             limitations aforesaid, every suit shall be instituted in a
             Court within the local limits of whose jurisdiction--
      

                      (a)      the Defendant, or each of the Defendants
                               where there are more than one, at the time
   



                               of the commencement of the suit, actually
                               and voluntarily resides, or carries on
                               business, or personally works for gain; or





                      (b)      any of the Defendants, where there are
                               more than one, at the time of the
                               commencement of the suit, actually and
                               voluntarily resides, or carries on business,





                               or personally works for gain, provided that
                               in such case either the leave of the Court
                               is given, or the Defendants who do not
                               reside, or carry on business, or personally
                               work for gain, as aforesaid, acquiesce in
                               such institution; or




                                         Page 9 of 34
                                        15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




                      (c)      the cause of action, wholly or in part,
                               arises.




                                                                                  
                      Explanation.-- A corporation shall be deemed to




                                                          
                      carry on business at its sole or principal office in
                      India or, in respect of any cause of action arising
                      at any place where it has also a subordinate
                      office, at such place."




                                                         
     10.     Sections 134 of the Trade Marks Act, 1999 and Section 62 of
     the Copyright Act, 1957 are in pari materia. For completeness both




                                            
     are reproduced below:
                             
             "134. Suit for infringement, etc., to be instituted
             before District Court.--
                            
             (1)      No suit--

                      (a)      for the infringement of a registered trade
                               mark; or
      


                      (b)      relating to any right in a registered trade
   



                               mark; or

                      (c)      for passing off arising out of the use by





                               the Defendant of any trade mark which is
                               identical with or deceptively similar to the
                               Plaintiff's trade mark, whether registered
                               or unregistered,





                      shall be instituted in any Court inferior to a
                      District Court having jurisdiction to try the suit.

             (2)      For the purpose of clauses (a) and (b) of sub-
                      section (1), a "District Court having jurisdiction"
                      shall, notwithstanding anything contained in the
                      Code of Civil Procedure, 1908 (5 of 1908) or any



                                        Page 10 of 34
                                        15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




                      other law for the time being in force, include a
                      District Court within the local limits of whose




                                                                                  
                      jurisdiction, at the time of the institution of the
                      suit or other proceeding, the person instituting




                                                          
                      the suit or proceeding, or, where there are more
                      than one such persons any of them, actually and
                      voluntarily resides or carries on business or




                                                         
                      personally works for gain.

             Explanation.-- For the purposes of sub-section (1),
             "person" includes the registered proprietor and the
             registered user.




                                            
     11.
                             
             Section 62 of the Copyright Act, 1957:

             "62. Jurisdiction of Court over matters arising under
                            
             this Chapter.--

             (1)      Every suit or other civil proceeding arising under
                      this Chapter in respect of the infringement of
      


                      copyright in any work or the infringement of any
   



                      other right conferred by this Act shall be
                      instituted in the district Court having jurisdiction.

             (2)      For the purpose of sub-section (1), a "district





                      Court having jurisdiction" shall, notwithstanding
                      anything contained in the Code of Civil
                      Procedure. 1908 (5 of 1908), or any other law for
                      the time being in force, include a district Court
                      within the local limits of whose jurisdiction, at the





                      time of the other proceeding or, where there are
                      more than one such persons, any of them
                      actually and voluntarily resides or carries on
                      business or personally works for gain.




                                        Page 11 of 34
                                       15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




     12.     First as to a plain reading Sections 134(2) and 62(2). These




                                                                                  
     sections have, to begin with, a non obstante clause that refers to the
     CPC. However, the important word in those sections is "include".




                                                          
     This suggests that the jurisdictional benefit of Sections 134(2) and
     62(2) is not exclusive or exclusionary. It is an additional benefit or an
     additional provision, and, as we shall see, this is precisely the finding




                                                         
     of the Supreme Court in Sanjay Dalia.


     13.     As I have noted, Section 20 of the CPC deals with the




                                            
     'ordinary' jurisdictional situs. There is then the explanation to
     Section 20(c). This is a very interesting explanation. It tells us that
                             
     when it comes to defendant companies, these are deemed to 'carry
     on business' at their sole or principal office in India; or if they have a
                            
     subordinate office where the cause of action, then in that place. The
     important thing about this explanation is that it relates to defendant
     corporations, not plaintiffs.
      
