Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Banyan Tree Holding (P) Limited vs A. Murali Krishna Reddy & Anr.
2009 Latest Caselaw 4764 Del

Citation : 2009 Latest Caselaw 4764 Del
Judgement Date : 23 November, 2009

Delhi High Court
Banyan Tree Holding (P) Limited vs A. Murali Krishna Reddy & Anr. on 23 November, 2009
Author: S. Muralidhar
       HIGH COURT OF DELHI AT NEW DELHI

                      CS (OS) No.894/2008

                            Date of decision: 23rd November 2009

BANYAN TREE HOLDING (P) LIMITED        ..... Plaintiff
                      Through Mr. Praveen Anand with
                      Mr. Sagar Chandra, Advocate.


                               versus

A. MURALI KRISHNA REDDY & ANR. ..... Defendants

CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE DR. JUSTICE S. MURALIDHAR

1. Whether reporters of the local papers be allowed to see the
   judgment?                                                Yes
2. To be referred to the Reporter or not?                   Yes
3. Whether the judgment should be reported in the Digest? Yes

                          JUDGMENT

23.11.2009

S. Muralidhar,J.

1. The learned single Judge has by an order dated 11.8.2008

referred for the decision of the Division Bench of this Court

questions concerning the jurisdiction of this Court to entertain the

present suit.

2. The factual background in which the questions arise requires to

be briefly recapitulated. A peculiar feature of the present suit

which is an action for passing of is that neither the plaintiff nor

the Defendants is located within the territorial jurisdiction of this

Court. The Plaintiff is a company having its registered office at

Singapore whereas the Defendants 1 and 2 are at Hyderabad.

Defendant no. 1 is the promoter of the Defendant no. 2 company.

The Case of the Plaintiff

3. The Plaintiff claims that it is part of a group of companies

involved in the hospitality business. Since 1994 it adopted and

used the word mark „Banyan Tree‟ and also the banyan tree

device. It is claimed that on the account of the extensive and

continuous use by the Plaintiff of the said mark and device in

relation to its business, they have acquired secondary meaning,

have become highly distinctive and have come to be associated

with the Plaintiff and its sister concerns. The Plaintiff maintains

the websites www.banyantree.com and www.banayantreespa.com

since 1996. The said websites are accessible in India.

4. It is not in dispute that the Plaintiff does not hold a registration

for the said mark and device in India. Its application for

registration is stated to be pending. Since the year 2002, the

Plaintiff has, in collaboration with the Oberoi Group, been

operating 15 spas across India. In October 2007, the Plaintiff

learnt that the Defendants had initiated work on a project under

the name „Banyan Tree Retreat‟. The Plaintiff has averred that

the word mark and the device adopted by the Defendants in

relation to their retreat is deceptively similar to that of the

Plaintiff. The Plaintiff states that the Defendants have advertised

their project on their website www.makprojects.com/banyantree.

The Plaintiff alleges that the use of the said mark and device by

the Defendants was dishonest and was an attempt to encash on

the reputation and goodwill of the Plaintiff and was calculated to

cause confusion and deception among the public by passing off

the services of the Defendants as that of the Plaintiff.

Accordingly, the present suit was filed by the Plaintiff for an

injunction to restrain the Defendants from the use of the said

mark and device.

5. The learned single Judge has, in the referral order dated

11.8.2008, noticed that the plaintiff has in para 30 of the plaint

claimed that this Court has the territorial jurisdiction under

Section 20 of the Code of Civil Procedure, 1908 (CPC) to

entertain the suit. According to the Plaintiff the Defendants solicit

business through use of the impugned mark "BANYAN TREE

RETREAT" and the Banyan device in Delhi. It is stated that "the

Defendants have presence in Delhi through their website

http://www.makprojects.com/banyantree.htm which is accessible

in Delhi." It is further contended that "the said website is not a

passive website. It not only provides contact information but also

seeks feedback and inputs from its customers through an

interactive web-page." Further, the Plaintiff submits that the

services of the Defendants are being offered to the customers in

Delhi "also because of the ubiquity, universality and utility of the

features of the Internet and the World Wide Web and hence the

cause of action has arisen within the jurisdiction of this Court."

The referral order

6. In the referral order, the learned single Judge has examined the

above claim of the Plaintiff as to the territorial jurisdiction of this

Court on account of the Defendants hosting a website which is

accessible in Delhi and through which not only information can

be obtained by a viewer sitting in Delhi but also a feedback and

input can be sent to the Defendants through the said web-page.

After noticing the developments in the law in India, Canada, USA

and England, the learned single Judge has formulated the

following questions for consideration by the Division Bench:

"1. Whether this court can entertain the present suit, having regard to the averments and documents, in the context of special provisions in to the Trademark and Copyrights Act, which do not provide for exercise of jurisdiction based on internet or web-presence of such alleged infringers, even while making explicit departure from the general law as to territorial jurisdiction;

2. Whether the court can entertain the present suit, in the absence of a long arm statute, having regard to the existing state of law, particularly Section 20, CPC, and the impact, if, any of the Information Technology Act, 2009 on it;

3. Applicable standards for entertaining a suit, based on use of a trademark by a

Defendant, on its website, or infringement or passing off of the plaintiff‟s trademark, in such website and the relevant criteria to entertain such suits;

4. Applicable standards and criteria where the plaintiff relies exclusively on "trap orders" or transactions, in relation to passing off, or trademark infringement cases, as constituting "use" or cause of action, as the case may be."

The questions as reframed

7. Having considered the submissions of Mr. Praveen Anand,

learned counsel for the Plaintiff, we consider it appropriate to

reframe the questions referred to us for our opinion as under:

(i) For the purposes of a passing off action, or an infringement action where the Plaintiff is not carrying on business within the jurisdiction of a court, in what circumstances can it be said that the hosting of a universally accessible website by the Defendants lends jurisdiction to such Court where such suit is filed ("the forum court")?

(ii) In a passing off or infringement action, where the defendant is sought to be sued on the basis that its website is accessible in the forum state, what is the extent of the burden on the Plaintiff to prima facie establish that the forum court has jurisdiction to entertain the suit?

(iii) Is it permissible for the Plaintiff to establish such prima facie case through "trap orders" or "trap transactions"?

8. At

the outset it needs to be noted that the present suit is not one for

infringement by the Defendants of the Plaintiff‟s trademark and

the Plaintiff carries on business within the jurisdiction of the

court. If it were, then in terms of Section 134 (2) of the

Trademarks Act 1999 (TM Act) this court would have jurisdiction

to entertain the suit although the defendants do not reside or carry

on business within its jurisdiction. Section 134 (2) of the TM Act

(like and Section 62 (2) of the Copyright Act 1957) is therefore a

„long arm‟ provision in a limited sense, confined to infringement

actions by Plaintiffs carrying on business within the jurisdiction

of the forum court. The present suit is an action for passing off in

which neither the Plaintiff nor any of the Defendants voluntarily

resides or carries on business within the local limits of Delhi.

Consequently, neither Section 20 (a) nor Section 20(b) CPC

applies. The Plaintiff seeks to find the territorial jurisdiction of

this Court in terms of Section 20(c) CPC. In other words,

according to the Plaintiff the cause of action, wholly or in part,

arises within the jurisdiction of this Court. This, according to the

Plaintiff is on account of two factors. One, that the website of the

Defendants is accessible in Delhi; it is not a passive website but

used for soliciting business in Delhi. Second, that there was at

least one instance of the Defendants‟ brochure being sent to a

Delhi resident for the purposes of sale of property.

Submissions of counsel

9. As regards the accessibility of the Defendants‟ website in

Delhi, the learned counsel for the Plaintiff emphasized that (a) the

nature of the website, (b) the intention of the website‟s host to

market its products in Delhi and (c) the effect of such action by

the Defendants in Delhi, are the three factors that have to be

accounted for in determining whether this court has territorial

jurisdiction. As regards the nature of the website, counsel for the

Plaintiff submits that it could be passive, interactive or active.

The case of the Plaintiff is that a mere advertisement on the

website, without any move by the Defendants to block access to

Delhi viewers through a device of "purposeful avoidance" would

be a case of "passive plus." It is contended that all the viewers

outside Andhra Pradesh where the Defendants are located are, in

the absence of such blocking of access, targeted by the

Defendants. According to the Plaintiff where the website is

passive, in the absence of any intention to market, which absence

of intention is express, the forum court would have no

jurisdiction. If the intention to market its product is not

discernible on account of non-application of mind by the website

owner, the forum court might still have jurisdiction where there is

an effect on the market in the forum state.

10. As regards an interactive website, it is submitted that for

jurisdiction of the forum court to get attracted, there should be an

intention on the part of the website owner to target potential

customers in the forum state. This intention can be presumed

unless the website owner demonstrates "purposeful avoidance" by

placing filters or blocking off the website to viewers outside the

state within whose territory he is located. Where the owner has

not applied his mind to target a specific city, region or state, but if

some „effect‟ is nevertheless felt in the forum state, the forum

court would have jurisdiction. It is submitted that when there is

no intention to target a specific city or a customer and there is no

effect on the market, the forum court would have no jurisdiction.

Learned counsel for the Plaintiff has relied on a large number of

judicial precedents, including those of foreign courts, in support

of his plea that this court has jurisdiction to entertain the suit.

These will be discussed presently. The questions that arise are

examined with reference to the development of the law in

common law jurisdictions particularly the U.S.A., the U.K.,

Canada, Australia and India.

Question (i): Jurisdiction of a forum court in suits involving internet related disputes

The law in the U.S.A.

Purposeful availment as a test

11. Among the early decisions, is one of the U.S. Supreme Court

in International Shoe Co. v. Washington 326 U.S. 340 (1945)

where a two-part test for determining jurisdiction of the forum

court over a defendant not residing or carrying on business within

its jurisdiction was evolved. It was held that in such instance the

Plaintiff had to show that the defendant has sufficient "minimum

contacts" in the forum state. In other words, the defendant must

have purposefully directed its activities towards the forum state or

otherwise "purposefully availed" of the privilege of conducting

activities in the forum state. Further, the forum court had to be

satisfied that exercising jurisdiction would comport with the

traditional notions of fair play and substantial justice. This law

was further developed in later cases.

12. In Burger King Corp v. Rudzewicz 471 U.S. 462 (1985) the

Appellant Burger King Corp. had its principal offices in Miami. It

entered into a franchise agreement with the defendant who

opened a restaurant pursuant thereto in Michigan. The defendant

defaulted in making the monthly payments. The Plaintiff

terminated the franchise agreement and ordered the defendant to

vacate the premises. When the defendant refused, the Plaintiff

sued him in Miami. Florida had a long arm statute that extended

jurisdiction to any person, whether or not a resident of that state,

who committed a breach of a contract in the state by failing to

perform acts that the contract required to be performed there. The

District Court held that the defendant franchisee was subject to

the personal jurisdiction of the court in Miami. The Court of

appeals reversed and the Plaintiff appealed to the Supreme Court.

Reversing the Court of Appeals and restoring the judgment of the

District Court, the Supreme Court held that the defendant did not

have to be physically present within the jurisdiction of the forum

court and that the forum court may exercise jurisdiction over a

non-resident "where an alleged injury arises out of or relates to

actions by the Defendant himself that are "purposefully directed

towards residents of the forum State. It was held that "purposeful

availment" would not result from "random" or "fortuitous‟

contacts by the defendant in the forum state requires the plaintiff

to show that such contracts resulted from the "actions by the

defendant himself that created a substantial connection with the

forum State." He must have engaged in "significant activities"

within the forum state or have created "continuing obligations"

between himself and residents of the forum state. It was held on

facts that the 20 year relationship that the defendant had with the

Plaintiff "reinforced his deliberate affiliation with the forum state

and the reasonable foreseeability of litigation there."

13. In Asahi Metal Industries v. Superior Court 480 U.S. 102

(1987) a Japanese company sold assemblies manufactured by it

to a company in Taiwan which in turn incorporated them into the

finished tyres and sold them worldwide including the US where

20 per cent of its sales took place in California. A product

liability suit was brought in the Superior Court in California

against the Taiwanese company arising from a motorcycle

accident caused as a result of a defect in the tyre. The Taiwanese

company in turn filed a counter claim against the Japanese

company. The order of the Superior Court declining to quash the

summons issued to the Japanese company was reversed by the

State Court of Appeal. However, the Supreme Court of California

in an appeal by the Taiwanese company reversed and restored the

order of the Superior Court. The U.S. Supreme Court reversed the

State Supreme Court and held that exercise of personal

jurisdiction over the Japanese company would be "unreasonable

and unfair, in violation of the Due Process Clause." Further it was

held that "the mere placement of a product into the stream of

commerce" was not an act "purposefully directed towards the

forum State" and would not result in a "substantial connection"

between the defendant and the forum state necessary for a finding

of minimum contacts.

14. As regards cases involving torts committed in relation to the

internet, the early decisions on the point handed down by the

District courts in the U.S.A. appeared to permit a forum state to

exercise jurisdiction even where the website was a passive one. In

Inset Systems Inc. v. Instruction Set Inc. 937 F.Supp. 161

(D.Conn.1996), the Defendant had displayed on its website used

for advertising its goods and services, a toll-free telephone

number "1-800-US-INSET." The Plaintiff, a company in

Connecticut brought an infringement action against the Defendant

in a court in Connecticut, which in any event had a long arm

statute. The District court held that the Defendant had

"purposefully availed itself of doing business in Connecticut

because it directed its advertising activities via the Internet sites

and toll-free number toward the State of Connecticut (and all

states); Internet sites and toll-free numbers are designed to

communicate with people and their businesses in every state; an

Internet advertisement could reach as many as 10,000 Internet

users within Connecticut alone; and once posted on the Internet,

an advertisement is continuously available to any Internet user".

15. However, the approach in Bensusan Restaurant Corp. v.

King, 937 F. Supp.295 (S.D.N.Y. 1996) was different although

New York too had a long arm statute. The Defendant there had a

small jazz club known as "The Blue Note" in Columbia, Missouri

and created a general access web-page giving information about

the said club as well as a calendar of events and ticketing

information. In order to buy tickets, web browsers had to use the

names and addresses of ticket outlets in Columbia. Bensusan (the

Plaintiff therein) was a New York corporation that owned "The

Blue Note," a popular jazz club in the heart of Greenwich Village

in New York. It owned the rights to the "The Blue Note" mark.

It accordingly sued the Defendant for trademark infringement in

New York. It was noticed that New York had a long arm statute.

The New York court held that the Defendant had not done

anything „to purposefully avail himself of the benefits of New

York. Like numerous others, the Defendant had "simply created

a web site and permitted anyone who could find it to access it.

Creating a site, like placing a product into the stream of

commerce, may be felt nationwide or even worldwide but,

without more, it is not an act purposefully directed towards

the forum state". (emphasis supplied)

16. In Ballard v. Savage 65 F.3d 1495 (1995) it was explained

that the expression "purposefully availed" meant that "the

Defendant has taken deliberate action within the forum state or if

he has created continuing obligations to forum residents". It was

further explained that "it was not required that a Defendant be

physically present within, or have physical contacts with, the

forum, provided that his efforts „are purposefully directed‟ toward

forum residents". In CompuServe, Inc. v. Patterson, 89 F.3d

1257(6th Cir. 1996) it was found that the Defendant had chosen to

transmit its products from Texas to CompuServe‟s system, and

that system provided access to his software to others to whom he

advertised and sold his product. It was held that Patterson had

"purposefully availed himself of the privilege of doing business".

In Maritz, Inc. v. CyberGold, Inc., 947 F.Supp. 1328 (E.D.Mo.)

(1996) where browsers who came on to its website were

encouraged by the Defendant CyberGold to add their address to a

mailing list that basically subscribed the user to the service, it was

held that the Defendant had obtained the website "for the purpose

of and in anticipation that, internet users, searching the internet

for websites, will access CyberGold‟s website and eventually sign

up on CyberGold‟s mailing list." Therefore, although CyberGold

claimed that its website was a passive one, it was held that

through its website, "CyberGold has consciously decided to

transmit advertising information to all internet users, knowing

that such information will be transmitted globally."

17. In Neogen Corp. v. Neo Gen Screening, Inc., 282 F.3d 883,

890 (6th Cir. 2002) the Court of Appeals held that the purposeful

availment requirement is satisfied "if the web site is interactive to

a degree that reveals specifically intended interaction with

residents of the state". In that case, the Plaintiff (Neogen), a

Michigan Corporation, was in the business of developing and

marketing a range of health care, food, and animal-related

products and services, including certain diagnostic test kits. It

filed a suit in the Michigan District Courts alleging, inter alia,

trademark infringement against the Defendant (Neo Gen

Screening), a Pennsylvania Corporation performing diagnostic

testing of blood samples from newborn infants. The District Court

dismissed the suit for lack of personal jurisdiction. The Court of

Appeals held that the maintenance of the Defendant‟s website, in

and of itself, does not constitute purposeful availment of the

privilege of acting in Michigan. It observed that "the level of

contact with a state that occurs simply from the fact of a website‟s

availability on the Internet is therefore an attenuated contact that

falls short of purposeful availment." However, the Court in that

case did not decide the question that whether the Defendant‟s

website alone would be sufficient to sustain personal jurisdiction

in the forum State as it held that "the website must be considered

alongside NGS's [Neo Gen Screening‟s] other interactions with

Michigan residents. Most significantly, when potential customers

from Michigan have contacted NGS to purchase its services, NGS

has welcomed their individual business on a regular basis". The

Court further observed that "although customers from Michigan

contacted NGS, and not the other way around, NGS could not

mail test results to and accept payment from customers with

Michigan addresses without intentionally choosing to conduct

business in Michigan." It was in this context that the Court of

Appeals reversed the finding of the District Court and remanded

the matter.

The „Zippo‟ sliding scale test

18. The "sliding scale" test for determining the level of

interactivity of the website, for the purposes of ascertaining

jurisdiction of the forum state, was laid down in Zippo Mfg. Co.

v. Zippo Dot Com, Inc., 952 F.Supp. 1119 (W.D.Pa.1997). The

Plaintiff Zippo Manufacturing was a Pennsylvania corporation

making cigarette lighters. The Defendant was a California

corporation operating an internet website and an internet news

service. It had its offices only in California. Viewers who were

resident of other states had to go on the website to subscribe for

the Defendant‟s news service by filling out an on-line application.

Payment was made by credit card over the internet or telephone.

Around 3,000 of the Defendant‟s subscribers were residents of

Pennsylvania who had contracted to receive the Defendant‟s

service by visiting its website and filling out the on-line

application. Additionally the Defendant entered into agreements

with seven internet access providers in Pennsylvania to permit

their subscribers to access the Defendant‟s news service. The

Defendant was sued in a Pennsylvania court for trademark

dilution, infringement and false designation. After discussing the

development of the law till then, the District Court first observed:

"The Constitutional limitations on the exercise of personal jurisdiction differ depending upon whether a court seeks to exercise general or specific jurisdiction over a non-resident

defendant. Mellon, 960 F.2d at 1221. General jurisdiction permits a court to exercise personal jurisdiction over a non- resident defendant for non-forum related activities when the defendant has engage3d in "systematic and continuous" activities in the forum state Helicopteos Nacionales de Colombia, S.A. v. Hall, 466 US 408. In the absence of general jurisdiction, specific jurisdiction permits a court to exercise personal jurisdiction over a non-resident defendant for forum-related activities where the "relationship between the defendant and the forum falls within the „minimum contacts‟ framework" of International Shoe Co. v. Washington, 326 US 310 and its progeny Mellon, 960 F.2d at 1221" (emphasis supplied)

19. The Zippo court then noted that "a three pronged test has

emerged for determining whether the exercise of specific personal

jurisdiction over a non-resident defendant is appropriate: (1) the

defendant must have sufficient "minimum contacts" with the

forum state, (2) the claim asserted against the defendant must

arise out of those contacts, and (3) the exercise of jurisdiction

must be reasonable." The court in Zippo classified websites as (i)

passive, (ii) interactive and (iii) integral to the defendant‟s

business. On facts it was found that the Defendant‟s website was

an interactive one. Accordingly it was held that the court had

jurisdiction to try the suit. The Zippo court‟s observation that "the

likelihood that personal jurisdiction can be constitutionally

exercised is directly proportionate to the nature and quality of

commercial activity that an entity conducts over the internet" has

been compared by that court to a "sliding scale".

20. In Cybersell, Inc. v. Cybersell. Inc. 130 F.3d 414 (1997), the

facts were that an Arizona Corporation that advertised for

commercial services over the internet under service mark

"Cybersell", brought an infringement action against Florida

Corporation which offered web-page construction services over

the Internet. As part of its marketing effort, the forum Cybersell

Inc in Florida created a web-page at

http://www.cybsell.com/cybsell/index.htm. The same page had a

logo at the top with "CyberSell" over a depiction of the planet

earth, with the caption underneath "Professional Services for the

World Wide Web" with a local phone number and hypertext link

allowing the browser to introduce herself. That link invited a

company not on the web but interested in getting on the web-to

"Email us to find out how!." A hypertext link allowed a user to

move directly from one web location to another by using the

mouse to click twice on the colored link. Arizona had a long arm

statute that permitted a court to exercise personal jurisdiction over

parties whether found within or outside the state to the maximum

extent permitted by the court in United States. A reference was

made to the decision of the Arizona Supreme Court in Uberti v.

Leonardo, 181 Ariz. 565 in which it was held that "Arizona will

exert personal jurisdiction over a non resident litigant to the

maximum extent allowed by the federal constitution". The

Arizona Court of Appeals adopted a three part test to determine

whether the district court could exercise specific jurisdiction over

the non-resident Defendant: (1) the non-resident defendant must

do some act or consummate some transaction with the forum or

perform some act by which he purposefully avails himself of the

privilege of conducting activities in the forum, thereby invoking

the benefits and protections; (2) the claim must be one which

arises out of the results from the defendant‟s forum-related

activities; and (3) exercise of jurisdiction must be reasonable. It

was held by the Court of Appeals that all that Cybersell FL (the

Florida Corporation) "did was post an essentially passive home

page on the web, using the name "CyberSell," which Cybersell

AZ (the Arizona Corporation) was in the process of registering as

a federal service mark. While there is no question that anyone,

anywhere could access that home page and thereby learn about

the services offered, we cannot see how from that fact alone it can

be inferred that Cybersell FL deliberately directed its

merchandising efforts toward Arizona residents". It was further

noticed that "the interactivity of its web page is limited to

receiving the browser‟s name and address and an indication

of interest-signing up for the service is not an option, nor did

anyone from Arizona do so. No money changed hands on the

Internet from (or through) Arizona". It was held that

"Cybersell FL‟s contacts are insufficient to establish "purposeful

availment".

21. There have been difficulties experienced in the application of

the Zippo sliding scale test in terms of which the assertion of a

court‟s jurisdiction depended upon the "level of interactivity and

commercial nature of the exchange of information" as a result of

the use of the website. The courts have been finding it

problematic in determining the degree of interactivity that should

suffice for jurisdiction to be attracted. Mere ability to exchange

files with users through the internet has been held not to be

sufficiently „interactive‟ for the forum court to assume

jurisdiction (Desktop Technologies v. Colourworks

Reproduction & Designs Inc 1999 WL 98572 (E.D.Pa. 1999). In

People Solutions v. People Solutions 2000 WL 1030619

(N.D.Tex., 2000), although it was possible for customers visiting

the Defendant‟s website to download information, obtain product

brochures and order products on-line, the court refused to assert

jurisdiction since the Plaintiff failed to show that Defendant had

sold its products or contracted for services with any person in the

forum state through the website. Again in Mink v. AAAA

Development 190 F.3d 333 (5th Cir. 1999) although the

Defendant‟s website offered printable mail-in order forms that

could be downloaded, provided a toll-free number, a mailing and

an e-mail address, the forum court declined to exercise

jurisdiction since in fact no orders were placed using the website.

The levels of interactivity now demanded are of a much higher

order. In Winfield Collection v. McCauley 105 F.Supp.2d 746

(E.D.Mich,2000) the website provided an interactive mechanism

of doing on-line business and the Plaintiff showed that auction

sales were conducted over the net with bidders in Michigan.

Nevertheless jurisdiction was declined because the Defendant

was not shown as having "actively and intentionally doing

business with customers in Michigan." It was held that the form

of on-line sale made it impossible for the Defendant‟s website to

target the users of any particular state and therefore other than the

court of the state where the principal place of the business of the

Defendant was located, other state courts could not exercise

jurisdiction. Since over the years, most websites are interactive to

some degree, there has been a shift from examining whether the

website is per se passive or active to examining the nature of the

activity performed using the interactive website.

The „Effects‟ test

22. The difficulty experienced with the application of the Zippo

sliding scale test, has paved way for the application of the

„effects‟ test. The courts have thus moved from a „subjective

territoriality‟ test (that a court will regulate an activity only if it is

shown having originated in its territory - exemplified by the

decision in Louis Feraud Int'l SARL v. Viewfinder Inc 406 F

Supp 2d 274 (SDNY 2005)] to an „objective territoriality‟ or

„effects‟ test in which the forum court will exercise jurisdiction if

it is shown that effects of the Defendant‟s website are felt in the

forum state. In other words it must have resulted in some harm or

injury to the Plaintiff within the territory of the forum state. Since

some effect of a website is bound to be felt in several jurisdictions

given the nature of the internet, courts have adopted a „tighter‟

version of the „effects‟ test, which is intentional targeting.

Thomas Schultz in his illuminative piece "Carving up the

Internet: Jurisdiction, Legal Orders, and the Private/Public

International Law Interface" EJIL 2008 19 (779) points out

that the dynamics of jurisdiction is reasonableness and fairness.

Schultz concludes that both the subjective territoriality and

objective territoriality or the „effects‟ test, if construed too

broadly, are bound to be unfair and unreasonable. According to

Schultz, a middle path had to be chosen between the too narrow

(„subjective territoriality‟) and too broad („effects‟) jurisdictional

bases for better managing trans-border externalities. This middle

path was „targeting‟. Schultz defines targeting to mean "in

essence that the activity must be intended to have effects within

the territory of the state asserting jurisdiction." According to

another scholar, Professor Michael Geist ("Is There a There

There? Towards Greater Certainty for Internet Jurisdiction" 16

Berkeley Tech LJ (2001) 1345 at 1357) the principle of targeting

is to "identify the intentions of the parties and to assess the steps

taken to either enter or avoid a particular jurisdiction." Targeting

is described as "something more than effects, but less than

physical presence." We now examine the decisions in which the

above tests were evolved.

23. The "effects" test was first evolved in Calder v. Jones, 465

U.S. 783 (1984). The Plaintiff there was a resident of California

who commenced a libel action in a California court against the

National Enquirer based on an article that it printed and

circulated in California. Apart from the Enquirer and its local

distribution company, its editor and the author of the article were

all in Florida. Affirming the assertion by the California court of

personal jurisdiction over the defendants, the Supreme Court

held:

"The allegedly libelous story concerned the California activities of a California resident. It impugned the professionalism of an entertainer whose television career was centered in California. The article was drawn from California sources, and the brunt of the harm, in terms both of respondent's emotional distress and the injury to her professional reputation, was suffered in California. In sum, California is the focal point both of the story and of the harm suffered. Jurisdiction over petitioners is therefore proper in California based on the "effects" of their Florida conduct in California."

On facts it was held that the author and editor "expressly aimed"

their tortuous actions at California and that "they knew" that the

article would have a devastating impact on the respondent and

that they should have reasonably anticipated that the brunt of that

injury would be reasonably felt by the defendant in the State in

which she lived and worked.

24. The "effects" test propounded in Calder has been applied

with mixed results. One of the most discussed decisions of a

French court where the „effects‟ doctrine was applied is the

Yahoo! Case (UJEF et LICRA v. Yahoo! Inc. et Yahoo France,

Tribunal de Grande Instance de Paris, No RG:00/0538, May 22,

2000 and November 22, 2000). A French Jew while surfing on

the net came across Nazi memorabilia being offered for sale on a

web page hosted by Yahoo!. Offering Nazi memorabilia for sale

was an offence under the French Penal law. Although the website

of Yahoo! France did not host a similar web page, it could be

viewed on Yahoo! Website hosted from the U.S. by anyone in

France. LICRA, an organization fighting racism and anti-

Semitism, and the Union of Jewish students in France (UJEF)

sued Yahoo! And Yahoo! France in the court in France. The

French court ordered the US Internet portal to block access to its

US website from France, in order to prevent internet users in

France from accessing the objectionable items offered for auction

sale on that site. It found that this was technologically feasible

through a series of devices for which it examined experts. It thus

rejected Yahoo!‟s argument that the French court‟s order was not

capable of being implemented beyond the borders of France. The

French court essentially applied the „effects‟ test to assert

jurisdiction. It held that by "permitting visualization in France of

nazi objects and eventual participation of a surfer established in

France in the exposition/sale of such objects" Yahoo! had

committed a wrong within the territory of France. Although the

website was capable of being viewed from anywhere in the world,

the French court concluded that it had caused harm to the two

claimants located in France. The mere downloadability of the

objectionable information/material did not alone determine the

question of jurisdiction. The French court also considered the

effect it would have on the public at large in France who could

access Yahoo!‟s website and who were targeted. This the Court

concluded from the fact that Yahoo! Inc. U.S.A displayed

advertisements in French to visitors at the US based server and

Yahoo! France provided a link to the U.S. based Yahoo! Server

that Yahoo! Inc. did intend its services to reach persons in France

and intended to profit for the visitors from France to its U.S.

based website. (There was a second phase of this litigation in the

courts in California where Yahoo! sued LICRA and UJEF on the

ground that the order of the French court was unenforceable in

the U.S.A. However, that is not being discussed as not being

relevant to the questions that arise for consideration in the instant

case).

25. While courts have more readily applied the „effects‟ test in

defamation cases [see Remick v. Manfredy, 238 F.3d 248 (2001);

Noonan v. Winston Comp., 135 F.3d 85, 91 (1998)]; Revell v.

Lidov, 317 F.3d 467 (5th Cir. 2002) there have been problems in

its application to trademark infringement cases. For instance, the

Court of Appeals in Cybersell held that the "effects" test did not

apply with the same force to Cybersell AZ as it would to an

individual, because a corporation "does not suffer harm in a

particular geographic location in the same sense that an individual

does." Cybersell FL‟s web page simply was not aimed

intentionally at Arizona knowing that harm was likely to be

caused there to Cybersell AZ". In Digital Equipment Corp. v.

Alta Vista Technology 969 F.Supp 456 (Mass., 1997) the

Plaintiff, a Massachusetts company sued the Defendant which

was its licensee alleging infringement of its mark. Although the

Defendant argued that it had structured its affairs to avoid the

forum state, the court found that the Defendant‟s use of its

website to infringe the Plaintiff‟s mark did have effects in the

forum state and its purpose may be said to targeting the forum

state and its citizens. In Nissan Motor Co. v. Nissan Computer

Corp.89 F. Supp. 2d 1154 (C.D. Cal.,2000) although the

Defendant did not sell goods to its consumers on its websites

(which were registered under the domain names nissan.com and

nissan.net) it had intentionally changed the content of its web site

to exploit the goodwill of the Plaintiff (a leading car

manufacturer) by profiting from confusion among the consumers.

It was therefore held to have "deliberately and substantially

directed its activity toward the forum state."

26. The courts in the U.S.A. have adopted a combination of the

"Zippo sliding scale test" and the Calder "effects" test in

examining whether the forum court has jurisdiction in a case

involving infringement by use of the internet. Recently in Toys

"R" US, v. Step Two, 318 F.3d 446 (2003), the US Court of

Appeals revisited the issue. In that case, the Plaintiff, Toys "R"

Us (Toys), a Delaware corporation with its headquarters in New

Jersey, owned retail stores worldwide where it sold toys, games,

and numerous other products. In August 1999, Toys acquired

Imaginarium Toy Centers, Inc., which owned and operated a

network of "Imaginarium" stores for the sale of educational toys

and games. In this process, Toys also acquired several

Imaginarium trademarks. The Defendant, Step Two, a Spanish

corporation owned or franchised toy stores operating under the

name "Imaginarium" in Spain and nine other countries. It had

registered the Imaginarium mark in several countries where its

stores were located. At the time of trial, there were 165 Step Two

Imaginarium stores having the same unique facade and logo as

those owned by Toys, and selling the same types of merchandise

as Toys sold in its Imaginarium stores. However, Step Two did

not operate any stores, maintain any offices or bank accounts, or

had any employees anywhere in the United States. In 1995,

Imaginarium Toy Centers, Inc. (which Toys later acquired)

registered the domain name <imaginarium.com> and launched a

web site featuring merchandise sold at Imaginarium stores. In

1996, Step Two registered the domain name <imaginarium.es>,

and began advertising merchandise that was available at its

Imaginarium stores. In April 1999, Imaginarium Toy Centers

registered the domain name <imaginarium.net>, and launched

another web site where it offered Imaginarium merchandise for

sale. In June 1999, Step Two registered two additional

"Imaginarium" domain names, <imaginariumworld.com> and

<imaginarium-world.com>. In May 2000, Step Two registered

three more domain names: <imaginariumnet.com>,

<imaginariumnet.<page>net>, and <imaginariumnet.org>. Toys

brought action against Step Two alleging that Step Two used its

Internet web sites to engage in trademark infringement, unfair

competition, misuse of the trademark notice symbol, and unlawful

"cybersquatting". The District Court of New Jersey denied Toys'

request for jurisdictional discovery and, simultaneously, granted

Step Two's motion to dismiss for lack of personal jurisdiction.

However, the Court of Appeals held that the record did not

support the finding that the Defendant Step Two knowingly

conducted business with residents of New Jersey. It reversed and

remanded the case for limited jurisdictional discovery relating to

Step Two's business activities in the United States. The Court

emphasized that "the mere operation of a commercially

interactive website should not subject the operator to jurisdiction

anywhere in the world. Rather, there must be evidence that the

Defendant "purposefully availed" itself of conducting activity

in the forum state, by directly targeting its website to the

state, knowingly interacting with residents of the forum state

via its website, or through sufficient other related contacts".

27. Thomas Schultz (supra) points out that since the concept of

„targeting‟ does not have an inherently precise meaning, „what it

means to target seems to be very much up for grabs." He suggests

that positive actions by a Defendant to "direct activities towards

specific states may also constitute the threshold of what amounts

to targeting." It could be the language or a currency used on the

website, the language in which the terms and conditions of use

are drafted. Schultz also challenges the notions that the internet is

inherently incapable of being regulated or that it is „global‟ or

„borderless‟ as is largely believed. He points out that while there

has been a "horizontal fragmentation" of the internet by

constitution of legal systems which are transnational and largely

autonomous of state control (he cites the example of e Bay‟s

dispute resolution mechanism) there is also "vertical

fragmentation" of the internet by states exercising greater controls

over web based information flows within (and into) their territory

based on local values and preferences. The latter has been

triggered by a variety of factors including libel originating in

distant countries, online casinos, domain name cyber squatting,

hate speech websites and so on. He predicts that this inevitably

leads to "carving up of the internet" for the purposes of regulation

and control.

28. To summarise the position in the US, in order to establish the

jurisdiction of the forum court, even when a long arm statute

exists, the Plaintiff would have to show that the Defendant

"purposefully availed" of jurisdiction of the forum state by

"specifically targeting" customers within the forum state. A mere

hosting of an interactive web-page without any commercial

activity being shown as having been conducted within the forum

state, would not enable the forum court to assume jurisdiction.

Even if one were to apply the „effects‟ test, it would have to be

shown that the Defendant specifically directed its activities

towards the forum state and intended to produce the injurious

effects on the Plaintiff within the forum state. We now take a

brief look at the decisions in other common law jurisdictions.

Canada

29. In Morguard Investments Ltd. V. De Savoye, [1990] 3 SCR

1077 the Canadian Supreme Court emphasized the "real and

substantial connection" as a test for determining jurisdiction. It

was observed as follows:

"It seems to me that the approach of permitting suit where there is a real and substantial connection with the action provides a reasonable balance between the rights of the parties."

30. In Pro-C Ltd. v. Computer City Inc. (2000) OJ No. 2823

(Ont.Sup.Ct.), 7 CPR (4th) 193 it was held that the listing of

Canadian retail outlets on the Defendant‟s website coupled with

there being a de facto "common market" between Canada and the

U.S. meant that Candian consumers were being targeted and

therefore the Ontario court in Canada would have jurisdiction to

try the trademark infringement action against the Defendant

located in the U.S.A.

31. In Patrick Desjean v. Intermix Media Inc. 2006 FC 1395,

the Defendant, a Delaware Corporation with its principal office in

Los Angeles, used to offer ostensible free software programs.

When the Plaintiff, a resident of Canada, installed a free Intermix

Screensaver or game from "www.mycoolscreen.com", he also

unwittingly installed one or more spyware programs. Thereafter

the Plaintiff brought an action against the Defendant in Canada

for violating the misleading representations provisions of the

Competition Act, 1985 (of Canada). The Federal Court of Ottawa,

after referring to the decision of the Ontario Court of Appeal in

Muscutt v. Courcelles (2002) 213 DLR (4th) 577, took the

following eight factors into account while determining whether it

had jurisdiction: (1) The connection between the forum and the

Plaintiff‟s claim; (2) The connection between the forum and the

Defendant; (3) Unfairness to the Defendant in assuming

jurisdiction; (4) Unfairness to the Plaintiff in not assuming

jurisdiction; (5) Involvement of other parties to the suit; (6) The

Court‟s willingness to recognize and enforce an extra-provincial

judgment rendered on the same jurisdictional basis; (7) Whether

the case is interprovincial or international in nature; (8) Comity

and standards of jurisdiction, recognition and enforcement

prevailing elsewhere. The Court observed that the Defendant had

no office in Canada although in the past it subsidized office space

for contractors working on two websites purchased by Intermix.

Intermix had no server in Canada and www.mycoolscreen.com

also was not hosted on servers located in Canada but on a server

in California. It was also observed that 66% of downloads from

either the Defendant‟s websites or third parties distributing the

Defendant‟s applications were made by American users and the

remaining were made throughout the world. Canada accounted

for only 2.5% to 5.3% of downloads. On the basis of these facts,

the Federal Court held that the Canadian courts had no

jurisdiction over the Defendant since there was no substantial

connection between the Defendant and the forum.

United Kingdom

32. In 1-800 Flowers Inc v. Phonenames [2002] FSR 12 CA, the

Defendant was a UK based phonebook company and the Plaintiff

was engaged in the business of delivery of flowers. Customers

across the world could access the Plaintiff‟s website to place

orders for flowers. There was, however, no evidence to show that

UK residents had placed orders on its website. It was argued that

because the website was accessible from the UK and the UK

residents could place orders online, the use by the Defendant of

the mark 1-800 on its website amounted to use in the UK. It was

held in the first appeal by the Bench that "mere fact that websites

could be accessed anywhere in the world did not mean, for trade

mark purposes, that the law should regard them as being used

everywhere in the world". The intention of the website owner

and what the reader will understand if he accesses the website

was held to be relevant. The Court of Appeals also rejected the

argument. Justice Buxton, in a concurring opinion pointed out as

under:

"I would wish to approach these arguments, and particularly the last of them, with caution. There is something inherently unrealistic in saying that A "uses" his mark in the United Kingdom when all that he does is to place the mark on the internet, from a location outside the United Kingdom, and simply wait in the hope that someone from the United Kingdom will download it and thereby create use on the part of A. By contrast, I can see that it might be more easily arguable that if A places on the internet a mark that is confusingly similar to a mark protected in another jurisdiction, he may do so at his peril that someone from that other jurisdiction may download it; though that approach conjured up in argument before us the potentially disturbing prospect that a shop in Arizona or Brazil that happens to bear the same name as a trademarked store in England or Australia will have to act with caution in answering telephone calls from those latter jurisdictions.

However that may be, the very idea of "use" within a certain area would seem to require some active step in that area on the part of the user that goes beyond providing facilities that enable others to bring the mark into the area. Of course, if persons in the United Kingdom seek the mark on the internet in response to direct encouragement or advertisement by the owner of the mark, the position may be different; but in such a case the advertisement or encouragement in itself is likely to suffice to establish the necessary use."

Australia

33. As far as Australian High Court is concerned, its judgment

in Dow Jones & Company Inc. v. Gutnick, (2002) HCA 56 (10

December 2002) is instructive of the application of the „effects‟

test. Dow Jones & Company Inc, a corporation registered in the

US had published material on the Internet that was allegedly

defamatory of Mr. Gutnick who sued in the Supreme Court of

Victoria to recover damages to vindicate his reputation. The

Victorian law was treated as a long arm rule which provided for

jurisdiction based upon the mere happening of damage within a

jurisdiction. The High Court held that the primary judge was

correct in deciding the issue of jurisdiction in favour of the

Plaintiff. Since the long arm was found to be valid and

applicable, the arguments that the Defendant had minimal

commercial interest in the sale of its magazine in Victoria and

that it had published them principally for the benefit of US

readers was considered irrelevant. However, what is important to

note is that the state of Victoria in the said case did have a long

arm law which was held to be valid and which permitted

extension of jurisdiction.

India

34. Finally, the decisions of our court. At one end of the spectrum

we have decision of the learned single Judge of this Court in

Casio India Co. Limited v. Ashita Tele Systems Pvt. Limited

2003 (27) PTC 265 (Del). That was a passing-off action where

the Defendant was carrying on business from Bombay. The

Defendant had managed to get a registration of domain name

www.casioindia.com and Defendant no. 2 was the Registrar with

whom the domain name had been registered. The Plaintiff, on the

other hand, claimed to be a 100% subsidiary of Casio Computer

Ltd., Japan (Casio Japan) which was the registered owner of the

trade mark „Casio‟ in India used for a large number of electronic

and other products. He had also obtained the registration of large

number of domain names in India like CasioIndia Company.com,

CasioIndia.org, CasioIndia.net as well as Casio India.info,

CasioIndia.Biz and CasioIndia Co. Defendant no. 1 had managed

to get the registration of the aforementioned domain names during

the time when it held a distributorship agreement with the

Plaintiff. It was held by the learned single Judge after referring to

the decisions in Rediff Communication Ltd. V. Cyber Booth,

AIR 2000 Bombay 27 and the High Court of Australia in Dow

Jones & Co. Inc. v. Gutnick (supra) that "once access to the

impugned domain name website could be had from anywhere

else, the residence of the Defendant". According to the learned

single Judge since a mere likelihood of deception, whereby an

average person is likely to be deceived or confused was sufficient

to entertain an action for passing off, it was not at all required to

be proved that "any actual deception took place at Delhi.

Accordingly, the fact that the website of Defendant no. 1 can be

accessed from Delhi is sufficient to invoke the territorial

jurisdiction of this Court ..."

35. A different approach was adopted in a later judgment by

another learned single Judge of this Court in (India TV)

Independent News Service Pvt. Limited v. India Broadcast Live

Llc And Ors., 2007 (35) PTC 177 (Del.). The facts in brief of

that case were that the Plaintiff company ran a Hindi news

channel "INDIA TV" which was launched in March 2004. The

Plaintiff claimed to have adopted the mark "INDIA TV" since

01.12.2002. The Plaintiff had applied for the registration of the

said mark and the said applications were published in the

trademarks journal. The Plaintiff was also the owner of the

domain name "INDIA TV" which domain name was registered on

18.11.2003. The channel was made available for live viewing on

the said website. Defendant nos. 1 and 2 hosted a website

"indiatvlive.com" which the Plaintiff came across in January

2007 while carrying out an internet search. The website

contained the words "INDIA TV" which were displayed

prominently inside the sketch of a television. A passing off

action was initiated to injunct the Defendant no. 2 from using the

domain name www.indiatvlive.com. While the suit was pending,

Defendant no. 1 was proceeding with the action instituted by it in

the Arizona District Court in US, where the Defendants were

located, against the Plaintiff in respect of "reverse domain name

hijacking" seeking a declaration of non-infringement of the

Plaintiff‟s mark by Defendant no. 1. The Plaintiff then applied to

this Court stating that the Defendant had suppressed the fact of

having filed the aforesaid action in Arizona and prayed for an

injunction against Defendant from proceeding with the said action

in the Arizona courts particularly since the suit of this court was

prior action. In resisting the said application, the Defendant no. 1

took stand that this court was not a court of competent

jurisdiction not being the appropriate forum/forum conveniens.

Inasmuch as Defendants did not reside or work for gain in India,

it was only the District Court Arizona that was the appropriate

forum/forum conveniens to decide the dispute.

36. It was argued before the court that in order to attain personal

jurisdiction i.e. the jurisdiction over the person of a Defendant in

contrast to the jurisdiction of a court over a Defendant‟s property

or his interest therein, there should be a long-arm statute on the

basis of which the court could exercise jurisdiction over any

individual located outside the state. As regards the Internet, it

was argued that it was not enough to establish that there was a

passive website. The court referred to the „purposeful availment

test‟ and the three factors highlighted in Cybersell. The learned

single Judge then noticed that India did not have a long arm

statute which dealt with the jurisdiction as regards non-resident

Defendants. Therefore it had to be examined whether the

Defendant‟s activities "have a sufficient connection with the

forum state (India); whether the cause of action arises out of the

Defendant‟s activities within the forum and whether the exercise

of jurisdiction would be reasonable." In paras 46 and 47, it was

observed as under:

"46. I am in agreement with the proposition that the mere fact that a website is accessible in a particular place may not itself be sufficient for the courts of that place to exercise personal jurisdiction over the owners of the website. However, where the website is not merely 'passive' but is interactive permitting the browsers to not only access the contents thereof but also subscribe to the services provided by the owners/operators, the position would be different. However, as noticed in the judgment in CyberSell Inc. case (supra), even where a website is interactive, the level of interactivity would be relevant and limited interactivity may also not be sufficient for a court to exercise jurisdiction. In Panavision International LP case (supra), it was found that the registration of the Plaintiff's mark as a domain name by the Defendant had the effect of injuring the

Plaintiff in California and therefore the court had jurisdiction. In Compuserve case (supra) again it was found that the Defendant had contacted Ohio to sell his computer software's on the Plaintiffs Ohio based systems and sent his goods to Ohio further for their ultimate sale and thus those courts had jurisdiction.

47. In the present case, the website "indiatvlive.com" of Defendant No. 1 is not wholly of a 'passive' character. It has a specific section for subscription to its services and the options (provided on the website itself) for the countries whose residents can subscribe to the services include India. The services provided by Defendant No. 1 can thus be subscribed to and availed of in Delhi (India) i.e. within the jurisdiction of this court."

37. After referring to the articles posted on the net the learned

Single Judge concluded in India TV that the "Defendant No. 1

intended to target expatriate Indians as well as Indians within the

country." Further the stand taken by Defendant No. 1 in its

written statement was that it had a global presence including in

India. It claimed to be the first IPTV delivery system of Indian

content from India. The website of Defendant No. 1 was launched

in India as well as in Los Angeles. It was accordingly held that

"Defendant No. 1 company has sufficient connection with India."

As regards the effects test, it was held that since the Plaintiff

channel was an Indian news channel intended for Indian

audiences, any damage alleged to have been caused or alleged to

be likely to arise to the goodwill, reputation etc of the Plaintiff

would be in India. However, the alleged damage that may have

arisen or may be likely to arise to the Plaintiff would be as a

consequence of the fact that the impugned website is accessible

in India and the services provided can be availed of in India.

Consequently, it was held that "the Defendant is carrying on

activities within the jurisdiction of this court; has a sufficient

contacts with the jurisdiction of the court and the claim of the

Plaintiff has arisen as a consequence of the activities of

Defendant no. 1 within the jurisdiction of this court".

38. Having surveyed the law as it has developed in different

jurisdictions, this Court is of the view that the essential principles

developed as part of the common law can be adopted without

difficulty by our courts in determining whether the forum court

has jurisdiction where the alleged breach is related to an activity

on the internet. At the outset, this court does not subscribe to the

view that the mere accessibility of the Defendants‟ website in

Delhi would enable this Court to exercise jurisdiction. A passive

website, with no intention to specifically target audiences outside

the State where the host of the website is located, cannot vest the

forum court with jurisdiction. This court is therefore unable to

agree with the proposition laid down in Casio. The said decision

cannot be held to be good law and to that extent is overruled.

39. India TV appears to be somewhat closer to the development

of law in this regard since the decision in Casio. In India TV, the

learned single Judge impliedly doubted the correctness of the

decision in Casio. The learned single Judge in India TV

acknowledged that a mere accessibility of website may not be

sufficient to attract jurisdiction of the forum court. This, in the

considered view of this Court, is the correct position in law.

40. There was no occasion for this court even in India TV to

examine the finer aspects of the question of jurisdiction based on

the nature of the website, the intention of the host of the website

to specifically target viewers outside its jurisdiction, and the

effect of hosting such website on audiences outside such state. It

appears to this court that for the purposes of a passing off action

or an action for infringement where the Plaintiff is not carrying on

business within the jurisdiction of the forum court, and where

there is no long arm statute, the Plaintiff would have to show that

the Defendant purposefully availed itself of the jurisdiction of the

forum court. It is not enough merely to show that the website

hosted by the Defendant is an interactive one. It would have to be

shown that the nature of the activity indulged in by the Defendant

by the use of the website was with an intention to conclude a

commercial transaction with the website user.

41. This court is not able to accept the submission of the learned

counsel for the Plaintiff that the test of "purposeful availment"

must be replaced by the test of "purposeful avoidance". While the

Defendant may in his defence show how he avoided the forum

state, the initial burden is on the Plaintiff to show that the

Defendant "purposefully availed" itself of the jurisdiction of the

forum court. The issue of incorporating filters to block access to

the website by viewers located outside the forum state will have

to be considered while deciding if the Defendant had

"purposefully avoided" the forum state. However, that question

will arise only if the Plaintiff has been able to show that the

website of the Defendant is interactive and permits commercial

transactions to be concluded by the Defendant with a user of the

website.

42. This Court holds that jurisdiction of the forum court does not

get attracted merely on the basis of interactivity of the website

which is accessible in the forum state. The degree of the

interactivity apart, the nature of the activity permissible and

whether it results in a commercial transaction has to be examined.

For the „effects‟ test to apply, the Plaintiff must necessarily plead

and show prima facie that the specific targeting of the forum state

by the Defendant resulted in an injury or harm to the Plaintiff

within the forum state. For the purposes of a passing off or an

infringement action (where the plaintiff is not located within the

jurisdiction of the court), the injurious effect on the Plaintiff‟s

business, goodwill or reputation within the forum state as a result

of the Defendant‟s website being accessed in the forum state

would have to be shown. Naturally therefore, this would require

the presence of the Plaintiff in the forum state and not merely the

possibility of such presence in the future. Secondly, to show that

an injurious effect has been felt by the Plaintiff it would have to

be shown that viewers in the forum state were specifically

targeted. Therefore the „effects‟ test would have to be applied in

conjunction with the "sliding scale" test to determine if the forum

court has jurisdiction to try a suit concerning internet based

disputes.

43. The question no. (i) is accordingly answered.

Question (ii): In a passing off or infringement action, where the defendant is sought to be sued on the basis that its website is accessible in the forum state, what is the extent of the burden on the Plaintiff to prima facie establish that the forum court has jurisdiction to entertain the suit?

44. This brings us to the question as to the extent of burden of

proof on the Plaintiff to prima facie show that the Defendant has

purposefully availed of the jurisdiction of this court. In the

present case, it is argued that by enabling customers to go on the

website and get a copy of its brochure and make enquiries, the

Defendant must be held to have purposefully availed of the

jurisdiction of this court. The question that arises is for the

purposes of Section 20 (c) CPC, in such circumstances, is what is

the extent of the burden on the Plaintiff to show prima facie that a

part of the cause of action arose within the jurisdiction of the

forum court.

45. This court holds that in order to prima facie establish that the

Defendant purposefully availed of the jurisdiction of this court,

the Plaintiff would have to show that the Defendant engaged in

some commercial activity in the forum State by targeting its

website specifically at customers within that State. This is

consistent with the law laid down in Cybersell and reiterated later

in Toys R Us. It is also consistent with the application of the

„tighter‟ version of the „effects‟ test which is „targeting‟. In any

action for passing off or infringement, it would have to be shown

that the Defendant by using its mark intended to pass off its goods

as that of the Plaintiff‟s. A mere hosting of a website which can

be accessible from anyone from within the jurisdiction of the

court is not sufficient for this purpose. Also a mere posting of an

advertisement by the Defendant depicting its mark on a passive

website which does not enable the Defendant to enter into any

commercial transaction with the viewer in the forum state cannot

satisfy the requirement of giving rise to a cause of action in the

forum state. Even an interactive website, which is not shown to

be specifically targeted at viewers in the forum state for

commercial transactions, will not result in the court of the forum

state having jurisdiction. In sum, for the purposes of Section 20

(c) CPC, in order to show that some part of the cause of action

has arisen in the forum state by the use of the internet by the

Defendant, the Plaintiff will have to show prima facie that the

said website, whether euphemistically termed as "passive plus" or

"interactive", was specifically targeted at viewers in the forum

state for commercial transactions. The Plaintiff would have to

plead this and produce material to prima facie show that some

commercial transaction using the website was entered into by the

Defendant with a user of its website within the forum state and

that the specific targeting of the forum state by the Defendant

resulted in an injury or harm to the Plaintiff within the forum

state. Question no. (ii) is answered accordingly.

Question (iii) Is it permissible for the Plaintiff to establish such prima facie case through "trap orders" or "trap transactions"?

46. It may be recalled that the Plaintiff has to show that a part of

the cause of action in a suit for passing off or infringement has

arisen within the jurisdiction of the forum court. Relevant to this,

it would have to be shown by the Plaintiff that the Defendant

"availed" of the jurisdiction of the forum court by commercially

transacting with a viewer located in the forum state through the

internet. The question is whether this transaction can be a „trap

transaction‟ that is engineered by the Plaintiff itself, particularly

when it is not otherwise shown that the Defendant intended to

specifically target customers in the forum state.

47. Courts in foreign jurisdictions have underlined the need for

fairness and certainty while accepting evidence in the form of trap

orders. In California Fig Syrup Company v Taylor's Drug

Company Ltd (1897) 14 RPC 564 (Court of Appeal, UK), the

Plaintiff‟s trade name was „California Syrup of Figs‟ and the

Defendant‟s trade name was „American Syrup of Figs‟. The

Plaintiffs sought trap orders for „California American Syrup‟,

thereby creating ambiguity as to the name under which the

defendant was selling its own syrup of figs product. Carr & Sons

v Crisp & Co Ltd (1902) 19 RPC 497 (High Court of Justice,

Chancery Division) was another case where there was ambiguity

as to what was actually said at the time of the trap purchase,

coupled with difficulties of subsequent recall. The Court

observed that it would be wise on the part of the person setting

the trap to send a written order in order to avoid ambiguity.

48. In Fox's Glacier Mints Ltd v Joblings (1932) 49 RPC 352,

(High Court of Justice, Chancery Division), there was a

possibility that requests for „Glacier‟ mints were misunderstood

or not heard, particularly as there was a common use of the word

„glassy‟ for sweets of that kind in the relevant market (the city of

Leicester). In C Stillitz (a Firm) v Jones & Higgins Ltd (1943)

60 RPC 15 (High Court of Justice, Chancery Division), there

was a conflict in evidence as to what happened in the making of

the trap purchases. In Cellular Clothing Coy Ltd v G White &

Coy Ltd (1952) 70 RPC 9 (High Court of Justice, Chancery

Division), two trap orders were successfully obtained through

purchases in a shop, but no notice was given to the Defendants of

what had happened before issuing proceedings. Therefore, there

was no certainty as to whether the shop assistants in question

were really made aware of what was being asked for. The Court

emphasised the need to either support the trap orders by written

evidence or atleast bring them to the notice of the person who was

trapped. In the view of the court (Harman J), this was „exactly the

way in which trap orders should not be given‟ and that „such

fragile evidence with no confirmation and which has been

sedulously concealed from the Defendants‟ could not be relied

upon to support a claim for injunctive relief.

49. In C C Wakefield & Co Ltd v Purser (1934) 51 RPC 167

(High Court of Justice, Chancery Division), there was evidence

of one isolated instance of passing off, but it was still held that

this was insufficient for the purposes of an injunction to restrain

continuing conduct that was alleged to be occurring, unless it

could be shown that there was some kind of intentional conduct

involved. In this regard, the following comments of Farwell J

underline the fairness considerations involved in evidence of trap

purchases, while noting that such orders may often be a necessary

means of proof:

"Test orders or, as the Defendant prefers to call them, trap orders are in a case of this kind, it seems to me, quite essential. I fail to see how the Plaintiffs can safeguard themselves or the public without having regard to such methods of testing the matter as is used in the present case; but, trap orders or test orders, whichever they may be called, are scrutinised by the Courts with some jealousy, and rightly so, because, if as the result of a trap order or a test order, a person is to be charged with the very serious offence of fraudulently misrepresenting the goods which he is supplying to the public, to the detriment of the public as well as of the Plaintiffs, the Court must be satisfied that the offence has been proved strictly. Further, if a person is resorting to a test order or a trap order, even in a case of this kind, where the necessity for such a device may be a real one, that person is bound to carry out the proceeding with the utmost fairness to the prospective defendant to the action. It is essential, if the plaintiff is to succeed in the action which he ultimately brings, that he should be able to satisfy the Court that he has acted throughout with the utmost fairness to the defendant and given him every reasonable chance of investigating the matter for himself, so that he may be in a position to put forward in the action, if one follows, any and every defence properly open to him. His Lordship‟s concern was not to grant an injunction unless satisfied that the conduct was likely to continue. On the basis of an isolated instance of passing off, he was not

prepared to do so, unless satisfied that the defendant had been intentionally seeking to pass off the plaintiff‟s product (which he was not)."

50. Showerings Ltd v Fern Vale Brewery Coy Ld. [1958] RPC

484 (High Court of Justice, Chancery Division) was a case

involving passing off constituted by several trap purchases

(asking for the Plaintiff‟s „Babycham‟ perry at the same public

house and being supplied with another perry drink). Danckwerts J

rejected criticisms that were made of the Plaintiff‟s trap orders

here, noting that they were not based on one isolated instance and

that the Plaintiffs had „tested‟ the matter by several visits to see

„whether there was simply one mistake or a regular practice‟; it

was only after these inquiries, that a letter was written and action

subsequently launched. As this was in fact a motion for committal

of the defendant for contempt in relation to an earlier order of the

court, the court did not order committal because the defendant

had acted honestly and the passing off was the fault of his

servants who were, in the Court‟s view, unfortunately persons of

„extremely low intelligence‟.

51. Similar judicial remarks about the need for fairness in the use

of trap orders, and the giving of notice to defendants so that they

can investigate alleged breaches, are to be found in several

Australian cases: see, for example, OT Co v Muir (1914) 31 WN

(NSW) 87, 88 (Harvey J) and Bryant v Keith Harris & Co Ltd

(1908) 33 ALR 437, 450-452 (Lockhart J)

52. In Marie Claire Album SA v Hartstone Hosiery Ltd [1993]

FSR 693 (Chancery Divison), a trap order had been made by the

Plaintiff‟s solicitors for hosiery sold under the name „Marie

Claire‟ (the plaintiffs published a women‟s magazine under that

name). The Defendant challenged the way in which this had been

done by the Plaintiff‟s solicitors (this included arranging the

meeting at which the order was given and the making of a tape

recording of the discussions), and there had also been a complaint

to the Solicitors‟ Complaints Bureau. Chadwick J observed that

"if it is the law that a plaintiff is entitled to misrepresent himself

as a bona fide customer in the guise of executing a trap order then

his solicitor must be entitled, first, to advise him that this is so

and secondly, to set up the arrangements which enable the trap

order to be executed effectively. It is but a short step from that for

the solicitor to be present at the execution of the trap order, if

only to ensure that a proper record is made of what occurs."

53. In Hilti AG v. Ucan Development Limited [1963] 7 RPC 160

(High Court of Justice, Chancery Division), the Court, while

considering the likelihood of repetition and the danger of further

instances of passing off, was concerned with only one transaction,

which was a trap order. The Court refused to grant an

interlocutory injunction on the basis of an isolated instance. Even

in cases where no trap purchase was involved, the Courts have

not granted relief where only an isolated instance was shown.

[See: Rutter and Co. v. Smith (1901) 18 RPC 49 (High Court of

Justice, Chancery Division); John Knight & Sons v. Crisp

(1904) 21 RPC 671 (High Court of Justice, Chancery Division);

Burberrys v. Watkinson (1906) 23 RPC 141 (High Court of

Justice, Chancery Division); Armstrong Oiler Company Ld v.

Patent Axlebox and Foundry Company (1910) 27 RPC 362

(High Court of Justice, Chancery Division)]. In any event, to

show that the Defendant was „availing‟ a jurisdiction, a series of

transactions by way of commercial dealings would have to be

shown to have taken place within the forum state.

54. Although evidence of trap orders has been accepted by courts

in both trade mark infringement and passing off cases, [See

Bostitch Inc v McGarry & Cole Ltd[1964] RPC 173; Thomas

French & Sons Ltd v John Rhind & Sons Ltd [1958] RPC 82;

Pearson Brothers v Valentine & Co (1917) 34 RPC 267; Procea

Products Ltd v Evans & Sons Ltd (1951) 68 RPC 210] the nature

of business transacted through an internet website and the nature

of goods or services offered by the Defendant would be relevant.

This would involve two levels of examination. The nature of

goods or services offered would be relevant to determine as to

their feasibility of being ordered on the internet by the customers.

For example, goods like books, DVDs and cosmetic products can

be easily ordered by the customers on the Internet. But goods like

cars and furniture would be less obvious candidates to be ordered

online as the customers, in general, would like to purchase these

goods after actually visiting the shops and seeing them. Similarly,

services are another instance where online ordering may not be

feasible. For example, food services offered by restaurants, etc.

However, professional services such as legal or accounting

services may be provided online to the clients. (See Sam

Ricketson, Trademark Liability Issues Arising out of Internet

Advertising, Legal Studies Research Paper No. 207, January

2007, Melbourne Law School available at

<http://ssrn.com/abstract=958858>)

55. In Walt Disney Productions Ltd. v. Gurvitz, [1982] F.S.R.

446 the question was whether an illegal sale of a video which

constituted a trap order could be relied upon for the purposes of

demonstrating contempt of court. It was held that since the case

involved a breach of undertaking given to the Court by the

Defendant, he would still be liable.

56. In Ward Group Pty Ltd v. Brodie & Stone Plc, (2005) FCA

471 (22 April 2005), the Federal Court of Australia held that the

making of trap purchases would not confer jurisdiction on the

court. It was held that:

"the use of a trade mark on the Internet, uploaded on a website outside of Australia, without more, is not a use by the website proprietor of the mark in each jurisdiction where the mark is downloaded. However, as explained above, if there is evidence that the use was specifically intended to be made in, or directed or targeted at, a particular jurisdiction then there is likely to be a use in that jurisdiction when the mark is downloaded. Of course, once the website intends to make and makes a specific use of the mark in relation to a particular person or persons in a jurisdiction there will be little difficulty in concluding that the website proprietor used the mark in that jurisdiction when the mark is downloaded."

A reference was made to the Section 9 of the Trade Mark Act of

Australia which gave rise to the question whether the Plaintiff

had consented to the application of the mark in the sense of the

use of its physical manifestation in Australia by the website

proprietors. It was sought to be contended by the Plaintiff that

trap purchases had never been regarded as consent by the trap

purchasers to the infringing use. Rather, they are often a

necessary step to establish that use. It was explained by the High

Court that "why trap purchases were not generally considered a

consent to infringing use is that the infringing conduct is usually

already occurring when the goods bearing the infringing mark are

advertised or offered for sale to the public in the jurisdiction. In

that situation the trap purchase is made to establish that fact, and

cannot be seen to be consent to the infringements that are

occurring". However, the above situation was distinguished from

one where "goods bearing the mark are being offered for sale by

an overseas vendor to the world at large and a trap purchase is

made by a purchaser in Australia, who not only procures the sale

and delivery of the goods in Australia but also procures the sole

use of the infringing mark by the overseas vendor in Australia. In

that situation, but for the trap purchase, no use of the mark in

Australia would have occurred. In those circumstances it was

held that it would be difficult for the trap purchaser, whose

conduct was the sole cause of the use of the infringing mark in

Australia, to contend that it has not consented to that use". It was

accordingly held that the trap purchase would not confer

jurisdiction on the court.

57. Reverting to the present case, the position that emerges from

the above judicial decisions is that while in trade mark and

infringement cases, trap orders or trap transactions may be used

as evidence, the fairness of such transactions is a relevant factor

to be considered. Other relevant factors would be the nature of

goods or services offered for purchase on the internet. If they

require the customer to further physically verify their quality then

the mere purchase of such goods through a trap transaction may

not be treated as being sufficient evidence of infringement. The

facts of each case will determine whether the trap transaction is a

fair one and has resulted in a purchase on the internet of goods or

services. A lone trap transaction will not be sufficient evidence of

infringement or passing off. For the purposes of establishing that

a part of the cause of action arose within the jurisdiction of the

court, the Plaintiff would have to show that the Defendant has

purposefully availed of the jurisdiction of the forum court by

entering into a commercial transaction with an internet user

located within the jurisdiction of the forum court. This cannot

possibly be a solitary trap transaction since that would not be an

instance of "purposeful" availment by the Defendant. It would

have to be a real commercial transaction that the Defendant has

with someone not set up by the Plaintiff itself. If the only

evidence is in the form of a series of trap transactions, they have

to be shown to be obtained using fair means. The Plaintiff seeking

to establish jurisdiction on the basis of such trap transactions

would have to aver unambiguously in the plaint, and also place

along with it supporting material, to prima facie show that the

trap transactions relied upon satisfy the above test. Question (iii)

is answered accordingly.

Summary

58. We summarise our findings on the questions referred for our

opinion as under:

Question (i): For the purposes of a passing off action, or an infringement action where the Plaintiff is not carrying on

business within the jurisdiction of a court, in what circumstances can it be said that the hosting of a universally accessible website by the Defendants lends jurisdiction to such Court where such suit is filed ("the forum court")?

Answer: For the purposes of a passing off action, or an

infringement action where the Plaintiff is not carrying on business

within the jurisdiction of a court, and in the absence of a long-arm

statute, in order to satisfy the forum court that it has jurisdiction

to entertain the suit, the Plaintiff would have to show that the

Defendant "purposefully availed" itself of the jurisdiction of the

forum court. For this it would have to be prima facie shown that

the nature of the activity indulged in by the Defendant by the use

of the website was with an intention to conclude a commercial

transaction with the website user and that the specific targeting

of the forum state by the Defendant resulted in an injury or harm

to the Plaintiff within the forum state.

Question (ii): In a passing off or infringement action, where the defendant is sought to be sued on the basis that its website is accessible in the forum state, what is the extent of the burden on the Plaintiff to prima facie establish that the forum court has jurisdiction to entertain the suit?

Answer: For the purposes of Section 20 (c) CPC, in order to

show that some part of the cause of action has arisen in the forum

state by the use of the internet by the Defendant the Plaintiff will

have to show prima facie that the said website, whether

euphemistically termed as "passive plus" or "interactive", was

specifically targeted at viewers in the forum state for commercial

transactions. The Plaintiff would have to plead this and produce

material to prima facie show that some commercial transaction

using the website was entered into by the Defendant with a user

of its website within the forum state resulting in an injury or harm

to the Plaintiff within the forum state.

Question (iii): Is it permissible for the Plaintiff to establish such prima facie case through "trap orders" or "trap transactions"?

Answer: The commercial transaction entered into by the

Defendant with an internet user located within the jurisdiction of

the forum court cannot possibly be a solitary trap transaction

since that would not be an instance of "purposeful" availment by

the Defendant. It would have to be a real commercial transaction

that the Defendant has with someone not set up by the Plaintiff

itself. If the only evidence is in the form of a series of trap

transactions, they have to be shown as having been obtained

using fair means. The Plaintiff seeking to establish jurisdiction on

the basis of such trap transactions would have to aver

unambiguously in the plaint, and also place along with it

supporting material, to prima facie show that the trap transactions

relied upon satisfy the above test.

59. For determining if on the facts of the present suit, the Plaintiff

has been able to show prima facie that this court has the

jurisdiction to entertain the suit, it is placed again before the

learned single Judge who will first determine that question in

light of the law laid down in this judgment.

60. List before the learned Single Judge on 7th December 2009.

S. MURALIDHAR, J.

CHIEF JUSTICE November 23, 2009 dk

 
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