Citation : 2010 Latest Caselaw 385 Del
Judgement Date : 25 January, 2010
* HIGH COURT OF DELHI : NEW DELHI
+ IA Nos.200/2004, 14565/2007 & 8561/2008 in CS (OS) No.
22/2004
Pachranga Syndicate Pvt. Ltd. ... Plaintiff
Through : Mr. S.K. Bansal, Adv.
Versus
Som Nath and Anr. ... Defendants
Through : Mr. N.K. Kantawala with Mr. Rajesh
Sharma and Mr. Priyank Sharma,
Advs.
AND
IA Nos. 204/2004, 8560/2008 & 3111/2009 in CS (OS) No. 23/2004
Pachranga International (Chander Group) ... Plaintiff
Through : Mr. S.K. Bansal, Adv.
Versus
Som Nath and Anr. ... Defendants
Through : Mr. N.K. Kantawala with Mr. Rajesh
Sharma and Mr. Priyank Sharma,
Advs.
Decided on : January 25, 2010
Coram:
HON'BLE MR. JUSTICE MANMOHAN SINGH
1. Whether the Reporters of local papers may
be allowed to see the judgment? No
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be reported
in the Digest? Yes
CS (OS) No. 22/2004 & 23/2004 Page 1 of 23
MANMOHAN SINGH, J.
1. By this common order I shall dispose of the applications filed
by the parties in both the above-titled suits, the details of which are
given as under:
CS(OS) 22/2004
a) IA No.200/2004 under Order XXXIX Rules 1 & 2 read
with Section 151 of the Code of Civil Procedure, 1908
(referred to as the „CPC‟ for brevity) filed by the plaintiff.
b) IA No.14565/2007 under Order VI Rule 17 read with
Section 151 CPC filed by the plaintiff for amendment of the
plaint.
c) IA No.8561/2008 under Order VII Rule 10 read with
Section 151 CPC filed by defendants for return of plaint.
CS(OS) 23/2004
a) IA No.204/2004 under Order XXXIX Rules 1 & 2 read
with Section 151 CPC filed by the plaintiff.
b) IA No.8560/2008 under Order VII Rule 10 read with
Section 151 CPC filed by defendants for return of plaint.
c) IA No.3111/2009 by the plaintiff for postponement of the
hearing.
2. The parties in both, suit Nos. 22/2004 and 23/2004, are
common as are the counsel. Therefore, the pending applications are
being disposed of by this common order.
CS(OS) 22/2004
3. The plaintiff has filed this suit under Sections 133 & 134 of
the Trade Marks Act, 1999 for restraining the defendants, inter alia,
from using the trademark PACHRANGA as well as from using packing
similar/ alike to the one which can be seen as Annexure D-1.
4. The brief facts in the above said matter are that the plaintiff is
a company duly incorporated under the provisions of the Companies
Act, 1956 and since its incorporation in the year 1994 the plaintiff has
been engaged in the business of manufacture, sale, trade and exports of
pickles of various kinds and related goods like food processing. As per
the plaintiff, in the year 1994 the plaintiff honestly and in a bona fide
manner in the course of trade started using the trade mark Pachrangas
Farm Fresh in an artistic manner and the trade name Pachranga, which is
being used in a distinctive manner with artistic work which is unique due
to its get up, lettering styles and colour scheme.
5. The said trade mark Pachranga Farm Fresh is being used
commercially, openly and exclusively in relation to the goods mentioned
above and the plaintiff has built up valuable trade, goodwill and
reputation therein and acquired proprietary rights therein.
6. As per the plaintiff, it is the proprietor and prior user of the
said trade mark and name. It is also stated that in the year 1943, the
ancestors of the Directors of the plaintiff company i.e. Sh. Chander
Mohan Dhingra and Sh. Rajinder Dhingra started the business of pickle
storage and processing and with the passage of time the business was
expanded into other allied goods like food processing.
7. In the year 1953, the trade mark Pachranga was duly
registered with the Registrar of Trade Marks under registration No.
158354 in the name of the firm and its partners in class 29 in respect of
pickles. The name of the firm was M/s. Muralidhar Ram Narain. There
was a disclaimer attached to the said registration to the effect that the
registration would give no right to exclusive use of the expression
"Achar Pachranga". One of the partners of the said firm was Sh. Asa
Nand who is the father of Mr. Chander Mohan Shingra and grand father
of Mr. Rajinder Kumar Dhingra. Both are at present Directors of the
plaintiff company.
8. It is averred in the plaint that the family firm acquired rights
under the trade mark Pachranga by virtue of being legal heirs and by
transmission. In 1994, the present company was formed and promoted
by its promoter/directors being legal heirs and part of the same family
adopted and used the name Pachranga and Farm Fresh. It is also stated
that the directors of the plaintiff had earlier floated another partnership
firm known as Pachranga International which had as its partners Sh. Asa
Nand Dhingra, Sh. Chander Mohan Dhingra and Sh. Rajinder Kumar
Dhingra. It was the same business as pickles.
9. The plaintiff is also using the trade mark PIP and obtained
registration under No. 554681-B in class 29 on 17th February, 1999.
10. Later on, a change came in the constitution of the aforesaid
firm due to ingress and egress of incoming and outgoing partners. Now
the firm is comprised of Sh. Chander Mohan Dhingra, Sh. Rajesh Kumar
Dhingra and Sh. Amit Kumar Dhingra as partners thereof and the firm is
known as Pachranga International (Chander Group).
11. The allegations against the defendants are that they have
adopted and commercially started using the trade mark/trade name
Panipat Pachranga. They are not the proprietors of the impugned trade
mark and trade name and have no right to adopt and use the said trade
mark in relation to similar goods as the same amounts to passing off
their business as that of the plaintiff. The act of the defendants also
constitutes an unfair trade practice. The defendants are doing similar
business without obtaining the leave and licence of the plaintiff. They
are also guilty of infringement of copyright.
12. It is also stated that the defendants were fully aware of the
plaintiff‟s said rights, user and reputation as the plaintiff earlier lodged a
complaint with the Superintendent of Police, Panipat with the allegations
of infringement of copyright involved of the plaintiff‟s labels. In
pursuance thereto, investigation, seizure and search was carried out by
the Police and an FIR was registered. The defendants were arrested and
released only on furnishing of proper bail as directed by the Commital
Court, Panipat wherein the defendants gave an undertaking not to use the
trade mark Pachranga and the copyright vesting in it. The suit filed by
the defendants for declaration and cancellation of undertaking being Suit
No. 529/2003 was withdrawn by the defendants.
13. The plaintiff submits that on 3rd October, 2003 the plaintiff
came across the impugned goods of the defendants bearing the trade
mark and trade name Pachranga in Panipat. The plaintiff immediately
lodged an enquiry in the market and the present suit was filed for
injunction. The defendants have opposed the present application for
injunction on the following grounds:-
a) That the defendants are carrying on lawful business as
manufacturers and merchants of pickles under the
descriptive expression Pachranga with their trade mark PPI
(label). The said expression Pachranga was adopted and is
being used openly since 1999.
b) That the plaintiff has not approached this court with clean
hands as the plaintiff has deliberately concealed the relevant
facts from this court that the firm M/s.Pachranga Internation
of which Sh. Chander Mohan Dhingra and Sh. Rajinder
Kumar Dhingra are partners had already filed a suit in the
year 2003 for permanent injunction, passing of, copyright
etc. against the present defendants in the court of learned
Additional District Judge, Panipat and the said suit has
already been dismissed by the Panipat court. It is also
stated that Sh. Rajinder Kumar Dhingra who has signed the
plaint in the present case is the son of Sh. Chander Mohan
Dhingra who is a partner of Pachranga International,
Panipat. The firm filed a suit in Panipat against the
defendants. It is also stated that the defendants have
advertised their trade mark/ label PPI with the descriptive
term Pachranga in the magazine „Vyapar Kesari‟ dated 10th
December 2001 at Page No.69 and in the same magazine
the advertisement of the plaintiff is appearing at Page
No.72. The defendants have also advertised their trade
mark PPI in another magazine under the title "2nd National
Seminar on Achar and Murabba" in March 2003 in which
the advertisement of the plaintiff also appears. It is also
stated that the defendants have already changed the label of
Achar Pachranga much prior to the filing of the suit and
have not violated the undertaking in respect of the label. As
regard the word „Pachranga‟, according to the defendants it
is a descriptive term for pickles with respect to which the
plaintiff has no monopoly rights and it is being used by
different manufacturers and merchants of pickles along with
their respective trade marks and other distinguishing
features. The plaintiff cannot have exclusive rights over the
descriptive expression Pachranga which has become public
juris.
c) The suit is also bad for delay, laches and acquiescence as
the defendants are using the mark PPI since the year 1999
with descriptive term Pachranga openly, extensively and
continuously. The question of passing off does not arise.
The name „Achar Pachranga‟ is common to the trade. It is
argued by the defendants that since the suit filed in Panipat
court has already been dismissed on merits, the present suit
is barred by Section 11 of the Code of Civil Procedure. It is
also argued that this court has no territorial jurisdiction to
entertain and try the suit as none of the parties are carrying
on their business in Delhi.
14. The issues in the above said matter were framed on
31.8.2007. The evidence on behalf of the plaintiff by way of affidavit
of Sh. Rajesh Kumar Dhingra which was filed on 13.11.2007. In the
meantime, two applications have been filed. One is filed under Order VI
Rule 17 CPC being IA No.14565/2007 for amendment of the plaint and
another under Order VII Rule 10 CPC being IA No.8561/2008 filed by
the defendants for return of the plaint on the ground that none of the
parties are residing and carrying on business in the jurisdiction of this
Court.
CS(OS) 23/2004
15. The above mentioned suit has been filed under Sections 133
and 134 of the Trade Marks Act, 1999 on the basis of registered
trademark PIP for restraining the defendants from using the trademark
PPI or any other deceptively similar mark as well as the impugned label
shown in Annexure D-1 or any other label which is similar to the
plaintiff‟s.
16. Apart from the other facts which are common in the present
case to those mentioned in CS(OS) 22/2004, it is stated that the plaintiff
adopted and started using the trademark and label PIP since the year
1983. The label used by the plaintiff wherein the trademark PIP is
shown is distinctive with artistic features and the plaintiff is the original
owner of the same. The trademark PIP is also registered under
registration No.554681-B in Class 29 as of 17.7.1991 under the Trade &
Merchandise Marks Act, 1958.
17. The allegation against the defendants is that the defendants
are not only using the trademark PACHRANGA but they are also using
the trademark PPI which is deceptively similar to the trademark PIP of
the plaintiff. The defendant is also infringing the copyright of the
plaintiff in their label and also passing off their goods as that of plaintiff.
18. In the written statement, apart from the defenses taken in
CS(OS) No.22/2004 which are common and have already been stated
above, it is stated by the defendants that the trademark PPI as well as
label for pickle was being used by the defendants from the year 1999 and
the trademark PPI is dissimilar to the trademark PIP.
19. First I shall take up a) IA No.8561/2008 under Order VII
Rule 10 read with Section 151 CPC in CS(OS)22/2004 and b) IA
No.8560/2008 under Order VII Rule 10 read with Section 151 CPC in
CS(OS)23/2004 filed by defendants for return of plaint.
20. As far as the applications being IA No.8561/2008 and
8560/2008 under Order VII Rule 10 CPC filed by the defendant No.1 are
concerned, it is stated by the defendant No.1 that the parties to the suits
are carrying on business and residing outside the jurisdiction of this
Court i.e. at Panipat therefore, this Court has no territorial jurisdiction to
entertain and try the present suit and at least as regards a suit for passing
off, which has arisen out of a separate cause of action, the plaintiff has to
satisfy the Court about its jurisdiction to invoke the same.
21. It appears from the record that issue No.1 has been framed by
this Court in respect of territorial jurisdiction. The present suit has been
filed by the plaintiff for infringement of copyright, passing off etc. The
plaintiff has also mentioned in the application for amendment that the
trademark has now become registered although the registration
certificates have not been filed. The plaintiff has invoked the territorial
jurisdiction of this Court on various grounds i.e. (i) the defendants are
committing the acts of infringement and passing off within the
jurisdiction of this Court; (ii) the plaintiff is also carrying on and
managing its goods and business under the said trademark in Delhi and
adjoining areas; (iii) the plaintiff has its registered office at Nanak
Enclave, Kingsway Camp, Delhi; (iv) the plaintiff also has dealers in
Delhi namely M/s. Amit Enterprises at C-164, Sector-7, Rohini, Delhi.
22. The issue of jurisdiction has been dealt with in the case of
Tata Iron & Steel Co. Ltd. v. Mahavir Steels & Ors.; 47(1992) DLT 412
wherein this court has dealt with a similar objection and has held in para
11 of the judgment which reads as under :
"11. The question regarding jurisdiction can only be gone into after the evidence of the parties is recorded in the case. Even in the Punjab case the suit was not thrown out at the threshold under Order 7 Rule 11 the Code but only after the parties were given an opportunity to lead evidence. The plaint in the present suit categorically states that the defendant no. 1 No. 1 was selling the channels of defendant no. 1 No. 2 under the offending trade mark which is deceptively similar to that of the plaintiff. On these averments the Court must assume jurisdiction and proceed with the suit to determine the question relating to the confirmation/vacation of the stay order at this stage."
23. In the case of LG Corporation & Anr. v. Intermarket
Electroplasters(P) Ltd. and Anr.; 2006 (32) PTC 429, para 12 reads as
under :
"7. ...The question as to whether the Court has territorial jurisdiction to entertain a suit or not has to be arrived at on the basis of averments made in the plaint, that truth or otherwise thereof being immaterial as it cannot be gone into at this stage..."
24. In view the settled law, prima facie it appears that this Court
has the territorial jurisdiction to entertain and try the said suits.
However, the issue in this regard has already been framed. The plaintiff
ultimately has to satisfy the Court about the territorial jurisdiction at the
time of final hearing of the suit. This application has no force and the
same is false and frivolous which is dismissed with cost of Rs.10,000/-
to be paid by the defendant No. 2 in each application by the next date of
hearing.
25. Now I shall take up IA No.14565/2007 in Suit No.22/2004
under Order VI Rule 17 read with Section 151 CPC filed by plaintiff for
amendment of the plaint.
26. In this application the plaintiff has sought the amendment in
the plaint on the ground that the plaintiff‟s two applications bearing
No.735067 and 672552 which were opposed by M/s. Pachranga Foods,
C-3, Industrial Area, Panipat, Haryana have now been registered as the
said parties had entered into an agreement on 29.10.2007 whereby both
the oppositions had been withdrawn by the said party. According to the
plaintiff, in view of the withdrawal of the said notice of oppositions, the
said trademark applications have been registered.
27. The plaintiff sought the amendment by including relief of
infringement of trademark in addition to the relief of passing off and
infringement of copyright etc. already filed. It is settled law that
amendment can be allowed by incorporating the relief of infringement of
trademark if the said trademark is registered in favour of the plaintiff
during the pendency of the suit for passing off. However, it appears
from the record in the present case that this application has been pending
for the last two years and the registration certificates have not been
placed by the plaintiff on record. In the absence of the said registration
certificates it is not possible to give any finding to the effect that the said
trademarks have been registered with the Registrar of Trade Marks and
the Court cannot allow such amendment without prima facie proof of
registration as per rules. Therefore, the amendment sought cannot be
allowed and it will be kept pending till the time the plaintiff is able to
file the copies of the registration certificates, if any, granted by the
Registrar of Trade Marks.
IA No.3111/2009 (For Postponement)
28. This matter has already been heard. Hence, the application
has become infructuous. Therefore, no orders are required to be passed
in this application.
IA Nos.200/2004 (under Order XXXIX Rules 1 & 2 CPC) & 204/2004 (under Order XXXIX Rules 1 & 2 CPC)
29. Now I shall deal with the above mentioned applications filed
by the plaintiff under Order XXXIX Rules 1 and 2 CPC. The plaintiff in
both the matters is pressing interim injunction for restraining the
defendants from using the trademark PACHRANGA and PPI as well as
the label in question.
30. The contention of the learned counsel for the plaintiff is that
on 22nd October, 2003 the plaintiff filed a complaint under Sections 63 &
65 of the Copyright Act, 1957 read with Section 420 and Section 34 of
the Indian Penal Code, 1860 before the Superintendent of Police,
Panipat, Haryana. It appears from the complaint filed by the plaintiff
that the grievance of the plaintiff was that the plaintiff became aware of
the identical labels used by the defendants in respect of pickles being
sold under the brand name Garden Fresh by M/s Bharat Achar Factory
of Panipat. Therefore, the complaint was filed for infringement of
copyright as the defendants were found to be violating the rights of the
plaintiff.
31. On 23.10.2003 an undertaking was given to the plaintiff that
the defendants would not use the trademark PACHRANGA and by
15.11.2003 the defendants would not use the label as well as the
trademark in any manner whatsoever. The documents filed by the
plaintiff have been carefully examined by this Court. No doubt before
the Police Station an undertaking as alleged by the plaintiff had been
given by the defendants.
32. However, it is pertinent to mention that on 27.10.2003 the
defendants filed a suit for declaration with consequential relief of
permanent injunction seeking the declaration that the plaintiff had no
legal right to interfere with the business of the word PACHRANGA and
label used by the defendants.
33. In the said suit the defendants had also mentioned that the
said undertaking was illegal, null and void and against the fundamental
right of the defendants as the same was obtained in the Police Station
and therefore has no value in the eyes of law. The said undertaking was
given because the partners of the defendant firm were arrested and taken
into custody and under that pressure the defendants were compelled to
give the said undertaking. It is pertinent to mention that the said suit was
compromised and disposed of by order dated 3.11.2003 on the basis of a
fresh undertaking given by the defendants. The said undertaking is
reproduced as below:
Undertaking
In favour of M/s. Pachranga Syndicate Pvt. Ltd., Plot NO. 16, Sector-29, HUDA, G.T. Road, Panipat.
We Panipat Pachranga Industries, Partners Somnath Arora, Jitender Arora & Dinesh, Sanoli Road, Opp. Malik Petrol Pump, Panipat undertake as under:-
1. That we admit proprietary rights of Pachranga Syndicate Pvt. Ltd, Plot No. 16, Sector-29, HUDA, G.T. Road, Panipat in the copyright of existing artistic works of their complete product range.
2. We further admit copyright registrations of the aforesaid artistic work and undertake never to challenge the same.
3. We undertake not to use artistic work / copyright identical wit or deceptively similar to the aforesaid copyrights amounting to infringement and violation of copyrights in favour of Pachranga Syndicate Pvt. Ltd, Plot No. 16, Sector - 29, HUDA, G.T. Road, Panipat.
4. That we have no incriminating material pertaining to the above copyrights including dies, moulds, printing material, labels & packing material etc however few labels have been objected to and we undertake to destroy these labels by 15th Nov, 2003.
5. The said undertaking is not only binding upon us but also on our heirs, representatives, agents, distributors and all others acting for and on our behalf.
6. In breach of said undertaking M/s Pachranga Syndicate Pvt. Ltd, Plot No. 16, Sector-29, HUDA, G.T. Road, Panipat will be entitled to obtain legal reliefs against us such as injunction, seizure of goods, damages of Rs. 5 lakhs, rendition of account and other related reliefs.
7. That we undertake to withdraw the Suit dated 27.10.2003 pending in Civil Court Panipat against Pachranga Syndicate Pvt. Ltd."
34. A mere reading of the undertaking given by the defendants
when the suit for declaration was withdrawn by them shows that the said
undertaking is only pertaining to the copyright/artistic work of the label
and not pertaining to the trademark PACHRANGA or PPI. Therefore,
prima facie when deciding the present applications, no benefit can be
given to the plaintiff in respect of the undertaking given by the defendant
before the Police Station. I feel that a trial in this regard is required and
these disputes cannot be decided at the pre-trial stage.
35. Another important factor in both the matters is that M/s.
Pachranga International having as partners Sh. Chander Mohan Dhingra,
Sh. Rajinder Kumar Dhingra and Sh. Asa Nand Dhingra filed the suit
no.1/2000 before the Additional District Judge, Panipat against the
Panipat Pachranga Industries, Pachranga Achar Factory and M/s. Dilli
Darbar, Panipat, for permanent injunction, rendition of accounts and
infringement of copyright. It is not in dispute that Director of the
present plaintiff company was one of the partners when the suit was filed
before the Additional District Judge in the year 2000. The suit was filed
for restraining the defendant from using the trade name „Achar
Pachranga‟ as well as the trademark PPI.
36. The issues in the said suit were framed on 28.8.2001 and after
considering the matter on merit, the said suit was dismissed on 4.8.2004
holding that the word „Achar Pachranga‟ is a generic word and the two
trademarks PIP and PPI are not similar, although it is also mentioned in
the judgment that after April, 2002 no purchase or sale by the plaintiff
firm i.e. Pachranga International was made as the said firm is not doing
any business of manufacturing or selling pickles, chatni etc. It is a
matter of fact that when the present suit was filed this fact was not
disclosed by the plaintiff in the plaint or in the interim application.
However, later on it has been admitted by the plaintiff that the said suit
No.1/2000 was filed before the District Judge, Panipat and the Director
of the present company was the partner in the said firm M/s. Pachranga
International.
37. The learned counsel for the plaintiff has given the
explanation that since there was a partition in the business of M/s
Pachrang Interatoal between the partners and at the relevant time there
was no business carried out by any of the partners after April, 2002 thus,
no interest was taken by the plaintiff or its Director to continue with the
said suit. Since the present plaintiff was not dealing with the matter and
the plaintiff was unaware about the status of the said suit, therefore, the
said fact was not mentioned in the plaint.
38. The learned counsel for the plaintiff has also referred various
judgments in support of his submission, particularly the judgment
reported as Bengal Waterproof Ltd. v. Bombay Waterproof
Manufacturing Co. and Anr. in AIR 1997 SC 1398. He argued that
since it is a continuous cause of action, the present suit is very much
maintainable, as it is case of recurring cause of action and each illegal
sale of the defendants will give a fresh cause of action in favour of the
plaintiff.
39. Lastly it is argued that now the trademark Pachranga has been
registered in the name of the plaintiff, a fresh cause of action for
infringement of trademark has arisen against the defendant despite of
dismissal of suit No.1/2000 filed by Pachranga International before the
ADJ, Panipat.
40. After having gone through all the pleadings and documents
and hearing the learned counsel for the parties, I am of the view that the
plaintiff is not entitled to the injunction prayed for in either of the
interim applications. The explanation given by the plaintiff at this stage
cannot be accepted because there is no denial on its behalf that the suit
filed by Pachranga International was ultimately decided on merit. If the
suit would not have been decided on merit then the position ought to
have been different. The other fact of the matter is that there is material
on record to show that the defendants have been using the impugned
trademark for the last number of years. Further as regard the question
of recurring cause of action is concerned, no doubt a fresh suit is
maintainable on grant of registration but in the present case no
registration certificates have been filed. Further at this stage, in view of
dismissal of earlier suit on merit, I do not consider proper to issue an
injunction against the defendants unless the prima facie case is made out.
The balance of convenience in the present circumstances is also not in
favour of the plaintiff therefore none of contentions of Mr. Bansal can be
accepted in the present stage of the matter.
41. However, in the interest of justice, the suit proceedings
therefore be expedited in view of the judgment passed by the Supreme
Court in M/s. Shree Vardhman Rice & Gen Mills v. M/s. Amar Singh
Chawalwala, 2009 (41) PTC 397 (SC).
42. The judgment referred by the plaintiff of Bengal Waterproof
Ltd. v. Bombay Waterproof Manufacturing Co. and Anr. (supra) does
not help the case of the plaintiff as in the present case the similar
question of trademarks pending between the parties was decided by the
Additional District Judge, Panipat, on merit, the said fact was not there
in the case referred by the plaintiff. Thus, it is not applicable in the facts
and circumstances of the present case.
43. Considering the overall circumstances of the matter and
without going into the merit as to whether two names Pachranga and
Achar Pachranga, PIP and PPI are deceptively similar and what is the
impact of the suit decided by the ADJ, Panipat, on merit, the said
question has to go into the trial. As regard the undertaking given by the
defendants at the time of withdrawal of the suit filed by them for
declaration, both the applications are disposed of with the directions
stated hereunder.
44. After having considered the entire gamut of the matter, I feel
that it is not appropriate to pass the interim order as prayed particularly
at this stage when the matter is ripe for evidence, rather to dispose of the
interim application without expressing any opinion on merit with the
following directions:
a) The suit proceedings be expedited.
b) The defendants shall maintain separate accounts pertaining to
the use and sale of Pachranga products and file the same before
this Court every quarterly. The first statement be filed on or
before 15.2.2010 wherein the defendants shall give the sale
figure of Pachranga products from the date of user till date,
thereafter, the defendants shall keep on filing the statement of
sale every quarterly.
c) The defendants in both the matters shall be entitled to use the
amended label with the condition that the mark Pachranga would
be used in different writing style/script/font i.e. in capital letters
written against a background other than the colour red/maroon
and with a different coloured background wherein the words
„REAL TASTE‟ are written i.e. in a colour other than blue in
order to avoid confusion in the market. This arrangement shall
continue till the disposal of suit.
d) The defendant No.1 by 15.02.2010 shall also file an
undertaking in the form of affidavit that in case the suit of the
plaintiff is decreed after trial, the defendant No.1 shall pay the
profits and damages if any suffered by the plaintiff.
e) Needless to say, these findings have been made without
prejudice to the contentions on merit of either party and shall
have no bearing on the final outcome of the case.
CS (OS) No. 22/2004 & CS (OS) No.23/2004
List the matter before the Joint Registrar on 24th February,
2010 for directions.
MANMOHAN SINGH, J.
JANUARY 25, 2010 jk
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!