Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Marico Limited And Another vs Madhu Gupta
2010 Latest Caselaw 1792 Del

Citation : 2010 Latest Caselaw 1792 Del
Judgement Date : 7 April, 2010

Delhi High Court
Marico Limited And Another vs Madhu Gupta on 7 April, 2010
Author: Rajiv Shakdher
                THE HIGH COURT OF DELHI AT NEW DELHI

%
                                                    Judgment delivered on: 07.04.2010

                IA No.15565/2009 & IA No. 16243/2009 in CS(OS) No. 2275/2009

MARICO LIMITED & ANR                                                  ..... PLAINTIFFS


                                                 Vs


MADHU GUPTA                                                             ..... DEFENDANT


Advocates who appeared in this case:

For the Plaintiffs : Ms Anuradha Salhotra with Mr Amritesh Mishra, Ms Doyel Sengupta & Ms Aeshna
                     Singh, Advocates

For the Defendant: Mr Sudhir Chandra, Sr Advocate with Mr Manish Kumar, Mr Jayant Mehta, Mr Aditya
                 Kant & Mr Amit Kumar, Advocates

CORAM :-
HON'BLE MR JUSTICE RAJIV SHAKDHER

1.

Whether the Reporters of local papers may be allowed to see the judgment ? No

2. To be referred to Reporters or not ? Yes

3. Whether the judgment should be reported in the Digest ? Yes

RAJIV SHAKDHER, J

IA No.15565/2009 (under O.39 R.1 & 2 CPC by plaintiffs) & IA No. 16243/2009 (under O.39

R.4 CPC by defendant)

1. By the present order, I propose to dispose of the captioned applications filed by

the plaintiffs and the defendant. While the plaintiffs have filed an interlocutory

application (hereinafter referred to in short as ‗IA') being IA No.15565/2009 under the

provisions of Order 39 Rule 1 and 2 of the Code of Civil Procedure, 1908 (in short

‗CPC'), the defendant has filed an IA under the provisions of Order 39 Rule 4 of the CPC

being IA No. 16243/2009.

1.1 At the heart of the dispute, is the issue concerning the use of the word mark

‗Kaya'. The defendant, who is essentially running a beauty salon in Ranchi and Dhanbad

under the name and trading style of ‗The Kaya Beauty Salon & Cosmetics' - asserts her

right to use the word mark ‗KAYA', as part of her trading style and name in respect of

which, the plaintiffs claim proprietary rights.

2. In order to appreciate the rival submissions in this regard, the following brief

facts may be noticed:-

Plaintiffs' case

2.1 Plaintiff no. 1 is a company which was incorporated on 13.10.1988 with the name

Marico Foods Limited. After a change of name in 1989, and thereafter in April, 2005 it

acquired the present name i.e., Marico Limited. Similarly, plaintiff no.2, which is a

subsidiary of plaintiff no.1 was incorporated on 27.03.2003 with the name ‗Kaya Beauty

Services Limited'. The plaintiff no.2 underwent, as in the case of plaintiff no.1, a change

of name in April-October, 2003, till finally in December, 2007, it acquired the present

name, which is ‗Kaya Limited'. The plaintiff no.1 claims to be in the Fast Moving

Consumer Goods (in short ‗FMCG') business while, plaintiff no.2 claims that it provides

services in the area of ‗beauty and wellness'.

2.2 It is further claimed by plaintiff no.1 that it is a registered proprietor of several

trademarks since 2002 which consist of the word ‗Kaya'. Illustratively reference may be

had to the following registrations in various classes in favour of plaintiff no.1.

(i) MARICO'S KAYA (Class 5); (ii) KAYA SKIN CLINIC (Class5); (iii) KAYA Class

10); (iv) KAYA SKIN CLINIC (Class 10); (v) MARICO'S KAYA (Class10); (vi) MARICO'S KAYA (Class16).

2.2.1 The aforesaid registrations have been operative since October-December, 2002.

2.3 Similarly, plaintiff no.2 has acquired the following registrations:-

(i) KAYA GLOW (Class 16); (ii) KAYA GLOW (Class 3); (iii) KAYA SILKY LEGS NITE (Class 42); (iv) KAYA SKIN TALK (Class 41); (v) KAYA BACKLESS NIGHT (Class 41); and (vi) KAYA BACKLESS NIGHT (Class 42);

2.4 As per plaintiff no.2 except for the first two registrations ‗KAYA GLOW' in

Class 16 and Class 3 which are valid since 06.05.2003, the rest relate back to 2005. It is

further claimed by the plaintiffs that applications for registrations of the trademark

‗Kaya' in Class 3 and 16 are pending. Plaintiffs have also alluded to the fact that

trademark ‗Kaya' is registered and/or pending registration in number of countries such as

Bahrain, Kuwait, Qatar, Oman, U.A.E., Saudi Arabia and Egypt. .

2.5 Plaintiff no.1, thus, has claimed that the trademark ‗Kaya' has been used by it

since 2002 in relation to a wide variety of products which includes cosmetics (non-

medicated), essential oils, attars, detergents (not for industrial use), incense and incense

sticks, shaving creams and shaving soaps, shampoos, soaps etc., while plaintiff no.2

which was incorporated, as noted above, in 2003 is not only using the trademark ‗Kaya'

as part of its corporate name but also using the mark extensively in relation to cosmetics,

hair oils, hair lotions, skin care and health care preparations. It was also averred that

plaintiff no.2 provides body and personal care services through its clinics and salons

under the brand/mark ‗Kaya Skin Clinic'. It is claimed that it has a clientale of over

3,50,000 customers, who are provided services through 73 clinics operating under the

name ‗Kaya' in 19 cities in India, in addition to 9 such clinics, in the Middle East. The

plaintiff no.2 claims that over a period of five years through its clinics operating under

the name ‗Kaya Skin Clinic', it has developed innovative treatment for skin care, and also

established weight control centres. Plaintiff no.2 has adverted to the fact that between

the period 2003-04 and 2007-08 its sales revenue has gone up from Rs 4.5 crores to

Rs 81 crores. It is further averred that in order to familiarize the public at large with its

trademark and services its expenses on advertisement during the very same period have

increased from Rs 1.89 crores to Rs.11.10 crores. It is claimed that in view of the huge

expenses incurred on publicizing its trademark, and as a result of quality of its products

and services offered, the mark ‗Kaya' has become a well-known trademark in relation to

beauty care products and services. It is further averred that the trademark ‗Kaya' and its

various variants help in tracing the origin of the goods and services offered under the said

mark(s) to the plaintiffs. Therefore, it is the plaintiffs' contention that the defendant's use

of the trademark ‗The Kaya Beauty Salon & Cosmetics' for the purposes of running its

beauty care and salon outlets in Ranchi and Dhanbad, is bound to create confusion and

deception in respect of origin of goods and services offered by the defendant.

DEFENDANT'S CASE

2.6 The defendant, on the other hand, while accepting the fact that it is engaged in the

business of providing beauty care services, through its outlets operating in Ranchi and

Dhanbad; under the trademark ‗The Kaya Beauty Salon & Cosmetics'; categorically

asserts that apart from the said outlets, it does not have any outlet within the territorial

jurisdiction of this Court. Therefore, the defendant has sought vacation of an ex-parte

interim order dated 02.12.2009 particularly on the following grounds:-

(i) this Court has no jurisdiction over the defendant as neither the defendant resides

nor carries on business within the territorial jurisdiction of this Court. The

defendant has challenged the attempt of the plaintiffs in extending jurisdiction

over the defendant by making averments to the effect that the website operated by

the defendant offers services to people at large within the jurisdiction of this

court. It is averred that the website of the defendant only provides information

and is not interactive in nature;

(ii) the plaintiffs have concealed the fact that the defendant has filed a rectification

application on 26.11.2009. It is further averred that in view of the pendency of

the rectification application, this suit would have to be first stayed, and only then

order, if any, can be passed in the interlocutory application filed by the plaintiffs.

In this regard, provisions of Section 124 of the Trade Marks Act, 1999

(hereinafter referred to in short as ‗the Trade Marks Act') are relied upon;

(iii) the plaintiffs have failed to disclose an earlier cease and desist notice dated

06.03.2007 issued to the defendant prior to the one referred to in the plaint i.e.,

cease and desist notice dated 18.11.2009. The concealment of this fact being

material, the interim order ought to be vacated;

(iv) the defendant has been using the trademark ‗The Kaya Beauty Salon &

Cosmetics' since 01.04.2002 which in point of fact is prior in time to that claimed

by the plaintiffs;

(v) the rights of a registered trademark are class specific. In the facts of the present

case, the only trademark registrations which are relevant are those which the

plaintiff no.2 has obtained in Class 42 these being: Kaya Silky Legs Nite and

Kaya Backless Night. Both of which are registrations of April, 2005. Plaintiffs

do not claim user in respect of these registrations prior to 2002, which is the point

in time from which the defendant claims user. In this regard the defendant has

referred to two bills dated 28.09.2002 and 12.10.2002 (See page 124 of the

documents);

(vi) the plaintiffs trademark ‗Marico's Kaya' and ‗Kaya Skin Clinic' which are the

registrations obtained in Class 5 and 10 respectively deliberately do not indicate

the point in time from which the said marks have been used and hence, their user

cannot be construed prior to 31.12.2002. Similarly, reference has been made to

the trademark ‗Kaya Glow' under Class 16 and 30;

(vii) the defendant has filed an application on 14.12.2005 for registration of its

trademark ‗The Kaya Beauty Salon & Cosmetics'. The said mark was advertised

in the Trade Mark Journal No. 1371 on 01.07.2007. The plaintiffs filed its

opposition only on 18.12.2007 well beyond the statutory limitation of three

months. The proceedings are pending adjudication before the Registrar appointed

under the Trade Marks Act. It is, thus, clear that the plaintiffs were aware of the

use by the defendant of its trademark ‗The Kaya Beauty Salon & Cosmetics' and

hence, no interim order ought to be granted in respect of a suit instituted in 2009.

It is averred that there is not only delay but also laches and acquiescence

associated with the conduct of the plaintiffs;

(viii) the invoices filed by the plaintiffs dated 03.01.2008, 05.01.2008, 01.01.2004,

03.01.2005 and 02.06.2006 have been signed by and/or on behalf of ‗Kaya

Limited' which came into existence only on 14.12.2007. Hence, at least the

invoices prior to 14.12.2007 are demonstrably forged and fabricated. In so far as

invoices dated 03.01.2008 and 05.01.2008 are concerned, they relate to sale of

goods and services whereas, defendant's trademark and activities are only in

relation to services;

(ix) the trademark is ‗entity specific' and hence, no one other than the registered

proprietor or the permitted user can claim rights over the trademark. In the instant

suit, joint rights are claimed over the trademark referred to in the plaint. The

plaintiffs have not filed any documents evidencing acquisition of cross-rights over

each others' trademarks; and

(x) lastly, but not the least, the word ‗Kaya' is both generic and descriptive. The

word ‗Kaya' has obtained distinctiveness as it is used in collocation with other

words. In any event, since the word ‗Kaya' is generic it could not have been

validly registered.

3. In support of their cases, as set up by the plaintiffs and the defendant in the

pleadings, their respective counsels have elucidated upon the averments broadly in the

following manner:-

3.1 On behalf of plaintiffs Ms Salhotra has submitted in addition to what is noted

above, that the plaintiffs are proprietors of registered mark which consist of the word

‗Kaya'. ‗Kaya' has attained special secondary distinctive meaning and is relatable to the

goods and services offered by the plaintiffs. She further contends that the said mark

‗Kaya' and its various variants have been used by the plaintiffs since 2002.

3.2 The invoices filed are of plaintiff no.2. Plaintiff No.2 was incorporated in March

2002-03, at which point in time it bore the name ‗Kaya Beauty Services Limited'. The

name was changed to ‗Kaya Aesthetic Limited' in April, 2003, and once again, changed

to ‗Kaya Skin Care Limited' in October, 2003; till it finally acquired the present name

i.e., ‗Kaya Limited'. The invoices in respect of which an objection has been raised by the

defendant, to the effect that they are fabricated, are in point of fact, attested by plaintiff

no. 2 under its current name, i.e., Kaya limited. The invoices relate to the period

indicated therein, and are not forged and fabricated as alleged.

3.3 She further contends that there has been no attempt to suppress any material facts

from this Court, in particular, the pendency of the rectification proceedings filed by the

defendant. Ms Salhotra contended that the plaintiffs have not to date been served with a

notice of the rectification proceedings.

3.4 As regards the allegation of non-disclosure of an earlier cease and desist notice

dated 06.03.2007 having been issued by the plaintiffs, it has been averred in the reply to

the application of the defendant under Order 39 Rule 4 of the CPC, that on account of

change of personnel handling the concerned department, the said legal notice had not

surfaced. In any event, it was contended that the defendant did not reply to the said cease

and desist notice dated 06.03.2007. There was, according to Ms Salhotra, no attempt to

suppress this information which got excluded only on account of unavailability of the

document at the relevant point in time. The failure to make reference to the said cease

and desist notice of 06.03.2007 cannot be construed as a material fact. The plaintiffs

have not acquiesced to the use by the defendant of the plaintiffs mark ‗Kaya'. This fact is

clearly reflected in the opposition filed by the plaintiffs to the application for registration

filed by the defendant in respect of its mark ‗The Kaya Beauty Salon & Cosmetics'. The

notice of opposition admittedly was filed in December, 2007 after the advertisement in

the Journal was brought to the notice of public in October, 2007. Therefore, not only is

there no acquiescence on the part of the plaintiffs but also the action of instituting an

opposition has been taken well within the limitation period prescribed in that regard.

3.5 Ms Salhotra further contended that apart from the fact that the website of the

defendant is interactive, this Court has jurisdiction by virtue of the provisions of Section

134 (2) of the Trade Marks Act, 1999 since the plaintiffs are carrying on business within

the territorial jurisdiction of this Court. In support of this submission it was contended

that in the application filed for registration by the defendant, there are no geographical

limitations with regard to the use of the mark. In other words, on registration of the

defendant's mark its use will not remain confined to Ranchi and Dhanbad; there is every

possibility of the defendant extending its business to other parts of the country. The

apprehension being real and imminent the plaintiffs are entitled to seek protection by way

of the present suit, which is, in the nature of a quia timet action.

3.6 It was further contended by Ms Salhotra that the mark is neither generic nor

descriptive. Assuming that it is descriptive, it was contended that it has become a well

known mark which traces the origin of the goods and services offered to the plaintiffs.

She stressed that the defendant's use of the mark is unfair, which is guided by the sole

purpose of trading on the goodwill acquired by the plaintiffs mark, by deceiving the

unsuspecting customers. In this regard, she referred to the communication addressed by a

customer (which is appended as a part of the reply filed by the plaintiffs to the application

filed by the defendants under Order 7 Rule 11 of the CPC) to demonstrate the confusion

which is being caused by the defendant's use of the impugned mark. In support of her

submissions she cited following judgments:-

Alfred Dunhill Limited vs Kartar Singh Makkar & Ors.: 1999 PTC (19) 294; Amritdhara Pharmacy vs Satya Deo Gupta: AIR 1963 SC 449 and DCM Shriram Consolidated Limited vs Laxami Trader & Ors: 164(2009) DLT 75

4. Mr Sudhir Chandra, the learned Senior counsel appearing on behalf of the

defendant has, apart from stating the case as set out in the pleadings, stressed upon the

following submissions:-

(i) the defendant is a prior user. In so far as the plaintiffs are concerned, even though

a user is claimed since 2002, there is no invoice filed for the period 2002-03;

(ii) the services became registrable under the new Act only in September, 2003,

therefore, plaintiff no.2 could have obtained its registration only thereafter. The

registrations obtained by the plaintiffs under Class 42, which is the relevant Class,

pertains to the period 2005;

(iii) the plaintiffs are guilty of delay, and suppression of material facts. In this regard

particular reference is made to the pendency of rectification proceedings. It was

thus urged that the injunction granted ought to be vacated in view of the settled

position that while granting injunction, the Court exercises equitable jurisdiction;

(iv) the plaintiffs' invoices for the period 2004 were forged and fabricated as they

referred to the fact that they had been issued by ‗Kaya Limited' which came into

existence only in December, 2007;

(v) no case for infringement of trademark was made out as the defendant was not in

the same line of business, which is a sine qua non for establishing infringement

under the provisions of Section 29(1) of the Trade Marks Act. He, however, fairly

submitted that an injunction may also be granted if there is similarity of marks

without there being a similarity in the rival businesses -- provided the ingredients

contained in clauses (a) to (c) of sub-Section 4 of Section 29 of the Trade Mark

Act stand fulfilled.

REASONS

5. I have heard the learned counsel for the parties. As was noticed above by me, the

dispute essentially relates to the use of word ‗Kaya' by the defendant as part of its

trademark ‗The Kaya Beauty Salon & Cosmetics' for its Ranchi outlets, and ‗The Kaya

Beauty Salon Cosmetics' for its Dhanbad outlet. Plaintiff no.1 has prima facie

established that it has registrations in its favour, in various classes i.e., Classes 5, 10 and

16, which relate back to October-December, 2002. Similarly, plaintiff no.2 has

registration in Classes 3 and 16 which are operative from 06.05.2003, and also

registration in Classes 42 and 41, which relate back to the period 06.04.2005 and

04.08.2005, respectively. It is also not disputed that services were brought within the

fold of the Act i.e., Trade Marks Act, only from September, 2003. The plaintiffs in

support of their case have alluded to the fact that they have 103,50,000 customers with

outlets in 73 cities. It is also contended that they have applied for registration of the

trademark ‗Kaya' in countries such as Bahrain, Kuwait, Qatar, Oman, U.A.E., Saudi

Arabia and Egypt. The figures of sales achieved are backed by the certificate of

Chartered Accounts ―Welling and Associates‖. The certificate of the Chartered

Accountants seem to suggest that the plaintiffs' sales turnover includes revenue both

from sale of products as well as from skin care services offered by them. The year wise

sales turnover grossed is as follows:

Total Income Vs ASP

(Fig in crores)

2003-04 2004-05 2005-06 2006-07 2007-08

Service Income 4.16 17.13 38.64 53.16 69.49

Sale of Traded 0.36 1.44 4.08 8.48 11.28 products

Other Income 0.02 0.03 0.05 0.03 0.27

Total Income 4.54 18.60 42.77 61.68 81.04

ASP 1.89 4.84 6.42 6.58 11.10

Total ASP 1.89 4.84 6.42 6.58 11.10

5.1 In addition, the plaintiff no.2 has filed five invoices of the following dates:-

(i) 01.01.2004; (ii) 03.01.2005; (iii) 02.06.2006; (iv) 03.01.2008; and (v) 05.01.2008

5.2 From at least three invoices it is noticed that the CST No. 0277259 has been

obtained on 24.12.2003. Mr Chandra made a pointed reference to the fact that there is

only one invoice of 2004 and significantly, there is no invoice for the period 2002-03.

This assertion of Mr Chandra will have to be examined in the context of facts which have

emerged qua both the plaintiffs and the defendant. In so far as plaintiff no.2 is

concerned, it is quite obvious that it could not have had an invoice prior to 27.03.2003

since that was a date on which it was incorporated. There is, however, reference to the

auditor's certificate, which refers to income of the plaintiffs for the year 2003-04 and

thereafter. It is quite obvious that the sales revenue figures for the period 2003-04 relate

to both plaintiff no.1 as well as plaintiff no.2. The other point to be noted is that in the

rejoinder filed by the defendant to the reply of the plaintiff to its application under Order

39 Rule 4 CPC, the defendant for the first time brought to fore another cease and desist

notice dated 26.10.2005; evidently issued by the plaintiff. During the course of

arguments Ms Salhotra did not dispute the veracity of the said document. If one were to

assume that the said document is genuine (an issue which at least the defendant cannot

raise) it would have to be accepted at least at this stage that the assertions of the plaintiffs

in the said cease and desist notice of 26.10.2005 to the effect that: the defendant had been

using the mark ‗Kaya' since January, 2005; that plaintiff no. 1 at least, has been in

business three years prior to the date of issuance of the notice; and that they are in the

business of rendering services; are correct. This notice, as also the cease and desist

notice dated 06.03.2007 issued by the plaintiffs was curiously not replied to by the

defendant. In these circumstances, the defendant's contention that it has been using the

impugned mark since 01.04.2002 seems prima facie unsustainable. Therefore, in view of

the fact that both sides have claimed priority of use, this is an issue on which evidence

would have to be led. Prima facie, plaintiff no 1's case that it has been using the mark

since 2002 at this stage seems eminently plausible. This is so for the reason: firstly, there

is an averment to that effect; secondly, the averment is backed by a sales turnover of

some substance (Rs 1.89 crores) for the period 2003-04. For a sales of this magnitude to

occur there would have been some use of the mark in the preceding period i.e., in 2002-

03. On a comparative assessment the plaintiffs' case appears to have a ring of truth.

6. The other issue is whether the plaintiff's mark has achieved secondary distinctive

meaning. This becomes relevant as the defendant has claimed that she is not in the same

line of business as that of plaintiff no.1. The other issue which requires consideration is

whether the use of the impugned mark by the defendant is unfair and detrimental to the

interest of the plaintiffs.

6.1 In my view, prima facie the plaintiffs have been able to establish that the use of

the mark ‗Kaya' has attained distinctiveness qua its goods. This is apparent at this stage

from the following: While the plaintiffs have adverted to both; the sales revenue

achieved by it for the period 2003-04 to 2007-08, and also the amounts spent on

advertisements -- the defendant curiously has not made any reference either to the

revenue earned or the amount spent on advertisements by her. By far the plaintiffs have

spent huge amount of monies on advertisements. It is clear, and I have no reason to

disbelieve at this stage, that its advertisement spend has increased from Rs 1.89 crores in

2003-04 to Rs. 11.10 crores in 2007-08. Similarly, the sales revenue has increased from

Rs 4.54 crores in 2003-04 to Rs 81.04 crores in 2007-08. The sales revenue includes

income from services rendered. In 2003-04 income from services rendered was Rs 4.16

crores, which in 2007-08 had increased to Rs 69.49 crores. Whether such sales and

advertisement spends actually translated into the plaintiff's mark obtaining

distinctiveness would be finally determined after further corroborative evidence is led by

the parties in that regard. At this stage at least the said indicators should prima facie

satisfy the test of distinctiveness. Given these facts any further use of the impugned mark

by the defendant would not only be unfair but would also cause detriment to the interest

of the plaintiffs. Therefore, notwithstanding the dissimilarity in the line of business the

plaintiffs' plea for injunction will have to be accepted given the similarity in the rival

marks.

7. On the issue of jurisdiction, I may only note broadly the assertion made in

Paragraph 24 of the plaint. The plaintiffs have asserted that they are carrying on their

business within the territorial jurisdiction of this Court. It has been further averred that

they have their branch office within the jurisdiction of this Court. It has also been

averred that the cause of action has arisen within the jurisdiction of this Court, in as much

as, the defendant maintains a website the Kaya.com, which is, accessible by the

customers residing within the jurisdiction of this Court. In support of this it is said that

the website attracts or is likely to attract the public/customers residing within the

jurisdiction of this Court for availing services offered by the plaintiffs. It is further

submitted that the plaintiffs apprehend that the defendant may offer her services within

the jurisdiction of this Court as the defendant's application for registration of its mark is

not restricted to any specific part of the country. The registration, if obtained by the

defendant, would apply to the entire country which would include the territory falling

within the jurisdiction of this Court. At this juncture I may also note Mr Chandra's

submission in support of the defendant's plea for return of the plaint on the ground of

lack of jurisdiction. It was contended that the plaintiffs having failed to make out a case

for infringement; a passing off action, if at all, could have been filed and that too only

where the defendant resides or carries on its business. As regards the accessibility of the

defendant's website from within the territorial jurisdiction of this Court, he contended

that the same was not ‗interactive' and hence, this Court did not have jurisdiction to

entertain or try the matter. In support of this submission he relied upon the judgment of

the Division Bench of this Court in the case of Banyan Tree Holding (P) Limited vs A

Murali Krishna Reddy and Anr CS(OS) No. 894/2008 dated 23.11.2009.

7.1 In my view, the issue of jurisdiction in the present case is a mixed question of fact

and law. The plaintiffs' action is for both infringement of its registered trade mark as

well as for passing off. Prima facie the plaintiffs' registrations appear to be in order.

Therefore, the averment made in the plaint with respect to the fact that the plaintiffs carry

on their business within the territorial jurisdiction of this Court through its branch office,

if accepted, as it ought to be at this stage, would trigger the provisions of Section 134(2)

of the Trade Marks Act. In these circumstances, the suit cannot be thrown out on the

ground of lack of territorial jurisdiction at the threshold. As regards the assertions made

in regard to accessibility of the defendant's website by consumers/customers from within

the territorial jurisdiction of this Court; the state of law as it obtains today, prima facie

seem to indicate that the averments made therein are not sufficient. To that extent, I am

in agreement with the submission made in that behalf by Mr Chandra. In Banyan Tree

(supra), the Division Bench of this Court has clearly opined that in order to demonstrate

that the forum Court has a jurisdiction it would have to be prima facie established by the

plaintiffs that the defendant ‗purposefully' availed of the jurisdiction of this Court. In

that behalf, the plaintiffs would have to show that the defendant engaged in some

―commercial activity‖ in the forum state by specifically targetting consumers within the

State. Therefore, the plaintiffs would have to ―plead and produce‖ material to show that

a ―commercial transaction‖ was entered into by the defendant with a user of her website

within the forum State which resulted in an injury or harm to the plaintiffs. The Division

Bench has specifically observed that ―trap transactions‖ will not attract the jurisdiction of

the forum State. These crucial assertions do not find mention in Paragraph 24 of the

plaint. However, in view of the fact that the plaintiffs has asserted that they carry on

business within the jurisdiction of this Court, as noticed above, this objection cannot be

sustained at least at this stage.

8. On the issue of delay and acquiescence: it is the contention of the defendant that

not only did the plaintiffs suppress the fact that a rectification application had been filed

and that a cease and desist notice had been issued by them on 06.03.2007; they also

inordinately delayed the institution of the present suit uptil 2009. Therefore, the

plaintiffs' prayer for an injunction ought not to be granted since such like reliefs are

granted by the Court in exercise of its equitable jurisdiction. In my view, the objection as

regards the suppression of material facts and delay is intertwined. As observed by me it

now transpires that plaintiff no.2 had issued another cease and desist notice dated

26.10.2005. The notice was addressed to the defendant at its Ranchi outlet. It is not

disputed by the defendant that the Dhanbad outlet was opened only in 2009. In the cease

and desist notice dated 26.10.2005 plaintiff no.2 has made three important assertions.

(i) that it has been in business for more than three years;

(ii) that it has come to their notice that defendant has been using the mark ‗Kaya'

since January, 2005; and

(iii) that its marks ‗Kaya' and ‗Kaya Skin Clinic' have acquired goodwill and

reputation which has been eroded by the defendant by using a similar mark in the same

class of goods and services. It is not disputed that the defendant did not reply to the cease

and desist notice. It is also come through that the defendant immediately thereafter on

14.12.2005 applied for registration of its mark. The said mark was advertised in the Trade

Mark Journal admittedly on 01.07.2007. The plaintiffs assert that the journal was

available in October, 2007 and opposition in that regard was filed on 18.12.2007.

Therefore, by not replying to this notice, the defendant seems to have at least prima facie

accepted the fact that: it has been in business only since January, 2005; plaintiffs on the

other hand have been in business for a period of three years prior to the issuance of

notice; and lastly, the plaintiffs are in the business of rendering services as well. As

regards the fact that they have been in business for more than three years it perhaps will

also have to be borne in mind that prior to March, 2003 it was only plaintiff no.1 who was

in business. In the circumstances noticed above, it cannot be said that there was delay on

the part of the plaintiffs in taking requisite action, keeping in mind the fact that as soon as

the defendant's application was advertised, the plaintiffs filed its opposition. In case of a

registered mark mere delay by itself cannot oust the court's jurisdiction in granting relief

to the plaintiffs if it is otherwise entitled to it [see Midas Hygiene Industries (P) Ltd vs

Sudhir Bhatia (2004) 3 SCC 90, Hindustan Pencil (P) Ltd. vs India Stationery Products

Co. & Anr. 38 (1989) DLT 54; and Bihar Tubes Ltd vs Garg Ispat Ltd 2009 (41) PTC

(Del) 741]. As asserted by the plaintiffs it did not rush to Court in view of the fact that it

had already filed an opposition with respect to the defendant's outlet in Ranchi. No

sooner did the defendant open an outlet in 2009, in Dhanbad, the plaintiffs issued a cease

and desist notice on 18.11.2009, which was followed by the institution of the present suit.

In my view the delay, if any, cannot in the facts and circumstances come in the way of the

plaintiffs approaching the Court for grant of an appropriate interim order.

9. Furthermore, in my opinion, there is no acquiescence on the part of the plaintiffs,

since the plaintiffs filed their opposition, as noticed above, as far back as on 18.12.2007;

which is pending adjudication. In my view, therefore, even this objection raised by the

defendant is not sustainable.

10. On the issue of suppression of the rectification proceedings which the defendant

claims to have filed on 26.11.2009, the plaintiffs have asserted that no notice has been

issued to them in regard to the same. There is nothing brought on record by the defendant

to demonstrate to the contrary. The fact that it is on the website by itself would not suffice

because for many reasons it could have escaped plaintiffs' notice. The plaint, it appears,

was verified on 30.11.2009 and moved before the Court for orders on 02.12.2009. In my

opinion, there is nothing to show that the plaintiffs deliberately concealed this fact from

the Court even assuming that the information with regard to the filing of the rectification

application was available on the website of the trademark registry.

11. As regards the other allegation that the cease and desist notice dated 06.03.2007

was not disclosed, the plaintiffs explanation that because of the change in the personnel

the notice did not surface; seems plausible. It may only be noticed that even the defendant

referred to the cease and desist notice of 26.10.2005 only in its rejoinder to the reply filed

by the plaintiffs to the defendant's application under Order 39 Rule 4 of the CPC. No

motive can be attributed to either the plaintiffs or the defendant. In any event, as rightly

contended by Ms Salhotra the non-disclosure of the cease and desist notice was not

material in the facts of this case, as the defendant's application for registration was

advertised; whereupon the plaintiffs filed their opposition with the Registrar of Trade

Marks on 18.12.2007. The fact that the defendant opened another outlet at Dhanbad in

2009 gave the plaintiffs a fresh cause of action to move the Court.

12. It has also been contended that this Court, in view of the pendency of the

rectification application, ought to have stayed the suit in the first instance, before

considering the application for grant of interim relief. On a bare perusal of Section 124,

this submission seems untenable. I do not find any such mandate contained in Section 124

of the Trade Marks Act which requires the Court to first stay the suit, and then proceed to

consider the interlocutory application for grant of ad interim injunction. This objection is,

accordingly, rejected.

13. Let me now deal with the judgments cited by Mr Chandra. The judgment in the

case of BDA Private Limited vs Paul P. John & Anr.: 2008 (37) PTC 569(Del.) in my

view is distinguishable on facts. In that case, the plaintiff had filed two suits; one in

2008, which was based on a tort of passing off and the other in 2007, after obtaining

registration of its mark and thus included allegations of infringement. The Court noted

the fact that the defendant's use of the mark since 1995-96 was disclosed only in the

subsequent suit, and that, had it been disclosed in the earlier suit, interim injunction may

not have been granted. These are the facts which are not parimateria with the facts

obtaining in the present case. The case, in my view, is distinguishable.

13.1 Similarly, the judgment of this Court in the case of Pfizer Enterprises and Anr vs

Dr H R Manchanda and Anr.CS(OS) 641/2007 dated 16.07.2008 is also distinguishable.

The facts of the case were briefly as follows: the plaintiff invoked the jurisdiction of the

Court under Section 134 of the Trade Marks Act on the ground that their product was

available for sale and distribution in Delhi as also on the ground that defendant's product

was available for sale in Delhi. The Court in Paragraph 18 at page 10 noticed that neither

the plaintiff nor the defendant had their business in Delhi. This is quite distinct from the

assertion made in the plaint in the present case. The plaintiff in the present case has

invoked the jurisdiction of this Court under sub-Section 2 of Section 134. Therefore, the

ratio of the decision in the case of Pfizer Enterprises (supra) is inapplicable.

14. For the reasons given hereinabove, the injunction granted on 02.12.2009 is made

absolute. Accordingly, IA No. 15565/2009 is allowed, while IA No. 16243/2009 filed by

the defendant is dismissed.

RAJIV SHAKDHER, J

APRIL 07, 2010 mb

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter