Citation : 2010 Latest Caselaw 956 Del
Judgement Date : 19 February, 2010
* THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 19.02.2010
CS(OS) No. 246/2004
RICH PRODUCTS CORPORATION & ANR. ..... Plaintiffs
Vs
INDO NIPPON FOOD LTD. ..... Defendant
Advocates who appeared in this case:
For the Plaintiffs : Mr Ajay K Gupta, Sr. Advocate with Mr Brijesh & Ms V.
Mohini, Advocates
For the Defendant : Mr S. K. Bansal, Mr Ranjit Kumar Rana & Mr Anand
Vikas Mishra, 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
1. The plaintiffs have instituted the present suit seeking various reliefs against
the defendant, however, at its core is the relief of permanent injunction sought by it,
whereby it seeks to prevent the defendant from using the word mark "WHIP
TOPPING" as part of its trade mark/label "BELLS WHIP TOPPING". The reason
in nut shell is; the plaintiffs‟ belief that the impugned mark masquarades the
plaintiffs‟ registered mark "RICH‟S WHIP TOPPING". Thus in legal terminology
the impugned mark, which is, "BELLS WHIP TOPPING" is deceptively similar to
the plaintiff‟s registered trade mark "RICH‟S WHIP TOPPING". A perpetual
injunction has also been sought against the defendant to prevent passing off or
infringement of copyright in so far as trade dress, packaging and instructions are
concerned, which according to the plaintiffs, are identical and/or similar to its own
product. Consequential orders in the form of preliminary decree to render accounts,
as also final decree for payment of money found due and payable, and of rendition of
accounts is sought as well. Finally, a decree for delivering to the plaintiffs custody
of all such products, packing material, boxes, cartons, labels, containers e.t.c., which
bear the infringing mark „WHIP TOPPING‟ or the impugned trade dress or get up, is
also prayed for.
2. The plaintiffs‟ application being IA No. 1607/2004 under order 39 Rule 1 &2
of Code of Civil Procedure, 1908 (hereinafter referred to as „CPC‟) was dismissed by
a single Judge of this Court vide order dated 03.07.2007. Being aggrieved, the
plaintiffs had carried the matter in appeal to the Division Bench. The Division
Bench by an order dated 10.09.2008 passed in FAO(OS) No. 355/2007 disposed of
the appeal with a direction, based on submissions of counsels for both parties, that
the suit be put up for disposal by resorting to methodology of filing affidavit of
evidence sans cross-examination. Accordingly, the court by its order dated
10.11.2008 framed the following issues:
(i) Whether the plaintiff is the proprietor of the Trademark "RICH‟S WHIP TOPPING" in relation to its goods as mentioned in the plaint both under the statutory as well as under the common law? OPP
(ii) Whether the plaintiff No. 1 has acquired distinctive goodwill and reputation and secondary meaning in respect of the trademark "RICH‟S WHIP TOPPING" by virtue of its prior, long and continuous user as alleged? OPP
(iii) Whether the trademark "RICH‟S WHIP TOPPING" is a trademark possessing transborder reputation? OPP
(iv) Whether the registered trademark of the plaintiff "RICH‟S WHIP TOPPING" is deceptively similar to the trademark of the defendants, „BELLS WHIP TOPPING‟ and amounts to infringement, and passing off the plaintiffs‟ impugned product? OPP
(v) Whether the defendant‟s packaging is confusingly similar to the tradedressing of the plaintiffs‟ packaging? OPP
(vi) Whether the plaintiff is entitled to damages against the defendants and if so, in what sum? OPP
(vii) Whether the trademark of the plaintiff is not a coined word? OPD
(viii) Whether the trademark of the plaintiff is a descriptive trademark? OPD
(ix) Whether the trademark of the plaintiff is a common dictionary word and that the same is common in use? OPD
(x) Whether the trademark of the plaintiff is generic in nature? OPD
(xi) Whether the plaintiff is guilty of concealment of the fact that its registered trademark is subject to a disclaimer and the effect thereof? OPD
(xii) Whether the suit instituted by the plaintiff is barred on account of delay and laches and acquiescence on the part of the plaintiff? OPD
(xiii) Relief.
3. Following the procedure laid down by the Division Bench, affidavits of
witnesses was filed by both parties. This exercise was completed on 19.08.2009;
whereupon was listed in the category of finals for hearing, and accordingly, heard on
the basis of evidence placed on record.
4. The case set up by the plaintiffs, both in the plaint and the affidavit of
evidence filed by their witnesses in support of averments made therein, is as follows:
4.1 The plaintiff no. 1 is a company incorporated in the USA in the State of
Deleware. Plaintiff no. 1 has its genesis in a family business which commenced in
1945. Mr Robert E. Rich who is the progenitor of plaintiff no. 1, in a manner of
speaking, responsible for the discovery of vegetable based whipped cream, made
from soya bean. The research carried out under aegis of Robert E. Rich, led to the
discovery that soya bean substance could be frozen, thawed and whipped. Thus
came into existence, what the plaintiffs claim a miracle cream made from soya bean;
a wholly "non-dairy" product.
4.2 The plaintiffs called the miracle cream RICH‟S WHIP TOPPING. Being a
non-dairy topping it spawned various non-dairy products including Rich‟s
Bettercreme Icing and Filling, Rich‟s on Top non-dairy dessert, frozen éclairs and
cream puffs, coffee Rich; which incidentally is claimed as the first frozen non-dairy
creamer.
4.3 The plaintiffs it appears discovered another new product by the name of
"Freeze Flo". It is claimed that this is an all-natural process for soft foods, so that
they remain soft while frozen, and hence can be served straight from the freezer.
The plaintiffs claim that because of its expertise in manufacture and sale of frozen
foods, non-dairy and baking products including frozen sea-foods specialties, soup
bases, gravy mixes and powdered coffee, it has mustered an annual sales exceeding
U.S. Dollars 1.7 billion, comprising of 2300 products which are available in more
than 75 countries including, Australia, Belgium, Canada, Colombia, China, Holland,
Israel, Italy, Japan, Mexico, South Africa, Thailand, United Kingdom, Vietnam and
of course India.
4.4 Plaintiff no. 2, i.e., Rich Graviss Products Pvt. Ltd. was incorporated on
16.08.1994 as a result of a joint venture initiated by plaintiff no. 1; for an avowed
purpose of manufacturing products under the trademark of plaintiff no. 1, based on
the technical know-how provided by the plaintiff no. 1. In lieu thereof, plaintiff no.
2 pays royalty to plaintiff no. 1.
5. The plaintiffs, in so far as the present dispute is concerned, have more
specifically averred that in India "RICH‟S WHIP TOPPING" was duly registered
w.e.f. 13.11.1991, in class 30 specifically for non-dairy topping, icing, filling, and
generally for other goods in class 30. Presently, though its renewal is pending
consideration before the Registrar of Trade Mark in India. Furthermore, the
registration is subject to a disclaimer with respect to the letter „S‟ and word
„Topping‟. It is further averred that "RICH‟S WHIP TOPPING", has enjoyed brisk
and consistent sale in countries all over the world, since 1945. In particular, in India
the sales have increased exponentially from a figure of approximately Rs 2.1crores in
the year 1997-98, to 15.6 crores in the year 2002-03. It is averred that the plaintiff
no. 1 also maintains two websites being www.richs.com and www.whiptopping.com.
5.1 As a matter of fact the plaintiffs have stated that the trademark "RICH‟S
WHIP TOPPING" as also "WHIP TOPPING" are registered in several countries of
the world such as USA, New Zealand, Australia, Germany, Italy, Spain, Switzerland,
Malaysia, Singapore, Hong Kong, Thailand, Philippines, Vietnam, Pakistan and
Taiwan. It is also averred that the trademark "WHIP TOPPING" in class 29 has
been registered vide registration certificate dated 28.03.2007, which is operative
w.e.f. 27.06.2005.
5.2 It is further averred that the plaintiffs became aware only in April, 2003, that the
defendant, was selling its product under the infringing mark "WHIP TOPPING", in
packaging carrying an identical trade dress with similar user instructions.
5.3 The plaintiffs being aggrieved issued a cease and desist notice dated
23.04.2003 to the defendant. The defendant, however, refuted the plaintiffs
contention vide their reply dated 13.05.2003. The defendant thereupon, filed a suit
in the Distt. Court at Tis Hazari being suit no. 53/2003, which, I am informed, stands
withdrawn in view of the fact that parties realized that the legal validity of their
respective stands would really get determined in the present proceedings.
6. In the background of the aforesaid averments, as stated above, the plaintiffs
have led evidence in support of the same by filing affidavits of eight witnesses.
Briefly, each of the witnesses have stated as follows:
6.1 Mr Jill K. Bond (PW1) has adverted with respect to: the worldwide market
reputation of its trademark "RICH‟S WHIP TOPPING"; which is an invention made
under aegis of its founder Robert E. Rich in the year 1945; the trade mark "WHIP
TOPPING" is registered in USA and Taiwan, in the form of proof exhibits PW1/5
and PW1/6 are cited; and lastly, the trademark "RICH‟S WHIP TOPPING" is
registered in USA, Pakistan, Thailand and Malaysia; reliance in this regard is placed
on exhibits PW1/7 and PW1/12.
6.2 In particular, PW1 has deposed with respect to the trademark "RICH‟S
WHIP TOPPING" being registered in India w.e.f. 13.11.1991 with a disclaimer with
regard to the letter „S‟ and the word „Topping‟ in class 30 in respect of non-dairy
toppings, icing, fillings and all other goods falling under class 30. PW1 has also
deposed that the same trademark has been registered in class 29 with respect to:
meat; fish; poultry and game; meat extracts; preserved, dried and cooked fruits and
vegetables; jellies; jams; fruit sauces; eggs, milk and milk products; edible oils and
fats. PW1 has also alluded to the fact that because of tremendous goodwill and
reputation acquired by its trademark "RICH‟S WHIP TOPPING" and the distinctive
packaging adopted for its products in the form of a unique trade dress composed of
red, blue and white colours it has, over the years, acquired immense brand value.
6.3 It is also claimed by PW1 that the said trademark "WHIP TOPPING" and
"RICH‟S WHIP TOPPING" has been extensively promoted by the plaintiffs in all
forms of media including the internet. In this regard reliance is placed on various
forms of promotional material being exhibits PW1/15 to PW1/27. A reference is
also made by PW1 to its domain name www.whiptopping.com which is claimed to
be a popular website; extensively visited by consumers and associates of plaintiffs all
over the world.
6.4 PW1 has adverted to the effect that the defendant by using a deceptively
similar mark and/or packaging, to that of the plaintiffs, is in fact riding on the
plaintiffs‟ goodwill and reputation. It is thus claimed that the defendant‟s action
amount to, not only an infringement of the plaintiffs‟ trademark, but also amount to,
committing a tort of passing off. PW1 has also proved the cease and desist notice
dated 23.04.2003 (Ex. P3) issued to the defendant in that regard, as also the reply of
the defendant dated 13.05.2003 (Ex. P4). PW1 has also proved the power of
attorney dated 23.10.2003 and 01.03.2004 (Exs. PW1/28 & PW1/29) respectively.
7. Ms Betty Fye (PW2) who is the International Finance Manager of plaintiff
no. 1, has supported the case of the plaintiff by seeking to prove the international sale
figure of plaintiff non 1 between 2000-2003. In this regard she has proved Ex.
PW2/1 and Ex. PW2/2. There is also a reference to random sales invoices of Whip
Topping/Rich‟s Whip Topping. In this regard invoices being Ex. PW2/3 to PW2/9
have been proved. PW2 has also deposed that plaintiffs maintain two websites being
www.richs.com and www.whiptopping.com wherein it is claimed that information is
available with regard to plaintiffs‟ product including product marketed under
trademark "whip topping"/ "rich‟s whip topping".
8. Mr Priyakant Himatlal Shah (PW3), who is a consultant with plaintiff no. 2,
has adverted to the effect that plaintiff no. 2 was incorporated on 16.08.1994 for
manufacturing products, chiefly „dairy-free topping‟ under the trademark of plaintiff
no. 1 as per technical know-how supplied by plaintiff no. 1. For this purpose PW3
has stated that royalty is paid to plaintiff no. 1. PW3 has also alluded to the fact that
plaintiff no. 2 is involved in production of non-dairy topping which is ultimately sold
to bakers, confectioners, food service outlets, five-star hotels etc. PW3 has also
deposed that defendant‟s trade mark "BELLS WHIP TOPPING" is similar to
plaintiff no. 1 trademark "WHIP TOPPING" which forms part of the registered
trademark of plaintiff no. 1 in India. PW3 has further stated that „WHIP TOPPING‟
on its own is registered in countries such as USA, Italy, France, Saudi Arabia, China
etc.
9. Mr Pankaj Jain (PW4), who is the National Culinary Manager of plaintiff no.
2 has proved exhibit PW4/2 in order to establish its product under the trademark
"RICH‟S WHIP TOPPING" extensive advertisement carried out in India. To be
noted these advertisements carried out in various newspapers are primarily
pertaining to 2004 and 2007, that is, post institution of the suit.
10. Mr Sandesha S Laad (PW5), who is the senior Manager (Finance) of plaintiff
no. 2, deposed that he had been associated with plaintiff no. 2 since April, 2009. He
proved the fact that plaintiff no. 2 has paid royalty to plaintiff no. 1 in consideration
of use of technical know-how supplied by plaintiff no. 1. In this regard PW5 has
proved the audited balance sheets and profit & Loss accounts for the year 1999-
2000, 2002-2003 and 2003-2004. PW5 has specifically adverted to the fact that in so
far as India is concerned the sales of "RICH‟S WHIP TOPPING" has increased from
Rs 49.85 lacs (approximately) to Rs 19 crores in the year 2003-04. In this regard
reliance is placed on the volume and revenue statement of plaintiff no. 2 (Ex.
PW5/4) as also on the audited balance sheets and profit & loss accounts for the year
1999-2000, 2002-2003 and 2003-2004 being exhibits PW5/5, PW5/6 & PW5/7
respectively. In order to demonstrate the increase in profit from Rs 122.25 lacs in
the financial year ending 2000 to Rs 545 lacs in the year ending 2003, reliance is
placed on Exhibits PW5/8, PW5/9 and PW5/10. PW5 has also proved the sales in
India for the years 1996-97, 2001-02. Randomly selected original invoices for the
periods 1999 to 2005 were also proved. Reliance in this regard is placed on exhibits
PW5/11 to PW5/17.
11. Mr V. Seetharaman (PW6) has deposed that based on the Power of Attorneys
(Ex. PW3/1 and PW1/29) he has signed and verified the plaint on behalf of plaintiff
no. 1 and 2 in his capacity as the constituted attorney.
12. Mr Prithvi Raj Chaudhary (PW7), who is a partner in M/s Modern Marketing
Company has adverted to the effect that his firm had been distributing the product
manufactured by plaintiff no. 2 under the trademark "RICH‟S WHIP TOPPING"
since 1997. PW7 has deposed that once he purchased the product from plaintiff no.
2 he would supply them to hotels, bakeries, confectioneries, such as Oberoi Group,
Taj Flight Kitchen, ITC Group, Surya Crowne Plaza, Nirula‟s etc. in Delhi. He has
testified that the quality of the product under the brand of "RICH‟S WHIP
TOPPING" is very good and is in great demand. He has specifically adverted to the
fact that selling the product under the brand name of "BELLS WHIP TOPPING" had
created confusion, in as much as, he verily believed that plaintiff no. 2 had adopted
another trademark by the name of "BELLS WHIP TOPPING".
13. Mr Shikhil Nagpal (PW8), who is the Operational Manager of Everbake
Bakers Pvt. Ltd, has deposed that they had been in the business since the year 2000.
He has also testified that the plaintiffs trademark "RICH‟S WHIP TOPPING" along
with its trade dress comprising of red, blue and white packaging is "easily
recognizable and eye catching". He further stated that "RICH‟S WHIP TOPPING"
is used as a substitute to fresh dairy cream as it has greater shelf life and is easier to
manage.
14. The defendant, on the other hand, has emphatically refuted the plaintiffs‟
claim of proprietary rights in trademark "RICH‟S WHIP TOPPING" and "WHIP
TOPPING" the trade dress comprising of red, blue and white colour the packaging,
the domain name www.whiptopping.com, and lastly, in the use of the expression of
„whip topping‟ either by itself or in combination with other marks or as suffix or
even as prefix. The defendant‟s stand is that they have been using the expression
"BELLS WHIP TOPPING" honestly and openly in the course of their trade since
1995. It is averred, over the years the defendant has built for itself a valuable
reputation and goodwill in trademark/label. Resultantly, the defendant, it is stated,
has achieved a turnover of Rs 1.75 crores in the financial year 2002-2003. The
defendant also claims that it maintains the highest standard of quality and control;
and towards this end have invested a large sum of money in research and
development. It claims to be in possession of fully equipped laboratory with
qualified chemists and microbiologists. It claims that continuous research and
development activities have been undertaken in respect of its new products like
whippable dairy cream and Ultra Heat Treated Desserts, Custards and Sauces etc. It
is averred that research in these areas has been carried out in association with world
renowned companies like G.C. Hann & Co., Germany, Danisco Culator, Denmark,
Orana A/S, Denmark, Stock Germany etc. It is also claimed that defendant has the
state-of-the-art manufacturing and packaging machines. It claims to cater to
renowned multi-national companies such as Britannia Industries Ltd., Perfetti India
Ltd, Candica (India) Ltd., Nirulas‟ Hotels, Sugar & Spice Restaurants, Taj Sata Air
Catering Ltd, Hyatt Regency Hotel etc.
14.1 In defence of its right to use the mark "BELLS WHIP TOPPING" the
defendant has stated that the plaintiffs‟ mark is generic in nature and has no
trademark significance. It is further averred that, in any event, the plaintiffs
trademark, which is registered as one composite whole is, "RICH‟S WHIP
TOPPING" with a disclaimer in so far as letter „S‟ and the word „Topping‟ is
concerned; therefore, there can be no infringement much less a commission of tort of
passing off by the defendant in using the trade mark "BELLS WHIP TOPPING".
This, according to the defendant, is more so in view of the fact that „WHIP
TOPPING‟ is a descriptive expression which alludes to the character and quality of
the product itself and hence, cannot be protected till it can be demonstrated that it has
acquired a "secondary meaning". The defendant has further averred that the product
in issue is „WHIP TOPPING‟ and it cannot be described in any other manner except
by using that expression and especially when it is a manufacturer of the said product.
It is the defendant‟s stand that the said word/expression „WHIP TOPPING‟ is
commonly used in the trade world over. According to the defendant „WHIP
TOPPING‟ is an imitation dairy product which is commonly used in making
desserts, baked and frozen products by various manufacturers all over the world, and
hence is "publici juris". In this regard example of other manufacturers, which have
used the word mark „whip topping‟ in respect of their products, have been referred to
in the written statement. For the sake of convenience they are extracted
hereinbelow:
S. No. Name of the Company Product
1 Lego Foods Co. Ltd. Lego non-dairy Whip
Topping
2 Kraft Foods Cool Whip Whipped Topping
3 Flavor Right Foods, Flavor Right Premium ready
Columbus, Ohio 43216, to whip Topping
USA
4 Elgin Dairy Foods, Inc. 1) Elgin NP Whip
Chicago, Illinois, USA Topping
2) Elgin‟s Indenium
Whip Topping.
3) Elgin‟s ready-to-whip
D-lux Whip Topping
5 Morningstar Foods Inc., 1) Frozen Whipped
USA Toppings
2) Dairy Fresh Aerosol
Whipped Toppings.
6 Hanan Products Co. Inc. Hanan‟s Whip Topping
14.2 According to the defendant the words „Whip Topping‟ are neither distinctive
nor invented being part of common usage in trade, they cannot be protected. The
defendant has refuted the charge of infringement and passing off as it has claims the
use of the word/expression „Whip Topping‟ in conjunction with „BELLS‟ has over
the years had distinctiveness associated with the products manufactured by the
defendant. The packaging and the presentation of the colour scheme also being
different both visually and in presentation, there is no deception or confusion as
alleged or at all in the defendant‟s use of the expression "BELLS WHIP TOPPING"
along with its own trade dress. The defendant claims the use of the expression
„whip topping‟ is bonafide as it describes the character and quality of the goods
which are manufactured by it and hence, protected by the provisions of Section 35 of
the Trade Marks Act, 1999 (hereinafter referred to as „Trade Marks Act 1999‟).
SUBMISSIONS OF COUNSELS
15. Mr A.K. Gupta, learned senior counsel, who appeared for the plaintiff,
elaborated on the challenge laid to the defendant‟s mark in the pleadings by
adverting to the following actions of the defendant which according to him trenched
upon both the statutory as well as common law right of the plaintiff. :
(i) first, the use of words/expression "WHIP TOPPING" in the defendant‟s mark
resulted in the infringement of the plaintiffs mark "RICH‟S WHIP TOPPING";
(ii) second, the adoption by the defendant of a similar packaging /trade dress;
(iii) third, the infringement of copyright in the instructions accompanying the
product; and,
(iv) lastly, commission of tort of passing off by the defendant.
16. In support of his charge Mr Gupta made the following submissions:
(i) Notwithstanding the fact that at the time of registration of the plaintiffs‟
trademark "RICH‟S WHIP TOPPING" a disclaimer was entered with respect to the
letter „S‟ and the word „Topping‟; the defendant‟s mark "BELLS WHIP TOPPING",
(which is unregistered) is; deceptively similar to the plaintiffs registered trademark.
(ii) plaintiff no. 1 as far back as on 1945 was responsible for inventing a "non-
dairy" product which is capable of being whipped into foam for use in desserts,
salads and confectionaries items e.t.c., which resulted in the product acquiring the
name „whip topping‟. In short it is the invention in which plaintiff no. 1 has legal
rights.
(iii) In the country of its invention, i.e., U.S.A. „Whip Topping‟ is registered with
the plaintiffs‟ name.
(iii) In India, the plaintiffs‟ registration of the mark "RICH‟S WHIP TOPPING"
dates back 13.11.1991, and thus carries with it a superior right qua the defendant by
virtue of prior user.
(iv) On discovering the defendant‟s use of the infringing mark in April, 2003, a
notice was issued on 23.04.2003, which, as indicated above, was replied by the
defendant vide its reply dated 13.05.2003. The defendant instituted a suit only
thereafter in the Distt. Court being suit no. 53/2004 in March, 2004. This was
followed by the defendant making an application for registration of its mark only on
29.05.2003. In the defendant‟s application user is claimed from 1995.
(iv) The plaintiffs have rights both in the composite as well as a part of the trade
mark, i.e., in both "RICH‟S WHIP TOPPING" as well as in "WHIP TOPPING".
The defendant‟s use of the infringing mark is violative of the plaintiffs‟ proprietary
right in a registered mark; a violation which squarely falls within the ambit of
Section 29(2)(b) or in the very least in Section 29(2)(c) of the Trade Marks Act,
1999 (in short the „Trade Marks Act‟).
17. Mr Gupta, in order to buttress his submissions, relied upon the following
judgment in order to draw my attention to the test adopted by courts in determining
what would constitute a deceptively similar mark or trade dress. Cadila Health Care
Ltd vs Cadila Pharmaceutical Ltd (2001) 5 SC 73; Parle Products (P) Ltd vs S.P. &
Co. (1972) 1 SCC 618; Lever vs Goodwin 1887 (4) RPC 492; Spalding (AG) &
Bros. vs AW Gawage (1915) 32 RPC 273 and Parker-Knoll Limited vs Knoll
International Limited 1962 RPC 243.
17.1 In support of his submission that the definition of "trade mark" given under
Section 2(1)(m) to 2(1)(zb) in the Trade Marks Act would bring within its ambit
even colour combinations/ trade dress, the following judgments are cited:
Smith Kline & French Laboratories Ltd v Sterling-Winthrop Group Ltd (HL) 1976
RPC 511; Colgate Palmolive Company & Anr vs Anchor Health & Beauty Care
Pvt. Ltd. 2003 (27) PTC 478 Del.
17.2. In support of his submission that the disclaimer of the letter „S‟ and the word
„Topping‟ would not take away its right to sue for tort of passing off committed by
the defendant, reliance was placed on the judgment of the Supreme Court in
Registrar of Trade Marks vs Ashok Chandra Rakhit Ltd. AIR 1955 SC 558, and the
judgment of this Court, in the case of Cadbury India Ltd. & Ors. vs Neeraj Food
Products 2007 (35) PTC 95 (Del.).
18. Mr Gupta further contended that the registration of mark, „Rich‟s Whip
Topping‟ constituted a prima facie evidence of its validity, and since the plaintiff
was the first one to obtains its registration it ought to be protected against the
infringing mark adopted by the defendant. For this purpose reliance was placed on
provisions of Section 31 of the Trade Marks Act and the judgment of Bombay High
court in the case of Consolidated Foods Corporation vs Bradon & Company Pvt.
Ltd AIR 1965 Bom. 35.
19. It was further contended that the plaintiffs mark was a "well-known" mark in
India and in accordance with the provisions of Section 11 of the Trade Marks Act
there was every likelihood of defendant‟s mark being refused registration.
20. In particular, the learned counsel submitted that the defence under section 35
of the Trade Mark was not available to the defendant for the reason that it protects
word marks which describe the character and quality of goods, that is, are used in
adjectible sense. In the instant case, the learned counsel submitted that the word
mark „whip topping‟ comprises of two words whip and topping, both of which are
nouns.
21. It was contended that trademark "WHIP TOPPING" is not descriptive since it
relate to a non-dairy product. The learned counsel went on to submit that the word
„whip‟ is essentially used and confined to cream (dairy based product) or egg
(poultry product). It was submitted that for the first time, after the extensive research
and development, plaintiff no. 1 had discovered the product in issue, which was
made out of a non-dairy substance, i.e., soya bean and hence, both the product as
well as the name are associated with the plaintiff. The learned counsel relied upon
Section 36 of the Trade Marks Act to buttress his submission that there is no absolute
bar to registration of a descriptive trademark. It was contended that as a matter of
fact, registration of descriptive trademark is saved under the provisions of Section 36
of the Trade Marks Act, provided: it is not shown that after the registration of the
trademark third parties have been using the descriptive mark in a manner that it has
become well-known and its use is widely established.
21.1 With particular reference to the defendant it was submitted that even though
the defendant had averred that it has been using the infringing mark since 1995 and,
had referred to sales figures of Rs 1.7 crores achieved in 2002-03; no evidence with
respect to the same has been supplied. There is also, according to the learned
counsel for the plaintiff, no evidence of use by any third party of the trademark
within the country. In sum and substance it is submitted that even if it is assumed
without admitting that plaintiff mark is descriptive the same is protected and/or
saved under the provisions of Section 36 of the Trade Marks Act.
22. It was contended that the defendant‟s use of the infringing mark either in
1995 or anytime thereafter is neither bonafide nor honest and in any event concurrent
use of a mark similar to that of the plaintiff cannot be deemed as honest. A mark,
according to Mr Gupta, can have only one proprietor. Reliance in this regard was
placed on the judgment of the Supreme court in the case of Power Control
Appliances vs Sumeet Machines (P) Ltd. (1994) 2 SCC 448.
23. The claim of the plaintiff to the copyright in the instructions was based on the
provisions of Section 70 of the Copy Right Act, 1957 (hereinafter referred to as
„Copyright Act‟).
24. Mr Gupta concluded by submitting that the suit be decreed in terms of the
prayers made in the suit.
15. Mr. S.K. Bansal, on the other hand, refuted the submissions made by the
learned counsel for the plaintiffs and supported the defendant‟s stand taken in the
pleadings by taking recourse to the following arguments: The word or mark „whip
topping‟ is generic as it describes the product. For this purpose reliance is placed on
the plaintiffs‟ own affidavit of evidence and documents where „whip topping‟ has
been described as a product. It was submitted by Mr Bansal that no trademark right
can exist or can be acquired in relation to a product if it cannot be described in any
other manner, even though, it has acquired secondary significance through use and
publicity. In the alternative it was submitted that the mark „whip topping‟ is
descriptive as it is used to describe the product and does not, therefore, have any
trademark significance. The mark „whip topping‟ is publici juris as it is commonly
used in the trade pertaining to non-dairy products. It was contended that the mark
"RICH‟S WHIP TOPPING" has been registered consciously subject to disclaimer,
and that it can be protected only in its composite form, and not when „whip toping‟ is
independently used in conjunction with a prefix or suffix. It was further submitted
that a descriptive trademark could be protected only on proof of secondary
significance. The standard of proof with regard to which is of a high order and/or
nature, and in ascertaining similarity in respect of descriptive trademarks even small
differences in the rival and competing product are enough to obviate the charge of
similarity. It was submitted that ordinarily descriptive marks are not protected as
trademarks as everyone has a right to use such trademarks, and that it would
embarrass the trade or industry if only one manufacturer were to monopolise the use
of such descriptive mark. Furthermore, protection of such descriptive mark has the
tendency to deplete the use of ordinary and commonly used expressions to describe a
product. In order to buttress his submissions the learned counsel submitted that even
in the case of invented products, which are patented; on the expiry of the patent the
name and description given to the product is not permitted to be used as a trademark.
25.1 Mr Bansal submitted that the plaintiff itself has been using the expression
„whip topping‟ in a generic and/or descriptive manner. The learned counsel has cited
examples where „whip topping‟ has been used conjointly with the word „Rich‟s‟ and
also disjunctively. Mr Bansal contended that a close perusal of the trademark on the
packaging would show that Rich‟s, which is Rich with an apostrophe „s‟ is shown
prominently along with the expression „WHIP TOPPING‟ to signify that „WHIP
TOPPING‟ which is the product is manufactured by and hence, originates from Rich,
which is, in a sense the trademark. To support his submission he cited the example
of Rich‟s Bettercream, icing and filling. A reference has also been made to the
registration certificate issued on 28.03.2007 operative w.e.f. 26.06.2005 vide
registration no. 1366892 in class 30.
26. Mr Bansal contended that the expression "WHIP TOPPING" is common to
trade and hence, publici juris. It has been used world over by various companies and
businesses. In this regard examples of Logo, Kraft, Flavor Right, Eligin Dairy,
Morningstar Foods, Hanan Foods etc. were referred to. Mr Bansal contended that
the product by itself cannot be the trademark and in this regard laid stress on the
distinction between the definition of a „mark‟ provided in Section 2(1)(m) and
„trademark‟ contained in Section 2(1)(zb). He submitted that the word „mark‟ is
consciously defined in the Trade Marks Act in wide terms, and has innumerable
possibilities on account of the inclusive nature of the definition. In contradistinction,
he submitted, the definition of "trademark" is narrow being confined to those marks
which are used in relation to goods for the purpose of indicating and identifying the
source and the origin of goods.
27. According to Mr Bansal the remedy of infringement is a statutory remedy,
which is controlled and limited by the provisions of the statute and based on the
mark found in on the register of trademark authority. Reliance in this regard was
placed on the provisions of Section 2(1)(w) of the Trade Marks Act. Mr Bansal went
on to contend that infringement is subject to statutory conditions as contained in
Section 27, 28(2), 30, 35 and 37 of the Trade Marks Act. Mr Bansal further
contended that the rights conferred by registration of mark are subject to the
conditions and limitations attached to the registered mark, in the present case the
disclaimers in respect of the letter „s‟ and the expression „Topping‟. Mr Bansal
referred, in particular, to the provisions of Section 30, 35 and 37 of the Trade Marks
Act to demonstrate the situation in which a charge of infringement cannot attach to
the defendant. He submitted that Section 31 of the Trade Marks Act only raised a
prima facie presumption in favour of a registered mark which is subject to rebuttal.
Therefore, in an infringement action a court can determine the validity of a registered
mark which need not be left to be ascertained or enquired into, in a rectification
proceeding. It was contended that there was no deceptive similarity as alleged or at
all between the impugned trade mark and that of the plaintiff in the usage of the
impugned mark by the defendant. For this purpose he referred to the essential
features of trademarks of both the plaintiff and that of the defendant. It was pointed
out: firstly, the main feature in rival marks was Rich‟s and Bell‟s; and secondly, the
art work was different and since, the art work was different the accumulative effect
was that they represented different trade origins. It was his contention that "RICH‟S
WHIP TOPPING" is a combination of different words as is "BELLS WHIP
TOPPING" which signify different origin of the goods, that is, "whip topping".
According to Mr Bansal there was no likelihood of confusion. The reason being, the
consumers of the goods in issue are urban and well-educated; the trademark/labels
are different and not similar; no instances of confusion is cited despite the fact that
the defendant has been in business since 1995; the plaintiff has not acquired any
distinctiveness in respect of the expression „WHIP TOPPING‟; the plaintiff has
accepted disclaimers in India as well as any other jurisdictions across the world; and
lastly, no documents have been filed by the plaintiff to demonstrate substantial
worldwide user of the word mark „whip topping‟ as a trademark.
28. In sum and substance it was contended that there is no confusion, much less
deception employed, and hence both the charge of infringement as well as passing
off ought to fail.
29. As regards the plaintiffs claim with respect to copyright in the trade dress and
the art work, Mr Bansal submitted that there are no pleadings which would establish
the right and authorship or originality in the trade dress or the art work; there is only
a bald averment with respect to plaintiffs‟ claim of the copyright in the trade dress
and the artistic work. The plaintiff has no right in the colours red, blue and white;
the trade dress of the plaintiff is undoubtedly different from that of the defendant.
Similar submissions were also made vis-à-vis the instructions on the labels used by
the plaintiff.
30. Based on the aforesaid submissions Mr Bansal has submitted that there is no
cause of action which one could say had arisen in favour of the plaintiff in order to
enable it to maintain a suit either for infringement of its trademark or violation of
copyright or even in respect of tort of passing off.
30.1 In support of his submissions the learned counsel relied upon the following:
Oxford English Reference Dictionary, 2nd Edition, Revised; Mc Carthy on Trade Marks, Generic Terms; CES Publishing Corporation vs. St. Regis Publication Inc. 531F2d 11, 188 U.S.P.Q 612; Abercrombie and Fitch Co. vs. Hunting World, Incorporated 1976 WL152702(C.A.2(N.Y)), 189U.S.P.Q.759; Bharat Enterprises (India) vs. C.Lall Gopi Industrial Enterprises and Ors. 1999 PTC(19) 598; Canadian Shredded Wheat Co.Ltd. vs. Kellogg Co. of Canada Ltd. and Anr. AIR 1938 Privy Council 143; Mc Cain International Ltd. vs. Country Fair Foods Ltd. and anr. 1981 RPC 69; Beer Nuts, Inc. vs. King Nut Company, Federal Reporter, 2nd Series; James vs. Soulby 1886 Chancery Division 392; Halsbury's Laws of England, Vol.9, 4th Edition; J.R.Kapur vs. Micronix India 1994 Supp.(3) SCC 215; SBL Ltd. vs. Himalaya Drug Company 1997 PTC (17) (DB); Ruston & Hornby Ltd. vs. Zamindara Engineering Company AIR 1970 SC 1649; Competition Review (P) Ltd. vs. N.N.Ohja 1996 PTC (16) Del 124.
REASONS
31. I have heard the learned counsel for the parties and considered the evidence
on record. In my view the sum and substance of the dispute is the plaintiffs‟ claim of
proprietary rights in not only its registered trademark "RICH‟S WHIP TOPPING"
but also in a part of its mark, i.e., „WHIP TOPPING‟. In addition the plaintiff claims
of proprietary rights in trade dress/packaging, which according to it, consists of a
unique colour combination of the colours red, blue and white as also in the
"instructions for use" set out in the packaging for the product. In order to decide the
aforesaid issues, which, according to me are the heart of the matter, let me first
advert to the facts which are not in dispute:
(i) The plaintiffs‟ registration of its trademark "RICH‟S WHIP TOPPING" in
class 30 was obtained specifically, in respect of non-dairy toppings, icing, fillings,
and generally, in connection with all other goods in class 30;
(ii) the registration certification referred to in (i) above was issued vide certificate
dated 13.06.2003 which relates back to the date of the application, i.e., 13.11.1991;
(iii) the registration referred to in (i) above came with a disclaimer. The
disclaimers made is with respect to the letter „S‟ and the word „topping";
(iv) the plaintiff has applied for renewal of registration mentioned in (i) above
which is pending consideration with the Trade Mark Authority;
(v) the plaintiff has also in its possession a registration certificate dated
28.03.2007, once again issued with respect to the trademark "RICH‟S WHIP
TOPPING" which is operative from 27.06.2005, in respect of goods in class 29, i.e.,
meat, fish, poultry and game; meat extracts preserved, dried and cooked fruits and
vegetables, jellies, jams, fruit sauces; eggs, milk and milk products; edible oils and
fats, included in class 29;
(vi) the United States Patent and Trade Mark Office has registered the word mark
"Whip Topping" with a disclaimer entered by the owner, (i.e., the plaintiff no. 1) in
respect of its exclusive right to use „topping‟; and
(iv) lastly, the certificate issued by New Zealand company‟s office, w.e.f.
12.11.1991 which is valid till 12.11.2010, in respect of mark and device and the
descriptor "RICH‟S WHIP TOPPING" is subject to the limitation that registration of
the said mark shall not give plaintiff no. 1 the exclusive right to use the word „Whip
Topping‟. (See document at page 14 of the defendant‟s compilation)
32. The position, therefore, in so far as India is concerned is that, the plaintiffs
have disclaimed their rights on letter „S‟ and word „Topping‟ which, in sum and
substance, denudes any practicable efficacy in the trademark "Whip Topping"
(assuming it is one).
32.1 The plaintiffs, however, claim that the registration of its mark "RICH‟S
WHIP TOPPING" has resulted in conferment of statutory rights against the
infringement of its mark as well as common law rights, de hors the registration, in
each and every part of its registered mark.
32.2 To analyse this submission it may be relevant to refer to certain provisions of
Trade Marks Act. The word „mark‟ has been defined in Section 2(1)(m) of Trade
Marks Act. The definition is inclusive. It brings within its ambit a device, brand,
heading, label, ticket, name, signature, word, letter, numeral, shape of goods,
packaging or combination of colours or any combination thereof. As against this,
the word „trademark‟ which is defined in Section 2(1)(zb), broadly has the following
indices.
(i) It is capable of a graphical representation.
(ii) It distinguishes goods or services of one person from those of the other.
(iii) Such graphical representation could also include the shape of goods, their
packaging and combination of colours. In other words it brings within its ambit a
trade dress.
32.3 Section 2(1)(h) defines what is a deceptively similar mark. A mark is
deemed to be deceptively similar to another mark if it so nearly resembles that other
mark, that it is likely to deceive or cause confusion. A registered trademark is
defined in Section 2(1)(w) as one which is actually on the register and remains in
force.
32.4 Section 17 of the Trade Marks Act confers on the proprietor of a registered
trade mark which consists of several matters, exclusive right to use the trade mark
when taken as a „whole‟. Sub-section (2) of Section 17 makes it clear that
notwithstanding anything contained in sub-section (1) of Section 17; where a trade
mark contains (a) any part which is not the subject matter of a separate application
by the proprietor for the registration of a trade mark; or (b) which is not separately
registered by the proprietor as a trade mark; or (c) which contains any matter which
is common to the trade or is otherwise of a non-distinctiveness character - the
registration of the mark shall not confer any exclusive right in respect of the matter
which forms only a "part" of the „whole" of the trade mark, which is registered.
32.5 Sub-section (2) of Section 27 of the Trade Marks Act preserves a right in a
person who is a proprietor of a mark to bring an action for passing off as well.
32.6 The rights conferred by registration of a mark are encapsulated in Section 28
of the Trade Marks Act. Section 28 provides that subject to other provisions of the
Trade Marks Act the registration of the mark shall confer on the owner exclusive
right of use of the trademark in relation to the goods or services in respect of which
the mark is registered, and consequently enable a registered proprietor to obtain
necessary relief in the event of infringement of his trademark, in the manner
provided in the Act. This is subject to the mark being a valid. The validity of the
mark in an action for infringement can be enquired into either by the court or the
statutory authority depending on where and at which stage the action is pending.
[See Lowenbrau AG & Anr vs Jagpin Breweries Ltd & Anr 157 (2009) DLT 791].
The right to exclusive use of a registered mark conferred upon the owner of such a
mark is subject to conditions and limitations to which the registration is subjected to.
In the context of the present case in my view sub-section (2) of Section 28 of the
Trade Marks Act would bring within its ambit any disclaimers which are set out at
the time of registration of the mark.
32.7 Section 29 of Trade Marks Act sets out as to what would constitute an
infringement of a trade mark. Sub-sections (2) and (4) of Section 29 of Trade Marks
Act provide for various permutation and combinations which constitute an
infringement. Between clauses (a) to (c) of sub-section 2 of Section 29 various
situations are covered: First, where rival trade marks are identical and the goods and
services are also similar. Second, where rivals trade marks are similar, and goods
and services are identical or similar. And third, where not only the rival trade marks
are identical but the goods and services are identical. Sub-section (4) of Section 29
on the other hand covers a situation where rival trade marks are identical but goods
and services are dissimilar. Even in such a situation an infringement occurs provided
additional condition provided in clause (c) of sub-section (4) is fulfilled, which is,
that the registered mark has a reputation in India and the use of the mark without due
cause would tantamount to taking "unfair advantage" or, would be detrimental to the
distinctive character or repute of the registered trade mark. Sub-section (5) of
Section 29 of the Trade Marks Act also brings within its ambit an infringement of the
kind where a registered mark is used by a person as a trade name or a part of the
trade name or as a name of one‟s business concern or part of the name of one‟s
business concern dealing in goods or services in relation to which the trade mark is
registered. Sub-section (6) to (9) of Section 29 of Trade Marks Act sets out as to
what would constitute „use‟ of a registered trademark for it to be termed as
infringement of a registered mark within the meaning of the Trade Marks Act.
32.8 Section 30 of the Trade Marks Act provides that nothing in Section 29 of the
Trade Marks Act shall be construed as preventing the „use‟ of a registered trade
mark by any person for the purposes of identifying goods or services as those of the
proprietor provided: (a) the use is in accordance with honest practices in industrial or
commercial matters; (b) it is not such as to take unfair advantage of or be detrimental
to the distinctive character or repute of the trade mark. Sub-section (2) (a) and (b) of
Section 30 specifically adverts to situation where a registered trade mark is not
infringed.
32.9 Section 31 of the Trade Marks Act provides that registration of a mark
usually shall constitute a prima facie evidence of its validity. Sub-section (2) of
Section 31, however, makes it clear that the validity of a registered trade mark shall
not be challenged on the ground that it was not registrable trade mark under Section
9 except on evidence of distinctiveness and that such evidence was not submitted to
the Registrar before the registration.
32.10 Section 33 of the Trade Marks Act gives statutory recognition to the defence
of acquiescence where an owner of a registered trade mark allowed continuous user
of a rival mark for a period of five years.
32.11 Similarly, Section 34 of the Trade Marks Act saves the right of an owner of a
trade mark which is identical with or nearly resembling the registered trade mark
provided: the said person had continuously used the trade mark from a date prior to
the use or to the date of registration of the first mentioned trade mark, whichever is
earlier in relation to the goods and services in issue.
32.12 Section 35 of the Trade Marks Act gives statutory protection (against
interference by a proprietor or a registered user of a trade mark) to persons who
make bonafide use of a registered mark as its own name or place of his business or of
the name or name of the place of business of his predecessor in business or is used in
a bonafide manner to describe the character or quality of his goods or services.
32.13 Section 36 of the Trade Marks Act saves the use of a name or description of
an article as a trade mark or as a part of a trade mark only till such time it is proved
that after the date of registration there has been a „well known‟ and „established‟ use
of the said word as the name or description of the article or substance or service, not
being used in relation to goods and services of the proprietor or registered user of the
mark; or that article or substance was formerly manufactured under a patent in
respect of which a period of two years or more has expired since the cessation of the
patent, and that the word is the only practicable name or description of the article or
substance.
33. A conjoint and harmonious reading of the aforesaid provisions of the Trade
Marks Act is indicative of the following broad scheme of the Trade Marks Act;
(i) Statutory rights and remedies with respect to an action for infringement of a
registered trade mark are governed strictly by the provisions of the Trade Marks Act.
(ii) Notwithstanding the rights and remedies provided under the Trade Marks
Act, the Act itself saves common law right of passing off. [See sub-section (2) of
Section 27].
(iii) The rights conferred on a proprietor of a registered trade mark even though
exclusive in nature, are however, subject to the conditions and limitations set out at
the time of registration.
(iv) A trade mark registration confers on the proprietor exclusive right to use the
trade mark as a "whole".
(v) There is no exclusivity conferred on the registered proprietor if he chooses to
use only „part‟ of the whole of such registered mark and such "part" is neither a
subject matter of the separate application for registration filed with Registrar of
Trade Marks nor is it registered separately.
(vi) A registered proprietor may be able to protect a "part" of a registered trade
mark if he is able to show it is not common to trade or that it has obtained a
"distinctive character".
(vii) The presumption of validity of a registered mark under Section 31 of the
Trade Marks Act (eventhough rebuttable) applies to "whole" or entirety of mark.
The presumption of validity does not ipso facto get attracted to a part of the
registered mark.
(viii) If a mark is registered it matters little whether the infringing mark is relatable
to the goods in issue once it is held to be identical or deceptively similar to the
registered mark, as long as the registered mark has acquired a reputation in India and
the use of the infringing mark is made by the infringer without due cause only to take
"unfair advantage" and/or in a manner which results in detriment to the distinctive
character or repute of the registered trade mark.
(ix) The defendant, can resort to the defence of honest use in accordance with the
practices of the industry or commercial trade as long as the use is not such which
takes either unfair advantage or is detrimental to the distinctive character or repute of
the registered mark.
(x) A registered mark is not infringed where the use of the registered mark is
only to indicate the kind, quality, quantity, value, intended purpose or geographical
origin or even the time of production of goods and services.
(xi) A defendant can also adopt the defence of a prior continuous user from a date
prior to the use or registration of the registered mark.
(xii) The defendant is also not prevented from using the registered mark provided
it is used in a bonafide manner by a person as his own name, place of business or as
a name or place of business of his predecessors in business; or the registered mark is
used genuinely to describe the character and quality of the goods.
(xiii) Lastly, if a registered mark contains within it words, which is, a name or
description of an article or substance or services then the right in it ceases the
moment the use becomes „well known‟ and „established‟. It is important to note that
the test of „well known‟ and „established‟ use as provided in section 36 of the Trade
Marks Act in respect of a name of description of an article, which forms part of a
trade mark, is not confined to the use in the country or by the defendant in a given
case.
34. It is now well-settled that in determining whether or not an infringing mark is
deceptively or confusingly similar to a registered mark the courts usually follow the
following parameters:
(i) they look for similarities rather than dissimilarity. [see Cadila Healthcare
(supra)]
(ii) the similarities are not judged by keeping the registered and the infringing
mark alongside [see Parle Products (supra)]
(iii) the test of fading memory of a consumer is applied.
(iv) in the absence of cogent evidence the presiding officer, i.e., the Judge may
resort to an ocular test with regard to the similarities in the registered trade mark and
the infringing mark.
35. In the instant case it is quite evident that the plaintiff has a registration in his
favour in respect of mark "RICH‟S WHIP TOPPING" and not "WHIP TOPPING".
This is a position which obtains even in other jurisdictions such as the USA and New
Zealand, a fact which is evident from the documents referred to above. The
registration in India of the trade mark "RICH‟S WHIP TOPPING" is also subject to
disclaimer of the letter „S‟ and the word „Topping‟. There is definitely no
registration in favour of the plaintiff with respect to the trade dress which is based on
the use of red, blue and white colours. Similarly, while the plaintiffs have statutory
rights in the entire trade mark "RICH‟S WHIP TOPPING" it certainly does not have
statutory right in a part of the trade mark, that is, „WHIP TOPPING" unless it is able
to demonstrate that it is not common to trade or has attained a distinctive character.
35.1 In my view, in order to come to a conclusion whether or not a given mark
achieved distinctiveness the evidence placed on record will have to be appraised
keeping the following in mind:- First, does the mark remind the consumer of the
trade origin. In other words, does the trade origin get related to the propounder of
the mark and none other. Second, has the mark acquired "sufficiently distinctive
character that the mark has become a trade mark". The use of a mark does not
automatically translate into distinctiveness. [See Shredded Wheat Co. Ltd vs.
Kelloggs of Great Britain Ltd. (1940) 57 RPC 137 & British Sugar PLC vs. James
Robertson and Sons Ltd. 1996 RPC 281].
35.2 Evidence on record placed by plaintiffs does not lead to such a conclusion.
There is no evidence of consumers on record which would suggest that use of the
words „WHIP TOPPING‟ brings to mind the product manufactured by the plaintiffs.
PW7 who is the distributor of plaintiff no. 2 has laconically stated that the infringing
mark has created confusion. Being a distributor of plaintiff no. 2 his evidence cannot
be given much weight. Similarly, PW8 has extolled the virtues of the plaintiffs
product as having a greater shelf life, and the fact that the trade dress of the
plaintiffs‟ packaging is „eye catching‟ and easily recognizable. There is no pointed
evidence on the distinctiveness of word mark "WHIP TOPPING". There is no
evidence say in the form of a consumer survey; I must add here that even the purity
of such evidence will depend upon the kind of samples drawn and the questions
asked of consumers. In such a situation, I am not persuaded to hold that the
defendant in using the trade mark "BELLS WHIP TOPPING" has infringed the
registered mark, which is „RICH‟S WHIP TOPPING‟. The suffix „BELLS‟ by
itself, even if one were to apply the test of the fading memory of a consumer, does
not persuade me to hold that there is any similarity, much less an identity, with the
plaintiffs‟ registered trade mark, which is "RICH‟S WHIP TOPPING". Therefore,
in one sense it is not necessary in the instant case for the defendant, in my view, to
bring its case under the provisions of Section 30, 35 or 36 of the Trade Marks Act.
36. Since lengthy submissions were made by both sides with respect to whether
or not "WHIP TOPPING" is a generic and/or a descriptive expression, it may be
necessary to briefly touch upon this aspect of the matter. The word „generic‟
ordinarily would mean that which has character of or belongs to a genus or class (see
New Shorter Oxford English Dictionary, Edition 1993 at page 1074); whereas the
word „descriptive‟ would mean that which seeks to describe, characterized by
description, consist of or concern with description or observable things or qualities
(see New Shorter Oxford English Dictionary, Edition 1993 at page 644). Whether
a word or expression is „generic‟ or „descriptive‟ or both is dependent on the facts
and circumstances arising in a particular case. It is quite possible that a word or
expression which is „generic‟, i.e., which refers to a genus or a class is also
descriptive as the word by itself characterize the qualities of the product. The line
dividing the two in certain cases may get blurred. The word „whip‟ by itself means,
in the context of the present case, a light fluffy desert made with whipped cream or
beaten eggs (see New Shorter Oxford English Dictionary, Edition 1993at page
3670), while the word „topping‟ means a top layer or garnish put on food (see New
Shorter Oxford English Dictionary, Edition 1993 at page 3342). Similarly, the
word „cream‟ means part of liquid that gathers at the top; froth etc. or a liquid rich in
droplets or particles of the dispersed phase that forms a separate (especially upper)
layer in an emulsion or suspension when it is allowed to stand or is centrifuged (see
New Shorter Oxford English Dictionary, Edition 1993 at page 543). The words
"Whip Topping", when juxtaposed would, in my view, be representative of toppings
or garnishes for food items which have cream like quality. Therefore, it is, in my
opinion, both „generic‟ as well as „descriptive‟ of the product. The submission of Mr
Gupta that the words „WHIP TOPPING‟ is distinctive because it relates to a non-
dairy product is not substantiated by any evidence on record which would
demonstrate that the words "WHIP TOPPING" are associated only with a cream
which is not dairy based.
37. It is not disputed by the learned counsel for the defendant, as it cannot be,
that descriptive words and expression can be registered. Even if they are not
registered they can be protected, provided it has attained secondary distinctive
meaning by its extensive use and publicity. In other words use is a question of
degree. What one needs to ask oneself is whether the descriptive mark has become
the trade mark. The defendant can ward off a challenge in respect of a mark in
which the plaintiff claims proprietorship rights and seeks to enforce his rights
whether on the basis of the registration or otherwise; on the ground that the trade
mark is a descriptive word or consists of words which are descriptive of the character
and quality of the product as long as the use is bonafide or that the descriptive word
is well known or used extensively by third parties.
38. The plaintiff, in order to demonstrate that "WHIP TOPPING" has attained
secondary distinctive meaning, has relied upon the affidavits of PW1 to PW4. The
plaintiffs‟ witnesses attempted to prove the extensive promotion of its trade mark
"RICH‟S WHIP TOPPING" through indices such as the world wide turnover of its
product, which included the sales in India, the amount spent on promotional material
and the extensive publicity received over the years in newspapers and journals both
in India and abroad. I have already observed hereinabove the use of the mark by
itself does not translate into distinctiveness. The distinctiveness should be of an order
which displaces the "primary descriptive meaning" of the word. The evidence
placed before me falls well short of this standard. Assuming that one were to accept
the evidence produced as an indicator of the fact that words "WHIP TOPPING",
which is part of the plaintiffs‟ trade mark "RICH‟S WHIP TOPPING", has attained
secondary distinctive meaning, the very fact in at least in two jurisdictions i.e., the
USA and the New Zealand the plaintiffs‟ mark "RICH‟S WHIP TOPPING" has been
registered with limitation. While the U.S. registration excludes use of the word
„Topping‟; the New Zealand company office has excluded the use of the words
"WHIP TOPPING". Even in India the plaintiffs have of their own accord disclaimed
their right to the letter „S‟ and the word „Topping‟. In these circumstances, I am not
persuaded to hold that the use of the words "WHIP TOPPING" by the defendant in
its trade mark "BELLS WHIP TOPPING" would infringe either the statutory rights
vested in the plaintiffs‟ registered trade mark "RICH‟S WHIP TOPPING", or even
constitute violation of any common law rights that the plaintiffs would have in its
mark "RICH‟S WHIP TOPPING" for the reasons given hereinbelow. In the context
of what is said by me above, there is therefore also no necessity for me to deal with
the submission that the defence of "character" and "quality" referred to in section 35
of the Trade Marks Act are used in the adjectible sense, though I have doubts about
the tenability of this argument. The example most commonly used, which comes to
my mind, is that of a „soap‟. Can „soap‟ be used by itself as a mark? The answer in
my opinion is clearly in the negative since it describes the product; however, it
nevertheless is a noun.
39. Consequently, this brings me to the submission of the plaintiffs that the
defendant‟s use of the infringed mark constitutes passing off. In this connection, let
me reiterate the well known parameters of what constitutes passing off. Passing off
as is ubiquitously held in most jurisdictions subject to usual turn of phrase or change
of phraseology, a tort of false representation, whether intentional or unintentional
whereby, one person attempts to sell his goods or services as those manufactured or
rendered by another which is "calculated" to damage the goodwill of that other
person. Thus, the necessary ingredients which a plaintiff in an action of passing off
is required to prove, is the:
(i) employment of deception. Mere confusion will not suffice;
(ii) intent is not a necessary as long as the unwary consumer is deceived; and
(iii)the act of the tort should injure the goodwill not just his reputation.
The cause of action for passing off are premised on the „classical trinity‟ form
or the extended form. A "classical form" of passing off is one where a person seeks
to trade his goods as those originating from another; thus injuring such person‟s
individual business and goodwill. Extended form of passing off is one where court‟s
seek to protect "shared goodwill" accruing in favour of a class of traders; for
example, on account of geographical connotations. [see J. Bollinger SA vs Costa
Brava Wine Co Ltd (1960) R.P.C. 16 (in short the 'Champagne case'), Vine
Products Ltd vs Mackenzie & Co Ltd (1969) R.P.C. 1 (in short the 'Sherry case'),
Erven Warnink vs J. Townend & Sons (1980) R.P.C. 31 (HL) (in short the
'Advocaat case') and Reckitt Colman Products Ltd vs Borden (1990) R.P.C. 341
H.L]
39.1 In my view, the defendant cannot be said to have committed the tort of
passing off if the test set out above are applied to the facts obtaining in the instant
case. The defendant‟s trade mark "BELLS WHIP TOPPING" when looked at in the
setting in which the mark is affixed, which has a picture of a cake on the cover,
leaves no doubt in my mind that there is not even a slightest attempt to deceive by
the defendant. The defendant on the packaging has prominently alluded to the fact
that the product is being sold by it as „Bell‟s‟ non-dairy „Whip Topping‟. Therefore,
merely because it uses on its packaging a colour scheme comprising of red, blue and
white colours would not, to my mind, be sufficient to constitute a tort of passing off.
40. As regards the similarity in the handling instructions and the directions for
use of the product, which form part of the packaging, I tend to agree with the learned
counsel for the defendant that the plaintiffs have not placed any evidence on record
to show that it has a copyright in the said handling instructions/directions for use of
the product. Though the instructions and the directions may have an element of
similarity, unless the plaintiff is able to adduce evidence to support its claim, which,
as stated above, it did not produce i.e., it is the originator of those instructions; it
cannot seek any rights in respect of the same.
41. Let me also deal with some of the other submissions made on behalf of the
plaintiffs. The argument of Mr Gupta that the sales shown by the defendant is only
Rs 1.7 crores, that too, in the year 2002-03 which is not supported by requisite
evidence, cannot in my view enure to the benefit of the plaintiffs at the final stage
because the onus of proof with respect to distinctiveness of the mark lay on the
plaintiff, which in my opinion, it has not been able to discharge.
41.1 The other submission of Mr Gupta that the defendant shall not be able to
obtain registration of its mark in view of the provisions of Section 11 of the Trade
Marks Act is also predicated on a finding that the plaintiffs‟ mark is "well-known" in
the trade. Priority of use alone shall not suffice for the purposes of Section 11 of the
Trade Marks Act, given the facts and circumstances of this case, and my
observations made hereinabove on "distinctiveness" achieved by the plaintiffs‟ mark.
41.2 On the issue of validity of presumption arising under Section 31 of the Trade
Marks Act in favour of the plaintiffs in view of its mark having been registered has
already been answered by me while examining the scheme of the Trade Marks Act.
This submission does not need any further elaboration.
42. In view of the observations above, my answers to the issues framed are as
follows:
(i) In so far as issue no. 1 is concerned my opinion is as follows: While it
cannot be denied that the plaintiff has a proprietary right in the trade mark "RICH‟S
WHIP TOPPING" in relation to goods referred to in the plaint. And these rights
obtain both with respect to those conferred upon the plaintiff under the Trade Marks
Act as well as under common law. The rights of the plaintiffs do not extend to a part
of the trade mark, i.e., "WHIP TOPPING". Rights in the entire or "whole" does not
necessarily translate into a right in a "part" of the trade mark - as in this case. The
issue is answered accordingly.
(ii) As regards issue nos. 2 and 3 are concerned the plaintiff has not been able to
discharge its onus with respect to trade mark " RICH‟S WHIP TOPPING" with
obvious emphasis on "WHIP TOPPING" has acquired secondary distinctive
meaning and, therefore, transborder reputation. The plaintiffs on their own accord
having accepted the limitation both in USA and New Zealand with respect to the
exclusive right to use the word "TOPPING" and "WHIP TOPPING" - both of which
form part of its registered trade mark "RICH‟S WHIP TOPPING". Similarly, in
India the plaintiff has accepted disclaimer in respect of letter „S‟ and the word
„Topping‟ once again as part of its trade mark "RICH‟S WHIP TOPPING".
Consequently, both the issues are found against the plaintiffs.
(iii) Issue nos. 4 & 5 are answered against the plaintiff and in favour of the
defendant in as much as neither the defendant‟s mark "BELLS WHIP TOPPING"
nor the defendant‟s packaging and/or trade dress is deceptively or confusingly
similar to the plaintiffs trade mark "RICH‟S WHIP TOPPING" or its packaging or
even its trade dress.
(iv) Issue nos. 7 to 10 are also answered in favour of the defendant and against
the plaintiffs. The word "WHIP TOPPING" which forms a part of the plaintiff‟s
mark are not a coined words but are both generic and descriptive of the product. The
words have not acquired a secondary meaning.
(v) In view of the observations above, the issue no. 6 is also answered against the
plaintiff. The plaintiffs are hence not entitled to any damages as claimed or at all.
(vi) In so far as issue no. 11 and 12 are concerned, I am of the view that both
these issues have to be found in favour of the plaintiff. The plaintiff is not guilty of
concealment in view of the fact that the document pertaining to disclaimer of letter
„S‟ and the word „Topping‟ had been filed. Even though it is conceded, and I must
say, quite fairly by the learned senior counsel for the plaintiff that the pleadings do
not allude to the aspect of the disclaimer, this, in my view, may have been oversight,
which cannot be termed as an act of concealment. In any event, as submitted by Mr
Gupta, this cannot determine the outcome of the proceeding in the final analysis.
Since, in any event, every issue has been determined on merits this issue has really
been relegated to the background. Accordingly, I find the issue in favour of the
plaintiff and against the defendant.
(vi) As regards whether the suit is barred on account of delay and latches and
acquiescence, I am of the view that the said issue has to be once again found in
favour of the plaintiff and against the defendant. The reason for the same being that
there is nothing put on record by way of evidence by the defendant to suggest that
the plaintiffs‟ assertion, that it came to know of the defendant‟s use of, what it claims
as infringing mark, i.e., "BELLS WHIP TOPPING‟, only in April, 2003 as false.
The plaintiffs‟ alacrity from then on is documented in the cease and desist notice
dated 23.04.2003 (Ex.P3) issued to the defendant. The reply to the said notice was
received by the plaintiff undisputedly on 13.05.2003 (Ex D4). The instant suit was
filed in March, 2004. Therefore, while there may have been some delay, and
perhaps some degree of latches in not coming to the court at the earliest, it most
certainly is not a case of acquiescence. It would also perhaps be useful to cull out
the distinction between acquiescence and laches. See Bihar Tubes Ltd vs Garg
Ispat Ltd CS(OS) No. 1633/2009 dated 26.10.2009.
"13. .........Acquiescence to my mind, would mean conscious acceptance of an inimical state of affairs. The meaning of the word "acquiescence" would perhaps also depend on the context in which it is used. In the present context, amongst various meanings ascribed to the word, the closest would be the following given in Corpus Juris Secundum Volume I & Black's Law Dictionary, Sixth (6th) Edition.
Corpus Juris Secundum Volume I at Pages 915-916
"Acquiescence-the word, it has been said, implies acceptance or approval, active assent, active consent, assent, assent or consent, consent, also knowledge, and power to contract."
Black's Law Dictionary , Sixth (6th) Edition at Page 24 "Acquiescence - conduct recognizing the existence of a transaction, and intended, in some extent atleast, to carry the transaction, or permit it to be carried, into effect."
13.1 It would also perhaps be useful to cull out the distinction between acquiescence and laches as stated in the Black's Law Dictionary (6th Edition at page 24):
"Acquiescence and laches are cognate but not equivalent terms. The former is a submission to, or resting satisfied with, an existing state of things, while latches implies a neglect to do that which the party ought to do for his own benefit or protection. Hence laches may be evidence of acquiescence. Laches imports a merely a passive assent, while acquiescence implies active assent. In re Wilbur‟s Estate, 334 Pa. 45, 5 A.2d 325, 331. "Acquiescence" relates to inaction during performance of an act while "laches" relates to delay after act is done."
Accordingly, this issue is found in favour of the plaintiff and against the
defendant.
43. In view of the discussions above, I am of the opinion that the prayers sought
in the suit deserves to be rejected. The suit is dismissed. It is ordered accordingly.
FEBRUARY 19, 2010 RAJIV SHAKDHER, J kk
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!