   



     14.     Both Dr. Saraf and Mr. Kirpekar suggest that the law under
     Section 134(2) of the TMA 1999 and Section 62(2) of the CA 1957
     was 'changed' by the Supreme Court in Sanjay Dalia. Referring to





     the 'mischief' I have described above -- dishonest plaintiffs
     bringing suit in remote locations where there was neither defendant
     nor cause of action -- they say that it was to prevent this abuse that
     the Supreme Court interpreted Sections 134(2) and 62(2) as it did.





     According to them, a plaintiff can no longer file a suit in the District
     Court within the jurisdiction of which the plaintiff has its registered
     or principal office, if the plaintiff also has another (satellite) office at
     another location, and which is the situs of either the defendant or
     the cause of action (or both). In short, their submission is that no


                                        Page 12 of 34
                                       15th June 2016


    ::: Uploaded on - 04/07/2016                          ::: Downloaded on - 30/07/2016 05:25:11 :::
                     Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                           917-NMSL94-13 & 918-NMS1180-14-F.DOC




     plaintiff can bring suit under section 134(2) or 62(2) at the place




                                                                                   
     where it has its cause of action with nothing further. That privilege
     is now constrained. If it is shown that the plaintiff has another office




                                                           
     where the defendant carries or business or resides, or where the
     cause of action has arisen, then the plaintiff must file the suit in that
     other location; the Section 134(2) and 62(2) routes are shut to such




                                                          
     a plaintiff.


     15.     Both Dr. Saraf and Mr. Kirpekar rely extensively on the




                                             
     Supreme Court's decision in Sanjay Dalia in support of this
     proposition. They have also referred to the two decisions of the
                             
     Delhi High Court, one of a learned Single Judge and the second of a
     Division Bench in Appeal. I will consider both these decisions
                            
     presently.


     16.     It is necessary, I think, to first understand the circumstances
      


     in which the Supreme Court was required to decide the Sanjay
   



     Dalia's case. The Supreme Court had before it two matters. The
     first, Civil Appeal Nos. 10643-10644 of 2010, arose from suits filed
     by the Indian Performing Rights Society Limited ("IPRS") to





     prevent copyright infringement by Sanjay Dalia, i.e., to restrain him
     from using the copyright work without license. Mr. Sanjay Dalia
     owned (or owns) cinema halls in Maharashtra and Mumbai where
     infringement was alleged. The entire cause of action arose in





     Mumbai. Yet IPRS brought suits in Delhi where it also happened to
     have an office. The second matter before the Supreme Court, Civil
     Suit FAO (OS) No. 359 of 2007 was filed in the Delhi High Court
     on the basis that the Plaintiff in that suit had a branch office in
     Delhi. The Plaintiff's head office, however, was in Mumbai and the


                                        Page 13 of 34
                                        15th June 2016


    ::: Uploaded on - 04/07/2016                           ::: Downloaded on - 30/07/2016 05:25:11 :::
                    Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.
                          917-NMSL94-13 & 918-NMS1180-14-F.DOC




     Defendant objected to jurisdiction being exercised by the Delhi High




                                                                                  
     Court, saying that the suit should have been filed in the Mumbai
     High Court. The third matter appears to have been Civil Appeal




                                                          
     arising out of SLP (C) No. 8253 of 2013 for trade mark
     infringement. The Plaintiff, a corporate proprietor of the magazine
     "Vogue India" has its registered office in Mumbai, where the




                                                         
     magazine was processed and published. The Plaintiff also had a
     branch office in Delhi and on that basis sought to file the suit within
     the jurisdiction of that Court.




                                            
     17.     This was the factual conspectus before the Supreme Court.
                             
     The rival contentions on behalf of the Appellants are set out in
     paragraphs 5, 6 and 7 of the SCC report. On behalf of the
                            
     respondents, it was submitted inter alia that the mischief rule of

Heydon's case3 ought to be invoked to prevent harassment of the defendants and abuse of statutory provisions, i.e., forcing them to

travel to distant locations where absolutely nothing had happened

only because the Plaintiff had a satellite or branch office there. After setting out the necessary statutory provisions, the Supreme Court also had occasion to note certain portions of the Parliamentary

Debates on the Copyright Act, 1957. These are debates of the Copyright Committee. They are most instructive. Paragraph 13 of the SCC report reads:

"13. The following portion of the Parliamentary Debates as to the Copyright Act has been relied upon:

     3       (1584) 3 Co Rep 7a : 76 ER 637



                                       15th June 2016



Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

'Shri P. Trikamdas: Ordinarily it should fall within the jurisdiction of the court where the infringing copy was

published. But there is nothing to prevent Parliament from making a law, as for instance in the case of

divorce, and saying that the cause of action may also arise at any place where the author resides or where the original publication took place, so that you could drag the infringer to that court. Instead of making the

another run all over the country facing the infringer, the right may be given to the injured party -- the author -- to sue the man in the place where the

author resides or where the first copy was published.

