Citation : 2025 Latest Caselaw 8232 Bom
Judgement Date : 8 December, 2025
Digitally
signed by
2025:BHC-OS:24184
MEERA
MEERA
MAHESH comip-110--12.doc
MAHESH JADHAV
JADHAV Date:
2025.12.10
18:18:23
+0530
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
COMMERCIAL SUIT NO.110 OF 2012
Anheuser Busch Inbev India Ltd. ...Plaintiff
Versus
Jagpin Brewerise Limited ...Defendant
-----
Mr. Ashutosh Kane, Ms Amruta Thakur and Ms Sumana Roychowdhary i/b W. S.
Kane & Co. for Plaintiff.
-----
CORAM : ARIF S. DOCTOR, J.
RESERVED ON : 20th NOVEMBER 2025
PRONOUNCED ON : 8th DECEMBER 2025
JUDGMENT:
1. The Plaintiff has filed the present Suit seeking, inter alia (i) a permanent
order of injunction restraining the Defendant from infringing the
Plaintiff's registered trade mark No. 436744, i.e., "HAYWARDS 5000", as
well as trade mark No. 1521743, "FIVE THOUSAND", both in Class 32, by
using the mark "COX 5001"("impugned trade mark") or any other trade
mark deceptively similar to the Plaintiff's registered trade mark and (ii)
from passing off the Defendant's goods as and of the Plaintiff's goods. The
Plaintiff has also sought damages of Rupees Twenty Lakhs.
Brief Background
2. The Plaintiff is the registered proprietor of two trade marks in Class 32 for
beer, (i) the label mark "HAYWARDS 5000" bearing Registration No.
comip-110--12.doc
436744 ("label mark") and (ii) the word mark "FIVE THOUSAND" bearing
Registration No. 1521743 ("word mark"). These marks are collectively
referred to as "the said trade marks."
3. The trade mark "HAYWARDS 5000" was originally adopted in 1983 by the
Plaintiff's predecessor in title, Shaw Wallace & Co. Ltd. ("Shaw Wallace"),
who then, in the year 1985, applied for and secured registration of the
label mark under registration No. 436744. It is the Plaintiff's case that
since the year 1983, Shaw Wallace and thereafter the Plaintiff have,
including through licensees, been continuously and extensively
manufacturing and selling beer under the label mark "HAYWARDS 5000".
4. In 2003, the Delhi High Court, in the case of Shaw Wallace & Co. Ltd. &
Anr. v. Superior Industries Ltd. 1, declared "HAYWARDS 5000" to be a well-
known trade mark, following which it was included in the list of well-
known marks maintained by the Registrar of Trade Marks.
5. By a Deed of Assignment dated 27th May 2005, Shaw Wallace assigned and
transferred the registered label mark "HAYWARDS 5000", together with
the goodwill associated therewith, to the SKOL Breweries Ltd., as the
Plaintiff was formerly known. On 27th May 2005, SKOL Breweries Limited
filed Form TM-23 to enter its name in the Register of Trade Marks as the
proprietor of the said label mark. This application was duly accepted.
6. In January 2005, the Plaintiff's predecessor discovered that the Defendant
was inter alia marketing and selling beer under the trade mark "COX
5000", in which the numeral "5000" formed a prominent and essential
1 2003 (27) PTC 63
comip-110--12.doc
feature. A cease-and-desist notice dated 18 th January 2005 was issued by
the Advocates of the Plaintiff's predecessor. However, the Defendant
refused to comply with the same, and it was thus that the Plaintiff filed Suit
No.19 of 2006 against the Defendant and one of its directors, Mr.
Jagdishchandra Aggrawal, in which the Defendant was, by an order dated
21st September, 2006, restrained from using the numeral "5000". Said
Order was challenged by the Defendant before Division Bench of this
Court, however, the same was dismissed.
7. The Plaintiff then, in the year 2007, applied for registration of the word
mark "FIVE THOUSAND", which was subsequently granted in 2010 under
Registration No. 1521743 in Class 32.
8. The Defendant, thereafter sometime in 2007, also filed an Application for
Rectification2 of the Plaintiff's registered label mark No. 436744 in Class
32 before the Intellectual Property Appellate Board ("IPAB").
9. On 14th September 2011, the IPAB, by a detailed order, rejected the
Defendant's Application for Rectification of the Plaintiff's label mark.
10.It is the case of the Plaintiff that in or around 2011, the Plaintiff learnt that
the Defendant had begun selling beer under the trade mark "COX 5001",
wherein the numeral "5001" was prominently displayed.
11.It was thus that the Plaintiff filed the present Suit on 9 th January 2012.
12.By an order dated 13th January 2012, this Court granted the Plaintiff ad-
interim reliefs in terms of prayer clause (a) of Notice of Motion No. 92 of
2012. Subsequently, by an order dated 6 th February 2014, the Notice of
2 ORA/170/2007/TM/KOL
comip-110--12.doc
Motion was made absolute in terms of prayer clauses (a) and (b). The
Defendant did not challenge either of these orders.
13.The Defendant filed a Written Statement on 3 rd October, 2012, and vide an
order dated 16th January, 2013, the following issues were framed:
Issues
1. Whether the Plaintiff proves that by use of the impugned trade mark 'COX 5001" in relation to beer, the Defendant has infringed the Plaintiff's registered trade mark Nos. 436744 and/or 1521743 both in Class 32?
2. Whether the Plaintiff proves that by use of the impugned trade mark "COX 5001" in relation to beer, the Defendant is passing off its beer as and for the beer of the Plaintiff?
3. Whether the Defendant proves that Plaintiff has come to this Court by "suppressio veri" and with unclean hands?
4. Whether the Defendant proves that the numeral "5000" is common to the trade and is hence "publici juris" for use in sale of strong beer?
5. Whether the Defendant proves that the Plaintiff has consented to the use of the numeral "5001" by the Defendant in relation to Its strong beer?
6. Whether the Defendant proves that the Plaintiff has disclaimed exclusive rights in the numeral "5000" in respect of its registered trade mark "HAYWARDS 5000" bearing registration No. 436744 in Class 32 before the Trade marks Registry?
7. Whether the Plaintiff is entitled to damages or in the alternative profits earned by the Defendant by the use of the impugned trade mark "COX 5001"??
8. Whether the Plaintiff is entitled to the reliefs of permanent injunction, as prayed?
9. What Order?
10. What Relief?
14.Subsequently, the Plaintiff's documents in evidence were marked, and the
Plaintiff's Witness (PW-1) was cross-examined by the Defendant's
Advocate. Thereafter by an order dated 18 th January, 2016, this Court
comip-110--12.doc
recorded that the cross-examination of Plaintiff's Witness (PW-1) was
over, and that the Plaintiff was not leading further evidence, and also that
the Defendant does not propose to lead any evidence.
15.In February 2019, the Defendant filed Notice of Motion No. 533 of 2019 in
the present Suit for stay of the Suit under the provisions of Section 124 of
the Trade Marks Act, 1999. Thereafter, sometime in July 2019, the
Defendant took out Chamber Summons No. 859 of 2019 in the Suit,
seeking amendment of the Written Statement.
16.Between the years 2019 and 2024, the aforesaid Notice of Motion and
Chamber Summons came up for hearing on multiple occasions, and
ultimately, both were dismissed for want of prosecution vide an order
dated 8th August, 2024.
17.The Suit then came up for final hearing on 3 rd January 2023, 26th August
2024, 9th June 2025, 24th June 2025, and 3rd November 2025, and on each
of the said dates, none appeared on behalf of the Defendant. This Court,
vide the order dated 3 rd November 2025, listed the Suit for final hearing on
13th November 2025 and had directed the Plaintiff's Advocates to give
notice of this date to the Defendant. Accordingly, the Plaintiff gave notice
of the aforesaid date of hearing to the Defendant. The Plaintiff has also
tendered an Affidavit of Service proving that the notice of the aforesaid
hearing and the previous order dated 3 rd November 2025 were duly served
upon the Defendant. Despite this, the Defendant has not appeared.
18.It was thus that the matter was taken up for final hearing.
comip-110--12.doc
Submissions of Mr. Kane on behalf of the Plaintiff
19.Mr. Kane at the outset pointed out that the Defendant had, in the written
statement, inter alia, taken the following defences (i) that the Defendant
adopted the impugned trade mark "COX 5001" sometime in 2007 and has
been using the same in respect of the impugned goods since then; (ii) that
the rival marks, i.e., "HAYWARDS 5000/FIVE THOUSAND" and "COX
5001", are dissimilar; (iii) that the Plaintiff's label mark "HAYWARDS
5000" registered under No. 436744 in Class 32 has never been used by the
Plaintiff and that the Plaintiff has abandoned the said registered label mark
(iv) that the Plaintiff cannot claim any right in respect of the numeral
"5000" and that the numeral "5000" is common to the trade (v) that the
registration of label mark "HAYWARDS 5000" under No. 436744 in Class
32 does not grant the Plaintiff any exclusive right over the numeral "5000"
and that the said numeral "5000" has been disclaimed (vi) that the Plaintiff
has suppressed that there are other marks with the numeral "5000"
registered with the Trade Marks Registry (vii) that the Plaintiff has
suppressed that the Plaintiff and its predecessors have filed other
applications for registration of the trade mark "5000" in Class 32, (viii)
that the Plaintiff has consented to the use of the impugned trade mark
"COX 5001" by the Defendant and (ix) that the Plaintiff is estopped from
making any claim against the numeral "5001" used by the Defendant in
view of the statement made by the Plaintiff in paragraph 17 (b) of the
Plaint in its earlier Suit No. 2510 of 2006.
20.Mr. Kane submitted that while the Defendant had taken the aforesaid
comip-110--12.doc
contentions in the written statement, the Defendant had not, despite being
given multiple opportunities, led any evidence in support of the case
pleaded in the written statement.
21.Mr. Kane then made the following submissions, issue-wise.
"(1). Whether the Plaintiff proves that by the use of the impugned trade mark 'COX 5001' in relation to beer, the Defendant has infringed the Plaintiff's registered trademark Nos. 436744 and/or 1521743, both in Class 32?"
22.Mr. Kane submitted that the Plaintiff is the registered proprietor of both
the label mark "HAYWARDS 5000" and the word mark "FIVE THOUSAND"
in Class 32 in respect of "beer". He pointed out that the Defendant's
application for cancellation of the Plaintiff's registration of the label mark
was dismissed by the IPAB vide a detailed order which remained
unassailed by the Defendant. He submitted that to the best of the Plaintiff's
knowledge, the Defendant has not disputed the Plaintiff's registration of
the word mark "FIVE THOUSAND". He thus submitted that the Plaintiff, by
virtue of the said registrations, had the statutory right to the exclusive use
of the registered trade marks in respect of "beer".
23.Mr. Kane then submitted that the Plaintiff's mark is a composite label
comprising the word "HAYWARDS" together with the numeral "5000", and
that both elements constitute the distinctive, essential, and leading features
of the label mark. He further pointed out that Section 28 of the Trade
Marks Act, 1999, confers upon the registered proprietor the exclusive
right to use the registered trade mark. He thus submitted that the Plaintiff's
comip-110--12.doc
registration of the label mark affords a protection to the Plaintiff in respect
of all its essential and leading features, including the numeral "5000". He
thus submitted that the Plaintiff was therefore statutorily entitled to
restrain any person from using an identical or deceptively similar mark.
24.Mr Kane then pointed out that the Defendant's impugned trade mark
"COX 5001", of which the numeral "5000" is the leading and essential
feature, was conceptually, close and deceptively similar to the Plaintiff's
label mark "HAYWARDS 5000" since the same contained the numeral
"5000" as its leading, essential and memorable feature. He also pointed out
that the rival goods are identical, and it was thus that the Defendant had,
by the use of the impugned trade mark in respect of identical goods, i.e.,
"beer", infringed both the Plaintiff's label mark and the Plaintiff's word
mark.
25.Mr. Kane then submitted that the Defendant's contention that there cannot
be any case of infringement, as the goods of the Defendant are being sold
under the trade mark "COX 5001", which is distinct and/or distinguishable
from the Plaintiff's trade mark "HAYWARDS 5000", was plainly unstatable.
He submitted that even a cursory look at the impugned trade mark made
clear that the leading, essential and memorable part of the impugned trade
mark is the numeral "5001", which is closely and deceptively similar to the
Plaintiff's registered word mark "FIVE THOUSAND" and the Plaintiff's
registered label mark "HAYWARDS 5000".
26. Mr. Kane then pointed out that this Court had, in several decisions, held
"5000" to be the leading and essential feature of the Plaintiff's said trade
comip-110--12.doc
mark "HAYWARDS 5000". In support of his contention he placed reliance
upon the following decisions Shaw Wallace and Co. Ltd. & Anr. v. Mohan
Rocky Spring Water Breweries Ltd. 3; SKOL Breweries Ltd. v. Som
Distilleries & Breweries Ltd4; SKOL Breweries Ltd. v. Fortune Alcobrew Pvt.
Ltd.5 and Sabmiller India Ltd. v. Jagpin Breweries 6.
27.Mr. Kane submitted that infringement is made out where a Defendant is
shown to have adopted the essential feature of a registered trade mark. He
pointed out that, in assessing similarity, the Court must look at the overall
and broad impression conveyed by the rival marks, rather than engage in a
minute, side-by-side comparison. The focus, he submitted, must be on the
essential, dominant, and memorable features of the mark, and not the
minor variations, since it was the essential and dominant features which
remained in the minds of consumers. In support of his contention, he
placed reliance upon the following decisions Reckitt & Colman of India Ltd.
vs Wockhardt Ltd.7 , Pidilite Industries Limited v. Jubilant Agri & Consumer
Products Limited8, Jagdish Gopal Kamath v. Lime & Chilli Hospitality
Service9 and James Chadwick & Bros. Ltd. v. The National Sewing Thread
Co. Ltd.10
28.Mr. Kane then submitted that the Defendant's contention that the Plaintiff had
never used and had therefore abandoned its registered label mark
3 MIPR 2007 (2) 185 4 2011 SCC OnLine Bom 1750 5 2012 (6) Mh.L.J. 265 6 2014 SCC OnLine Bom 4842 7 [Bombay High Court] Appeal No.1180 of 1991 in Notice of Motion No. 2141 of 1991 in Suit No. 2970 of 1991 8 2016 SCC OnLine Bom 14093 9 2015 SCC OnLine Bom 531 10 AIR 1951 Bom 147
comip-110--12.doc
"HAYWARDS 5000" was wholly misconceived. He submitted that the
Plaintiff had been openly, continuously, and exclusively using the trade
mark "HAYWARDS 5000" registered under No. 436744, as well as several
other label marks in which the leading, prominent, essential, and
distinctive feature is the expression "HAYWARDS 5000". He submitted
that these label marks were, in substance and overall commercial
impression, the same as or substantially similar to the registered label
"HAYWARDS 5000". He then placed reliance upon Section 55 of the Trade
Marks Act, 1999, to point out that such use of a trade mark was
specifically recognised. He also placed reliance upon the decision of this
Court in SKOL Breweries Ltd. v. Som Distilleries & Breweries Ltd .,
particularly paragraphs 19 and 20, which affirm that the use of a mark in
a modified or updated label does not amount to non-use so long as its
essential features remain intact. He thus submitted that the allegation of
abandonment was therefore entirely untenable both in fact and in law.
29.Mr. Kane then submitted that the Defendant's adoption of the impugned
mark was plainly dishonest and undertaken solely with the intention of
exploiting the Plaintiff's tremendous reputation and goodwill. He pointed
out that the Defendant had no plausible reason to adopt the numeral
"5001" except to trade upon the established market recognition of the
Plaintiff's well-known mark, "HAYWARDS 5000". He further submitted
that the Defendant was under a duty to conduct a search of the Register of
Trade Marks prior to adopting the impugned mark, and had the Defendant
done so, the same would have revealed the Plaintiff's registrations. He
comip-110--12.doc
submitted that the Defendant's failure to undertake even this basic due
diligence, coupled with the adoption of a mark so closely approximating
the Plaintiff's, made clear that the Defendant's conduct was tainted with
dishonesty and mala fides. In support of his contention that the adopter of
a trade mark is obliged to carry out a search of the Trade Marks Register,
Mr. Kane placed reliance upon the decision of the Division Bench of this
Court in Bal Pharma Ltd. v. Centaur Laboratories Pvt. Ltd. & Anr .11, as well
as a recent judgement of this Court in Petrofer Chemie H.R. Fischer GMBH
& Co. KG. and Anr. v. United Petrofer Limited 12.
30.He thus submitted that the Plaintiff had successfully proved that the
Defendant has infringed the Plaintiff's label mark as well as the word mark
by using the impugned trade mark "COX 5001".
"(2) Whether the Plaintiff proves that by the use of the impugned trademark 'COX 5001' in relation to beer, the Defendant is passing off its beer as and for the beer of the Plaintiff?"
31.Mr. Kane submitted that the Plaintiff had, in addition to continuously and
extensively using the label mark "HAYWARDS 5000" since its adoption in
1983, also widely advertised and publicised the said mark across India. He
pointed out that the Plaintiff's beer was marketed and sold throughout the
country through a large and well-established distribution network built up
by the Plaintiff/the Plaintiff's predecessors. He then also pointed out that,
owing to decades of substantial sales and extensive advertising in leading
11 2001 SCC OnLine Bom 1176 12 [Bombay High Court] Order in IA. No. 2143 of 2021 in COMIP Suit No. 275 of 2021
comip-110--12.doc
publications, periodicals, and other media, members of the trade and
public have come to associate the label mark "HAYWARDS 5000" and, in
particular, the numeral "5000" exclusively with the plaintiff.
32.He then submitted that there could be no doubt as to the fact that the
Plaintiff's label mark had acquired tremendous goodwill and reputation.
He pointed out that this Court had in several decisions held that the
numeral "5000" was associated with the Plaintiff's beer and that the Delhi
High Court had in the case of Shaw Wallace & Co. Ltd. & Anr. v. Superior
Industries Ltd expressly held that the Plaintiff's mark "HAYWARDS 5000"
had been expressly recognised as a well-known trade mark. He submitted
that the Plaintiff's trade mark had also thereafter been included in the list
of well-known marks maintained by the Registrar of Trade Marks.
33.Mr. Kane submitted that the Defendant's impugned trade mark, "COX
5001", being deceptively similar to the Plaintiff's well-known mark,
"HAYWARDS 5000", would necessarily result in misrepresentation and
confusion, and the Defendant, by adopting and using the numeral "5001"
for identical goods, was leading members of the public and the trade to
believe, wrongly, that the Defendant's beer originates from, or is in some
manner connected with, the Plaintiff.
34.Mr. Kane further submitted that although the Defendant had claimed use
of the impugned trade mark "COX 5001" since 2007, the Defendant had
not produced a single document to substantiate this alleged user. He
pointed out that the Defendant had also failed to offer any credible or
rational explanation for adopting the impugned mark, particularly the
comip-110--12.doc
numeral "5001", which is the dominant, prominent and essential feature of
the Defendant's mark.
35.He submitted that the Defendant was using the mark "COX 5001" in
relation to identical goods, namely beer, and that even a cursory look at the
photographs of the Defendant's bottles alongside the Plaintiff's shows that
the numeral "5001" is the dominant and most eye-catching element of the
impugned mark. The comparison of Plaintiff's and Defendant's products is
as follows:
Plaintiffs' Product - Defendant's Product -
He pointed out that, when compared with the Plaintiff's mark,
"HAYWARDS 5000", in which the numeral "5000" constitutes the leading,
essential, and memorable feature, the Defendant's adoption of the closely
corresponding numeral "5001" is conceptually similar and plainly
deceptive.
36.Mr. Kane then also pointed out that the impugned mark is applied on
round bottles, and when viewed from certain angles, the numeral 5001
comip-110--12.doc
appears visually similar to 5000, thereby enhancing the likelihood of
deception. He thus submitted that in such circumstances, a consumer
encountering the Defendant's beer is bound to be placed in a state of
wonderment and is likely to be misled into believing that the Defendant's
product emanates from, or is associated with, the Plaintiff or constitutes an
extension of the Plaintiff's well-known "HAYWARDS 5000" beer.
37.He submitted that it is a settled principle of trade mark law that the
Plaintiff is not required to prove actual instances of confusion, and a
likelihood of confusion or deception is sufficient to prove passing off. In
support of his contention, he placed reliance upon the decision of the
Hon'ble Supreme Court in Rustom & Hornsby Ltd. v. Zamindara
Engineering Co.13, paragraph 6 of which holds as follows:
"6. The action for infringement is a statutory right. It is dependent upon the validity of the registration and subject to other restrictions laid down in Sections 30, 34 and 35 of the Act. On the other hand the gist of a passing off action is that A is not entitled to represent his goods as the goods of B but it is not necessary for B to prove that A did this knowingly or with an intent to deceive. It is enough that the get-up of B's goods has become distinctive of them and that there is, a probability of confusion between them and the goods of A. No case of actual deception nor any actual damage need be proved. At common law the action was not maintainable unless there had been fraud on A's part. In equity, however, Lord Cottenham L. C. in Millington v. Fox (1838) 3 My & Cr 338 held that it was immaterial whether the defendant had been fraudulent or not in using the plaintiff's trademark and granted an injunction accordingly. The common law courts, however adhered to their view that fraud was necessary until the Judicature Acts, by fusing law and equity, gave the equitable rule the victory over the common law rule. "
13 AIR 1970 SC 1649
comip-110--12.doc
38.He submitted that it was therefore clear that the Defendant is passing off
its beer as and for the beer of the Plaintiff by using the impugned trade
mark.
Issue Nos. 3, 4, 5 and 6
"(3) Whether the Defendant proves that the Plaintiff has come to this Court by "suppressio veri" and with unclean hands? (4) Whether the Defendant proves that the numeral '5000' is common to the trade and is hence 'public juris' for use in sale of beer? (5) Whether the Defendant proves that the Plaintiff has consented to the use of the numeral "5000" by the Defendant in relation to strong beer?
(6) Whether the Defendant proves that the Plaintiff has disclaimed exclusive rights in the numeral "5000" in respect of its registered trade mark "HAYWARDS 5000" bearing registration No. 436744 in Class 32 before the Trade marks Registry?
39.Mr. Kane then submitted that the burden of proving Issue Nos. 3 to 6 lay
squarely upon the Defendant and that the Defendant had not led any
evidence whatsoever in the matter, nor were there any admissions by the
Plaintiff's witness in cross-examination by which these Issues could be
deemed to have been answered in favour of the Defendant. He submitted
that all these Issues would therefore necessarily have to be answered in the
negative.
40.In dealing with Issue No. 3, Mr. Kane submitted that the Plaintiff had not at
any given time suppressed any material fact or made any false
representation to this Court. He pointed out that this had been affirmed by
this Court in the order and judgement dated 6 th February, 2014, while
making Notice of Motion under No. 92 of 2012 absolute. He then pointed
comip-110--12.doc
out from the said order that this Court had categorically rejected the
Defendant's claim, stating that there is no rule that the Plaintiff has to
disclose the entire history of its trade marks while filing a suit before any
Court especially when the same are irrelevant. He pointed out that the
order dated 6th February, 2014, was not challenged by the Defendant and
that the same had thus attained finality.
41.In dealing with Issue No. 4, Mr. Kane pointed out that the IPAB, by its order
dated 14th September 2011, had rejected the Defendant's Rectification
Application and thereby decided the issue squarely in favour of the
Plaintiff. He further pointed out that, despite being afforded several
opportunities, the Defendant had not produced any evidence whatsoever to
substantiate its assertion that the numeral "5000" was commonly used in
respect of beer. Mr. Kane submitted that it was well settled that the burden
of proving that a registered trade mark is common to the trade lies entirely
on the party alleging such common usage, which he submitted that the
Defendant had wholly failed to do. He then placed reliance upon the
decisions in the case of Pidilite Industries Ltd. v. S.M. Associates & Ors.14
and Corn Products Refining Co. v. Shangrila Food Products Ltd .15, to point
out that the onus of establishing that a mark or any of its elements have
become common to the trade rests upon the party raising that plea.
42.In dealing with Issue No. 5, Mr. Kane submitted that the Defendant's
contention that the Plaintiff was aware of the Defendant's use of the
impugned mark since 2011 and had filed Suit No. 652 of 2011 before the
14 2003 SCC OnLine Bom 143 15 AIR 1960 SC 142
comip-110--12.doc
Madras High Court was entirely misplaced. He pointed out that the Suit
before the Madras High Court concerned only the infringement of the
Plaintiff's registered bottle design under No. 223479 and had nothing to
do with the Defendant's use of the impugned trade mark. The filing of that
Suit, therefore, cannot be construed as the Plaintiff having consent to the
Defendant's use of the impugned mark. Mr. Kane further submitted that
this contention was also belied by the Plaintiff's conduct since the Plaintiff
had issued a cease-and-desist notice as far back as 18th January 2005,
calling upon the Defendant to cease using the impugned mark. Moreover,
immediately upon becoming aware of the Defendant's use of the impugned
trade mark, the Plaintiff filed the present suit in 2012. These actions, he
submitted, demonstrate that the Plaintiff has consistently opposed the
Defendant's use and has never consented to it.
43.Mr. Kane then, while dealing with Issue No. 6, submitted that the
Defendant's contention that (i) the Plaintiff's registration of the label mark
under No. 436744 in Class 32 does not confer any exclusive right over the
numeral "5000", and (ii) the numeral "5000" have been disclaimed were
both wholly misconceived and untenable. He submitted that the trade
mark "HAYWARDS 5000" is inherently distinctive, and it was precisely on
this basis that it was granted registration and entered on the Register of
Trade Marks. He reiterated that the Defendant's challenge to this
registration had already been rejected by the IPAB through a detailed
order, which affirmed the validity of the Plaintiff's mark. He further
pointed out that, during examination of the Plaintiff's application for
comip-110--12.doc
registration of trade mark No. 436744 in Class 32, the Registrar of Trade
Marks did not raise any objection in respect of the numeral "5000", and
thus the question of the Plaintiff being required to disclaim the numeral
"5000" did not arise at all. Mr. Kane submitted that the condition imposed
by the Registrar, i.e., that " registration of this trade mark shall give no right
to the exclusive use of all descriptive matter appearing on the label", was
plainly directed at the descriptive expression "SUPER STRONG BEER"
appearing on the label and did not in any manner pertain to the numeral
"5000".
44. Mr. Kane then also submitted that it was well settled that whenever the
Registrar of Trade Marks imposes a disclaimer in respect of any feature of
a trade mark, the Registrar specifically provides for the same, and in the
absence of any such specific disclaimer, a general disclaimer cannot be
equated with a specific disclaimer for the numeral "5000". In support of
his contention he placed reliance upon the decision of this Court in the
case of SKOL Breweries Ltd. v Som Distilleries & Breweries Ltd.
45.Mr. Kane further submitted that, while assessing the rival marks for the
purpose of infringement, this Court must also consider the so-called
disclaimed feature, particularly because consumers and traders are entirely
unaware of any disclaimer entered in the Register. In support of this
submission, he placed reliance upon the decision of this Court in Pidilite
Industries Ltd. v. S.M. Associates & Ors ., to point out that disclaimers do not
influence public perception of a mark. He submitted that, in any event, the
Plaintiff is also the registered proprietor of the word mark "FIVE
comip-110--12.doc
THOUSAND", to which the impugned mark "COX 5001" is conceptually,
closely, and deceptively similar and that it was well-settled that the
existence of a disclaimer does not affect the Plaintiff's claim in passing-off.
In support of his contention he placed reliance upon the decision of this
Court in Shaw Wallace v. Castle Douglas Industries Ltd. & Mohan Rocky
Spring Water Brewery Ltd.16 Mr. Kane therefore submitted that the
Defendant had failed to establish that the Plaintiff had disclaimed exclusive
rights in the numeral "5000" in respect of the label mark "HAYWARDS
5000".
"(7). Whether the Plaintiff is entitled to damages or in the alternative profits earned by the Defendant by the use of the impugned trade mark "COX 5001""?
46.In dealing with Issue No. 7, Mr. Kane submitted that by reason of the
aforesaid acts of infringement and passing off, the Defendant has caused
loss and damage to the Plaintiff, which the Plaintiff estimates at
Rs.20,00,000/- (Rupees Twenty Lakhs Only). He thus submitted that the
Plaintiff was entitled to the damages as estimated by the Plaintiff or then
such other sum as this Court may deem fit and proper. He submitted that
in the alternative, the Plaintiff is entitled to all the profits earned by the
Defendant by its use of the impugned trade mark.
"(8). Whether the Plaintiff is entitled to the reliefs of permanent injunction, as prayed?"
16 [IPLR] 2007 July 2021
comip-110--12.doc
47.Mr. Kane then submitted that the Plaintiff had successfully proved that the
Defendant had infringed both the label mark and the word mark and that
the Defendant was passing off its beer as being that of the Plaintiff by using
the impugned marks in respect of identical goods. He further submitted
that the Defendant had also failed to establish that the numeral '5000' is
common to the trade or is public juris in relation to "beer".
Reasons and Conclusion
48.After having heard Mr. Kane, Learned Counsel for the Plaintiff, and having
perused the evidence on record and the case law upon which reliance has
been placed, I find as follows:
A) At the outset, it is crucial to note that though the Defendant has
taken several defences in the written statement, including prior
adoption of the impugned mark, dissimilarity of the rival marks,
non-use or abandonment by the Plaintiff, that the numeral
"5000" is common to the trade, and suppression of material
facts, consent, and estoppel, the Defendant has chosen not to
lead any evidence to substantiate any of the pleas taken in the
written statement.
B) Conversely, the Plaintiff has established, through certified
copies obtained from the Register of Trade Marks, that the
Plaintiff is the registered proprietor of (i) the label mark
"HAYWARDS 5000" (having Registration No. 436744) and (ii)
the word mark "FIVE THOUSAND" (having Registration No.
comip-110--12.doc
1521743), both being in Class 32 in respect of beer. Crucially,
the rectification application filed by the Defendant to the
Plaintiff's label trade mark "HAYWARDS 5000" was dismissed
by the IPAB vide a detailed order dated 14 th September 2011,
which order was never challenged by the Defendant. Equally
crucial is the fact that the Defendant has not disputed or
challenged the validity of the registration for the word mark
"FIVE THOUSAND". Thus, the Plaintiff's registration in respect of
both the label mark and the word mark stands admitted and
unimpeached, entitling the Plaintiff to the statutory protection
afforded to the registered proprietor of a trade mark under
Sections 28 and 29 of the Trade Mark Act.
C) The Plaintiff's label mark is a composite mark in which both the
word "HAYWARDS" and the numeral "5000" constitute
essential, distinctive and leading features. Under Section 28 of
the Trade Marks Act, the Plaintiff, as registered proprietor,
enjoys the exclusive statutory right to use these marks for beer
and to prevent others from using identical or deceptively
similar marks and infringing the Plaintiff's statutory rights.
From the evidence which has been placed before me, I am
satisfied that the Plaintiff has established continuous, open and
extensive use of the label mark "HAYWARDS 5000" since 1983.
The evidence produced by the Plaintiff also bears out that the
Plaintiff has consistently been using the label which is
comip-110--12.doc
substantially identical or materially similar to the registered
label. Thus, under Section 55, such use constitutes valid use of
the registered mark.
D) A plain look at the impugned mark "COX 5001" leaves no
manner of doubt that the numeral "5001" is its dominant and
memorable feature. The Defendant is using the impugned mark
in respect of the very same goods, i.e., beer, for which the
Plaintiff uses its registered trade marks. A visual comparison of
the rival marks shows that the numeral forms the most
prominent and striking element in both. The decisions in Shaw
Wallace v. vs Superior Industries Ltd., SKOL Breweries v. Som
Distilleries & Breweries Ltd and SABMiller v. Jagpin Breweries
have all held that "5000" constitutes the essential and distinctive
feature of the Plaintiff's label mark.
E) The fact that the Defendant uses "5001" instead of "5000"
makes no difference. It is well settled that what matters is the
recollection of an average consumer with imperfect
recollection. The average consumer, with imperfect recollection
in these facts, is most likely to be left in a state of confusion and
wonderment as to the origin of the Defendant's beer and
associate the same with that of the Plaintiff's. Thus, merely
replacing "5000" with "5001" would make no difference and
would not reduce the likelihood of confusion.
F) It is well settled that the test for infringement requires the Court
comip-110--12.doc
to assess the overall and broad impression of the marks rather
than a meticulous, side-by-side comparison. What is to be
considered are the essential, dominant and memorable features
of the rival marks and not the minor differences in detail, as
held in the case of Reckitt & Colman v. Wockhardt Ltd. , Pidilite
v. Jubilant Agri & Consumer Products Limited , Jagdish Kamath
v. Lime & Chilli Hospitality Services and James Chadwick Bros.
Ltd. v. The National Sewing Thread Co. Ltd. Applying the
principles laid down in these decisions, on an examination of
the rival marks, i.e., the Plaintiff's label mark and the impugned
mark, the Defendant has used "5001" in a manner that is
deceptively similar to the Plaintiff's registered trade mark.
G) Furthermore, the circumstances also strongly suggest that the
Defendant's adoption of "5001" is dishonest. The Defendant has
not provided any explanation for selecting the numeral "5001",
nor has it shown any independent reputation or market
presence since 2007, as alleged. As held in Bal Pharma v.
Centaur and Petrofer v. United Petrofer, a party adopting a
mark must first conduct a trade mark registry search, failing
which dishonesty is inferred. The Defendant has not led any
evidence which would support honest adoption, nor has the
Defendant shown the basis on which it had adopted "5001". It is
thus clear that the Plaintiff's mark being a well-recognised
trade mark and entered into the registered trade marks, the
comip-110--12.doc
Defendant has in a calculated manner tried to come as close to
the said trade mark only in an attempt to ride on the Plaintiff's
immense reputation and goodwill.
H) The Defendant's plea of non-use or abandonment is untenable.
The Plaintiff has produced evidence which establishes long and
continuous use of the trade mark under the "HAYWARDS 5000"
label. The Plaintiff's reliance upon the decision of this Court in
SKOL Breweries v. Som Distilleries , is entirely apposite since the
said decision holds that use of labels substantially similar to the
registered label constitutes use of the registered mark. In these
circumstances, the essential feature of the Plaintiff's registered
marks having been used by the Defendant in respect of identical
goods, the Plaintiff has established a case of infringement in
respect of both the Plaintiff's trade marks.
I) On the issue of passing off, the Plaintiff has led clear and cogent
evidence establishing that the Plaintiff has been using trade
mark HAYWARDS 5000 or such similar marks continuously,
openly, and extensively since 1983. The Plaintiff has also
demonstrated that the mark has been widely advertised and
publicised across India and, crucially, included in the list of
well-known trade marks maintained by the Registrar of Trade
Marks. Both this Court in Shaw Wallace and Co. Ltd. & Anr. v.
Mohan Rocky Spring Water Breweries Ltd. and the Delhi High
Court in Shaw Wallace & Co. Ltd. v. Superior Industries Ltd has
comip-110--12.doc
also taken judicial note of the fact that the Plaintiff's trade mark
HAYWARDS 5000 enjoys a high degree of recognition across
India. Through decades of uninterrupted commercial use,
extensive nationwide distribution, and sustained promotion, the
Plaintiff has therefore built substantial goodwill and reputation
in its mark.
J) As already noted in paragraph E. above, the Defendant's
adoption and use of the mark COX 5001 for identical goods
(beer), incorporating the numeral "5001" as its dominant
feature, is inherently likely to mislead and confuse the average
consumer. The numeral "5001" is conceptually and visually
similar to "5000", which constitutes the essential and prominent
feature of the Plaintiff's trade mark. Thus, the average
consumer, with imperfect recollection, encountering the
Defendant's product in the market is likely to be left in a state of
wonderment or confusion as to the origin of the goods and to be
led to believe that the same emanate from or have a connection
with the Plaintiff. Given the Plaintiff's immense goodwill and
reputation, such confusion and misrepresentation would lead to
a real and tangible likelihood of damage to the Plaintiff's
goodwill, inasmuch as consumers or persons in the trade are
likely to associate the Defendant's beer with that of the Plaintiff.
K) It is well settled that, in an action for passing off, the Plaintiff is
not required to prove actual confusion, and it is sufficient to
comip-110--12.doc
establish a likelihood of confusion or deception. The Hon'ble
Supreme Court held in Rustom & Hornsby Ltd. v. Zamindara
Engineering Co., that the real test to establish passing off is the
overall impression created on the average consumer with
imperfect recollection, and a Plaintiff is not required to show
specific instances of deception if such deception is reasonably
likely. As noted in (I) above, such likelihood is clearly
established in the present case. The photographs of the
Defendant's bottles show that the numeral "5001" is the single
most prominent and eye-catching element of the impugned
mark, and its resemblance to Plaintiff use of the numeral "5000"
is striking. This similarity is further accentuated by the fact that
both marks are used on round bottles, such that when viewed
from different angles, the numeral "5001" can visually resemble
"5000", thereby making the likelihood of confusion apparent.
L) The burden of proving Issues 3, 4, 5 and 6 was on the Defendant.
The Defendant, however, did not lead any evidence, nor has the
Plaintiff's witness in evidence admitted the case of the
Defendant on the basis of which any of these Issues could be
said to have been proved. In any event, the defences raised in
the written statement are plainly untenable. The allegation of
suppression of material facts by the Plaintiff had already been
rejected by this Court by its order dated 6th February 2014.
The contention that the numeral "5000" is common to the trade
comip-110--12.doc
stood rejected by the IPAB in its order dated 14th September
2011 dismissing the Defendant's rectification application. The
suggestion that the Plaintiff had consented to the Defendant's
use of "5001" is inconsistent with the cease-and-desist notice
issued by the Plaintiff and the filing of the present Suit. The plea
that the Plaintiff's registration carried a disclaimer is contrary to
the record. Also, the condition imposed by the Registrar was
only a general condition and provided that the registration
would not confer exclusive rights over descriptive matter
appearing on the label, which applied to the words "SUPER
STRONG BEER" and not to the numeral "5000". No evidence was
led to suggest to the contrary. Thus, the decision of this Court in
SKOL Breweries v. Som Distilleries which inter alia holds that
where the Registrar intends to impose a specific disclaimer, it
must be expressly recorded, and the decision in the case of
Shaw Wallace v. Castle Douglas which holds that a disclaimer
does not affect a passing-off claim and is entirely apposite in
the facts of the present case.
M) Insofar as the claim for damages of Rupees twenty lakhs is
concerned, I find that the Plaintiff has not led any evidence
whatsoever to establish the quantification of the said amount or
to demonstrate any actual loss suffered. No financial statements,
sales figures, comparative market data, consumer complaints, or
any material showing diversion of trade have been placed on
comip-110--12.doc
record. Equally, the Plaintiff has not produced any evidence of
the profits earned by the Defendant so as to sustain an order for
rendition of accounts or award of profits. It is well settled that
damages are not awarded as a matter of course and must be
specifically proved. In the absence of any such proof, the
Plaintiff's claim for damages cannot be granted. The present
Suit, being a Commercial Suit, Section 35 of the Civil Procedure
Code, 1908, as amended by Section 16 of the Commercial
Courts Act, 2015 would apply, entitling the Plaintiff to an order
of costs towards the legal fees and all other expenses incurred
in connection with the proceedings. Hence, having due regard
to the Defendant's conduct in the present matter, the
infringement established on record, and the Defendant's
persistent abstention from the proceedings despite service, the
Plaintiff is entitled to an order of permanent injunction and to
costs.
49.In the aforesaid backdrop, I proceed to now answer the Issues as follows:
i. For the reasons recorded in paragraphs (B) to (H) and (J)
hereinabove, Issue No. 1 is answered in the affirmative.
ii. For the reasons recorded in paragraphs (I) and (K)
hereinabove, Issue No. 2 is answered in the affirmative.
iii. For the reasons recorded in paragraphs (A) and (L)
comip-110--12.doc
hereinabove, Issue Nos. 3, 4, 5 and 6 are answered in the
negative.
iv. For the reasons recorded in paragraph (M) Issue No. 7 is
answered in the negative and Issue No. 8 is answered in the
affirmative.
50.Thus the Suit is therefore decreed and disposed of in terms of prayer clause
(a) and (b) which read thus : .
"(a) that the Defendant by itself, its directors, servants, agents, stock distributors and dealers, be restrained by an order and permanent injunction of this Hon'ble Court from infringing the Plaintiff's registered trade mark bearing Nos. 436744 and/or 1521743 both in class 32 by using in relation to beer the trade mark "COX 5001" or any other trade mark containing numeral 5001 or any other trade mark deceptively similar to the Plaintiff's registered trade mark Nos. 436744 and/or 1521743 both in class 32 or in any other manner whatsoever;
(b) that the Defendant by itself, its directors, servants, agents, stockists, distributors and dealers, be restrained by an order and permanent injunction of this Hon'ble Court from manufacturing, selling, marketing, distributing, trading, exhibiting for sale or advertising beer or the like goods bearing the trade mark "COX 5001" or any other trade mark containing numeral 5001 or any other trade mark deceptively similar to the Plaintiff's trade mark "HAYWARDS 5000", so as to pass off or enable others to pass off the Defendant's beer as and for beer of the Plaintiff or in any other manner whatsoever."
51.The Defendant shall pay costs of Rs. 10,00,000/- to the Plaintiff.
(ARIF S. DOCTOR,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!