Citation : 2017 Latest Caselaw 4356 Bom
Judgement Date : 12 July, 2017
s-93-16
vai
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
SUIT NO.93 OF 2016
M/s.Black Ticket Films, )
a registered partnership firm having its )
address at G-39-A, 1st Floor, East of )
Kailash, New Delhi - 110 065. ) ...Plaintiffs
....Versus....
1. Mr.Walter Philip, )
Individual, having his address at)
Royal Hostel, Perambur, )
Chennai, Tamil Nadu - 600 011. )
)
2. SVD Jayachandran, )
Individual having his address at )
New No.141, Madhavaram High Road )
Perambur, Chennai, )
Tamil Nadu - 600 011. ) ...Defendants
Mr.Amir Arsiwala with Ms.Malika Tally and Ms.Mansi Patel for the
Plaintiffs.
Mr.Jaideep Mitra i/b Mr.Virendra Kanojia for the Defendants.
CORAM : R.D. DHANUKA, J.
RESERVED ON : 20TH JUNE, 2017 PRONOUNCED ON : 12TH JULY, 2017
JUDGMENT :-
1. By an order dated 6th October, 2016, in view of the issue of jurisdiction raised by the defendants in the affidavit in reply to the Notice of Motion No.1205 of 2016, this Court framed two preliminary
s-93-16
issues under section 9-A of the Code of Civil Procedure, 1908 as under :-
1). Whether the leave granted by this Court under Clause XII of the Letters Patent to the plaintiffs is liable to be revoked ?
2). If the answer to the aforesaid issue is in the affirmative and leave is revoked, whether the suit is liable to be dismissed for want of jurisdiction or whether this plaint is liable to be returned for being filed in an appropriate Court ?
2. Pursuant to the liberty granted by this Court, the plaintiffs led oral as well as documentary evidence on the aforesaid issues framed by this Court. The defendants did not laid any oral evidence. Some of the relevant facts for the purpose of deciding the aforesaid issues are as under :
3. It is the case of the plaintiff that the plaintiff has been an independent film maker and creative agency focussed on presenting stories from a fresh perspective. The productions of the plaintiff have been screened in over 200 film festivals and across TV networks in North America, Europe and Asia. The plaintiff was formed on 6 th May, 2009 and was registered on 26th May, 2009. The plaintiff has described in the plaint several projects undertaken by the plaintiff over the years. The plaintiff has also given details of the projects undertaken by the plaintiff during the financial year 2009-10, 2015-16 and total revenue generated out of those projects. It is the case of the plaintiff that the plaintiff and its partners have also showcased their
s-93-16
productions at various national and international events described in paragraph 8 of the plaint.
4. it is the case of the plaintiff that the plaintiff has been continuously trading under the brand name and trademark "Black Ticket Films" and has been operating a website "www.blackticketfilms.com" since April, 2010. The said website has been continuously promoting the "Black Ticket Films" brand and has provided its clients, both present and potential, details as to its portfolio and how to contact it. The plaintiff relied upon the digital platforms for its trade and also brand name and gained many new clients through this website.
5. It is the case of the plaintiff that in the month of June, 2015, the plaintiff came to learn of a web-page being hosted using the Facebook platform under the name of "Black Ticket Films". The said web-page however, did not give any details of the persons behind it, except an email ID, [email protected] The plaintiff through its partners sent a letter to the said email ID informing that they have been using the trade name and brand name "Black Ticket Films" since the year 2009 and that unknown persons attached to this web-page were guilty of passing off their brand name and goodwill.
6. The plaintiff did not receive any response through the said email ID. It is the case of the plaintiff that the said web-page appeared to be promoting one Tamil language movie by the name of "Meendum Oru Kadhal Kathai" alleged to be produced by a "Black Ticket Films". It is the case of the plaintiff that the plaintiff has no relation to that production nor was it even aware of the said film prior
s-93-16
to describing the said web-page. The plaintiff was not able to identify those individuals behind the said film and the alleged production house of "Black Ticket Films".
7. It is the case of the plaintiff that when the plaintiff began process of registration of its trademark "Black Ticket Films", the plaintiff came across another application for registration of their trademark "Black Ticket Films" by the defendant no.2, which trademark the defendant no.2 had adopted only in the month of November, 2014. On 2nd September, 2015, the plaintiff through its advocate sent a legal notice to the defendant no.2 setting out the rights over the trademark "Black Ticket Films". The defendant no.2 through his advocate, sent interim reply on 18th September, 2015. The defendants sent a detailed reply on 29 th September, 2015. The plaintiff replied to the said letter dated 15 th October, 2015 and once again reiterated that the defendant no.2 was guilty of passing off the trademark as his own. There was no reply by the defendant no.2 to the said letter dated 15th October, 2015.
8. It is the case of the plaintiff that in the month of November, 2015, the plaintiff was alerted by his client of the website by the domain name "www.blackticketfilms.in". The clients of the plaintiff were confusing this website with that of the plaintiff and were thus calling and making enquiries as to whether the plaintiff was responsible for the new production of "Meendum Oru Kadhal Kathai" which appeared to be the only cinematographic film being promoted on this website. The plaintiff came to know that the said website was registered by the defendant no.1. The plaintiff accordingly concluded that the defendant nos.1 and 2 were working in concert and passing
s-93-16
off the trademark of the plaintiff and were responsible for the production of cinematographic film "Meendum Oru Kadhal Kathai" false under the trademark of the plaintiff.
9. The plaintiff accordingly filed a suit on 21st December, 2015 against the defendants inter-alia praying for an order and decree of permanent injunction against the defendants for passing off their trade name "Black Ticket Films" in any manner or using it in any way in the course of their trade and for various reliefs including a decree for damages in the sum of Rs.50,000/-. The plaintiff was granted leave to amend the plaint on 11th January, 2016 by this Court. The plaintiff accordingly carried out the amendment to the plaint on 14th January, 2016. The plaintiff added paragraphs 32-A to 32-F to the plaint.
10. The plaintiff also filed a Leave Petition under clause XII of the Letters Patent bearing Leave Petition (Lodging) No.295 of 2015 on 21st December, 2015. By an order dated 15th January, 2016, this Court granted leave to the plaintiff under clause XII of the Letters Patent. The plaintiff filed Notice of Motion No.311 of 2016 inter-alia praying for an injunction against the defendants from using the brand name "Black Ticket Films" in any manner and from releasing the film "Meendum Oru Kadhal Kathai" or any other film under the brand name "Black Ticket Films" and for other reliefs. On 20th January, 2016, learned counsel for the defendants made a statement before this Court that as and when his clients shall be entitled to release the film, they would give a minimum notice of seven days to the plaintiff before releasing the film.
s-93-16
11. This Court accepted the said statement and did not consider to grant any ad-interim relief as on the date of the said order and directed the defendants to file affidavit in reply and directed the plaintiff to file rejoinder to the said affidavit in reply. The defendants thereafter filed affidavit in reply on 4th March, 2016 raising various issues, including the issue of jurisdiction. On 18 th March, 2016, this Court recorded the statement of the defendants through their learned counsel that since the time the plaintiff noticed, the defendants had not used the expression or name in question viz. "Black Ticket Films". This Court accepted the statement as an undertaking to the Court and continued the same till the next date of hearing.
12. The defendants thereafter filed Notice of Motion (Lodging) No.1181 of 2016 inter-alia praying for revocation of the leave granted by this Court under clause XII of the Letters Patent. By an order dated 6th October, 2016, passed by this Court in the said notice of motion (numbered as Notice of Motion No.1205 of 2016), this Court framed two preliminary issues under section 9-A of the Code of Civil Procedure, 1908. This Court recorded that the plaintiff had invoked the jurisdiction of this Court on the basis that they apprehended that the defendants would use the infringing mark to release the motion picture under the banner with infringing mark in Mumbai. This Court recorded that the motion picture has indeed being released through under the different banner / mark. This Court accordingly granted an opportunity to the plaintiff to lead evidence on the limited preliminary issues.
13. Pursuant to the liberty granted by this Court, one of the partner of the plaintiff Ms.Rintu R. Thomas was examined as a
s-93-16
witness, who filed her affidavit in lieu of examination dated 15 th October, 2016 along with compilation of documents comprising of 9 documents. This Court marked those nine documents in evidence as Exhibit P-1 to P-9 respectively making it clear that those documents were not necessarily to be led in evidence at the trial of the suit unless otherwise specifically ordered. The said witness was cross- examined by the defendants through their learned counsel. The defendants through their learned counsel made a statement before this Court that the defendants did not wish to lead evidence in the matter on 28th February, 2017.
14. Mr.Arsiwala, learned counsel for the plaintiff invited my attention to various averments made in the plaint, annexures thereto, the defence including the issue of jurisdiction raised by the defendants and various orders passed by this Court from time to time. He submits that the defendants had been operating the website by using the trade name of the plaintiff. The plaintiff apprehended that the defendants would launch the product in Mumbai. The plaintiff accordingly filed Quia Timet action against the defendants based on the apprehension of the plaintiff.
15. Learned counsel placed reliance on the judgment of the Delhi High Court in case of Mars Incorporated vs. Kumar Krishna Mukerjee & Ors. (2002) SCC OnLine Del. 1218 and more particularly paragraphs 14 to 19 and submits that since the plaintiff was under the threat of infringement or passing off of its trademark "Black Ticket Films" from the defendants, the plaintiff was entitled to file a suit for injunction and other reliefs to restrain threat of infringement upon its trade mark even before the defendants would
s-93-16
factually commit infringement of the trade mark or of passing off of the trademark of the plaintiff. He submits that under section 134 of the Trademarks Act, 1999, has no applicability to an action in passing off under the civil Law. Section 20 of the Code of Civil Procedure, 1908 would not attract to this Court being one of the Chartered High Court which is governed by Letters Patent.
16. Learned counsel for the plaintiff placed reliance on the judgments of the Delhi High Court in case of (i) M/s.Jawahar Engineering Co. & Ors. vs. M/s.Javahar Engineers Pvt. Ltd. AIR 1984 Del. 166 and in particular paragraphs 10 and 11, (ii) Bristol Myers Squibb Company & Anr. vs. V.C. Bhutada & Ors.(2013) SCC OnLine Del. 4129 and in particular paragraphs 15, 16, 20, 23, 28 and 31 to 33 in support of the submission that the Court has ample powers to grant injunction even in case of threaten breach. He also relied upon the judgment of the Delhi High Court in case of Teva Pharmaceutical Industries Ltd. & Ors. vs. Natco Pharma Limited (2014) SCC OnLine Del 3373 and in particular paragraphs 16 to 21 on the similar issue of Delhi High Court in case of M/s.Allied Blenders & Distillers Pvt. Ltd. vs. Prag Distillery Pvt. Ltd. & Anr. (2017) SCC OnLine Del. 7225 and in particular paragraph 13 and the judgment of the Delhi High Court in case of Pfizer Products, Inc.vs. Rajesh Chopra & Ors. (2006) SCC OnLine Del. 177 and in particular paragraph 12 thereof.
17. It is submitted that the website of the defendants was within the jurisdiction of this Court, the suit thus filed by the plaintiff is maintainable in this Court on that ground also. Learned counsel for the plaintiff invited my attention to the deposition made by the plaintiff
s-93-16
in the affidavit in lieu of examination in chief dated 15 th October, 2016 and in particular paragraphs 3 to 8 and would submit that the plaintiff has garnered the goodwill in the city of Mumbai due to commercial activities in Mumbai. The plaintiff has been doing the business with the clients based in Mumbai since May, 2009. The cinematographic products of the plaintiff has been screened and showcased in Mumbai on several occasions since 2009.
18. It is submitted that the plaintiff has produced several invoices issued upon the clients in Mumbai by the plaintiff to prove that the plaintiff has been doing the business in Mumbai. The plaintiff also produced a certificate under section 65-B of the Evidence Act, 1872 in support of the printouts of purchase orders received from the clients by the plaintiff in Mumbai by email. He invited my attention to various exhibits annexed to the affidavit in lieu of examination in chief which are already marked exhibits by this Court, including Exhibit P-6 to P-8. He submits that the said movie was ultimately released in Mumbai with a different name.
19. Learned counsel for the plaintiff invited my attention to the cross-examination of the witness examined by the plaintiff and more particularly in reply to questions 11, 13 and 20. He submits that the deposition of the witness of the plaintiff that the plaintiff has garnered the goodwill in Mumbai was not shattered in cross-examination. He submits that the goodwill of the plaintiff was accordingly proved by the witness examined by the plaintiff. The defendants also did not challenge the purchase order and other documents produced by the witness of the plaintiff by leading oral and documentary evidence. It is submitted by the learned counsel that at the time of filing of the suit,
s-93-16
the plaintiff had apprehended the infringement and trademark of the plaintiff which apprehension was proved in view of the release of the said film in Mumbai.
20. Learned counsel for the plaintiff invited my attention to paragraphs 11 and 12 of the affidavit in lieu of examination in chief deposing on the common industry practice to heavily market the productions using digital media such as the internet and social media and also deposing categorically that the websites and web-pages such as those which were created by the defendants were done with the express purpose of enticing customers to either purchase tickets to watch the film in a theatre or to purchase a digital version of the film. He submits that that was no cross-examination of the witness on the said deposition and more particularly about the common practice of the industry. He submits that no evidence has been admittedly led by the defendants.
21. It is submitted that though the plaintiff has an office in Delhi and the defendants are having office in Tamil Nadu, since the plaintiff conducts business also in Mumbai and has garnered the goodwill at Mumbai which is proved by the plaintiff by leading oral and documentary evidence and the website of the defendant no.1 was accessed in Mumbai, the suit was within the purview of clause XII of the Letters Patent and upon this Court granting leave under clause XII of the Letters Patent, this Court has jurisdiction to entertain, try and dispose of the suit. He submits that the defendants have not given any reasons as to why leave already granted under clause XII of the Letters Patent in favour of the plaintiff should be revoked.
s-93-16
22. Mr.Mitra, learned counsel appearing for the defendants on the other hand invited my attention to the cause title of the plaint and submits that admittedly the plaintiff has its office at New Delhi. The defendants have their office at Chennai. The plaintiff does not have any office in Mumbai. He invited my attention to paragraph 32 of the plaint alleging that the defendants had been promoting their film "Meendum Oru Kadhal Kathai" through internet, including within the jurisdiction of this Court and further alleged that part of cause of action has arisen within its jurisdiction and therefore, this Court will have jurisdiction to try this suit upon this Court granting leave under Clause XII of the Letters Patent. He also invited my attention to paragraphs 32-A to 32-E of the plaint and would submit that the plaintiff has improved its case by amendment that the plaintiff has many clients within the territorial jurisdiction of this Court and has been regularly conducting screening in Mumbai of its films.
23. It is also further alleged in the plaint that the uses of the trademark of the plaintiff by the defendants is within the jurisdiction of this Court and that the website of the defendants contains various links by which the prospective clients of the plaintiff can be misled and enticed to enter into the commercial relationship with the defendants. It is alleged by the plaintiff that the defendants have and/or are in process of entering into the distributionship agreements for link broadcasting of their film in Mumbai. He submits that the case of the plaintiff now is that the website of the defendants can be accessed in Mumbai. He submits that the issues were framed by this Court on the basis of such averments made in the plaint.
s-93-16
24. Learned counsel for the defendants invited my attention to paragraph 19 of the affidavit in lieu of examination in chief filed by the witness of the plaintiff deposing that the website of the defendants was accessible in Mumbai. He also placed reliance on the answers given by the witness of the plaintiff in the cross-examination and in particular to questions 8 and 24 to 27 and would submit that the said witness has given the names of the three persons, who had alleged to have alerted to the existence of the web-page of the defendants. The plaintiff however, did not examine any of those persons named in question no.8. The witness herself has not seen the web-page of the defendants in Mumbai. He submits that the entire pleadings as well as the evidence of the plaintiff was based on hearsay.
25. It is submitted by the learned counsel for the defendants that the so called apprehension of the plaintiff canvassed before this Court was not pleaded in the application filed under clause XII of the Letters Patent. In support of this submission, learned counsel invited my attention to paragraph 3 of the leave petition filed by the plaintiff. He also invited my attention to paragraph 18 of the affidavit in lieu of examination in chief of the plaintiff's witness alleging the apprehension for the first time in affidavit of evidence. He submits that the plaintiff has tried to improve its case in the affidavit of evidence.
26. Learned counsel for the defendants submits that in reply to question 5, the witness of the plaintiff has admitted that the office of the plaintiff is in New Delhi. The plaintiff had taken printouts from the personal computer. The witness admitted that the locations where the printouts were taken by the witness were different. The invoices
s-93-16
were printed in Delhi, whereas the other documents in Mumbai. The witness clarified that the computer referred by her in evidence meant her laptop. He submits that the alleged apprehension of the plaintiff has not been proved by the plaintiff.
27. It is submitted by the learned counsel for the defendants that though according to the plaintiff it came to the knowledge of the plaintiff in the month of June, 2015 of a web-page being hosted using the Facebook platform under the name of "Black Ticket Films", the plaintiff admittedly filed the suit in the month of December, 2015 i.e. after expiry of six months. He submits that the defendants have already filed the caveats before Madras and New Delhi High Courts and served a copy thereof upon the plaintiff in the month of June, 2015 itself. He submits that the witness examined by the plaintiff has admitted in reply to questions 11 to 15 that the caveats were served upon the plaintiff in the month of June, 2015. He invited my attention to the email dated 1st June, 2015 addressed by the plaintiff to the defendants and would submit that there was no correspondence between the parties thereafter.
28. It is submitted by the learned counsel for the defendants that the defendants have applied for registration of its trademark on 15th June, 2015 i.e. prior in point of time of the application made by the plaintiff for registration of the trademark "Black Ticket Films". He also invited my attention to the legal notice dated 2 nd September, 2015 issued by the plaintiff and the reply given by the defendants on 18th September, 2015 and 29th September, 2015. He submits that there was no settlement possible between the parties. He also invited my attention to the reply of the plaintiff given on 15 th October,
s-93-16
2015. He submits that though the defendants had filed caveats in the Courts at New Delhi and Madras, the plaintiff has filed this suit in this Court with a view to snatch interim orders from this Court. The plaintiff has not explained the delay of six months in filing this suit.
29. Learned counsel appearing for the defendants invited my attention to paragraph 8 of the plaint and the alleged event shown in clause-M and would submit that though the alleged goodwill of the plaintiff was affected at Hyderabad and several other places, the plaintiff has deliberately filed this suit at Mumbai. He submits that though according to the plaintiff, it has also goodwill in South India, the suit is filed in this Court. He submits that the case of the apprehension under Quia Timet action is deliberately created by the plaintiff.
30. Insofar as the submission of the plaintiff in support of the uses of domain name of the defendants is concerned, learned counsel for the defendants placed reliance on the judgment of the Delhi High Court in case of Banyan Tree Holding (P) Limited vs. A. Murali Krishna Reddy & Anr., 2010 (42) PTC 361 (Del.) (DB) and in particular paragraphs 7, 8, 38, 42, 43, 45, 57 and 58 and would submit that the alleged transaction referred to and relied upon by the plaintiff is a trap transaction. He submits that the onus is on the plaintiff to show that the plaintiff has suffered damages in Mumbai due to the alleged apprehension of infringement of trademark of the plaintiff. He submits that the plaintiff has not shown any damages alleged to have been suffered in Mumbai in any pleading nor any proof is shown that the damages are suffered by the plaintiff at Mumbai.
s-93-16
31. It is submitted by the learned counsel for the defendants that the website of the defendants is a passive website and no hyper link is available in the website for placing any orders on the said website. He invited my attention to page 175 of the compilation of documents and would submit that ticket of the movie in the Cinema Movietime Cubic Mall is not booked from the website of the defendants but has been booked on "bookmyshow.com" who is professional ticket selling organization.
32. It is submitted by the learned counsel for the defendants that mere accessibility of movie website of the defendants by the plaintiff in Mumbai will not confer the jurisdiction of this Court. The damages, if any, suffered by the plaintiff would be only at Delhi since the office of the plaintiff is located in Delhi. The plaintiff does not have any office in Mumbai, which fact is admitted by the witness examined by the plaintiff in her cross-examination.
33. It is submitted by the learned counsel for the defendants that since the plaintiff has willfully filed the suit in Mumbai though this Court has no jurisdiction to entertain, try and dispose of the suit, the plaint filed by the plaintiff deserves to be dismissed and the plaint shall not be returned for filing in appropriate Court. He submits that the forum shopping has been done by the plaintiff which can't be permitted by this Court.
34. Mr.Arsiwala, learned counsel for the plaintiff in rejoinder invited my attention to various averments made in the plaint and also to the prayer clauses A, B, C and F and would submit that the plaintiff
s-93-16
has not attempted to seek any injunction against the defendants not to release the film. He submits that the plaintiff had applied for registration of its trademark after July, 2015. The website of the defendants has been operated in Mumbai. It was the apprehension of the plaintiff that the defendants would sell the ticket in Mumbai. He submits that the amendment was allowed by this Court on 11 th January, 2016. Leave under clause XII of the Letters Patent is granted on 15th January, 2016. In paragraphs 32-D and 32-E of the plaint, the plaintiff has apprehended infringement of the trademark of the plaintiff which pleadings are more than sufficient. In paragraph 32-E of the plaint, the plaintiff has also shown the prejudice caused to the plaintiff in Mumbai. He also invited my attention to paragraph 1 of the plaint and would submit that even that paragraph would show that the action of the plaintiff was as Quia Timet action. Learned counsel for the plaintiff placed reliance once again on the judgments of the Delhi High Courts in M/s.Allied Blenders & Distillers Pvt. Ltd. (supra) and also Teva Pharmaceutical Industries Ltd. (supra).
35. Insofar as the submission of the learned counsel for the defendants that there are inconsistencies in the case of the plaintiff in the plaint before this Court is concerned, it is submitted by the learned counsel for the plaintiff that the plaint has to be read as a whole.
36. Insofar as the issue as to whether the website of the defendants is accessible in Mumbai or not, learned counsel for the plaintiff invited my attention to paragraph 8 of the deposition of the witness of the plaintiff in the examination in chief and would submit that neither there was any cross-examination on the said deposition
s-93-16
of the plaintiff by the defendants, nor any suggestion was put to the said witness that the said deposition in paragraph 8 was false. He invited my attention to the deposition of the witness in paragraph 6 of the affidavit in lieu of examination in chief in which the witness has deposed as to when she was alerted to the existence of the web- page of the defendants in Mumbai. He submits that there was no cross-examination of the witness of the plaintiff on the said part of deposition of the plaintiff and thus the said deposition of the plaintiff is deemed to have been admitted and proved. In support of this submission, learned counsel for the plaintiff placed reliance on the judgment of the Supreme Court in case of Sarwan Singh vs. State of Punjab, 2003 CRI.L.J. 21 and in particular paragraph 8. He also placed reliance on the judgment of this Court in case of Bhika Cullianji & Co. Bombay vs. Avon Electric Company, Bombay & Ors., 1995(1) Bom.C.R. 377 and in particular paragraph 4 and would submit that since there was no cross-examination of the witness on various parts of the deposition of the witness examined by the plaintiff, it's amounts to an admission of those facts deposed by the witness of the plaintiff and is proved.
37. Learned counsel for the plaintiff invited my attention to the cross-examination of the plaintiff and more particularly in reply to questions 8, 23 to 27 and would submit that the defendants did not put their case to the witness and on the contrary sought further information from the witness in those questions. He submits that even if this Court comes to the conclusion that any such suggestions were put to the witness of the plaintiff, since the defendants has to prove their case independently by leading evidence to the extent of their case put to the witness of the plaintiff and since no evidence was led
s-93-16
by the defendants, such deposition of the plaintiff has to be treated as admitted and proved.
38. Insofar as the question as to whether the printout of the documents were taken by the plaintiff in Mumbai or not, learned counsel for the plaintiff invited my attention to the deposition of the witness of the plaintiff in paragraphs 7, and 9 to 11 of the examination in chief and also to the cross-examination in reply to question no.7. He submits that the witness of the plaintiff has answered in the cross- examination that the invoices were printed in Delhi, whereas the other documents in Mumbai from her Laptop. He submits that there was no further cross-examination on the said issue and thus it was proved that the printout was taken by the witness in Mumbai insofar as some of the documents were concerned.
39. Insofar as the issue raised by the defendants that the plaintiff has deliberately filed this suit in this Court with a view to snatch interim orders is concerned, it is submitted by the learned counsel that since the plaintiff was likely to suffer damages at Mumbai and the website of the defendants was accessible at Mumbai, substantial part of cause of action had arisen at Mumbai and thus the plaintiff is entitled to file the suit in this Court upon this Court granting leave under clause XII of the Letters Patent, which is already granted. He submits that section 20 of the Code of Civil Procedure, 1908 is not applicable to this Court. In support of this submission he placed reliance on the judgment of the Supreme Court in case of Jindal Vijayanagar Steel (JSW Steel Ltd.) vs. Jindal Praxair Oxygen Co. Ltd., (2006) 11 SCC 521.
s-93-16
40. Learned counsel placed reliance on the judgment of this Court in case of Air India Limited vs. Caribjetinc, (2004) 4 Bom.C.R. 53 and in particular paragraphs 4, 6, 16 and 18 in support of the submission that the Court has to read the averments made in the plaint as a whole and not any particular paragraph thereof to decide the issue of jurisdiction. He submits that it is not in dispute that ultimately the said movie was released in Mumbai. He submits that though the plaintiff could have filed the suit in different Courts and also at Mumbai, it is a choice of the plaintiff to file the suit in this Court in view of the fact that substantial part of cause of action had arisen in Mumbai after obtaining leave from this Court under clause XII of the Letters Patent.
41. Insofar as the submission of the learned counsel for the defendants that the plaintiff has not shown any proof that the plaintiff has garnered goodwill in Mumbai is concerned, learned counsel for the plaintiff invited my attention to paragraph 3 of the affidavit in lieu of examination in chief of the witness of the plaintiff and would submit that it was clearly deposed by the said witness that the goodwill was garnered in Mumbai by the plaintiff. He submits that the said witness has also produced various invoices issued at Mumbai. The purchase orders were raised upon the plaintiff at Mumbai. He submits that there was no further cross-examination by the defendants of the said witness and more particularly on the deposition about goodwill after question no.13. The suggestion put to the witness in question no.14 was denied by the said witness. He submits that the onus was thus shifted upon the defendants which the defendants failed to discharge by leading any evidence before this Court.
s-93-16
42. Insofar as the issue of delay raised by the defendants is concerned, it is submitted by the learned counsel for the plaintiff that for the purpose of issue of jurisdiction, the plaintiff is not required to explain any delay at this stage and the same can be explained by the plaintiff at the stage of pressing the reliefs in the notice of motion. He submits that the defendants have not raised any plea of limitation in the pleadings filed by the defendants.
43. Learned counsel for the plaintiff invited my attention to the answer given by the witness of the plaintiff to question 20 in affirmative when he was asked whether the plaintiff was involved in making and marketing Tamil film in India. He submits that there was no further question asked to the said witness contrary to the said deposition nor any suggestion was put to the said witness.
44. It is submitted by the learned counsel for the plaintiff that in paragraph 32-E of the plaint and in paragraph 6 of the affidavit in lieu of examination in chief, the plaintiff had made the averments and had deposed respectively that the damages were likely to be suffered by the plaintiff in Mumbai. He submits that there was no cross- examination on the said deposition of the witness of the plaintiff.
45. Learned counsel for the plaintiff distinguished the judgment of the Delhi High Court Banyan Tree Holding (P) Ltd. (supra) relied upon by the defendants on the ground that in the said judgment the Delhi High Court has dealt with section 20 of the Code of Civil Procedure, 1908 which is not applicable to this Court. He submits that the Delhi High Court had considered a commercial transaction in paragraph 42 of the said judgment and did not consider
s-93-16
the case of Quia Timet action invoked by the plaintiff in this case. He submits that in that case the movie was not released.
46. Learned counsel for the plaintiff invited my attention to paragraph 11 of the affidavit in lieu of examination in chief deposing common practice to heavily market the productions using digital media such as the internet and social media and deposing that websites and web-pages created by the defendants are done with the express purpose of enticing customers to either purchase tickets to watch the film in a theatre or to purchase a digital version of the film. He submits that there was no cross-examination on this part of the deposition of the witness of the plaintiff. He submits that the plaintiff has thus proved the facts on all issues touching the issue of jurisdiction and thus this Court has jurisdiction to entertain, try and dispose of this suit.
47. It is submitted by the learned counsel for the plaintiff that the plaintiff has not produced the ticket in the plaint to show trap transaction but has produced the said ticket to show that the suit movie was ultimately released in Mumbai.
REASONS AND CONCLUSIONS :
48. I shall first decide the issue whether the material part of the cause of action in the suit had arisen within the territorial jurisdiction of this Court and if so, leave under clause XII of the Letters Patent was rightly granted by this Court to the plaintiff to file the suit in this Court.
s-93-16
49. There is no dispute that in the cause title of the plaint, the address of the plaintiff is shown as G-39A, 1 st Floor, East of Kailash, New Delhi - 110 065 . The address of both the defendants are of Chennai, Tamil Nadu - 600 011. A perusal of the plaint indicates that it is the case of the plaintiff in the plaint that the plaintiff had undertaken several projects summarized in paragraph 5 of the plaint. The plaintiff has also summarized the total revenue generated out of various projects undertaken by the plaintiff during the financial years between 2009-10 and 2015-16 as on 15th December, 2015. It is the case of the plaintiff that the plaintiff and its partners have showcased their productions at various national and international events summarized in paragraph 8 of the plaint, including in various parts of India.
50. The plaintiff has filed this suit on the premise that in the month of June, 2015, the plaintiff came to learn of the web-page being hosted using the Facebook platform under the name of "Black Ticket Films". The said page did not give any details of the person behind it, except an email ID [email protected] The plaintiff thereafter sent an email letter to the said email ID informing that they had been using the trade name and brand "Black Ticket Films" since the year 2009 and that the persons attached to the said web-page were guilty of passing off of their brand name and goodwill. There was no response to the said email. It is the case of the plaintiff that during public search, it came across another application for registration of their trade mark "Black Ticket Films" by the defendant no.2.
51. The plaintiff thereafter sent a legal notice on 2 nd
s-93-16
September, 2015 to the defendant no.2 setting out its alleged rights over the trademark "Black Ticket Films". The defendant no.2 replied to the said legal notice on 18 th September, 2015 and 29th September, 2015 alleging that it had adopted the trademark "Black Ticket Films" on 29th June, 2014. It is the case of the plaintiff that from a bare perusal of the web-page being operated by the defendants, it is clear that they are passing off the trademark of the plaintiff and have not utilized the plaintiff's trademarks for any purpose other than the production of Tamil in cinematograph "Meendum Oru Kadhal Kathai".
52. It is the case of the plaintiff that the plaintiff has garnered goodwill over the course of this business. The plaintiff was granted liberty to amend the plaint. Paragraphs 32-A to 32-E are added to the plaint pursuant to the said liberty granted by this Court. It is the case of the plaintiff that the defendants were promoting their film "Meendum Oru Kadhal Kathai" through various digital platforms that can be accessed within the territory of this Court causing prejudices to the rights of the plaintiff directly which is the prior adopter of the trade name "Black Ticket Films". It is averred in the plaint that by promoting their film in the manner through their website the defendants are attempting to entice the persons situated within the jurisdiction of this Court to enter into a commercial transaction with them by way of watching their film.
53. It is averred that the targeting customers in the metropolitan cities like Mumbai is very important for any film production agency. Mumbai is more important as a large part of the film industry is based out of it. It is averred that the defendants have or are in the process of entering into distribution agreements etc., for
s-93-16
the public broadcast of their films in Mumbai. The plaintiff prayed for a decree of permanent injunction against the defendants from passing off of their trade name "Black Ticket Films" in any manner or using it in any way in the course of their trade. The plaintiff has also prayed for a decree in the sum of Rs.50,000/- as damages and has also prayed for an order and direction against the defendant no.1 for transfer to the plaintiff's domain name "www.blackticketfilms.in".
54. The defendants have filed the written statement in this suit raising various issues, including the issue of jurisdiction. The plaintiff had applied for leave under clause XII of the Letters Patent by filing Leave Petition (Lodging) No.295 of 2015 . By an order dated 15 th January, 2016, this Court granted the leave in favour of the plaintiff under clause XII of the Letters Patent.
55. This Court framed two issues on 6 th October, 2016 under section 9-A of the Code of Civil Procedure, 1908 described in paragraph 1 of the aforesaid judgment.
56. The plaintiff examined Ms.Rintu R. Thomas as a witness, who filed her affidavit in lieu of examination in chief on 15 th October, 2016. In paragraph 3 of the affidavit, the witness has deposed that the plaintiff firm which was registered on 6 th May, 2009 has been doing business with the clients based in Mumbai since that time. The witness has deposed that being a partner of the plaintiff's firm, she was personally aware of this and deeply involved in the business activities of the plaintiff. She deposed that cinematographic production of the plaintiff had been screened and showcased in Mumbai on numerous occasions since 2009. The witness has given
s-93-16
the details of such screening in paragraph 4 of the affidavit. The witness also produced the office copies of the invoices raised upon the clients by the plaintiff in Mumbai to show that the plaintiff has been doing the business in Mumbai. The witness deposed that the office copies were maintained in the ordinary course of business. The witness had accessed to them and is personally aware of their contents.
57. It is further deposed that the purchase orders were maintained in the ordinary course of business. The witness also produced a certificate under section 65-B of the Evidence Act, 1872 in respect of the printouts taken by her from her personal computer. The said witness further deposed that she had learnt of the web-page being hosted on the Facebook platform claiming to be of "Black Ticket Films" which was promoting cinematograph by name "Meendum Oru Kadhal Kathai" in Mumbai. The said witness was alerted to the existence of the said web-page by her colleagues and clients, who initially believed the said web-page belonged to the plaintiff in Mumbai. Some of the persons who alerted her to the existence of the said web-page were from Mumbai. The witness deposed that she had also personally accessed the said web-page in Mumbai on one of her trips there and confirmed that the said web- page was accessible in Mumbai.
58. The said witness deposed that she was personally aware of the contents of the said web-page having seen by herself and confirmed that it claimed to be operated by "Black Ticket Films" and was promoting a cinematograph by name "Meendum Oru Kadhal Kathai". The witness has deposed that she personally took screen
s-93-16
shots of it during the time the web-page was accessible in Mumbai and stored the same on her computer. The witness produced the printouts of the screen shots taken by her of the said web-page. The witness of the plaintiff also deposed that the defendants were running the website located at "http://www.blackticketfilms.in" which was registered by the defendant no.1 and was promoting cinematograph by name "Meendum Oru Kadhal Kathai".
59. In paragraph 11 of the affidavit, the witness has deposed that she being involved in the business of film production, she was aware that it was common practice to heavily market the productions using digital media such as the internet and social media. It is common industry practice for a producer to create websites for the express purpose of using them to market their productions and entice persons to watch their films either by purchasing a ticket or by purchasing a digital copy of the film. It is specifically deposed that the websites and web-pages such as those which were created by the defendants are done so with an express purpose of enticing customers to either purchase tickets to watch the film in a theatre or to purchase a digital version of the film. In paragraph 12 of the affidavit, it is deposed by the witness that in view of the website and web-page created by the defendants, she apprehended that the said cinematograph "Meendum Oru Kadhal Kathai" was already publicly released in the city of Mumbai, claimed to be produced by "Black Ticket Films".
60. On 18th March, 2016, when the Notice of Motion No.311 of 2016 was taken up for hearing, the defendants through its counsel made a statement before this Court that they have not used the
s-93-16
trademark "Black Ticket Films" since they received the notice dated 2nd September, 2015 from the plaintiff. The defendants also gave an undertaking not to use the said trademark till the hearing and final disposal of the said Notice of Motion No.311 of 2016.
61. The witness has further deposed in paragraph 14 that the defendants released cinematograph "Meendum Oru Kadhal Kathai" in Mumbai and other parts of the country on 26th August, 2016 under a different banner i.e. different production house. It is deposed that the witness personally checked theatre listings in Mumbai and can confirm that the said cinematograph "Meendum Oru Kadhal Kathai" was widely distributed in the city of Mumbai. It was screened in Mumbai on 1st September, 2016 at (i) Movietime Cubic Mall, Chembur, and (ii) PVR Nirmal Lifestyle, Mulund.
62. The witness has deposed that by using online platform "bookmyshow.com" she purchased the ticket for the said cinematograph "Meendum Oru Kadhal Kathai" for screening on 1st September, 2016. The witness has produced the printout of the SMS received by her confirming of purchase of ticket for screening of "Meendum Oru Kadhal Kathai" on 1st September, 2016.
63. In paragraph 18 of the affidavit, the witness has deposed that not only did the plaintiff have an apprehension that the defendants were about to release cinematograph within the jurisdiction of this Court, the said apprehension was proved to be correct. It is further deposed by the witness that the apprehension of the plaintiff that the defendants were about to pass off their film as that of the plaintiff in the city of Mumbai was proved and correct.
s-93-16
64. In paragraph 19 of the affidavit, the witness has deposed that since the website and the web-page was operated by the defendants claiming to belonging to "Black Ticket Films" were accessible in Mumbai and were enticing potential customers in Mumbai to watch their film, this Court has jurisdiction to entertain, try and hear the present suit.
65. On 19th October, 2016, this Court marked nine documents produced by the plaintiff as Exhibits P-1 to P-9 respectively and made it clear that the hearing was for limited purpose of preliminary issue and those documents were not necessarily to be led in evidence at the trial of the suit unless otherwise specifically ordered.
66. The witness examined by the plaintiff was cross-examined by the learned counsel for the defendants. Learned counsel for the plaintiff invited my attention to various portions of the cross- examination of the witness examined by the plaintiff. Insofar as the issue of jurisdiction raised by the defendants is concerned, a perusal of the answers given by the witness to questions 8 to 13, 20 and 21 indicates that there was no cross-examination on the deposition of the witness examined by the plaintiff on the aspect of as to when the witness of the plaintiff had accessed to the website of the defendants at Mumbai. The plaintiff had garnered the goodwill in the city of Mumbai due to the commercial activities in India and has been doing the business with the clients based in Mumbai since 2009. Various cinematograph products of the plaintiff had been screened and showcased in Mumbai on several occasions since 2009. The documents including the invoices produced by the plaintiff which were
s-93-16
issued in Mumbai were not disputed or challenged by the defendants in the cross-examination. The defendants also did not dispute the certificate under section 65-B of the Evidence Act, 1872 in support of the printouts of the purchase orders received from the clients by the plaintiff in Mumbai by email produced by the plaintiff on record which were marked as Exhibits P-6 to P-8.
67. Insofar as the issue as to whether the plaintiff had garnered any goodwill in Mumbai or not is concerned, a perusal of paragraph 3 of the affidavit in lieu of examination in chief of the witness examined by the plaintiff clearly indicates that it was deposed by her that the goodwill was garnered in Mumbai by the plaintiff. A perusal of the entire cross-examination indicates that there was no cross-examination on the said deposition of the said witness by the defendants. On the contrary in reply to question 13, when the witness was asked that if the plaintiff was based in Delhi and the defendants were in Chennai, why was the suit filed in Mumbai, the witness deposed that because the plaintiff has a goodwill in Mumbai and they were releasing a feature film in Mumbai as the Mumbai is one of the key market in feature films, the suit was filed by the plaintiff in Mumbai. The plaintiff has thus proved that it has garnered goodwill in Mumbai.
68. Insofar as the submission of the learned counsel for the defendants that admittedly the plaintiff does not have office in Mumbai and the defendants have office in Chennai and since the plaintiff is involved in making and marketing Tamil film in several parts of India, the suit could not have been filed in Mumbai by the plaintiff is concerned, a perusal of the answers given by the witness
s-93-16
of the plaintiff to questions 5, 6, 8, 13, 19, 20 and 24 to 27 and the question asked in re-examination to the said witness by inviting her attention to pages 8 to 11 of Exhibit P-1, the witness confirmed that the purchase orders were from Fulford (India) Limited, Mumbai. Learned counsel for the defendants could not dispute that the web- page of the defendants was accessible at Mumbai. In my view, there is thus no substance in the submission made by the leaned counsel for the defendants that no part of cause of action had arisen at Mumbai and thus on that ground the leave granted by this Court under clause XII of the Letters Patent shall be revoked by this Court.
69. The witness examined by the plaintiff had specifically deposed in the examination in chief on the aspect that she had personally accessed the web-page of the defendants in Mumbai in paragraphs 6, 8, 12, 14 and 19. There was no cross-examination of this witness on the said deposition and the same remained uncontroverted and is thus deemed to have been proved.
70. A perusal of the cross-examination of the witness examined by the plaintiff indicates that though the learned counsel for the defendants had put various suggestions to the said witness, the defendants admittedly did not enter the witness box to prove the case of the defendants.
71. Insofar as the submission of the learned counsel for the defendants that though the witness of the plaintiff had given the names of three persons in reply to questions 8 and 24 to 27 who had alleged to have altered the witness about the existence of the web- page of the defendants in Mumbai, the plaintiff had not examined any
s-93-16
of those persons is concerned, a perusal of the deposition of the said witness indicates that it was her deposition that she had herself accessed to the said web-page in Mumbai and had deposed based on the personal knowledge and not on hearsay. There was no cross- examination of the witness on this deposition. Examination of other witnesses at this stage was thus not warranted.
72. The Supreme Court in case of Sarwan Singh (supra) and this Court in case of Bhika Cullianji & Co. Bombay (supra) has held that if there was no cross-examination of the witness on any part of the deposition of the witness examined by the plaintiff, it amounts to admission of those facts deposed by the witness and the other party. In my view, since there was no cross-examination of the witness examined by the plaintiff on various parts of examination in chief and more particularly on the aspect of substantial part of cause of action having arisen within the jurisdiction of this Court, website and web- page of the defendants was accessed in Mumbai, the plaintiff has garnered goodwill in Mumbai and is carrying on business in Mumbai, and in view of the fact that though few suggestions were put to the witness but no independent evidence was led by the defendants to prove the case of the defendants before this Court, the evidence of the plaintiff has to be treated as admitted and proved. The principles laid down by the Supreme Court in Sarwan Singh (supra) and by this Court in case of Bhika Cullianji & Co. Bombay (supra) applies to the facts of this case. I am respectfully bound by the same.
73. Insofar as the issue raised by the defendants of so called apprehension of the plaintiff canvassed before this Court was not pleaded in the application filed under clause XII of the Letters Patent
s-93-16
is concerned, in my view the averments made in the application under clause XII of the Letters Patent have to be read with the averments made in the plaint. A perusal of the plaint clearly indicates that the action of the plaintiff in filing this suit as Quia Timet action was to prevent the anticipated action on the part of the defendants which would have caused damages to the plaintiff financially as well as could have affected the goodwill and reputation of the plaintiff in Mumbai. This Court in case of Air India Limited (supra) has held that the Court has to read the averments made in the plaint as a whole and not any particular paragraph thereof to decide the issue of jurisdiction. The defendants does not dispute that ultimately the said movie "Meendum Oru Kadhal Kathai" was released in Mumbai though through different manner. In my view the jurisdiction of the Court has to be decided on the basis of averments made in the plaint and not on the basis of the averments made in the affidavit in reply or the written statement.
74. Insofar as the submission of the learned counsel for the defendants that since the plaintiff was alleged to have been carrying on projects all over India, the plaintiff could have filed the suit in any other Court out side Mumbai where the plaintiff was alleged to have been affected or aggrieved is concerned, in my view since the plaintiff was likely to be affected in Mumbai financially as well as in respect of the goodwill and since substantial part of cause of action has arisen in Mumbai, it was the choice of the plaintiff to file the suit in Mumbai as well as in other Courts also wherever cause of action has arisen. The submission of the learned counsel for the defendants is without any merit.
s-93-16
75. Insofar as the judgment of the Delhi High Court in case of Banyan Tree Holding (P) Limited (supra) relied upon by the defendants is concerned, a perusal of the said judgment indicates that in the said judgment, the Delhi High Court had dealt with section 20 of the Code of Civil Procedure, 1908 which is not admittedly applicable to this Court being a Chartered High Court. In the said judgment, the Delhi High Court had conceded a commercial transaction and had not considered the case of Quia Timet action which has been invoked by this Court in this case. In that matter, the movie was not even released. In my view, the judgment of the Delhi High Court in case of Banyan Tree Holding (P) Limited (supra) is thus clearly distinguishable in the facts of this case and would not assist the case of the defendants.
76. A perusal of the record indicates that though in the affidavit in lieu of examination in chief, the witness of the plaintiff has deposed that the damages were likely to be suffered by the plaintiff in Mumbai, there was no cross-examination on the said deposition of the witness of the plaintiff by the defendants. There was no further questions asked to the said witness though the said witness had answered question 20 in the affirmative as to whether the plaintiff was involved in making and marketing Tamil film in India nor any suggestion was put to the said witness. There was also no cross-examination of the witness to the deposition made by the said witness in paragraph 11 of the affidavit deposing about the common industry practice which offered digital version of the production for purchase online, which is usually available through out India.
77. Learned counsel for the plaintiff in his rejoinder has
s-93-16
clarified that the plaintiff had not purchased the ticket annexed to the plaint to show trap transaction as canvassed by the defendants but had produced such ticket to show that the said movie was ultimately released in Mumbai.
78. The Supreme Court in the case of Kuldip Singh vs. Subhash Chander Jain & Ors., (2000) 4 SCC 50 has quoted the judgment of the Chancery Division in the case of Fletcher vs. Bealey, (1885) 28 Ch D 688 with approval and also Kerr on Injunctions with approval and was held that a Quia Timet action is a bill in equity which action is a preventive in nature and a specie of precautionary justice intended to prevent apprehended wrong or anticipated mischief and not to undo a wrong or mischief when it has already been done. In such an action the Court, if convinced, may interfere by appointment of receiver or by directing security to be furnished or by issuing an injunction or any other remedial process.
79. The Chancery Division in the said judgment in the case of Fletcher vs. Bealey (supra) has explained the law as to actions Quia Timet and has held that there are at least two necessary ingredients for a Quia Timet action. There must, if no actual damage is proved, be proof of imminent danger, and there must also be proof that the apprehended damage will, if it comes, be very substantial. It is held that it must be proved that it will be irreparable, because, if the danger is not proved to be so imminent that no one can doubt that, if the remedy is delayed, the damage will be suffered.
80. It is held that if the damage does occur at any time, it will come in such a way and under such circumstances that it will be
s-93-16
impossible for the plaintiff to protect himself against it, if relief is denied to him in a Quia Timet action. The Supreme Court held that a nuisance actually in existence stands on a different footing than a possibility of nuisance or a future nuisance. An actually existing nuisance is capable of being assessed in terms of its quantum and the relief which will protect or compensate the plaintiff consistently with the injury caused to his rights is also capable of being formulated. In case of a future nuisance, a mere possibility of injury will not provide the plaintiff with a cause of action unless the threat be so certain or imminent that an injury actionable in law will arise unless prevented by an injunction. The Court may not require proof of absolute certainty or a proof beyond reasonable doubt before it may interfere; but a strong case of probability that the apprehended mischief will in fact arise must be shown by the plaintiff.
81. In my view, the principles of law laid down by the Supreme Court in the case of Kuldip Singh vs. Subhash Chander Jain & Ors. (supra) referred to aforesaid makes it clear as to when the Quia Timet action is permissible and the plaintiff is not required to wait till the actual damage is actually caused or wrong is already done. I am respectfully bound by the principles of law laid by the Supreme Court in the said judgment.
82. The Delhi High Court has led down the following tests for injunctive relief in Quia Timet action as under :
"28. The only tests for injunctive relief in Quia Timet Action are :- (i) Whether it is likely to cause confusion or to deceive the purchasers as to source or
s-93-16
origin of the trade mark or the goods to be sold in future under the said mark irrespective of the fact whether goods intended to be sold are competitive goods or not; (ii) Whether the intention to use the infringed trade mark is to trade or cash upon the reputation and goodwill of the plaintiff earned over the years through extensive advertisement and huge expenses; (iii) Whether there is likelihood of real or tangible damage or injury to the plaintiff or reasonable probability if the same would take place. In other words whether use of the trademark by the defendant is likely to be associated with the plaintiff's trade mark or business; (iii) Whether the hardship suffered by the plaintiff would be greater than that of the defendants if injunction is not granted against the defendants. "
83. The Delhi High Court in the said judgment considered that the plaintiff had enjoyed the goodwill internationally and had acquired high reputation and enviable goodwill in India which has developed painstakingly over the years through extensive advertisements and quality of its goods. It is held that adoption of the trade mark MARS by the defendants shows the intention and designs to misrepresent the public and create confusion that they are associated with the plaintiff or have been authorized by the plaintiff to use its mark. It is held that the apprehension of real and tangible possibility that the defendants may start manufacturing in the good sector is neither imaginary nor misplaced. It is accordingly held that all these factors lead to the most ineluctable conclusion that injunction by Quia Timet Action is not only appropriate but essential also as misconception of
s-93-16
the defendants. The Delhi High Court accordingly granted injunction against the defendants in the said Quia Timet action initiated by the plaintiff. It is however made clear that this Court has not expressed any views on the issue as to whether the plaintiff has made out any case for grant of injunction or not and the same would be considered by the Court in the notice of motion filed by the plaintiff.
84. Similar view which is taken by the Delhi High Court in case of Mars Incorporated (supra) has been taken by the Delhi High Court in M/s.Jawahar Engineering Co. & Ors. (supra), in case of Bristol Myers Squibb Company & Anr. (supra), in case of Teva Pharmaceutical Industries Ltd. & Ors. (supra), in case of M/s.Allied Blenders & Distillers Pvt. Ltd. (supra) and in case of Pfizer Products, Inc. (supra). It is clear that such Quia Timet action is maintainable if the test led down in the Supreme Court and Delhi High Court is satisfied. I am in respectful agreement with the principles led down by the Delhi High Court in aforesaid judgments. The issue on merits whether the plaintiff has made out the case for injunction or not can be considered by this Court at the hearing of the notice of motion.
85. In my view, the defendants have though raised an issue of jurisdiction and has disputed various averments made by the plaintiff on the issue of jurisdiction, the defendants have not chosen to lead evidence on the issue of jurisdiction. On consideration of the documentary as well as oral evidence led by the plaintiff, in my view, the plaintiff has proved beyond reasonable doubt that substantial part of cause of action in this action for Quia Timet has arisen within the territorial jurisdiction of this Court based on the apprehension of the
s-93-16
plaintiff and thus in the facts and circumstances of this case, this Court had rightly granted leave under clause XII of the Letters Patent on the application filed the plaintiff. This Court has thus jurisdiction to entertain, try and dispose of the suit upon this Court having granted leave in favour of the plaintiff. No case is made out by the defendants for revocation of the leave and for dismissal of the suit or for return of the plaint to appropriate Court. In my view since this Court has jurisdiction to entertain, try and dispose of the suit, the question of revocation of leave or for dismissal of the suit or for return of the plaint to appropriate Court does not arise.
86. Issue no.1 framed by this Court is accordingly answered in negative. Insofar as issue no.2 is concerned, in my view, in view of the answer to issue no.1 in the negative, the question of revocation of leave does not arise and the said question is answered accordingly.
87. The office is directed to place Notice of Motion No.1205 of 2016 for hearing and final disposal after two weeks.
(R.D. DHANUKA, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!