Dr. Raghubir Sinh: So you agree to that?

Shri P. Trikamdas: Yes, and I am obliged to you for

asking me that question.

Dr. Raghubir Sinh: Does Mr. Masani too approve of it?

Shri Masani: Yes.

Shri P. Trikamdas: It is desirable also because it may

act as a deterrent on the infringer when he knows that he may have to go a few hundred miles off to a High Court where the author lives or where the book

got published first."

(Emphasis added)

18. Both sides have referred extensively to the observations of the

Supreme Court in paragraphs 14 to 22, 38, 40 and 52 of the SCC report. Dr. Saraf and Mr. Kirpekar lay particular emphasis on the observations of the Supreme Court in paragraph 14. But in this paragraph the Supreme Court itself accepted that Sections 62(2) 134(2) created an additional forum by including a District Court

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

within whose limit the plaintiff actually and voluntarily resides.

Clearly this is as it must be, for Section 20 does not contemplate the location or situs of the plaintiff as a criterion for jurisdiction

selection. Just as Section 20 of the CPC is plaintiff-independent, Sections 134(2) and 62(2) are defendant-independent (and cause of action-independent as well). Thus, Section 134(2) and 62(2) reverse

the ordinary law governing jurisdiction.

19. In the cases before the Supreme Court, the entire cause of

action had arisen within the jurisdiction of the court where the principal place of business of the Plaintiff was situated; yet the

Plaintiffs all sought to sue elsewhere. I find that the portions that Dr. Saraf and Mr. Kirpekar highlight do not support their propositions.

For instance, the last sentence of paragraph 14 and the whole of paragraph 15 relate to corporate defendants (covered by the explanation to Section 20 of the CPC), and not to plaintiffs in a

trade mark or a copyright action at all.

"14. ... Thus, 'corporation' can be sued at a place having its sole or principal office and where cause of action wholly or in part, arises at a place where it has

also a subordinate office at such place.

15. Learned author Mulla in the Code of Civil Procedure, 18th Edn., has observed that under clauses

(a) to (c) of section 20, Plaintiff has a choice of forum to institute a suit. The intendment of the Explanation to section 20 of the Code of Civil Procedure is that once the corporation has a subordinate office in the place where the cause of action arises wholly or in part, it cannot be heard to say that it cannot be sued there because it did not carry on business at that place. The

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

linking of the place with the cause of action in the Explanation where subordinate office of the corporation

is situated is reflective of the intention of the Legislature and such a place has to be the place of the

filing of the suit and not the principal place of business. Ordinarily the suit has to be filed at the place where there is principal place of business of the corporation.

(Emphasis added)

20. The emphasized portions make it clear that the reference

here was to a corporate defendant, not a corporate plaintiff. If there was any doubt about what the Supreme Court intended, I imagine it

is put to rest by paragraph 18:

18. On a due and anxious consideration of the provisions contained in section 20 of the CPC, section 62 of the Copyright Act and section 134 of the Trade Marks Act, and the object with which the latter

provisions have been enacted, it is clear that if a cause

of action has arisen wholly or in part where the Plaintiff is residing or having its principal office/carries on business or personally works for gain, the suit can be filed at such place/s. Plaintiff(s)

can also institute a suit at a place where he is residing, carrying on business or personally works for gain de hors the fact that the cause of action has not arisen at a place where he/they are residing or any

one of them is residing, carries on business or personally works for gain. However, this right to institute suit at such a place has to be read subject to certain restrictions, such as in case Plaintiff is residing or carrying on business at a particular place/having its head office and at such place cause of action has

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

also arisen wholly or in part, Plaintiff cannot ignore such a place under the guise that he is carrying on

business at other far flung places also. The very intendment of the insertion of provision in the

Copyright Act and Trade Marks Act is the convenience of the Plaintiff. The rule of convenience of the parties has been given a statutory expression in section 20 of

the CPC as well. The interpretation of provisions has to be such which prevents the mischief of causing inconvenience to parties.

21. Now this paragraph shows that there were four distinct scenarios.

(a) The first portion is in the words "it is clear that if a

cause of action has arisen wholly or in part where the Plaintiff is residing or having its principal office/carries on business or personally works for gain, the suit can be

filed at such place/s". This is a pure Section 20(c)

jurisdictional choice. It also says can, not must. There is the element of choice.

(b) That choice finds recognition in the second portion, with the words "Plaintiff(s) can also institute a suit at a place where he is residing, carrying on business or personally works for gain de hors the fact that the cause

of action has not arisen at a place where he/they are residing or any one of them is residing, carries on business or personally works for gain." This is a reference to a pure Section 134(2) or 62(2)

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

jurisdictional choice of forum -- entirely de hors the

cause of action or the situs of the defendant.

(c) The third portion deals with the mischief that faced the Supreme Court: "Plaintiff is residing or carrying on business at a particular place/having its head office and

at such place cause of action has also arisen wholly or in part, Plaintiff cannot ignore such a place under the guise that he is carrying on business at other far flung

places also." This was therefore a situation where the plaintiff had its head office or registered office at a

place where the cause of action also arose but it chose to ignore all that and brought suit at the situs of a

satellite office where nothing at all had happened and where none of the defendants resided or worked. That, the Supreme Court said, was not the legislative

mandate of Section 62(2) or 134(2).

22. Dr. Saraf's and Mr. Kirpekar's arguments also overlook the Supreme Court's finding that "the very intendment of the insertion

of provision in the Copyright Act and Trade Marks Act is the convenience of the Plaintiff", a matter that is reflected in the Copyright Committee debates. It is therefore in this background that we must see paragraphs 19, 20 and 21 of Sanjay Dalia.

19. The intendment of the aforesaid provisions inserted in the Copyright Act and the Trade Marks Act is to provide a forum to the Plaintiff where he is residing, carrying on business or personally works for gain. The object is to ensure that the Plaintiff is not

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

deterred from instituting infringement proceedings "because the court in which proceedings are to be

instituted is at a considerable distance from the place of their ordinary residence". The impediment created

to the Plaintiff by section 20 C.P.C. of going to a place where it was not having ordinary residence or principal place of business was sought to be removed by virtue of the aforesaid provisions of the Copyright

Act and the Trade Marks Act. Where the Corporation is having ordinary residence/principal place of business and cause of action has also arisen at that place, it has

to institute a suit at the said place and not at other places. The provisions of section 62 of the Copyright

Act and section 134 of the Trade Marks Act never intended to operate in the field where the Plaintiff is having its principal place of business at a particular

place and the cause of action has also arisen at that place so as to enable it to file a suit at a distant place where its subordinate office is situated though at

such place no cause of action has arisen. Such interpretation would cause great harm and would be

juxtaposed to the very legislative intendment of the provisions so enacted.

20. In our opinion, in a case where cause of action has

arisen at a place where the Plaintiff is residing or where there are more than one such persons, any of them actually or voluntarily resides or carries on business or personally works for gain would oust the jurisdiction of

other place where the cause of action has not arisen though at such a place, by virtue of having subordinate office, the Plaintiff instituting a suit or other proceedings might be carrying on business or personally works for gain.

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

21. At the same time, the provisions of section 62 of the Copyright Act and section 134 of the Trade Marks Act

have removed the embargo of suing at place of accrual of cause of action wholly or in part, with

regard to a place where the Plaintiff or any of them ordinarily resides, carries on business or personally works for gain. We agree to the aforesaid extent the impediment imposed under section 20 of the CPC to a

Plaintiff to institute a suit in a court where the Defendant resides or carries on business or where the cause of action wholly or in part arises, has been

removed. But the right is subject to the rider in case Plaintiff resides or has its principal place of

business/carries on business or personally works for gain at a place where cause of action has also arisen, suit should be filed at that place not at other places where

Plaintiff is having branch offices etc.

(Emphasis added)

23. Dr. Saraf and Mr. Kirpekar read the italicized portions as

being a Supreme Court-mandated curtailing of Sections 134(2) and 62(2). I cannot agree with this. In paragraph 19, the italicized portion is to be read with the next sentence, not plucked out in

isolation. The sentence "Where the Corporation is having ordinary residence/principal place of business and cause of action has also arisen at that place, it has to institute a suit at the said place and not

at other places" is followed by this: "The provisions of section 62 of the Copyright Act and section 134 of the Trade Marks Act never intended to operate in the field where the Plaintiff is having its principal place of business at a particular place and the cause of action has also arisen at that place so as to enable it to file a suit at a

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

distant place where its subordinate office is situated though at such

place no cause of action has arisen." Reading only the first renders the second entirely otiose. No judgment can or should be read like

this. Similarly, the italicized portion of paragraph 21, it must be read in context too of what it was the Supreme Court was addressing. "in case Plaintiff resides or has its principal place of business/carries on

business or personally works for gain at a place where cause of action has also arisen, suit should be filed at that place not at other places where Plaintiff is having branch offices etc." only means that

no suit can be filed at a site office, one that is not the registered or principal office, and at the location of which there is neither

defendant nor cause of action. That, the Supreme Court said, is an abuse of the provision.

24. Mr. Kadam and Mr. Kane are, for their part, correct in also pointing out that the interpretation canvassed by Dr. Saraf and Mr.

Kirpekar introduces multiple ambiguities where there are none. For

instance, paragraph 23 says in terms that the judgments in appeal did not take away the additional forum and fundamental basis of conferring the right and advantage provided by Sections 62(2) and

134(2).

25. Then come paragraphs 25 and 26 and these, to my mind, put the matter beyond all doubt.

25. Considering the first aspect of aforesaid principle, the common law which was existing before the provisions of law were passed was section 20 of the CPC. It did not provide for the Plaintiff to institute a suit except in accordance with the provisions contained

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

in section 20. The defect in existing law was inconvenience/deterrence caused to the authors

suffering from financial constraints on account of having to vindicate their intellectual property rights at a

place far away from their residence or the place of their business. The said mischief or defect in the existing law which did not provide for the Plaintiff to sue at a place

where he ordinarily resides or carries on business or personally works for gain, was sought to be removed. Hence, the remedy was provided incorporating the provisions of section 62 of the Copyright Act. The

provisions enabled the Plaintiff or any of them to file a suit at the aforesaid places. But if they were residing

or carrying on business or personally worked for gain already at such place, where cause of action has arisen, wholly or in part, the said provisions have not

provided additional remedy to them to file a suit at a different place. The said provisions never intended to operate in that field. The operation of the provisions

was limited and their objective was clearly to enable the Plaintiff to file a suit at the place where he is

ordinarily residing or carrying on business etc., as enumerated above, not to go away from such places. The Legislature has never intended that the Plaintiff should not institute the suit where he ordinarily

resides or at its Head Office or registered office or where he otherwise carries on business or personally works for gain where the cause of action too has arisen and should drag the Defendant to a

subordinate office or other place of business which is at a far distant place under the guise of the fact that the Plaintiff/corporation is carrying on business through branch or otherwise at such other place also. If such an interpretation is permitted, as rightly submitted on behalf of the Respondents, the abuse of

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

the provision will take place. Corporations and big conglomerates etc. might be having several

subordinate offices throughout the country. Interpretation otherwise would permit them to institute

infringement proceedings at a far flung place and at unconnected place as compared to a place where Plaintiff is carrying on their business, and at such place,

cause of action too has arisen. In the instant cases, the principal place of business is, admittedly, in Mumbai and the cause of action has also arisen in Mumbai. Thus, the provisions of section 62 of the Copyright Act

and section 134 of the Trade Marks Act cannot be interpreted in a manner so as to confer jurisdiction on

the Delhi court in the aforesaid circumstances to entertain such suits. The Delhi court would have no territorial jurisdiction to entertain it.

26. The avoidance of counter mischief to the Defendant is also necessary while giving the remedy to the Plaintiff under the provisions in question. It was

never visualised by the law makers that both the parties

would be made to travel to a distant place in spite of the fact that the Plaintiff has a remedy of suing at the place where the cause of action has arisen where he is having head office/carrying on business etc. The

provisions of the Copyright Act and the Trade Marks Act provide for the authors/trade marks holders to sue at their ordinary residence or where they carry on their business. The said provisions of law never

intended to be oppressive to the Defendant. The Parliamentary Debate quoted above has to be understood in the manner that suit can be filed where the Plaintiff ordinarily resides or carries on business or personally works for gain. Discussion was to provide remedy to Plaintiff at convenient place; he is not to travel away. Debate was not to enable Plaintiff

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

to take Defendant to farther place, leaving behind his place of residence/business etc. The right to remedy

given is not unbridled and is subject to the prevention of abuse of the aforesaid provisions, as discussed

above. Parliament never intended that the subject provisions to be abused by the Plaintiff by instituting suit in wholly unconnected jurisdiction. In the instant

cases, as the principal place of business is at Mumbai the cause of action is also at Mumbai but still the place for suing has been chosen at Delhi. There may be a case where Plaintiff is carrying on the business at

Mumbai and cause of action has arisen in Mumbai. Plaintiff is having branch offices at Kanyakumari and

also at Port Blair, if interpretation suggested by Appellants is acceptable, mischief may be caused by such Plaintiff to drag a Defendant to Port Blair or

Kanyakumari. The provisions cannot be interpreted in the said manner devoid of the object of the Act."

26. The illustration in paragraph 26 entirely sums up the finding.

27. In addition to this the Supreme Court has specifically noted the impact of the word "include" in paragraph 40 of the SCC

report. It did so while referencing the decision in Exphar Sa v. Eupharma Laboratories Limited.4 This decision makes it clear that the introduction of Section 62(2) was not to place any restriction on copyright owners, but quite reverse, i.e., to remove any

impediments in their way. Any limitations or restrictions in the jurisdictional powers of the District Court were removed and were expanded to include in addition suits brought by person/s whose offices were within the jurisdiction of that Court irrespective of

4 (2004) 3 SCC 688

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

whether the defendants were within that jurisdiction or whether the

cause of action arose within that jurisdiction.

28. This is in fact the basis and substratum of the decision of the Supreme Court in Sanjay Dalia too. For here, the Supreme Court has emphasized that these two special statutes provide an additional

remedy to the Plaintiff. This is the only plausible way to reconcile the non obstante clause with the word "include".

29. It is also correct that while interpreting or construing a judgment, one must read it in its factual conspectus and see it as an

authority what it actually decides. There are several consequences to accepting Dr. Saraf and Mr. Kirpekar's argument, none of them

very good. The first of these suggest that in Sanjay Dalia the Supreme Court engineered a wholesale rewriting of Sections 134(2) and Section 62(2) by inserting in each of these sections additional

qualifications that we do not find there or requiring the reading

down of these provisions. It did not, and nothing in the decision suggests that it did or intended to.

30. The second consequence, one that is possibly even more dramatic, is that if the Defendants' interpretation is to be accepted, then Sections 134(2) and 62(2), and the special benefits or

advantages they confer, now recognized emphatically by the Supreme Court, are rendered entirely otiose; and every plaintiff is then left with only a Section 20 CPC route open to him. For, if a plaintiff cannot bring suit in the situs of its registered office or principal place of business 'de hors' as the Supreme Court said 'the

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

fact that the cause of action has not arisen' there, then Sections

134(2) and 62(2) have no meaning. They are not required. Section 20 of the CPC is sufficient if a plaintiff in a trade mark or copyright

action can only file suit as any other plaintiff could, i.e., where the defendants reside or where the cause of action accrues. This interpretation is not correct. Every plaintiff can always bring a suit

where the cause of action in whole or in part arises or where the defendants reside or works for gain. No special dispensation was required for this purpose at all. A plaintiff in a trade mark or

copyright action has, however, an additional option or route available: where he has his registered office, and this has nothing to

do with the defendants' location or that of the cause of action. This is not fettered in any way by Sanjay Dalia. It matters not how to put

it, whether in the affirmative or the negative as Dr. Saraf does (meaning that the Plaintiff can bring a suit where his registered office lies unless the cause of action arises in the jurisdiction where

he has a satellite office).

31. In my view, all that the Supreme Court did in Sanjay Dalia was to deal with the patent mischief that was placed before it:

plaintiffs filing suits in remote locations only because they happened to have branch offices there, although the defendants were to be found in another location and the plaintiffs themselves had their own offices in those other locations and the entire cause of action

had also arisen in those other locations.

32. Sanjay Dalia's case was interpreted by a Single Judge of the Delhi High Court in Ultra Home Construction Private Limited v.

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

Purushottam Kumar Chaubey & Others.5 The Single Judge of the

Delhi High Court held, in essence, that, following Sanjay Dalia, a plaintiff could no longer bring suits where his principal office was

located if the Plaintiff also have a branch office and the cause of action arose there. The Single Judge dismissed the Suit on this ground. The Appellate Court upheld this view but reversed on the

limited ground that the plaint ought to have been returned for presentation to the proper Court. The decision of the Appellate Court in Ultra Home Construction has been extensively relied upon

by Mr. Kirpekar.6

33.

I am, with regret, unable to accept the interpretation of Sanjay Dalia in the decision of the Division Bench of the Delhi High

Court. I would ordinarily have been loathe to stray too far from the decision of a Division Bench of another High Court; but this view seems to me to be plainly incorrect. I believe the Division Bench of

the Delhi High Court was in error, and that error appears to me to

be in the first sentence of paragraph 12 where it said that the deeming provision of Section 20, i.e., the explanation, had been 'read into' Sections 134(2) and 62(2) (for isolating the place where

the plaintiff can be said to be carrying on business). As we have seen, that was not the issue before the Supreme Court at all, nor did the Supreme Court read down the provisions of either of these two sections. If we view the provisions of Section 20 as a three-tier

structure, then the provisions of Section 134(2) and Section 62(2)

5 227 (2016) DLT 320 6 Ultra Home Construction Pvt. Ltd. v Purushottam Kumar Chaubey & Ors., FAO (OS) 494 of 2015 and CM 17816 of 2015, decided on 20th January 2016.

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

must be seen as standing apart. Sanjay Dalia recognizes just this. It

does not disrupt this structure at all. There is nothing in that judgment to suggest that the provisions of Section 134(2) or Section

62(2) are in any way curtailed by the provisions of Section 20 of the CPC.

34. Mr. Kane draws my attention to the judgment of another learned Single Judge (Vipin Sanghi J) of the Delhi High Court in RSPL Limited v Mukesh Sharma & Anr.7 Mr. Justice Sanghi was of

the view that the case before him was unaffected by the Division Bench's decision in Ultra Home, one he came upon after he reserved

judgment in RSPL Ltd. Yet, as a student of law, he set out his reasons for disagreeing with the view of the Division Bench. Mr.

Justice Sanghi's judgment sets out several passages from Sanjay Dalia and he too concludes, as have I, that the Supreme Court recognize that an additional forum had been provided under Section

62(2) and Section 134(2) of the Trade Marks Act, 1999 by including

the District Court within whose limits a plaintiff actually and voluntarily resides or carries on business or personally works for gain as a possible place for such a plaintiff to bring a trade mark or

copyright action. In paragraph 22 of his decision, Mr. Justice Sanghi summarized the position as it emerges from Sanjay Dalia with admirable precision and concision:

"22. From the aforesaid decision in Indian Performing Rights Society Limited (supra), and the decision cited by

7 I.A. No. 11034 of 2015 in C.S. (OS) No. 124 of 2015, decided on 5th April 2016.

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

the Supreme Court therein, in my opinion, the position that emerges is as follows:

(a) By resort to Section 134 of the Trade

Marks Act and 62 of the Copyright Act, the Plaintiff may institute the suit where the Plaintiff voluntarily resides or carries on business or personally works for gain. In the context of

corporation, which includes a company incorporated under the Indian Companies Act, 1956, such a place would be the place where the registered office of the company is situated.

Thus, a company can maintain a suit under

Section 134 of the Trade marks Act, or Section 62 of the Copyright Act, at the place where its registered office is situated, irrespective of the

fact, whether or not, cause of action has arisen within the jurisdiction of the Court, within whose jurisdiction the registered office of the company is situated.

