Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Emami Limited vs Dabur India Limited
2025 Latest Caselaw 908 Cal/2

Citation : 2025 Latest Caselaw 908 Cal/2
Judgement Date : 17 January, 2025

Calcutta High Court

Emami Limited vs Dabur India Limited on 17 January, 2025

Author: Ravi Krishan Kapur
Bench: Ravi Krishan Kapur
                      IN THE HIGH COURT AT CALCUTTA
                    ORDINARY ORIGINAL CIVIL JURISDICTION
                           COMMERCIAL DIVISION
                               ORIGINAL SIDE


                             IA NO. GA-COM/1/2024
                             IA NO. GA-COM/2/2024
                               In IP-COM/18/2024

                                Emami Limited
                                      Vs
                              Dabur India Limited



For the plaintiff        :     Mr. Ranjan Bachawat, Senior. Advocate
                               Mr. Debnath Ghosh, Senior. Advocate
                               Mr. Subhasis Sengupta, Advocate
                               Mr. Biswaroop Mukherjee, Advocate
                               Ms. Pubali Sinha, Advocate
                               Ms. Mini Agarwal, Advocate

For the defendant        :     Mr. Sudipto Sarkar, Sr. Advocate
                               Mr. Sourojit Dasgupta, Advocate
                               Mr. Abir Debnath, Advocate
                               Mr. Nilankan Banerjee, Advocate
                               Mr. Pradipta Bose, Advocate



Judgment on                    :    17.01.2025


Ravi Krishan Kapur J.

1. In a suit for disparagement and infringement, the petitioner seeks interim

  orders of restraint against the respondent, inter alia, from telecasting,

  displaying, airing, disseminating a television commercial launched by the
                                         2



  respondent on 28 June, 2024 for its product "Dabur Cool King Icey Perfume

  Talc" (the impugned advertisement).

2. Briefly, the petitioner is inter alia engaged in the Fast Moving Consumer

  Goods (FMCG) sector and manufactures talcum powder sold under the mark

  'Navratna' and 'Dermi Cool'. It is alleged that the market share of both the

  above products of the petitioner is approximately 17% and 25.5%

  respectively. It is contended that the colour combination of sea green and

  white colour skin in relation to talc and the distinctive bottle and cap design

  alongwith the green and white colour combination in respect of prickly heat

  powders are exclusively associated with the petitioner's products. The

  respondent is a trade rival and manufacturer of FMCG products including

  talcum powder.

3. The story board of the offending commercial is as follows:

                               THE SCENE OPENS WITH A GROUP OF GIRLS FIRING HEAT
                               WAVES




                               GROUP OF GIRLS FIRING HEAT WAVES




                               THE HEAT IS TERRIBLE AND PEOPLE ARE LOOKING
                               UNCOMFORTABLE IN THE HEAT




                                DIALOGUE STARTS
          3




VO:"KOI NAHI BACH PAYEGA,"
CLOSE UP SHOT OF PERSON SWEATING



VO; "GARMI AUR PASEENE SE,"
A PERSON APPLYING TALC and SEEN UNHAPPY
WITH THE RESULTS




 THIS PERSON AFTER SPRINKLING PRICKLY HEAT POWDER
 STILL LOOKS HOT AND SWEATY, AS IF THE TALC APPLIED IS
 NOT EFFECTIVE




 VO:"KAHAN HAI TUMHARA DABUR COOL KING'SUDDENLY
 GET SURPRISED, HEAR SOME NOISE AND LOOKUP




 DABUR COOL KING TALC APPEARS FROM THE TOP AND
 BACKGROUND MUSIC STARTS PLAYING

BACKGROUND MUSIC CONTINUES TOPLAY, THE PACK LANDS ON THE GROUND

IT IS SHOWN, APPARENTLY COOL WAVE HITS PEOPLE, AS IF THIS NEW TALC(DABUR COOL KING TALC) IS PERCEIVED TO DELIVER SUPERIOR COOLING THAN TALC SHOWN EARLIER IN THE FILM

GIRLS CONTINUE STARING AT THE DABUR COOL KING PACK

BACKGROUND MUSIC IN CREASES, REACHING A CRESSENDO

THE TALC BOTTLE DOOR OPENS, RANBIR KAPOOR APPEARS

RANBIR KAPOOR COMES OUT OF DABUR COOL KING TALC, WALKING ON THE STREET

THE SCREEN TITLS, ALONGWITH THIS THE SONG STARTS

GIRLS START LOOKING AT DABUR COOL KING, SONG CONTIUES-BACHNAAE HASEENO

RANBIR KAPOOR HOLDS UPTO THE DCK TALC TO INTRODUCE IT - SONG CONTINUES - DABUR COOL KING TALC AA GAYA

RANBIR KAPOOR APPLIES THE PRODUCT

THE APPLIED TALC, THEN TRANSLATES INTRO COOLING CRYSTAL LIKE UNITS WHICH ARE THEN SHOWN TO BE FLYING OUT IN THE STREET

RANBIR KAPOOR IS THEN SHOWN TO BE RECOMMENDING AND GIVING DABUR COOL KING TALC TO A PERSON EARLIER USING THE PRODUCT MUSIC CONTINUES

THE PEOPLE THEN SEE THE DABUR COOL KING PRODUCT SHOT

THE CONSUMER IS THEN SHOWN APPLYING DABUR COOL KING TALC AND HAS A LOOK OF RELIEF ON HIS FACE

THE DABUR COOL KING TALC, THEN TRANSLATES INTO COOL CRYSTALS OF ICE AND IT IS SHOWN THAT THE PERSON FEELS ICEY COOL WITH ALL ICE AND MENTHOL BACKGROUND-SONG CONTINUES-MENTHOL CRYSTALS KE

WE THEN SEE RANBIR KAPOOR DANCING WITH THE SONG,SONG CONTINUOUS-ICEY PERFUME CHA GAYA

THEN A COOL SWIRL OF ICE AND MENTHOL GETS FOR MED AROUND RANBIR KAPOOR, AND THE SONG CONTINUES-COOLING KA AASHIQ

RANBIR KAPOOR THEN THROWS SOMETHING LIKE A COOL BLAST OF ICE ON TO THE HEAT WAVE, SONG CONTINUES-GARMI KA DUSHMAN

COOL WAVE OF DABUR COOL KING AND THE GIRLS FIRING HEAT WAVES COLLIDES

THE COOL WAVE FREEZES OVER THE HEAT WAVES

THE GIRLS THEN FEEL A SENSATION OF ICEY CRSTAL AND THEIR HAIR TURNS BLUE, WHEN COLLIDING WITH DCK TALC'S COOL WAVE

BACKGROUND VO NAYA DABUR COOL KING PERFUME TALCUM POWDER PACK IS SHOWN AGAINST A BACK GROUND OF COOLING CRYSTALS

RANBIR KAPOOR APPLIES DCK TALC

THE POWDER TURNS INTO CRYSTALS OF ICE VO-ICEY MENTHOL COOLING CRYSTALS RAKHE 12 GHANTE TAAZA

RANBIR THEN COMPARES THE PRICKLY HEAT POWDER CALLING IT OUT "SADHARAN" AND INDICATES THAT DABUR COOL KING TALC HAS SUPERIOR COOLING RANBIR DIAGLOUE "SAADHARAN" NAHI, SIRF DABUR COOL KING DE SUPER ICEY COOLING

THE AD ENDS WITH RANVEER SURRONDED BY THE WOMEN AND EVERY ONE IS SURROUNDED BY ICE COOLING CRYSTAL LIKE UNITS

4. It is contended that the impugned advertisement makes a direct reference to

the products of the petitioner. The same feature, configuration, design and

colour of the container bottle with the unique cap depicted in the impugned

advertisement which is only identifiable with the petitioner's product. It is

also contended that the word 'sadharan' displayed on the bottle in the

impugned advertisement in white colour with a green coloured cap having a

distinctive tapered notch end can only be identified with the petitioner's

products. The use of the word 'sadharan' also reflects poorly on the

petitioner's products. In conclusion, the impugned advertisement seeks to

convey that the products of the petitioner are ineffective and useless.

5. It is contended that the impugned advertisement has also been deliberately

and intentionally conveyed in the electronic and social media which has a

higher impact and outreach and has been displayed more than 2000 times

over different media formats including You Tube and Instagram. As such, by

airing the impugned advertisement the respondent has particularly identified

the petitioner's product while also seeking to run down the entire class of

talcum and prickly heat powders.

6. In such above circumstances, by specifically identifying the petitioner's

product and describing them as 'ordinary' or 'sadharan', the idea conveyed

in the mind of any reasonable consumer is that the petitioner's products are

bad. The respondent is also guilty of denigrating and disparaging all other

powder products by describing the entire class of talcum powders to be

ordinary, ineffective and useless. As such, the impugned advertisement also

disparages the genus of talcum and prickly heat powders in general and

specifically targets the products of the petitioner. In support of its

contentions, the petitioner relies on the decisions in Hindustan Unilever

Limited vs. Reckitt Benckiser (India) Pvt. Ltd. MANU/DE/2447/2023, Pepsi

Co. Inc. vs. Hindustan Coca Coal Ltd. 2003 SCC OnLine Del 802,

Annamalayar Agencies vs. WS & Sons Pvt. Ltd. 2007 SCC OnLine Mad 1645,

Dabur India Limited vs. Colgate Palmolive India Ltd. 2005 (79) DRJ 461, Parle

Products Private Limited vs. Britannia Industries Ltd. 2022 SCC OnLine Del

4141, Procter & Gamble Hygiene and Healthcare Limited vs. Reckitt Benckiser

(India) Pvt. Ltd. 2022 SCC Online Mad 1747, Dabur India Limited vs. Emami

Limited 2004 (75) DRJ 356, Dabur India Limited vs. Colgate Palmolive India

Ltd. 2004 (77) DRJ 415, Marico Limited vs. Dabur India Limited

MANU/WB/1083/2022.

7. On behalf of the respondent it is contended that word 'sadharan' can never

per se be disparaging and has only been used in a comparative sense

without any sense of malice. The entire case of generic disparagement is also

untenable. In any event, the petitioner themselves have on numerous

occasions in selling and marketing their products used the word 'ordinary'

and this is common in the industry. In support of their contentions, the

respondent relies on Hindustan Unilever Limited vs. Emami Limited 2019 SCC

OnLine Del 7809, Dabur India Limited vs. Emami Limited 2019 SCC OnLine

Del 9022, Reckitt Benckiser (India) Pvt. Ltd. vs. Gillete India Limited 2016 SCC

OnLine Del 4737, Eveready Industries India Limited vs. Gillete India Limited

2012 SCC OnLine Cal 12500, Tata Sons Pvt. Ltd. & Anr. Vs. Puro Wellness

Private Limited & Anr. 2023 SCC OnLine Del 6338, Procter & Gamble Home

Products Pvt. Ltd. vs. Hindustan Unilever Limited 2017 SCC OnLine Del 7072

and Dabur India Limited vs. WIPRO Limited, Bangalore 2006 SCC OnLine Del

391.

8. Upon filing of this suit, an ad interim order dated 11 July 2024 was passed

inter alia restraining the respondent from telecasting the impugned

advertisement. The ad interim order dated 11 July 2024 is as follows:

"In view of the above, the respondent, its men, servants, agents, representatives and/or anyone claiming through the respondent is restrained from displaying and/or playing and/or airing and/or telecasting in their advertisement "Cool King" by showing the bottle/container of "Dermi Cool" and "Navratna" of the petitioner by referring the same as "sadharan" till 9th August, 2024."

9. Thereafter, the respondent filed GA 2 of 2024, inter alia seeking modification

of the impugned order on the ground that the respondent was willing to vary

the impugned advertisement by changing the design of the bottle and by

removing the green cap as well as any other reference to the colour green.

Despite repeated opportunities, the parties were unable to arrive at any

consensus. The primary bone of contention being that the use of the word

'ordinary' even in the modified advertisement was not acceptable to the

petitioner.

10. It is true that the concession made on behalf of the respondent at the ad

interim stage to remove the bottle in the impugned advertisement and the

colour green is not binding. However, in view of the offer to modify the

impugned advertisement by changing the unlabelled white & green container

shown in the impugned advertisement alongwith the cylindrical bottle any

further discussion on this aspect of the matter with reference to the

impugned advertisement is academic at this stage. Once the reference to the

products of the petitioner is removed in the impugned advertisement both by

colour and by the shape of the bottle, the only question which remains for

consideration is whether the word 'ordinary' or 'sadharan' per se can attract

any prohibition.

11. It is necessary to add a touch of reality in such matters. Consumers are not

ignorant. In someways, trade mark law and for that reason all intellectual

property law is primarily meant to protect the public from confusion or

deception. It is not the role of trade mark law to pander to illusion and

amplify the image of any product. Undoubtedly, the role of advertising or

marketing cannot be undermined. The use of words like ordinary, extra-

ordinary, exceptional or unexceptional without any reference to a particular

manufacturer or particular product are adjectives, descriptors or attributes

which only add to puffery by any manufacturer and no rival can afford to be

hypersensitive. It is also necessary to consider the context in which the word

ordinary or sadharan has been used. Prima facie, the word 'sadharan' or

'ordinary' is being used more in a neutral sense without any negative

connotation. An underlying interest which also needs to be balanced is the

freedom of speech enshrined in Article 19(1) of the Constitution of India. In

such circumstances, the use of the word 'ordinary' per se without any

reference to a particular manufacturer cannot be interpreted to be

defamatory, disparaging or offensive. [Tata Sons Private Limited vs. Puro

Wellness Private Limited & Anr 2023 SCC OnLine Del 6338 and Dabur India

Ltd. vs. Wipro Limited Bangalore 2006 SCC OnLine Del 391].

12. There is also no merit in the case of generic disparagement. Significantly, the

respondent is a rival manufacturer and distributor of talcum powders. Both

the petitioner and respondent are trade rivals selling the similar genus of

goods. In any event, keeping in mind the size of the class targeted, the

generality of the charge and the extravagance of the accusation there is no

basis to the allegation of generic disparagement. (Knuffer vs. London Express

Newspaper Ltd. [1944] 1 ALL ER 495).

13. Similarly, there is no substance in the argument that the identification in

the impugned advertisement is so pervasive that even if all references to the

petitioner's products are removed, the viewers and prospective customers

would immediately associate and identify any modified advertisement with

the petitioner's product. Admittedly, the impugned advertisement has

neither been telecast nor broadcast for nearly six months. The creation of

such advertisements is time consuming and expensive. In some cases, it

may be more practical and commercially prudent to modify an existing

advertisement rather than conceive of a new advertisement. In view of the

above, there is no merit in the contention of recall value and the same

stands rejected.

14. There is also no question of pre-approving any proposed TVC as contended

by the petitioner. It is true that the modified or changed advertisement is not

the subject matter of this suit. Nevertheless, the contention that a modified

advertisement can never be looked into is unsustainable. In order to do

complete justice between the parties and bring a quietus to litigation, Courts

when adjudicating such matters do take into consideration modifications,

alterations and variations to the impugned advertisement in order to come

out of the mischief of the restraint orders or negate any possible element of

disparagement. [Hindustan Unilever Limited vs. Emami Ltd. 2019 SCC OnLine

Del 7809, Dabur India Ltd. vs. Emami Ltd. 2019 SCC OnLine Del 9022, Reckitt

Benckiser (India) Pvt. Ltd. vs. Gillete India Ltd. 2016 SCC OnLine Del 4737,

Reckitt & Coleman of India Ltd. vs. Kiwi TTK Ltd. 1996 (16) PTC 393 (Del) and

Eveready Industries India Ltd. vs. Gillete India Ltd. 2012 SCC OnLine Cal

12500].

15. The authorities cited by the petitioner on the aspect of ordinary or sadharan

are distinguishable and inapposite. In Hindustan Unilever Limited vs. Reckitt

Benckiser (India) Private Limited (2023) 95 PTC 239 (Del), the Court had

arrived at a finding that the impugned advertisement clearly indicated an

intention to compare the two rival products i.e. 'Domex Freshguard' and that

of 'Harpic Power Plus 10x Max Clean'. It was held that the clear inference

from impugned advertisement which could be drawn by a customer viewing

the impugned video is that the product of the defendant 'Harpic' was

ineffective. Similarly, in Parle Products Pvt. Ltd. vs. Britania Industries 2022

SCC OnLine Del 4141, it was held that the use of the letter 'G' in the print

advertisement as also the use of the similar looking packaging in the

impugned video left no matter of doubt that it was the defendant's product

which was being identified and compared. Moreover, in Dabur India Limited

vs. Colgate Palmolive India Ltd. 2005 (79) DRJ 461, the interpretation of the

word 'sadharan' was in the facts and circumstances of that case comparing

Chawanprash with Lal Danta Manjan. Hence, the genus of the two products

were distinct, separate and altogether different and the above decision has to

be read in that context. In such circumstances, none of the above decisions

support the proposition that the use of the word 'ordinary' or 'sadharan' per

se without any identification can be interpreted to be defamatory or

disparaging.

16. In view of the above, the petitioner has been able to demonstrate a strong

prima facie case on merits insofar as the impugned advertisement is

concerned. The balance of convenience and irreparable injury is also in

favour of orders being passed as prayed for by the petitioner.

17. In view of the above, the ad interim order dated 11 July 2024 is modified to

the extent that there shall be an interim order of restraint of the impugned

advertisement. It is made clear that the order of restraint is limited to the

impugned advertisement as a whole and not to any particular portion or any

particular word in the impugned advertisement. With the above directions,

both the applications being GA 1 of 2024 and GA 2 of 2024, stand disposed

of.

(Ravi Krishan Kapur, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter