Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shoban Salim Thakur vs Chaitanya Arora
2025 Latest Caselaw 6858 Bom

Citation : 2025 Latest Caselaw 6858 Bom
Judgement Date : 15 October, 2025

Bombay High Court

Shoban Salim Thakur vs Chaitanya Arora on 15 October, 2025

         Digitally
        signed by
2025:BHC-OS:19613
        MEERA                                           1/53                             iaL-18278-25.doc
MEERA    MAHESH
MAHESH   JADHAV
JADHAV   Date:
         2025.10.17
         18:43:23
         +0530

                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     ORDINARY ORIGINAL CIVIL JURISDICTION
                                             IN ITS COMMERCIAL DIVISION
                                   INTERIM APPLICATION (L) NO. 18278 OF 2025
                                                         IN
                                     COMMERCIAL SUIT (L) NO. 18197 OF 2025
                                                       WITH
                                        LEAVE PETITION (L) NO.18257 OF 2025


               Shoban Salim Thakur                       )
               Individual, Indian Inhabitant             )
               being the Sole proprietor of              )
               M/s. Family Footwear Having               )
               Registered Office at 501,                 )
               Hill Park, A3 Tower, Agarwal Estate,      )
               Jogeshwari (West), Mumbai-400102,         )
               Maharashtra, India Also at GALA No.104)
               105, 106, Z Building, Raj Laxmi           )
               Compound, Kalher, Bhiwandi                )
               Thane 421302, Maharashtra                 )


                      Versus
               1. Chaitanya Arora,                       )
               Individual, Indian Inhabitant             )
               Having address at H-19/81, Top Floor, )
               Rohini Sector-7, North West Delhi,        )
               Delhi-110085.                             )


               2. Chaitanya Enterprises                  )
               Having address at H-19/81, Top Floor, )
               Rohini Sector-7, North West Delhi,        )
               Delhi-110085.                             )
               3. Sonu Shah                              )
               Being the sole proprietor of              )


               Meera Jadhav



                      ::: Uploaded on - 17/10/2025                  ::: Downloaded on - 18/10/2025 00:27:15 :::
                                            2/53                              iaL-18278-25.doc




Sonu Enterprises,                           )
Ground Floor, Kh. No.957,                   )
Village Kirari Suleman Nagar,               )
Landmark Near Chopal,                       )
New Delhi India 110086                      )


                                          WITH
                       INTERIM APPLICATION NO.5889 OF 2025
                                           -----
Mr. Janak Dwarkadas a/w Namrata Vinod, Rashmin Khandekar, Pooja Jain, Bhavi
Gada. Samaruddhi Naik, Suhail Shariff, Sherin Baby and Mohammad Omar
Hashmi for Plaintiff.
Mr.Hiren Kamod a/w Vaibhav Keni, Neha Iyer, Prem Khullar, Vatsala Batra,
Gaurav Gogia, Anees Patel, Aviral Srivastava, Rajat A. i/b Legasis Partners for
Defendant.
Mr. Deepak Bhalerao, Second Assistant to Court Receiver, present.
                                          -------

                                 CORAM : ARIF S. DOCTOR, J.
                                 RESERVED ON: 30TH SEPTEMBER 2025
                                 PRONOUNCED ON: 15TH OCTOBER 2025


JUDGMENT:

1. This Court had, on 30th June, 2025, passed an ex parte ad interim Order

inter alia restraining the Defendants from using the trade mark "DOCTOR

HEALTH SUPER SOFT/ DOCTOR SUPER SOFT/ DOCTOR EXTRA SOFT" in

relation to the sale of footwear.

2. Defendant Nos. 1 and 2, on being served with the ex parte order have filed

an Affidavit seeking to have the ex parte ad interim Order vacated under the

provisions of Order XXXIX Rule 4 of the Code of Civil Procedure, 1908

Meera Jadhav

3/53 iaL-18278-25.doc

(CPC), on the ground that the Plaintiff has approached this Court

with unclean hands since the Plaintiff had obtained the ex parte order by

deliberately suppressing material facts and documents from this Court.

Submissions of Mr. Kamod on behalf of the Defendants

3. Mr. Kamod, Learned Counsel appearing on behalf of the Defendants

submitted that the Plaintiff had suppressed the three most material facts

from this Court and had on that basis not only created a false sense of

urgency but also obtained relief to which the Plaintiff was not entitled. He

then pointed out that the Plaintiff had suppressed the fact that (I) the

Plaintiff's trade mark registration in Class 25 contained a specific

limitation/disclaimer that the said registration was exclusive only to the

State of Maharashtra, (II) Back in December 2024, the Defendant No. 1 had

produced evidence of user of the impugned trade mark since April 2022,

and (III) the Plaintiff had, in the course of its registration in Class 25, taken a

diametrically opposite stand from the stand taken in the present Suit. He

submitted that while any one of these grounds would be sufficient to vacate

the ex parte order, the fact that the Plaintiff had suppressed all three of these

material facts from this Court made evident that the Plaintiff had

consciously and systematically played a fraud on this Court and on that

basis obtained the ex parte ad interim Order. Mr. Kamod then made the

following submissions in support of each of the three material facts which

were suppressed, i.e., (I) to (III), in order to obtain ex parte ad interim relief.


Meera Jadhav




                                           4/53                                 iaL-18278-25.doc




I.    SUPPRESSION OF THE LIMITATION/DISCLAIMER IMPOSED BY THE TRADE

MARKS REGISTRY ON THE PLAINTIFF'S TRADE MARK REGISTRATION IN

CLASS 25

4. Mr. Kamod at the outset pointed out that the Plaintiff had obtained 3 trade

mark registrations, i.e., one each in Class 20, 25, and 35, which the Plaintiff

was enforcing in the present Suit. He submitted that in the context of

applying for ex parte ad interim relief, it was only the Plaintiff's registration

No. 3753207 in Class 25 ("the Plaintiff's registration in Class 25") which

was material since the primary grievance of the Plaintiff was that the

Defendants were using the impugned mark to sell footwear and that Class

25, inter alia, covered "slippers, pedicure slippers, leather slippers, foam

pedicure slippers, women's foldable slippers, cushion slippers, orthopedic

slippers". He thus submitted that the Plaintiff's registration in Class 25 was

therefore the most relevant registration, especially in the context of the

Plaintiff's application for ex parte ad interim relief.

5. Mr. Kamod then pointed out that the Plaintiff's registration in Class 25 had a

specific limitation/disclaimer that the registration was exclusive only to the

State of Maharashtra. He submitted that the Plaintiff's registration in Class

25 would therefore not apply outside the State of Maharashtra and that the

Plaintiff did not have any registration in Class 25 beyond the territory of the

State of Maharashtra. He pointed out that the said condition was clearly

reflected on the online status page as well as on the advertisement of the

Meera Jadhav

5/53 iaL-18278-25.doc

Plaintiff's registration in Class 25 in the Trade Marks Journal but was

neither annexed to nor mentioned in the Plaint.

6. Mr. Kamod pointed out that the Plaintiff had in fact annexed a registration

certificate, which contained a specific disclaimer which clearly provided

that the said registration certificate was not meant for use in legal

proceedings. He submitted that it was therefore incumbent upon the Plaintiff

to have annexed all the relevant material in respect of the Plaintiff's

registration in Class 25, the most crucial being the status page in respect of

the same, since that would contain all the relevant details in respect of the

said registration, including the limitation/disclaimer. He submitted that

despite this, the Plaintiff had deliberately not done so. Mr. Kamod submitted

that the fact that the suppression was deliberate was evident since the

Plaintiff had craved leave to rely upon the legal proceedings certificate in

respect of its registration in Class 25, which showed that the Plaintiff was

aware of its duty to produce the legal proceedings certificate.

7. Mr. Kamod then submitted that the statutory limitation/disclaimer forming

part of the Plaintiff's registration in Class 25 was a material and relevant

factor, which ought to have been disclosed not only in the Plaint but also

specifically brought to the attention of this Court at the time of applying for

ex parte ad interim reliefs. He reiterated that the Plaintiff's failure to disclose

the same was not inadvertent but was calculated and deliberate, which he

submitted was evident from the fact that the Plaintiff had made detailed

Meera Jadhav

6/53 iaL-18278-25.doc

averments in respect of its registration in Class 25 in the Plaint including

having furnished absolutely irrelevant details about proceedings with third

parties, but having omitted to mention the most crucial fact that the

Plaintiff's registration in Class 25 was restricted only to the State of

Maharashtra.

8. Mr. Kamod then submitted that the dishonesty of the Plaintiff was also

evident from the fact that after the suppression of the disclaimer/limitation

was brought to light by Defendant No. 1, the Plaintiff, instead of coming

clean before this Court, had in the Affidavit in Rejoinder dishonestly

contended that the suppression of the said limitation/disclaimer was an

inadvertent oversight but also that such oversight did not affect the

entitlement of the Plaintiff in the present proceedings. Mr. Kamod submitted

that such contention was a patently false and dishonest since the Plaintiff

had in the plaint (i) made extensive averments in respect of Plaintiff's

registration in Class 25 (ii) produced and relied upon its registration

certificate in respect of its registration in Class 25 (iii) sought and obtained

an Order of injunction against the Defendants from manufacturing and

selling footwear, which goods admittedly fell only under Class 25 (iv)

specifically pleaded trade mark infringement by relying upon Plaintiff's

registration in Class 25 (v) cited all of the Plaintiff's pending trade mark

applications which were in Class 25 (vi) cited all of the oppositions (16 in

total) filed by the Plaintiff against third parties, all of which were in respect

of marks in Class 25 (vii) cited foreign trade mark registrations of the

Meera Jadhav

7/53 iaL-18278-25.doc

Plaintiff which were also in Class 25, and finally (viii) averred that the

infringement was of the Plaintiff's goods and not services and that goods

were covered in Class 25 whereas services were covered in Class 35. Mr.

Kamod submitted that far from being irrelevant, the Plaintiff's registration in

Class 25 was infact the most crucial and relevant registration in the context

of the application filed by the Plaintiff for ex parte ad interim reliefs. He also

took pains to point out it was not as though the Plaintiff had multiple

registrations in Class 25, and therefore details of one registration were

inadvertently left out. He submitted that the Plaintiff only had the one

registration in Class 25, and thus the stand taken by the Plaintiff in the

Rejoinder only compounded the Plaintiff's dishonesty.

9. Mr. Kamod then placed reliance upon the decision of the Delhi High Court

in the case of Om Prakash Gupta v. Praveen Kumar1 and pointed out that the

Delhi High Court had, in the said case, held that the limitation/disclaimer

imposed on the trade mark registration being enforced by a Plaintiff in a suit

for infringement of trade mark was a material and relevant factor which

ought to have been disclosed to the Court, especially at the time of making

an application for ex parte ad interim reliefs. He also pointed out from the

said judgement that the Delhi High Court had also held that suppression of a

material fact would warrant dismissal of the Suit itself.





1 2000 SCC Online Del 397

Meera Jadhav




                                        8/53                                iaL-18278-25.doc




10. Mr. Kamod submitted that the Plaintiff's reliance upon trade mark

registration bearing No. 4877429 in Class 20 and registration No. 5273690

in Class 35 was really of no relevance since these registrations were in

respect of different goods and services which were not the subject matter of

the present proceedings. He thus submitted that the Class 35 and Class 20

trade mark registrations were inconsequential in the context of the present

proceedings.

II. SUPPRESSION OF COUNTERSTATEMENT AND EVIDENCE FILED BY THE

DEFENDANT NO. 1 IN OPPOSITION PROCEEDINGS PENDING BETWEEN

11. Mr. Kamod then pointed out that the Plaintiff in paragraph 30 of the Plaint,

had made a false statement by stating that the Plaintiff had become aware of

the Defendants' use of the impugned mark only on 6th March 2025. He

submitted that the Plaintiff was well aware that the Defendants had asserted

prior user of the impugned trade mark since Defendant No. 1 had filed a

Counter Statement and Evidence Affidavit in the opposition proceedings

which were pending between the Plaintiff and Defendant No. 1 before the

Trade Mark Registry in respect of the impugned trade mark wherein

Defendant No. 1 had produced evidence of user of the impugned trade mark

since April 2022. Mr. Kamod submitted that it was only to create a false

sense of urgency, that the Plaintiff had annexed neither the Counter

Meera Jadhav

9/53 iaL-18278-25.doc

Statement dated 19th July 2024 nor the Evidence Affidavit dated 24th

December 2024, filed by Defendant No. 1.

12. Additionally, Mr. Kamod pointed out that the Plaintiff had, before the Trade

Marks Registry responded to the Counter Statement and Affidavit of

Evidence filed by Defendant No. 1, and was thus undoubtedly aware that the

Defendants were asserting user of the impugned trade mark since the year

2022. He submitted that the Plaintiff was also cognisant of the fact that the

opposition proceedings and the evidence filed by the Defendant No. 1

therein were relevant for the consideration of this Court and therefore had

referred to the same in the plaint without, however, producing the same.

Mr. Kamod submitted that despite the substantial documentary evidence

produced by Defendant No. 1 to show its use of the impugned trade mark

since April 2022, the Plaintiff had in paragraph 30 of the Plaint knowingly

falsely asserted that Defendant No. 1 had failed to establish any credible

evidence or bona fide use of the impugned trade mark.

13. Mr. Kamod then pointed out that the Plaintiff had, in paragraph 4(m) of the

Affidavit in Rejoinder, in fact admitted that the documentary evidence

produced by Defendant No. 1 established the Defendants' use of the

impugned trade mark. He submitted that in view thereof, the averments

made in the Plaint in paragraph 30 were ex facie false to the knowledge of

the Plaintiff and had been made solely to mislead this Court. Mr. Kamod took

pains to point out that the Plaintiff had offered no explanation/justification

Meera Jadhav

10/53 iaL-18278-25.doc

for not producing the evidence of Defendant No. 1, which was filed before

the Trade Marks Registry.

III. SUPPRESSION OF THE CONTRARY STAND TAKEN BY THE Plaintiff IN THE

COURSE OF THE REGISTRATION IN CLASS 25.

14. Mr. Kamod then, in addition to the suppression as detailed in (I) and (II)

above submitted that the Plaintiff was also guilty of suppressing the fact that

at the stage of examination of the Plaintiff's trade mark Application in Class

25, the Registrar of Trade Marks had issued a Preliminary Examination

Report dated 27th April 2016, wherein the Registrar had cited earlier third-

party conflicting marks, namely, "DOCTOR PLUS" and "DOCTOR SOFT"

which contained "DOCTOR", "PLUS" and "SOFT" as one of their leading and

essential features and on this basis raised objections under Section 11 of the

Trade Marks Act, 1999 to the registrability of the Plaintiff's trade mark. Mr.

Kamod pointed out that the Plaintiff, in the Reply to the Preliminary

Examination Report, had specifically stated that both phonetically and in

pronunciation, its trade mark was dissimilar to the cited trade marks i.e.,

"DOCTOR PLUS" and "DOCTOR SOFT". Mr. Kamod submitted that it was on

the basis of this specific stand that the Plaintiff was granted the registration

in Class 25.

15. Mr. Kamod further pointed out that, given the above stand taken by the

Plaintiff before the Trade Mark Registry the Plaintiff had admitted to the fact

that the presence of the words "DOCTOR" and "SOFT" was not at all

Meera Jadhav

11/53 iaL-18278-25.doc

determinative of the similarity between the Plaintiff's trade mark and the

earlier cited marks. He submitted that the Plaintiff in the stand taken before

Trade Marks Registry, had made it clear that the Plaintiff was not claiming

any exclusive right in the words "DOCTOR" or "SOFT" but only in the

specific composite label "DOCTOR EXTRA SOFT". Mr. Kamod then pointed

out that the Plaintiff had, in the present Suit, taken the diametrically

opposite stand to the one taken before the Trade Mark Registry in the year

2018 without disclosing the previous stand in the present Suit.

16. Mr. Kamod submitted that the Plaintiff, having received registration in Class

25 on the basis of the stand taken before the Registrar of Trade Marks, could

not now contend that the Plaintiff's mark and the Defendants' mark were

similar because of the presence of the common words "DOCTOR" and

"SOFT" in respect of which the Plaintiff had not claimed exclusivity. He

submitted that the Plaintiff could not approbate and reprobate by now

seeking to enforce exclusivity over the very same elements the Plaintiff had

disclaimed before the Trade Marks Registry as being non-confusing and

non-exclusive. He submitted that the Plaintiff was therefore estopped from

asserting any monopolistic or exclusive rights over the generic and

commonly used terms "DOCTOR" or "SOFT". He submitted that it was in this

context that the stand taken by the Plaintiff before the Registrar of Trade

Marks was absolutely relevant for the purpose of the grant of any interim

injunction, particularly the grant of an ex parte ad interim injunction.





Meera Jadhav




                                           12/53                               iaL-18278-25.doc




17. Mr. Kamod pointed out that the most important factor which had in fact

weighed with the Learned Judge while passing the ex parte ad interim Order

was that the Learned Judge had prima facie found that the words "DOCTOR"

and "SOFT" were the essential features of the Plaintiff's mark which was

diametrically opposite to the stand taken by the Plaintiff before the Trade

Mark Registry. He submitted that had notice been given to the Defendants,

the Defendants would have pointed out this contrary and inconsistent stand

of the Plaintiff. In support of his contention that the stand taken by the

Plaintiff before the Trade Mark Registry during the course of the Plaintiff's

Class 25 registration proceedings was a relevant factor he placed reliance

upon the decision of this Court in the case of PhonePe Private Limited v.

Resilient Innovations Private Limited2 He submitted that whether or not the

representation made by the Plaintiff to the Trade Marks Registry would

amount to an estoppel or not was a secondary factor; however, it was the

duty of the Plaintiff to have placed the same before the Court and more so

when the Plaintiff was moving for ex parte ad interim relief.

18. Mr. Kamod additionally submitted that it was well settled that it was not

for a litigant to decide what was to be disclosed and what not. He

submitted that the Hon'ble Supreme Court had time and again held that a

litigant is not entitled to pick and choose what facts are to be placed before

the Court but is required to place all the material facts before the Court

and then leave it for the Court to decide. In support of his contention, he

2 2023 SCC Online Bom 764

Meera Jadhav

13/53 iaL-18278-25.doc

placed reliance upon the decision of the Hon'ble Supreme Court in the

case of Bhaskar Laxman Jadhav v. Karamweer Kakasaheb Wagh Education

Society 3 .He also placed reliance upon the decision of the Hon'ble Supreme

Court in the case of Prestige Lights Ltd. v. State Bank of India 4 which inter

alia held that where there is suppression of material facts, the Court may

refuse to entertain such a case without entering into the merits.

19. Mr. Kamod then placed reliance upon the decision of the Division Bench of

this Court in the Case of Kewal Ashokbhai Vasoya v. Surabhakti Goods Pvt

Ltd.5 to point out that since the Plaintiff had moved for ex parte ad interim

relief, it was incumbent upon the Plaintiff to have, inter alia (i) fairly and

evenly made all the necessary disclosures and statements on the basis of any

anticipatory defences or arguments likely to be made by the opposite party,

(ii) placed all the material within the knowledge of the Plaintiff before the

Court (iii) presented the case neutrally and objectively and (iv) crucially,

since the present Suit was a trade mark Suit, to have disclosed whether the

Plaintiff's registration was with or without any disclaimer.

20. Basis the above, Mr. Kamod submitted that the conduct of the Plaintiff in

deliberately suppressing material facts and then moving for ex parte ad

interim reliefs plainly amounted to playing a fraud upon this Court. He

submitted that the Plaintiff had thus clearly polluted the pure stream of

3 (2013) 11 SCC 531 4 (2007) 8 Supreme Court Cases 449 5 2022 SCC Online Bom 3335

Meera Jadhav

14/53 iaL-18278-25.doc

justice and was an unscrupulous litigant. He then placed reliance upon the

decision of the Hon'ble Supreme Court in the case of Ramjas Foundation and

Another v. Union of India and Others 6, from which he pointed out that the

Hon'ble Supreme Court had, in the context of unscrupulous litigants, inter

alia, held as follows:

"21. The principle that a person who does not come to the Court with clean hands is not entitled to be heard on the merits of his grievance and, in any case, such person is not entitled to any relief is applicable not only to the petitions filed under Articles 32, 226 and 136 of the Constitution but also to the cases instituted in other courts and judicial forums. The object underlying the principle is that every Court is not only entitled but is duty bound to protect itself from unscrupulous litigants who do not have any respect for truth and who try to pollute the stream of justice by resorting to falsehood or by making misstatement or by suppressing facts which have bearing on adjudication of the issue(s) arising in the case".

21. Mr. Kamod then submitted that, given the facts of the present case, there

could be no doubt that the Plaintiff had suppressed material facts from this

Court, the Suit itself was required to be dismissed. He pointed out that both,

this Court in the case of Nagina Ramsagar Choube & Ors. v. Ajay Mohan &

Ors.7 and the Delhi High Court in the case of Om Prakash Gupta had

dismissed Suits at the interlocutory stage on finding that the Plaintiff in both

cases had suppressed material facts from the Court. Alternatively, Mr.

Kamod submitted that in the event the Court was not inclined to dismiss the

Suit itself, then the Interim Application ought to be dismissed on the ground

6 2010 SCC Online SC 1254 7 Order dated 24th June 2025 in Interim Application No.2143 of 2025 in Suit No.130 of 2025

Meera Jadhav

15/53 iaL-18278-25.doc

of suppression of material facts. In support of his contention, he placed

reliance upon the decision of this Court in the case of Rochem Separation

Systems (India) Ltd. v. Nirtech Private Limited & Ors. 8 from which he pointed

out that this Court had dismissed the Interim Application on the ground that

the Plaintiff had obtained an ex parte ad interim by withholding material

information from the Court. He also placed reliance upon the decisions of

this Court in the case of Laser Shaving (India) Private Ltd. v. RKRM

International Products Pvt Ltd.9 and Atyati Technologies Private Limited v.

Cognizant Technologies Solutions US Corporation & Anr. 10 to point out that

when there has been material suppression of facts, the Court, on that ground

alone, vacated the ex parte ad interim Order without going into the merits

of the matter.

22. Mr. Kamod then submitted that the present Suit, being a Commercial Suit,

was governed by the provisions of the Commercial Courts, Commercial

Division and Commercial Appellate Division of High Courts Act, 2015

("Commercial Courts Act") Section 35 of the CPC, as amended by Section 16

of the Commercial Courts Act, would apply, entitling the Defendants to an

order of costs. He pointed out that under the scheme of the Commercial

Courts Act, this Court had the power to award costs at any stage of the

proceedings. He pointed out from Section 35 of the amended CPC that the

costs contemplated thereunder would include legal fees and all other

8 Order dated 30th March 2023 in Interim Application (l) No.29924 of 2022 in Commercial IP Suit (L) No.29923 of 2022.

9 2024 SCC Online Bom 4079
10 2024 SCC Online Bom 1680

Meera Jadhav




                                               16/53                                iaL-18278-25.doc




expenses incurred in connection with the proceedings. He pointed out that

Section 35(3) of the amended CPC provides that while awarding costs, due

regard was also required to be had to the conduct of the parties. Mr. Kamod

then placed reliance upon the decisions of the Delhi High Court in Sai

Trading Co. v. KRBL Limited 11and of this Court in Dashrath B. Rathod v. Fox

Star Studios India Pvt. Ltd.12 and pointed out that both these decisions

reiterated the principle that litigants who approach the Court by

suppressing material facts not only abuse the process of law but also waste

the valuable time of the Court. He thus submitted that, given the conduct of

the Plaintiff, not only were the Defendants entitled to an order of costs, but

they were also entitled to an order of exemplary costs. He submitted that

such an order was required to be passed to curb the menace of

unscrupulous litigants abusing the process of this Court and of law.

23. Mr. Kamod in support of his contention that exemplary costs in this case

must be awarded, highlighted that (i) the Plaintiff had made a calculated

attempt to deceive and defraud this Court in passing the ex parte ad interim

order dated 30th June 2025 (ii) the Defendants' business had been crippled

after the ex parte Order had been passed (iii) the Defendant Nos. 1 and 3

had placed on Affidavit along with a Chartered Accountant's Certificate

certifying the sales figures of the Defendant Nos.1 and 3 were

₹3,65,16,676/- and ₹2,46,65,198/-, respectively, totalling up to

₹6,11,81,874/- (Rupees Six Crores Eleven Lakhs Eighty-One Thousand

11 2024 SCC Online Del 5222 12 2017 SCC Online Bom 345

Meera Jadhav

17/53 iaL-18278-25.doc

Eight Hundred and Seventy-Four only), (iv) in addition to monetary loss, the

Defendants had also suffered embarrassment/irreparable injury to their

goodwill and reputation in the market due to the abrupt halt in the

Defendants' business and the Impugned ex parte Order being brought to the

knowledge of their distributors, dealers, partners and other persons

connected with them in course of trade (v) the Plaintiff had deliberately

derailed the hearing of the Defendants' Order XXXIX Rule 4 Application by

vexatiously agitating its Order XXXIX Rule 2A Application on frivolous

grounds to be heard on first priority (vi) the Plaintiff had during oral

submissions, admitted that the order of infringement could not have been

passed against the Defendants for the entire country in view of the

disclaimer on its registration (vii) that the Plaintiff had not, despite accepting

that the Plaintiff was not entitled to an injunction for infringement beyond

the State of Maharashtra never pointed this out to the Court and had the

Order varied.

24. Mr. Kamod then pointed out that the Plaintiff had, in paragraph 61 of the

Interim Application given an undertaking in terms of Rule 126(IX)A 13 of the

Bombay High Court Rules by which the Plaintiff had thus specifically

undertaken to pay, by way of damages or costs, as the Court may award on

account of the prejudice caused by the ex parte ad interim Order.

13 126 IX-A. Signed undertaking required - Every Interim Application shall, in addition to the above, contain, in the body of the Interim Application, a signed statement of the party making such Application undertaking to pay such sum by way of damages or costs as the Court may award as compensation in the event of a party affected sustaining prejudice by any order that might be made on such Interim Application. The Court may, in its discretion, while making the order on the Interim Application dispense with undertaking.


Meera Jadhav




                                           18/53                                iaL-18278-25.doc




25. Mr. Kamod pointed out that in addition to the costs as contemplated under

the Commercial Courts Act, this Court also had the inherent power under

Section 151 of CPC to grant exemplary costs against the Plaintiff in order to

curb the menace of parties attempting to play a fraud upon the Court and

filing false affidavits/pleadings. He then placed reliance upon the decision of

the Hon'ble Supreme Court in Dnyandeo Sabaji Naik v. Mrs. Pradnya

Prakash Khadekar and Ors.14 which had been followed by this Court in

Dashrath B. Rathod , from which he pointed out that in matters of fraud and

gross suppression such as the present case, this Court ought to exercise its

power under Section 151 to impose exemplary costs against the erring

party.

26. Basis above, Mr. Kamod submitted that given that the Plaintiff had wilfully

suppressed material facts from this Court as detailed in (I), (II) and (III)

above and had on that basis obtained an ex parte ad interim order by

playing a fraud on this Court, the Suit was required to be dismissed with

exemplary costs.

Submissions of Mr. Dwarkadas on behalf of the Plaintiff

27. Per contra, Mr. Dwarkadas, Learned Senior Counsel appearing on behalf of

the Plaintiff, at the outset, submitted that the Plaintiff had at all times acted

with full transparency and had neither wilfully nor deliberately concealed

14 2017 MhLJ OnLine (S.C.) 4

Meera Jadhav

19/53 iaL-18278-25.doc

any material fact from this Court.

28. Conversely, Mr. Dwarkadas submitted that it was, in fact, the Defendants

who were in clear violation of Sections 28 and 29 of the Trade Marks Act,

1999 ("TMA"), since the Defendants had infringed the Plaintiff's statutory

rights. He pointed out that Section 28 of the TMA conferred upon the

registered proprietor of a trade mark the exclusive right to use the mark in

relation to the goods or services for which it is registered and

correspondingly entitled such registered proprietor to seek relief in the

event such right was infringed. He submitted that the Plaintiff, having been

granted registration in Class 25, was therefore exclusively entitled to use the

said trade mark. He submitted that despite this statutory protection, the

Defendants had sold products bearing the impugned trade mark within

Mumbai and elsewhere in Maharashtra and were therefore guilty of

infringement of the Plaintiff's registered trade mark under Section 29 of the

TMA. He submitted that it was well settled that a party who was guilty of a

breach of statute could not seek any equitable relief from this Court.

29. Mr. Dwarkadas then submitted that the disclaimer/limitation was wholly

irrelevant since the Plaintiff had filed the present Suit within the territorial

jurisdiction of this Court within which the infringement had admittedly

taken place. At this stage, I enquired of Mr. Dwarkadas as to where this

admission of infringement by the Defendants was to be found. Mr.

Dwarkadas clarified that there was no such admission in the pleadings.


Meera Jadhav




                                          20/53                                iaL-18278-25.doc




30. Mr. Dwarkadas then pointed out that the Defendants had not denied

knowledge of the Plaintiff's registered trade mark and had, in the present

Interim Application, proceeded entirely on the basis of a demurrer. Mr.

Dwarkadas then drew my attention to the ex parte order and pointed out

that the same had conclusively found the Defendants guilty of infringement

and that the Defendants had not preferred any appeal against the ex parte

order. He submitted that this clearly demonstrated acquiescence on the part

of the Defendants and reinforced the validity of the Plaintiff's claim.

31. Mr. Dwarkadas then, without prejudice to the aforesaid, submitted that the

suppression alleged was neither wilful nor deliberate. He pointed out that

Plaintiff had in the Affidavit in Rejoinder specifically stated that the Plaintiff

had inadvertently missed specifically mentioning the disclaimer in the

Plaint. He submitted that it was well settled that inadvertent errors do not

amount to suppression of material facts sufficient to warrant vacation of an

ex parte order. In support of his contention, he placed reliance upon the

decision of this Court in the case of K.L.F. Nirmal Industries Pvt. Ltd. v.

Marico Limited 15 and pointed out that this Court had in the said case

categorically held that an incorrect or inadvertent statement, which was not

knowingly or wilfully made, cannot constitute a ground for vacating an

injunction under Order XXXIX Rule 4. He submitted that the said ratio

would squarely apply to the facts of the present case, as the suppression

15 2023 SCC OnLine Bom 2734 Meera Jadhav

21/53 iaL-18278-25.doc

alleged on the part of the Plaintiff was neither wilful nor deliberate.

32. Mr. Dwarkadas then submitted that the Plaintiff had in the Plaint fully

disclosed all relevant facts, registrations, oppositions, rectifications, and

ancillary proceedings relating to its registration in Class 25, including (i)

details in respect of all registered marks in Class 25 that could be relevant to

the present proceedings, (ii) all the oppositions filed by or against the

Plaintiff in respect of Class 25 trade marks applications along with

annexures, and (iii) rectifications, corrections, or disclaimers in respect of

Class 25 marks were accurately described. He thus submitted that the

omission to mention the said disclaimer/limitation in the Plaint was purely

inadvertent, and thus the judgements in the case of Ramjas Foundation,

Bhaskar Laxman Jadhav, Kewal Ashokbhai Vasoya, Laser Shaving (India)

Private Ltd., Om Prakash Gupta, Atyati Technologies Private Limited, Rochem

Separation Systems (India) Ltd. and Nagina Ramsagar Choube & Ors. upon

which reliance was placed by the Defendants would not apply. Mr.

Dwarkadas submitted that, in any event, the said omission had been

immediately clarified by the Plaintiff and hence the same could not be said

to have been wilful or deliberate. I asked Mr. Dwarkadas when this

immediate clarification was issued and where it was to be found. Mr.

Dwarkadas pointed out that the same was to be found in the Affidavit in

Rejoinder dated 13th August 2025.

33. Mr. Dwarkadas then submitted that even if this Court found that there was

Meera Jadhav

22/53 iaL-18278-25.doc

suppression on the part of the Plaintiff, the Court had the discretion to

continue the ex parte order if the interest of justice so demanded, as

specifically held in the case of Kewal Ashokbhai Vasoya . He pointed out that

in the present case the interest of justice would require the injunction to

continue since (i) the Plaintiff is the registered proprietor of the mark

"DOCTOR EXTRA SOFT" in Class 25, albeit with exclusive rights in the State

of Maharashtra (ii) by virtue of Section 28 of the Trade Marks 1999, the

Plaintiff has the exclusive right to use the registered mark and to seek relief

against infringement (iii) the registration operates not only in favour of the

proprietor but also in the public interest; (iv) vacating the ad interim order

would cause grave prejudice to the Plaintiff and would also result in

deception and confusion amongst unsuspecting consumers, and (v) setting

aside the injunction would, in effect, nullify the statutory exclusivity

conferred upon the Plaintiff as registered proprietor and would give a

licence to the Defendants to continue infringement even within

Maharashtra.

34. Mr. Dwarkadas then also placed reliance upon the decision of this Court in

the case of Asma Farid Noorani v. Haji Ali Fresh Fruit Juices 16 and pointed

out that this Court had in the said case not vacated the ex parte ad interim

order in the interest of justice even though there had been some suppression

on the part of the Plaintiff. He then, without prejudice to his submission that

the ex parte ad interim order ought not to be set aside, submitted that this

16 2022 SCC OnLine Bom 4995

Meera Jadhav

23/53 iaL-18278-25.doc

Court always had the power to mould the reliefs and thus could vary the ex

parte ad interim order so as to make it applicable to the State of

Maharashtra if the Court felt that the suppression of the

limitation/disclaimer was a material factor. He submitted that this would

safeguard the Plaintiff's statutory rights and also be equitable.

35. Mr. Dwarkadas then placed reliance upon the decision of this Court in the

case of K.L.F. Nirmal Industries Pvt. Ltd. and pointed out that this Court had

emphasised that the purpose of granting a temporary injunction in a suit for

infringement of trade mark was not confined to safeguarding the rights of a

Plaintiff alone but extended equally to protecting the interest of the general

public. He pointed out from the said judgement that the Court held that

denial of a temporary injunction merely because the Plaintiff had made an

incorrect statement in the plaint would not be in the interest of justice. Mr.

Dwarkadas then also pointed out that the Plaintiff was also the registered

proprietor in Class 35, which registration did not have any territorial

disclaimer. He thus submitted that the injunction cannot and ought not to be

vacated since the Plaintiff would also be entitled to assert its right under

Class 35.

36. Mr Dwarkadas, then, in dealing with the contention that the Plaintiff was

aware that the Defendants were using the impugned mark since 2022 and

had suppressed this fact from the Plaint, submitted that such contention was

plainly false. In support of his contention, he invited my attention to

Meera Jadhav

24/53 iaL-18278-25.doc

paragraph 28 of the Interim Application and paragraph 30 of the Plaint to

point out that the Plaintiff had specifically adverted to the Defendants'

filings before the Trade Mark Registry. He thus submitted that there was no

suppression of these facts.

37. Mr. Dwarkadas, then, pointed out that the Defendant Nos. 1 and 2 had filed

the following three trade mark applications:

 Sr     Applicatio       Cla           Mark           Filing   Claimed User              Status

 No        n No.          ss                          Date          Date

  .

  1.     4988169          25                      29.05.2      Proposed to be          Pending

                                                      021           used



  2.     5288145          25                      17.01.2      Proposed to be       Published on

                                                      022           used            11.03.2024;

                                                                                    Opposed by

                                                                                     Plaintiff on

                                                                                    07.05.2024

                                                                                       which is

                                                                                       pending




  3.     6653161          35                      03.10.2      Proposed to be          Pending

                                                      024           used

Meera Jadhav




                                               25/53                                iaL-18278-25.doc




From the above, Mr. Dwarkadas pointed out that though the Defendant No.1

had filed the application for registration of in Class 25 on a

proposed to be used basis on 17th January 2022, it was only on 24th

December 2024 that Defendant No. 1 filed the Affidavit of Evidence

claiming alleged user of the trade mark since April 2022. He

then submitted that the evidence produced by the Defendants to support

user of the trade mark was entirely lacking in credibility since

(i) the GST certificates produced by the Defendants had an address different

from the address mentioned in the original Trade Mark Application No.

5288145, as also in the invoices produced to prove user (ii) the journal copy

cited by the Defendants did not show the actual sale, distribution or

branding of goods under the trade mark "Doctor Health Super Soft" since

2022 (iii) only 17 purchase orders bore the trade mark "Doctor Health

Super Soft"; (iv) the balance purchase orders related to other marks and

were thus wholly irrelevant; (v) the entries were non-certified, computer-

generated Excel sheets that could be easily manipulated; (v) no complete

information about CGST/SGST for Delhi and IGST for interstate sales was

furnished; (vi) no evidence of actual transactions of use was

furnished; and (vii) that only Flipkart portal listings do not constitute user.



Meera Jadhav




                                             26/53                                iaL-18278-25.doc




38. He then pointed out that in the Affidavit in Reply Defendant Nos. 1 and 2

had falsely asserted that the trade mark was in use since April

2022, even when the documents appended to the Affidavit of Evidence and

the Counter Statement filed by the Defendants in the opposition proceedings

before the Registry pertained only to the trade mark. Mr.

Dwarkadas then pointed out that it was the label, which was

actually affixed and used on the Defendant's goods, giving rise to the filing

of the present Suit and not the mark. He submitted that by

claiming that evidence pertaining to substantiated use of

since 2022, the Defendants have deliberately misrepresented

material facts and suppressed the true chronology and nature of commercial

use.

39. Mr. Dwarkadas then submitted that although both marks contained the

words "Doctor Health Super Soft", they differed in creative expression, visual

presentation, and overall commercial impression. He submitted that the

mark cannot legally or factually be treated as proof of prior use

of , which is the mark actually affixed to and used on goods in

the market. He submitted that attempting to equate the two marks distorted

the record, undermined the opposition proceedings, and amounted to

misleading the Court.



Meera Jadhav




                                        27/53                               iaL-18278-25.doc




40. He submitted that it was because the evidence produced by Defendant No. 1

was lacking in credibility that the Plaintiff had, both in the Interim

Application (paragraph 28) and in the Plaint (paragraph 30), highlighted

the Defendants failure to establish credible use since 2022. He thus

submitted that there had been no suppression or concealment in this regard

and that the Plaintiff had acted with full transparency before this Court. He

reiterated that by equating evidence with use, it

was the Defendants who had misled this Court and attempted to distort the

factual record.

41. He then also pointed out that the application filed by the Defendants was on

a "proposed to be used" basis, which itself made evident that there was no

prior commercial adoption. It was for this reason that he submitted that the

evidence produced by the Defendants would never have met the standard

for bona fide use. Mr. Dwarkadas pointed out that the Plaintiff had made a

full and transparent disclosure of these facts and that there had been no

suppression, concealment, or misrepresentation of material facts before this

Court.

42. He then submitted that the Plaintiff had discovered the infringing goods in

the market only in March 2025, and thus the cause of action to file the

present suit arose only then and was distinct from any prior registration

proceedings. He submitted that it was well settled that trade mark

Meera Jadhav

28/53 iaL-18278-25.doc

infringement and passing off were recurring violations, and each sale of the

infringing goods constituted a separate wrongful act. He submitted that

therefore, far from acquiescing, the Plaintiff had actively protected its rights

by filing oppositions against conflicting applications and had in fact

obtained an interim injunction in the year 2024.

43. Mr. Dwarkadas then dealing with the third contention, namely failure to

disclose the prior stand taken by the Plaintiff during the course of the

Plaintiff Class-25 registration, submitted that this stand was wholly

unrelated to the present suit. He submitted that the question of the Plaintiff

having to make reference to the said stand did not arise since that was in the

context of proceedings to which the Defendants were admittedly not a party.

He, therefore, submitted that the question of prosecution history estoppel

applying therefore did not arise in the present case. He submitted that even

in the judgement relied upon by the Defendants namely PhonePe Private

Limited, the question of prosecution history estoppel arose since it was

between the same parties. He submitted that this was not so in the present

case, and hence, there was no question of the Plaintiff having to disclose the

stand taken during its registration in Class 25 proceedings when the

Plaintiff applied for ex parte ad interim relief.

44. He then reiterated that the Plaintiff was the registered proprietor of the

device mark DOCTOR EXTRA SOFT, and, by virtue of Section 28 of the Trade

Marks Act, 1999, the Plaintiff had a statutory right to the exclusive right to

Meera Jadhav

29/53 iaL-18278-25.doc

use of the trade mark and to seek relief for its infringement. Mr. Dwarkadas

submitted that it was well settled that there can be no estoppel against

statute, and ultimately, the question of deceptive similarity lies within the

exclusive domain of this Court. It was in this context that he submitted that

isolated submissions made in unrelated proceedings cannot divest the

Plaintiff of its rights granted under statute and that the invocation of the

doctrine of estoppel in the present case was thus wholly misconceived.

45. He pointed out that for the doctrine of estoppel under Section 115 of the

Evidence Act to apply, the Defendants must necessarily show (i) a

representation by the Plaintiff, (ii) reliance by the Defendants upon the

representation made, and (iii) that the Defendants had altered its position or

had occasioned prejudice by such representation. Mr. Dwarkadas reiterated

that the Defendants were not a party to the Plaintiff's registration in Class 25

proceedings and additionally had not shown what reliance the Defendants

had placed upon the representation made by the Plaintiff in those

proceedings or what prejudice had been caused to the Defendants on

account of such representation. He submitted that due to the absence of

these three mandatory requirements, the question of there being any

estoppel did not arise.

46. Mr. Dwarkadas then submitted that even the doctrine of approbation and

reprobation, which was only a species of estoppel, was also similarly

confined to the parties inter se who had acted and/or altered their position

Meera Jadhav

30/53 iaL-18278-25.doc

to their detriment. He submitted that it was not open for a third party to

allege approbation and/or reprobation on the part of the Plaintiff, let alone

to whittle down statutory rights flowing from registration under the Trade

Marks Act.

47. Mr. Dwarkadas then submitted that it was well settled that while a litigant

may take different stands at different times, a party cannot take

contradictory positions in the course of the same proceeding. He submitted

that a party cannot therefore be permitted to approbate and reprobate and

adopt inconsistent shifting stands in the course of the same proceeding. In

support of his contention, he placed reliance upon the decision of the

Hon'ble Supreme Court in the case of Suzuki Parasrampuria Suitings (P) Ltd.

v. Official Liquidator17, from which he pointed out that the Hon'ble Supreme

Court had laid down that the doctrine of approbation and reprobation

applied to contradictions made in the course of the same proceeding.

48. Mr. Dwarkadas reiterated that in the present case, the Plaintiff had not

taken any inconsistent stand, and thus the Defendants' reliance on

submissions made in unrelated proceedings could never constitute

prosecution history and were thus misplaced and legally untenable. He also

pointed out that the Plaintiff's prior submissions regarding unrelated third-

party marks were context-specific and procedural and cannot legally or

factually operate as estoppel against the Defendants in the present case.



17 (2018) 10 SCC 707

Meera Jadhav




                                         31/53                                iaL-18278-25.doc




49. Mr. Dwarkadas pointed out that Defendants' mark was distinct in visual,

phonetic, and commercial impression from those conflicting third-party

marks. He thus submitted that the Plaintiff had therefore not taken any

contradictory stand in relation to the Defendants' Marks. He submitted that

the Defendants' contention of approbation and reprobation was

unsustainable, and the Plaintiff's action was bona fide and aimed solely at

protecting the Plaintiff's trade mark and preventing consumer confusion.

50. Mr. Dwarkadas then finally submitted that this Court was also, when

considering an application under the Order XXXIX Rule 4 of the CPC,

required to take into consideration the conduct of the Defendants. He then

pointed out from the Court Receiver's Report that the Defendants had

engaged in deliberate and wilful obstruction of the Court's process by

obstructing the Court Receiver in the discharge of his duties in executing the

ex parte ad interim order. He submitted that such conduct on the part of the

Defendants clearly amounted to interference in the administration of justice

and infact constituted criminal contempt. In support of his contention, he

placed reliance on the decision of this Court in the case of Kilachand

Devchand & Co. Ltd. v. Ajudhia Prasad Sukhanand & Co. 18 Mr. Dwarkadas

also placed reliance upon the decision of the Hon'ble Supreme Court in the

case of Gujarat Bottling Co. Ltd. v. Coca Cola Co., 19 from which he pointed

out that the Hon'ble Supreme Court had held that a party invoking or

18 1934 SCC OnLine Bom 7 19 (1995) 5 Supreme Court Cases 545

Meera Jadhav

32/53 iaL-18278-25.doc

resisting an injunction must show that its conduct is fair, honest and free

from blame. He submitted that in the present case, given the conduct of the

Defendants in obstructing the Court Receiver, the Defendants had neither

acted in a manner that was fair, honest or free from blame. He thus

submitted that the ex parte ad interim order ought not to be vacated.

Submissions in Rejoinder

51. Mr. Kamod submitted that the Plaintiff's contention that the Defendants had

infringed the Plaintiff's statutory rights under Sections 28 and 29 of the

Trade Marks Act, 1999, and were therefore disentitled to relief under the

provisions of Order XXXIX Rule 4 of the CPC, was entirely untenable and, in

fact, absurd. He submitted that the question of whether any infringement

had occurred was yet to be adjudicated upon, and though it was orally

argued that the Defendants had admittedly infringed the Plaintiff's trade

mark, there was, in fact, no such admission. He submitted that if the

Plaintiff's interpretation of Sections 28 and 29 of the TMA was to be

accepted, then in every suit for infringement, the Defendants would

automatically be deemed guilty of infringement merely because a registered

proprietor had filed a suit for infringement. He submitted that this would

not only open a Pandora's box, allowing parties like the present Plaintiff to

make knowingly false statements and on that basis obtain ex parte relief, but

would also effectively render the provisions of Order XXXIX Rule 4 of the

Meera Jadhav

33/53 iaL-18278-25.doc

CPC otiose. It was thus that he submitted that the Plaintiff's interpretation of

Sections 28 and 29 of the TMA is entirely untenable.

52. Mr. Kamod then, in dealing with the submission that this Court, in the facts

of the present case, ought to mould the ex parte ad interim order by

restricting its operation to the State of Maharashtra, submitted that such a

contention was also misconceived and untenable. He submitted that the

Plaintiff had miserably failed to offer any credible or tenable explanation for

its suppression of any of the suppressed facts as set out in (I) to (III) above.

He submitted that the Defendants had adequately established that the

suppression by the Plaintiff was not only wilful and deliberate but also

calculated, and hence the Plaintiff was disentitled to any equitable relief

from this Court. He then submitted that there was no question of moulding

the reliefs in favour of a party who had played a fraud on this Court. He

additionally submitted that the Plaintiff, in the Affidavit in Rejoinder, failed

to furnish any particulars explaining how or why the alleged inadvertent

error occurred. He submitted that had there been the slightest bona fides on

the part of the Plaintiff, then the Plaintiff ought to have brought the

disclaimer/limitation to the attention of the Court and moved to have the ex

parte order modified if not set aside. He pointed out that the Plaintiff did

neither and, when caught out, simply pleaded inadvertence without so

much as even attempting an explanation, let alone giving a cogent

explanation for the same.





Meera Jadhav




                                        34/53                                iaL-18278-25.doc




53. He then, in dealing with the judgements in the case of K.L.F. Nirmal

Industries Pvt. Ltd. and Asma Farid Noorani submitted that there was no

quarrel with what had been held by the Court in both cases but submitted

that neither would apply to the facts of the present case since in the present

case the suppression of material facts was wilful and deliberate unlike in

both the cases relied upon. He then pointed out that in the case of K.L.F.

Nirmal Industries Pvt. Ltd. , the Plaintiff had produced documentary

evidence demonstrating that its interactions with the Defendant were

limited in nature and were governed by a specific confidentiality

arrangement. Moreover, the employee alleged to have knowledge of the

Defendant's activities had already left the Plaintiff's employment by the time

the suit in that case was filed and it was in those circumstances that the

Court held that the Plaintiff's non-disclosure of its past dealings was

inadvertent and not deliberate. Similarly, from the judgement in the case of

Asma Farid Noorani , he pointed out that although the Defendant had

alleged suppression on the ground that the Plaintiff had failed to disclose a

prior suit, the Court observed that the earlier action had been instituted

against a party under a different name, and hence Plaintiff could not have

known that the Defendant in the earlier suit and the subject suit were the

same and hence it was held that there was no deliberate non disclosure on

the part of the Plaintiff after also noting that the Plaintiff was pursuing

independent actions against distinct infringers using identical marks. Mr.

Kamod then pointed out that both K.L.F. Nirmal Industries and Asma Farid

Noorani had been considered and distinguished in later decisions of this

Meera Jadhav

35/53 iaL-18278-25.doc

Court in the case of Atyati Technologies Private Limited and Laser Shaving

(India) Private Limited , where the Court had vacated ex parte ad interim

injunctions solely on the ground of suppression of material facts.

54. In response to the Plaintiff's contention that the stand taken before the Trade

Marks Registry in 2018 was wholly unrelated to the present proceedings,

Mr. Kamod submitted that the Plaintiff had completely misconstrued the

Defendants' contention on this aspect. He submitted that whether or not the

prior stand of the Plaintiff would constitute estoppel was not the issue and

would ultimately be decided in the course of trial. He however, submitted

that the stand taken by the Plaintiff in the course of obtaining registration in

Class 25 was a relevant fact which was required to have been disclosed as

held by this Court in the case of PhonePe Private Limited more so when the

Plaintiff was moving ex parte. Mr. Kamod took pains to point out that the

Plaintiff had sought to distinguish the decision in the case of PhonePe Private

Limited by submitting that in the case of PhonePe the parties to the Suit and

before the Trade Mark Registry were the same. However in the present case,

the Defendants were not a party before the Trade Mark Registry during the

course of the Plaintiff's Class 25 registration proceedings and hence the

question of prosecution history applying did not arise. Mr. Kamod then

pointed out that this distinction was factually incorrect since in the case of

PhonePe Private Limited the concerned trade marks also belonged to third

parties who were not parties to the Suit, as was clear from paragraph 27 of

the said decision.



Meera Jadhav




                                          36/53                                 iaL-18278-25.doc




55. Mr. Kamod thus submitted that the Plaintiff by suppressing the stand taken

before the Trade Mark Registry in obtaining its registration in Class 25 had

effectively misled this Court into granting the ex parte order since what had

weighed with the Learned Judge while granting such relief was that the

words "DOCTOR" and "SOFT" were essential and distinctive features of the

Plaintiff's mark, which was diametrically opposite to the stand taken by the

Plaintiff in the course of obtaining its registration in Class 25.

56. Mr. Kamod submitted that the contention of the Plaintiff that the Defendants

had for the first time in the Affidavit of Evidence dated 24 th December 2024

asserted its user of the impugned trade mark since April 2022 was false on

the face of the record. He pointed out that a bare perusal of the Counter

Statement filed by Defendant No. 1 on 19 th July 2024 clearly showed that

Defendant No. 1 had asserted the use of the impugned trade mark since

April 2022.

57. Mr. Kamod then, in dealing with the contention that the evidence produced

by Defendant No. 1 before the Trade Mark Registry failed to show user of

the impugned trade mark by the Defendants since the year 2022, submitted

that inherent in such contention of the Plaintiff was an admission of the fact

that Defendant No. 1 had in fact produced documents on record to show use

of the trade mark DOCTOR HEALTH SUPER SOFT by the Defendants since

April 2022. He submitted that the Plaintiff was attempting to trivialise the

evidence of user produced by the Defendant No. 1 by stating that there were

only 17 orders shown in the purchase order, thus accepting that such orders

Meera Jadhav

37/53 iaL-18278-25.doc

infact did exist, and the Plaintiff was aware of the same. Mr. Kamod

submitted that even one instance of use was enough to show that the

Defendants were using the impugned trade mark since April 2022, and

hence the assertion that the Plaintiff became aware only in March 2025 was

a patently false statement.

58. He further reiterated that what was relevant when moving for ex parte ad

interim reliefs was the fact that this evidence ought to have been both

annexed and pointed out to the Court at the time when the Plaintiff applied

for the ex parte ad interim order, which was admittedly not done. He

submitted that the evidentiary value of the Defendant's evidence was

something that would be adjudicated and would be adjudicated upon in the

proceedings before the Trade Mark Registry.

59. Mr. Kamod submitted that the contention of the Plaintiff that Flipkart portal

listings do not constitute use was not only unsubstantiated but plainly

dishonest since the Interim Application (L) No. 26177 of 2025 filed by the

Plaintiff under the provisions of Order XXXIX Rule 2A of the CPC

specifically relied upon the Flipkart portal listings of the Defendants to

allege that the Defendants continue to use the impugned trade mark after

the impugned ex parte Order.

60. Mr. Kamod then, in dealing with the contention that the Plaintiff had before

the Trade Mark Registry produced evidence of user in respect of

Meera Jadhav

38/53 iaL-18278-25.doc

and not pointed out that a bare perusal of the Plaint and

Interim Application, especially the prayers, showed that the grievance of the

Plaintiff against the Defendants pertained to the use of the trade mark

DOCTOR HEALTH SUPER SOFT by the Defendants. He pointed out that even

prayer clause (a) of the Interim Application, in terms of which the ex parte

ad interim injunction had been granted, was in respect of the mark

DOCTOR HEALTH SUPER SOFT. He submitted that there could be no quarrel

with the fact that the leading and essential feature of both and

was the trade mark DOCTOR HEALTH SUPER SOFT. He thus

submitted that the Plaintiff was only attempting to create an artificial

distinction between the Defendants' label marks only to suit its case. He

submitted that the evidence produced by the Defendants to show use of

either of the two label marks established use of the trade mark DOCTOR

HEALTH SUPER SOFT by the Defendants. Mr. Kamod then, as and by way of

illustration, submitted that if an injunction was granted against the use of

the trade mark "McDonald", the fact that the Defendant against whom such

injunction has been granted uses a yellow or red or any other colour label to

display the trade mark "McDonald" would make no difference, and the

injunction will operate against the use of any label which comprises the

trade mark "McDonald' word per se. He thus submitted that the attempt of

the Plaintiff to distinguish between the Defendants' use of the

and labels was plainly absurd and really a red herring.




Meera Jadhav




                                        39/53                                iaL-18278-25.doc




61. Mr. Kamod also submitted that it was relevant to note that the trade mark

application filed by the Defendants for on a proposed to be

used basis under No. 6653161 was in Class 35, which is a separate and

distinct Class as compared to Class 25, in which Class Defendant No. 1 had

filed its trade mark application under No. 5288145 for , along

with evidence to show user since April of the year 2022.

62. Mr. Kamod then, in dealing with the contention that the Defendants were

not entitled to any reliefs in view of the conduct of the Defendants submitted

that these contentions were not only meritless but also plainly outside the

scope of the present application under Order XXXIX Rule 4 of CPC. He thus

submitted that the same was not being dealt with in this application.

63. Mr. Kamod reiterated that in the facts of the present case, this Court should

dismiss the Suit itself however, if the Court was not so inclined, then the

Interim Application ought to be dismissed on the ground of material

suppression alone without going into the merits of the case.

Reasons and Conclusion

64. After having heard Learned Counsel for the parties and having considered the

material and case law relied upon, my findings are as follows:

Meera Jadhav

40/53 iaL-18278-25.doc

A. First, on the aspect of whether there has been suppression of material

facts by the Plaintiff, in my view, not only has there been suppression, but

there has been gross suppression of material facts. I say so for the

following reasons:

i. Disclaimer/limitation: though in the present Suit the Plaintiff has

sought to enforce rights in respect of the registrations obtained by

the Plaintiff in Class 20, 25 and 35, in the context of the application

for ex parte ad interim relief, it is only the Plaintiff's registration in

Class 25 that is relevant. This is so because Class 25 is in respect of

goods and covers "footwear", whereas Class 35 is in respect of

services, and it was the Plaintiff's specific case that the Defendants

were infringing the Plaintiff's trade mark by selling footwear, i.e.,

goods, under the impugned trade mark. Thus, the very basis of the

Plaintiff's claim for seeking ex parte ad interim relief was the

Plaintiff's registration in Class 25 and not Class 35. It is not in

dispute that the Plaintiff's registration in Class 25 contained a

specific limitation/disclaimer by which the operation/validity of the

said registration was specifically restricted to only the State of

Maharashtra. The Plaintiff has, in the course of oral submissions, in

fact conceded that in view of the limitation/disclaimer, the Plaintiff

on the basis of the Class 25 registration would not have been

entitled to an injunction for infringement of trade mark which

would operate beyond the State of Maharashtra. Thus, while it is

unstateable to contend, as the Plaintiff has, that non-disclosure of

Meera Jadhav

41/53 iaL-18278-25.doc

the limitation/disclaimer was an inadvertent oversight, it is plainly

dishonest for the Plaintiff to have submitted that the said

limitation/disclaimer did not affect the Plaintiff's entitlement in the

present proceedings.

ii. Additionally, the fact that in a suit for infringement of trade mark,

any disclaimer is a material and relevant fact is no longer res

integra. The Delhi High Court in the case of Om Prakash Gupta has

specifically held that the limitation/disclaimer imposed on the trade

mark registration in a suit for infringement of trade mark is a

material and relevant factor which ought to have been disclosed to

the Court, especially at the time of making an application for ex

parte ad interim reliefs. Furthermore, as noted by the Division

Bench of this Court in the case of Kewal Vasovya, a Plaintiff who

seeks to move for ex parte ad interim reliefs " must be shown to have

made the necessary and proper enquiries, within the bounds of

reason, before making the application. This material can be in

supporting affidavit, but it must be before the court. Some level of

investigation and enquiry must be demonstrated. This duty of

disclosure includes matters of which the applicant would have been

aware had he made reasonable enquiries. Specific to IPR matters,

for instance, is the requirement for a search in the registry as to

what, if anything, the defendant has done in regard to the

competing mark, service, product or thing. For Trade marks: has the

defendant sought registration? When and with what effective date?


Meera Jadhav




                                              42/53                                iaL-18278-25.doc




With or without a disclaimer? There must be market information

too : how long has the defendant been in the market with the rival

product and mark? In what area? In what manner?" 20

iii. Prior knowledge : It is an admitted position that Defendant No. 1

had, prior to the filing of the present Suit, filed a Counter Statement

and an Affidavit of Evidence before the Trade Marks Registry in the

opposition proceedings initiated by the Plaintiff against Defendant

No. 1's trade mark application. In those proceedings, Defendant No.

1 had produced evidence in support of user of the impugned trade

mark since April 2022. Although paragraph 30 of the Plaint makes

a passing reference to these proceedings, neither the Counter

Statement nor the Affidavit of Evidence has been annexed. Further,

despite the Plaintiff's admitted knowledge of the said Affidavit of

Evidence, the same has neither been explained nor dealt with in any

meaningful manner in the Plaint. A reading of paragraph 4(m) of

the Rejoinder makes it evident that the Plaintiff has merely brushed

aside the Defendants' evidence by baldly asserting that it lacked

credibility, without furnishing any cogent reason for such an

assertion. This omission is particularly striking given that while the

Plaintiff had debunked a large portion of the evidence produced by

Defendant No. 1, the Plaintiff had neither disputed nor denied the

fact that the Defendants had produced 17 invoices evidencing sales

from April 2022 onwards, as well as listings on Flipkart all of which

20 Paragraph 15(d) of Kewal Vasoya

Meera Jadhav

43/53 iaL-18278-25.doc

were prior to the filing of the Suit. This material, which the Plaintiff

was admittedly aware of, directly contradicts the Plaintiff's assertion

that the Plaintiff first became aware of the Defendant's use of the

impugned mark only in March 2025. In these circumstances, it is

impossible to accept that the Counter Statement and Affidavit of

Evidence filed before the Trade Marks Registry were not material

facts requiring disclosure in the Plaint.

iv. Prior Stand: It is not in dispute that the Plaintiff, during the course

of obtaining registration in Class 25, had specifically taken the

stand that the Plaintiff was not claiming any exclusive right in the

words "DOCTOR" or "SOFT", and on the basis of which, the Plaintiff

had secured registration under Class 25. As held by this Court in

PhonePe Pvt. Ltd., the stand taken by a Plaintiff before the Registrar

of Trade Marks during prosecution of its own trade mark

application is a relevant factor. The Plaintiff's contention that the

decision in PhonePe Pvt. Ltd. is inapplicable on the ground that the

Plaintiff had not made any representation to the Defendants and

that any representation made by the Plaintiff to a third party in the

course of the registration proceeding would be wholly inapplicable

and accordingly irrelevant to the present case. This contention has,

however, been answered by this Court in the case of PhonePe Pvt.

Ltd. in which this Court has noted that " The Plaintiff is not justified

in contending that once it has obtained registration for its trade

mark, the stand taken on its behalf in the proceeding leading upto

Meera Jadhav

44/53 iaL-18278-25.doc

grant of such registration cannot haunt the Plaintiff in subsequent

legal proceedings."21 Thus, clearly, the stand taken by the Plaintiff in

the course of obtaining its Class 25 registration was a relevant

material fact which was required to have been disclosed by the

Plaintiff more so since the Plaintiff was moving for ex parte ad

interim relief. Hence, the decision of the Hon'ble Supreme Court in

the case of Suzuki Parasrampuria Suitings (P) Ltd., upon which

reliance was placed by the Plaintiff, would not apply since the

question which presently falls for consideration is not whether the

Plaintiff would be bound by such a stand qua the Defendant, but

whether the stand taken by the Plaintiff was a relevant factor which

the Plaintiff was required to disclose.

B. Second, the contention that the non-disclosure of the disclaimer or

limitation was "inadvertent" is wholly untenable. As already noted, the

Plaintiff's registration in Class 25 formed the very foundation of the

Plaintiff's claim for ex parte ad interim relief. Also, the Plaint contains

extensive and largely irrelevant details concerning the Plaintiff's

registration in Class 25; however, the three most material aspects

pertaining to such registration, namely, (i) the territorial

limitation/disclaimer, (ii) the evidence of prior user by the Defendants of

the impugned trade mark, and (iii) the Plaintiff's prior stand before the

Trade Marks Registry, are all absent. It is inconceivable that the omission

of all these three material facts was the result of inadvertence. To even

21 Paragraph 28 of PhonePe Pvt. Ltd

Meera Jadhav

45/53 iaL-18278-25.doc

suggest this would, in my view, is an affront to the Court and to condone

such "inadvertence" would amount to putting a premium on dishonesty

since it would embolden other dishonest litigants to obtain ex parte

orders by suppressing material facts and then simply plead

"inadvertence". Also, it is not in dispute that the Plaintiff has only one

registration in Class 25 and not multiple registrations. Had the Plaintiff

had multiple registrations in the same Class, and had the Plaintiff omitted

to produce the status in respect of only one, such contention might have

been plausible, however, not so when the Plaintiff admittedly has only one

registration and has kept back three material facts in respect of that one

registration. Thus, I have no hesitation in holding that the Plaintiff has

deliberately suppressed material facts from this Court.

C. Third, as observed by the Division Bench of this Court in Kewal Vasoya, a

Plaintiff seeking to move ex parte is under a strict obligation to act with

the utmost good faith and to make a full, fair, and frank disclosure of all

material facts, including those that may be adverse to its own case. In the

present matter, given that the Suit is a Commercial IP Suit, and that the

Plaintiff was moving for ex parte ad interim relief, it was incumbent upon

the Plaintiff to have disclosed whether the Plaintiff's registration in Class

25 was subject to any disclaimer. Crucially, the Plaintiff has at no point

denied knowledge of the said limitation/disclaimer or that the same

applied only to the State of Maharashtra but has simply stated that the

non-disclosure of the same was 'inadvertent'. Thus there is no

Meera Jadhav

46/53 iaL-18278-25.doc

explanation even offered by the Plaintiff as to why, despite being fully

aware of the fact that the Plaintiff's Class 25 registration would apply

only to the State of Maharashtra, this was not even pleaded. The Plaintiff

has not only failed to make such disclosure but has relied upon a

registration certificate that was not intended for use in legal proceedings

without annexing the status page of the Plaintiff's registration in Class 25,

which would have all the relevant details pertaining to the said

registration. It was on the strength of this defective and incomplete

disclosure that the Plaintiff applied for an ex parte ad interim injunction,

which admittedly operated beyond the State of Maharashtra, a relief that,

as conceded by the Plaintiff during oral submissions, the Plaintiff would

never have been entitled to on the strength of the Plaintiff's registration in

Class 25.

D. Fourth, by suppressing the Counter Statement and Affidavit of Evidence

filed by Defendant No. 1, both of which evidenced user of the impugned

trade mark since April 2022, and then asserting that the Plaintiff became

aware only in March 2025 of the use of the impugned trade mark the

Plaintiff has not only created a false sense of urgency but, in my

unhesitating view, made a false and misleading statement. The complete

lack of bona fides on the part of the Plaintiff is also manifest from the fact

that the Plaintiff had, during the course of the Plaintiff's application for

registration in Class 25, not claimed exclusivity over the words

"DOCTOR" and "SOFT" and on that basis obtained registration in Class 25.




Meera Jadhav




                                         47/53                                iaL-18278-25.doc




The Plaintiff, however, did not disclose this stand in the Plaint and then,

on the basis of a diametrically opposite stand to the stand taken by the

Plaintiff at the time when the Plaintiff had applied for the Class 25

registration, obtained ex parte ad interim relief. The deliberate and

selective withholding of such material, namely (i) the territorial

limitation/disclaimer, (ii) the evidence of prior user by the Defendants of

the impugned trade mark, and (iii) the Plaintiff's stand before the Trade

Marks Registry while obtaining registration in Class 25, is, in my view,

clearly a fraud which has been played on this Court by the Plaintiff only

to obtain the ex parte ad interim order. Thus the conduct of the Plaintiff is

plainly dishonest and, infact, unscrupulous.

E. Fifth, the Plaintiff's dishonest and unscrupulous conduct is further

manifest from the fact that, (i) though the Plaintiff in the course of oral

arguments, contended that the Plaintiff had immediately clarified the

omission of the limitation/disclaimer, there was infact no immediate

clarification. It was only after the suppression was pointed out by the

Defendants in the Affidavit in Reply, did the Plaintiff in the Affidavit in

Rejoinder state that the omission was inadvertent and nothing more (ii)

even after the Defendants brought the limitation/disclaimer on record, the

Plaintiff made no attempt to modify and/or restrict the operation of the ex

parte order to only the State of Maharashtra, despite subsequently in the

course of oral arguments conceding that Plaintiff would not have on the

Meera Jadhav

48/53 iaL-18278-25.doc

basis of the Class 25 registration been entitled to an injunction for

infringement beyond the geographical limits of the State of Maharashtra

(iii) the Plaintiff then after the suppression of the disclaimer was pointed

out alleged contempt on the part of the Defendants and filed an

application under the provisions of Order XXXIX Rule 2A of the CPC on

18th August 2025 (iv) in the contempt proceedings, the Plaintiff filed

multiple affidavits (on 2nd, 12th, and 24th September 2025) alleging

aggravated contempt on the part of the Defendants clearly only to delay

the matter. This conduct clearly shows that even after the

limitation/disclaimer was brought on record by the Defendants, the

Plaintiff did everything possible to ensure that the ex parte ad interim

order continued. Crucially, during the oral arguments, the Plaintiff

contended that the limitation/disclaimer was "wholly immaterial" since

the Suit was filed with the State of Maharashtra, initially overlooking but

then conceding to the fact that the injunction operated pan India and was

not confined in its operation to only the State of Maharashtra. Hence, the

Plaintiff not only obtained the ex parte ad interim injunction by playing a

fraud upon this Court but has also, thereafter, when the same was

brought on record, brazenly sought to ensure that the same continued.

F. Sixth, I find no merit in the content that, in the facts of the present case, it

would be in the interest of justice that the ex parte ad interim order be

either continued or moulded to apply only to the State of Maharashtra.



Meera Jadhav




                                           49/53                                iaL-18278-25.doc




The Plaintiff's dishonest and unscrupulous conduct has disentitled the

Plaintiff to such relief, even assuming the Plaintiff had made out a case in

support of such relief. Furthermore, this contention of the Plaintiff is

premised entirely on the assumption that the Defendants have infringed

the Plaintiff's statutory rights under Sections 28 and 29 of the Trade

Marks Act, 1999, and are therefore disentitled to any relief under Order

XXXIX Rule 4 of the CPC. This contention was premised entirely on the

basis that the Defendants had "admittedly" infringed the Plaintiff's

statutory rights when, infact, there is no admission of infringement, as

conceded by the Plaintiff. Thus, merely because the Plaintiff has filed a

Suit for infringement does not automatically mean that the Defendants

have committed infringement. If the Plaintiff's contention is to be

accepted, then in every suit for infringement, the Defendant would

automatically be deemed to be guilty of infringement on the filing of a

Suit by a registered proprietor. Such an interpretation of Sections 28 and

29 of the Trade Marks Act is plainly untenable, as a Defendant would be

deemed guilty of having committed infringement simply on the Plaintiff's

ipse dixit. Hence, for these reasons, the Plaintiff's reliance upon the

judgement in the case of Kewal Vasoya in support of the proposition that

a Court has the discretion to continue an ex parte order even when there

is suppression if the interests of justice so require is entirely misplaced.





Meera Jadhav




                                           50/53                                 iaL-18278-25.doc




G. Seventh, equally untenable is the Plaintiff's submission that the ex parte

ad interim order had "conclusively found the Defendants guilty of

infringement and that the Defendants had not preferred any appeal

against the ex parte order". Such a contention needs only to be stated to be

rejected since (i) the question of there being any conclusive findings

rendered in an ex parte ad interim order does not arise, (ii) the order was

obtained by playing a fraud upon this Court, and (iii) the Defendants

have taken recourse to the provisions of Order XXXIX Rule 4 of the CPC

to set aside the ex parte ad interim order. Hence, it is absurd to suggest

that there has been any acquiescence on the part of the Defendants.

H. Eighth, in light of what is held by me in (A), (B) and (D) above, the

judgements in the case of K.L.F. Nirmal Industries Pvt. Ltd. and Asma Farid

Noorani upon which reliance was placed by the Plaintiff will not apply

since in the present case the suppression is wilful and deliberate. Also, I

find that there is nothing in the conduct of the Defendants so as to

warrant denial of the reliefs which have been sought for by the

Defendants. The overarching issue before the Court is the dishonest and

fraudulent conduct of the Plaintiff and the manner in which the ex parte

order has been obtained, the ex parte. This is something that cannot be

condoned. Hence, the judgements in the cases of Gujarat Bottling Co. Ltd.

and Kilachand Devchand & Co. Ltd relied upon by the Plaintiff are of no

assistance to the Plaintiff in the facts of the present case.





Meera Jadhav




                                           51/53                                iaL-18278-25.doc




I. Ninth, the Hon'ble Supreme Court, in the case of Ramjas Foundation v.

Union of India, has held that every Court is not only entitled but is duty

bound to protect itself from unscrupulous litigants who do not have any

respect for truth and who try to pollute the stream of justice by resorting

to falsehood or by making misstatements or by suppressing facts which

have a bearing on the adjudication of the issues arising in the case. The

Hon'ble Supreme Court has also, in the case of Prestige Lights Ltd., held

that suppression of material facts by a litigant justifies outright dismissal

of proceedings. Both this Court in the case of Nagina Ramsagar Choube

and the Delhi High Court in the case of Om Prakash Gupta have, at the

interlocutory stage itself, dismissed suits on finding that the Plaintiff had

suppressed material facts.

J. Tenth, on the aspect of costs, I must only note the observations of the

Hon'ble Supreme Court in the case of Dnyandeo Sabaji Naik, in which the

Hon'ble Supreme Court has, inter alia, held as follows:

"13. This Court must view with disfavour any attempt by a litigant to abuse the process. The sanctity of the judicial process will be seriously eroded if such attempts are not dealt with firmly. A litigant who takes liberties with the truth or with the procedures of the Court should be left in no doubt about the consequences to follow. Others should not venture along the same path in the hope or on a misplaced expectation of judicial leniency. Exemplary costs are inevitable, and even necessary, in order to ensure that in litigation, as in the law which is practised in our country, there is no premium on the truth.



Meera Jadhav




                                          52/53                               iaL-18278-25.doc




14. ...this tendency can be curbed only if Courts across the system adopt an institutional approach which penalizes such behaviour. Liberal access to justice does not mean access to chaos and indiscipline. A strong message must be conveyed that Courts of justice will not be allowed to be disrupted by litigative strategies designed to profit from the delays of the law. Unless remedial action is taken by all Courts here and now our society will breed a legal culture based on evasion instead of abidance."

Also, since the present Suit is a Commercial Suit the conduct of the

Plaintiff which I have already noted above, is also a relevant factor when

considering the aspect of costs. Additionally, since the present Suit is a

Commercial Suit, the question of costs is to be considered in light of

Section 35 of the Code of Civil Procedure, 1908, as amended by the

Commercial Courts Act, 2015, which would also necessitate the conduct

of the Plaintiff to be taken into account. This position has been recognised

in Sai Trading Co. v. KRBL Ltd. , and Dashrath B. Rathod v. Fox Star Studios

India Pvt. Ltd. The Plaintiff has also given an undertaking in terms of Rule

126(ix)(a) of the Bombay High Court (Original Side) Rules, 1980, to pay

damages or costs as may be directed by the Court, should the Defendants

suffer any prejudice by reason of such interim order. Thus the Plaintiff

was therefore fully aware of the consequences that would ensue in the

event of any prejudice being caused to the Defendants by the grant of

such ex parte relief. The Defendants have set out that their entire business

has come to a standstill by virtue of the ex parte ad interim Order, and

Defendant Nos. 1 and 3 have also on Affidavit setting out the sales figures

duly certified by a chartered accountant for the month of June 2025, i.e.,

Meera Jadhav

53/53 iaL-18278-25.doc

the month prior to the passing of the ex parte Order. Hence an Order of

costs must follow.

65. In the aforesaid circumstances, I pass the following order:

ORDER

i. The suit is dismissed.

ii. The Plaintiff shall pay a sum of Rs. 25,00,000/- each to Defendant

Nos. 2 and 3, as and by way of cost.

iii. The Court Receiver is discharged without passing account, subject to

payments of all costs, charges and expenses by the Plaintiff.

iv. The goods which have been seized by the Court Receiver pursuant to

the ex parte ad interim Order shall be returned to the Defendants

forthwith with prior notice to the Plaintiff.

v. In view of the dismissal of the suit, Interim Application (L) No.18278

of 2025 and Interim Application No.5889 of 2025, Leave Petition (L)

No.18257 of 2025 and Court Receiver Report No.327 of 2025 do

not survive and stand disposed of.

(ARIF S. DOCTOR,J.)

Meera Jadhav

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

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

 
 
Latestlaws Newsletter