(b) Section 134 of the Trade Marks Act and

Section 62 of the Copyright Act do not take away right of the Plaintiff to institute the suit by resort to Section 20 of the CPC, as Section 134 of the

Trade marks Act and Section 62 of the Copyright Act provide an additional forum to the Plaintiff alleging infringement of the registered trademark or copyright, as the case may be. This is clear from the inclusive definition of the

expression, 'District Court having jurisdiction' contained in Section 134(2) of the Trade Marks Act and Section 62(2) of the Copyright Act. Thus, the Plaintiff may file a suit for infringement of trademark/copyright either at the place where the Plaintiff voluntarily resides or carries on

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

business or personally works for gain by resort to Section 62 of the Copyright Act and Section

134 of the Trade Marks Act, or at the place where, 'the Defendant, or each of the Defendants where

there are more than one, at the time of commencement of the suit, actually and voluntarily resides, or carries on business, or

personally works for gain'. [Section 20(a)]; or where any of the Defendants, where there are more than one, at the time of the commencement of the suit, actually and

voluntarily resides, or carries on business, or personally works for gain, provided that in such

case either the leave of the Court is given, or the Defendants who do not reside, or carry on business, or personally work for gain, as

aforesaid, acquiesce in such institution [section 20(b)]; or the cause of action wholly or in part, arises [section 20(c)].

(c) The Plaintiff cannot file a suit alleging

infringement of trademark/copyright at a place where it has a subordinate office, by resort to Section 134 of the Trade Marks Act or Section 62 of the Copyright Act, unless one of the

conditions of Section 20 CPC are satisfied."

35. I am in most respectful agreement with the views expressed by Mr. Justice Sanghi. In my view, his reading of Sanjay Dalia is

correct on all counts.

36. What emerges from this discussion is this:

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

(a) a plaintiff suing under the Trade Marks Act or

Copyright Act can always file the suit in the jurisdiction where he lives, works for gain or carries on business. In

the context of a company, given the view in Sanjay Dalia, this would mean where the company has its principal or registered office. All issues of cause of

action and situs or location of the defendant or the cause of action are inconsequential. It makes no difference where the defendant resides. It makes no

difference where the cause of action arose. It certainly makes no difference that the plaintiff also happens to

have a branch office in another location where the cause of action may have arisen or where the defendant

may reside or carries on business.

(b) Where the plaintiff has only one office, it presents no

difficulty. Where the plaintiff has multiple offices,

however, he has a limited choice. He may either bring a Suit under Section 134(2) or Section 62(2), i.e., within the jurisdiction where he resides; or he may invoke

Section 20 and file a suit where the Defendants reside or work for gain or where the cause of action arose wholly or in part. The fact that the Plaintiff has the choice of bringing a suit based on Section 20 of the

CPC does not mean that his rights under Section 134(2) or Section 62(2) are in any way eroded, curtailed or restricted.

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

(c) However, where the plaintiff chooses not to file a Suit

at his or its principal business or where his registered office is located, and also chooses not to file a suit in a

jurisdiction covered by Section 20 of the CPC but instead attempts to file the suit at some other location where the plaintiff happens to have a subsidiary or

satellite office, but where there is absolutely nothing else (neither cause of action nor any of the defendants) the Plaintiff cannot invoke Section 134(2) or Section

62(2) to drag the Defendant to that distant location. That, following the decision of the Supreme Court, is

the abuse that is required to be prevented. That is in fact the only abuse that is required to be prevented.

(d) The Section 134(2) and Section 62(2) privilege or advantage attaches to the registered office or principal

place of work. It is a privilege not to be used by

abandoning the registered office situs, abandoning the Section 20 situs options, and travelling to some remote location where there is neither defendant nor cause of

action. That is the mischief addressed in Sanjay Dalia. To illustrate: the plaintiff has its registered office in Mumbai. The defendant is in Delhi. The cause of action arose in Delhi. The plaintiff also has another

branch office in Port Blair. A plaintiff can sue in Mumbai or in Delhi, but not in Port Blair.

37. This view is consistent with the view of Mr. Justice Sanghi in RSPL Ltd. In my view, it is the only possible reading of Sanjay Dalia

15th June 2016

Manugraph India Ltd v Simarq Technologies Pvt Ltd & Ors.

917-NMSL94-13 & 918-NMS1180-14-F.DOC

and the provisions of Section 134(2) of the TMA 1999, Section

62(2) of the CA 1957 and Section 20 of the CPC.

38. In this view of the matter, the preliminary issues in both the matters are answered in the negative. This Court has jurisdiction to try and entertain both the Suits.

39. The Plaintiff's Notices of Motions will accordingly be set down for hearing, since the pleading in both are complete. List both

Notices of Motions in both the Suits but separately for hearing and final disposal in the week of 11th July 2016.

(G. S. PATEL, J.)

15th June 2016

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter