Citation : 2010 Latest Caselaw 5015 Del
Judgement Date : 1 November, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ FAO(OS) No. 352/2010
% Reserved on: 28th September, 2010
Pronounced on: 1st November, 2010
MARICO LIMITED ...... Appellant/Plaintiff
Through: Mr. Sudhir Chandra Agarwal,
Senior Advocate with Mr.
Sandeep Sethi, Senior Advocate,
Mr. Rahul Chaudhry, Advocate,
Mr. Sumit Wadhwa, Advocate
and Mr. Amritesh Mishra,
Advocate.
VERSUS
AGRO TECH FOODS LIMITED ....Respondent/Defendant
Through: Mr. V.P. Singh, Senior Advocate
with Mr. Dhruv Anand,
Advocate.
CORAM:
HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
HON'BLE MR. JUSTICE VALMIKI J.MEHTA
1. Whether the Reporters of local papers may be
allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
JUDGMENT
VALMIKI J. MEHTA, J
1. The present appeal has been filed with a prayer to set aside the
order passed by the learned Single Judge of this court on 23.4.2010
disposing of an application for injunction filed by the appellant/plaintiff
in a suit for infringement of trademark, passing off, dilution etc., and by
which order the learned Single Judge dismissed the injunction
application of the plaintiff. By the impugned order, the learned Single
Judge also allowed the application of the respondent/defendant for
vacation of the injunction and vacated the ex parte interim order dated
28.8.2009. By the impugned order the learned Single judge has held
that no case for infringement is made out on account of the use of the
expression "LOW ABSORB" by the respondent-defendant which was
alleged to be deceptively similar to the registered trademarks
"LOSORB" and "LO-SORB" of the appellant-plaintiff. The learned Single
Judge also held that use of the expression "LOW ABSORB" by the
defendant will not amount to passing off although the plaintiff also
claimed a right in the unregistered trademark "LOW ABSORB".
2. The relevant facts of the case are that appellant-plaintiff got
registered the Trademarks "LOSORB" and "LO-SORB" for different
products in class-29 viz Oil, Ghee etc. effective from 28.05.2001. The
appellant claimed that it coined the word marks which have been
registered by it. The registered marks were used in relation to edible
oil inasmuch as the edible oil contained an ingredient/anti foaming
agent by which less or low oil was consumed by the product made by
use of the edible oil. The edible oil sold also used the trademarks
"Sweekar" & "Saffola" besides the subject registered trademarks
"LOSORB" and LO-SORB". The appellant in the plaint has referred to its
extensive sales of the product by using of the registered trademarks
and also reference has been made to large amounts spent towards
advertisements. The relevant paras of the plaint are paras 11 and 12
which read as under:
"11. Given below are the sales figures for the edible oil on which LOW ABSORB and/or LOSORB marks(s) were used for the period October 2001-Quarter I of FY 2010:
FINANCIAL MONTHS VOLUME VALUE (IN
YEAR CRORES)
2001-02 April to March 21898 102.48
2002-03 April to March 19665 92.41
2003-04 April to March 20865 120.86
2004-05 April to March 19797 116.10
2005-06 April to March 31414 195.55
2006-07 April to March 46554 323.49
2007-08 April to March 54097 424.11
2008-09 April to March 57235 515.43
2009-10 Quarter I 16766 131.10
The above figures have been taken from the books and records maintained by the Plaintiff in the ordinary course of business and have been verified to be correct.
12. The Plaintiff has incurred huge amounts in promoting its edible oil bearing trademarks LOW ABSORB and/or LOSORB and in popularizing the said trademarks. Given below are the sales promotional figures incurred by the Plaintiff in advertising its edible oil bearing the aforesaid trademark(s) for the period October, 2005-March, 2009:
FINANCIAL MONTHS TELEVISION POS MATERIAL
YEAR ADVERTISEMENTS AND VISIBLITY
TOTAL (IN LAKHS) TOTAL (IN
LAKHS)
March
March
March
March
The above figures have been taken from the books and records maintained by the Plaintiff in the ordinary course of business and have been verified to be correct."
3. The defendant is selling its edible oil/Sunflower seeds oil under
the trademark "Sundrop" and since this edible oil also contains an anti-
foaming agent, which in turn, retards the absorption of oil during the
process of frying food stuffs, therefore, the packaging also contains the
expression "WITH LOW ABSORB TECHNOLOGY".
4. Two basic issues arise for decision in the present appeal along
with incidental and related issues. The first issue is on the aspect of
infringement i.e. whether the appellant‟s registration gives it exclusive
right to use the subject trademarks "LOSORB" and "LO-SORB" and
consequently whether an action for infringement is maintainable if a
person such as the respondent uses a trademark which is deceptively
similar or nearly identical or identical to the registered trademarks.
Included in this first issue is the aspect of whether registration only
confers prima facie validity and thereby does not prevent the court
from denying the injunction in spite of registration. Further, assuming
that registration is final would the appellant be entitled to the reliefs of
injunction with regard to its claims of infringement once the
respondent lays out a valid defence under the applicable provisions of
the Trademarks Act, 1999 (hereinafter referred to as the "Act") which
inter alia, include Section 30(2) (a) and Section 35 thereof i.e. the use
of the words by the respondent, which words are claimed by the
appellant as its trademarks are statutorily permissible as the use is
only in a descriptive manner. The second issue is the issue with regard
to claim of the appellant pertaining to passing off and the issue is
whether the respondent‟s user of the expression "LOW ABOSORB
TECHNOLOGY" in relation to its edible oil product amounts to passing
off the goods of the appellant which uses the unregistered trademark
"LOW ABSORB". We also would like to state that on quite a few
aspects of "passing of" and "infringement" there will be commonality
of the ratios and thus dovetailing on these common aspects.
PASSING OF ACTION
5. Since, the second issue is now almost entirely covered by a
decision of a Division Bench of this Court reported as Cadila
Healthcare Ltd. Vs. Gujrat Co-operative Milk Marketing
Federation Ltd & Ors 2009 (41) PTC 336: 2009 (8) AD (Delhi)
350 we shall therefore deal with it first. We are consciously using
"almost entirely" because there is one major difference in the case of
Cadila Healthcare Ltd. (supra) and the present case on the issue of
passing off being that the products in the case of Cadila Healthcare
Ltd. of the two parties were different, but in the present case the
products are identical. The Division Bench in the judgment of Cadila
Healthcare Ltd. (supra) was concerned with a passing off an action
with respect to the trademark "Sugar Free" which was used by the
plaintiff therein with respect to an artificial sweetener acting as a
substitute for natural sugar and the defendant was selling a frozen
desert with the Trademark "Amul" and describing its product as "Sugar
Free". The Division Bench has held that expression "Sugar Free" is
basically a descriptive and generic expression. The Division Bench has
further held that it cannot be said to be a coined word. The Division
Bench in effect has held that there cannot an exclusive ownership
granted to a person with respect to expression "Sugar Free", i.e., there
cannot be claim of exclusive user of the expression "Sugar Free" as a
trademark with respect to all other products which were not artificial
sweeteners assuming that the plaintiff may have distinctiveness with
respect to its trademark for artificial sweeteners. The relevant paras of
the judgment Cadila Healthcare Ltd. (supra) which contain the ratio
are para Nos.8 to 11 and 14 which read as under:
8. In our view, at this juncture i.e. at the interim stage, even assuming distinctiveness claimed by the appellant in its favor qua its artificial sweetener, the appellant has rightly been declined an injunction by the learned Single Judge since it is evident and has indeed been found by the learned Single Judge that the use of the term „Sugar Free„ by the respondent is not in the trademark sense but as a common descriptive adjective. The learned Single Judge has found and in our view rightly that the
respondent has not used the expression in a trademark sense but only in a descriptive sense in the following passage: -
"54. It is important to be borne in mind that use of a descriptive expression as a trademark by a trader, irrespective of the said trademark having acquired a secondary meaning and distinctiveness in relation to the trader's products, does not entitle such trader from precluding other traders from using the said expression for the purposes of describing the characteristic features of their products. I have no hesitation in stating, albeit without prejudice to the rights and interests of the plaintiff in the present suit, that by adopting such a purely descriptive and laudatory expression 'Sugar Free' as its trademark, the plaintiff must be prepared to tolerate some degree of confusion which is inevitable owing to the wide spread use of such trademark by fellow competitors. Simply because the plaintiff claims to be using the expression 'Sugar Free' as a trademark much prior to the launch of the defendant's product Pro Biotic Frozen Dessert in the market does not give this Court a good ground for imposing a blanket injunction on the defendant from using the expression 'Sugar Free', especially when the defendant intends to use this expression only in its descriptive sense and not as a trademark, and even otherwise, when the use of this expression is widespread in relation to foods and beverages" We fully agree with and reaffirm the said finding.
9. We are unable to hold that the appellant„s trademark „Sugar Free‟ is a coined word; at best it is a combination of two popular English words. The mere fact that the appellant„s product cannot be directly consumed or eaten and merely is an additive does not detract from the descriptive nature of the trademark. Once a common phrase in the English language which directly describes the product is adopted by a business enterprise, such adoption naturally entails the risk that others in the field would also be entitled to use such phrases provided no attempt is made to ride on the band wagon of the appellant„s indubitably market leading product „Sugar Free‟. In this connection, merely because the attributes of „sugar free‟ can be described by other phrases cannot detract from the common usage of the phrase „Sugar Free‟ as denoting products which do not contain sugar and any trader which adopts
such mark in the market place, does so with the clear knowledge of the possibility of other traders also using the said mark. That is precisely the reason for the denial of protection to such marks by refusing registration as envisaged by Sections 9, 30 and 35 of the Act. The said Sections read as follows: -
"9. Absolute grounds for refusal of registration.-- (1) The trademarks--
(a) which are devoid of any distinctive character, that is to say, not capable of distinguishing the goods or services of one person from those of another person;
(b) which consist exclusively of marks or indications which may serve in trade to designate the kind, quality, quantity, intended purpose, values, geographical origin or the time of production of the goods or rendering of the service or other characteristics of the goods or service;
(c) which consist exclusively of marks or indications which have become customary in the current language or in the bona fide and established practices of the trade, shall not be registered:
Provided that a trademark shall not be refused registration if before the date of application for registration it has acquired a distinctive character as a result of the use made of it or is a well-known trademark.
30. Limits on effect of registered trademark.--(1) Nothing in Section 29 shall be construed as preventing the use of a registered trademark by any person for the purposes of identifying goods or services as those of the proprietor provided the use--
(a) is in accordance with honest practices in industrial or commercial matters, and
(b) is not such as to take unfair advantage of or be detrimental to the distinctive character or repute of the trademark.
(2) A registered trademark is not infringed where--
(a) the use in relation to goods or services indicates the kind, quality, quantity, intended purpose, value,
geographical origin, the time of production of goods or of rendering of services or other characteristics of goods or services;
35. Saving for use of name, address or description of goods or services.--Nothing in this Act shall entitle the proprietor or a registered user of a registered trademark to interfere with any bona fide use by a person of his own name or that of his place of business, or of the name, or of the name of the place of business, of any of his predecessors in business, or the use by any person of any bona fide description of the character or quality of his goods or services.‖ (emphasis supplied)
Thus, it is clear that the mark or indication which serves to designate the quality of the goods of the appellant, which indeed the phrase „Sugar Free‟ does, would be an absolute ground for refusal of registration of a mark unless it has acquired a distinctive character. The expression can at best be said distinctive qua the artificial sweetener of the appellant and mere starting of the marketing of the drink „sugar free D„lite‟ cannot give the appellant the right to claim distinctiveness in the expression „Sugar Free„ in relation to all the food products.
10. The learned Senior Counsel for the appellant has relied upon a plethora of judgments including the decision of the European Court of Justice in Baby Dry (supra) to claim that the expression „Sugar Free‟ is a coined word and is distinctive in nature. Apart from the fact that the law laid down in the case of Baby Dry is not binding on us, it is also relevant to notice that in the said case the court permitted the registration on the basis of the categorical findings that the expression „Baby Dry‟ was a syntactically unusual juxtaposition of two independent English words and was not a familiar expression in the English language. In our view, the expression „Sugar Free‟ is neither a coined word nor an unusual juxtaposition of two English words especially when such expressions are commonly used, both in written, as well as spoken English, for example, ― "hands-free" (for mobile phones) and "fat free" (for food articles) and thus cannot be permitted exclusive use for only the appellant„s product.
11. The appellant has relied upon the case of Godfrey Philips India Ltd. (supra) wherein it was held that a descriptive trademark may be entitled to protection if it has assumed a secondary meaning which identifies it with a particular product or has been from a particular source. It is also relevant to mention here the judgment of Home Solutions (supra) was also relied upon by the respondents, wherein it was held that ―the expression "HOMESOLUTIONS" is inherently incapable of becoming distinctive of any single person with respect of any single product or service. It is generic and publici juris. It describes the nature of services offered." Thus, in our view, the mark „Sugar Free‟ is inherently incapable of becoming distinctive of the product of the appellant and hence the ratio of Godfrey Philips would thus not be applicable. Even if it is assumed that the mark of the appellant has become distinctive qua the artificial sweetener, however, the protection to the mark qua the product artificial sweetener cannot be extended to all the food products of any competitor in the market. We also affirm and reiterate the view taken by the learned Single Judge that the appellant„s product is a sweetener/sugar substitute, and sweeteners are generally understood in their functional sense, that is, in terms of utility when added to foods and beverages. To an average consumer, a sweetener is known to exist only when added to food and beverages, and its own identity gets merged in the food and beverages to which it is added. Thus, the expression „Sugar Free„ when used in relation to a sweetener may really describe a sweetener in the sense of its generic meaning, and what it connotes is the specific nature and characteristics of the product.
xxxxxxxxx
14. In consonance with the above view we are also not in a position to agree with the appellant that the word „Sugar Free„ has become so distinctive of the sugar substitute and has acquired such a secondary meaning in the sugar substitute market that it cannot refer to any other food product except the appellant„s sugar substituted product labelled „Sugar Free„. There cannot be any doubt that the word „sugar free‟ is not inherently distinctive and is clearly descriptive in nature. In fact, the word „Sugar Free„ in essence clearly only describes
the characteristics of the appellant„s product and therefore, cannot afford it the protection sought in the plaint by restraining the respondent from using the phrase „sugar free„. „Sugar Free„, prima facie has not attained any distinctiveness, as alleged by the appellant outside the field of sugar substitute artificial sweeteners and the appellant would not be entitled to exclusively claim the user of the expression „sugar free„ in respect of any product beyond its range of products and the respondent cannot be restrained from absolutely using the expression „Sugar Free‟, particularly in the descriptive sense. A mere descriptive usage of the expression „Sugar Free‟ by the respondent may thus blunt the edge of claim of distinctiveness by the appellant. However, we make it clear that if any party enters into the domain of artificial sweeteners with the trademark „Sugar Free‟ the appellant may have a just cause in seeking restraint."
(Emphasis has been added by us)
6. In view of the judgment of the Division Bench in the Cadila
Healthcare Ltd. (supra), and with which we respectfully agree, the
appellant in the facts of the present case can have no exclusive
ownership rights on the trademark "LOW ABSORB". The expression
"LOW ABSORB" is quite clearly a common descriptive
expression/adjective. The expression "LOW ABSORB " is not a coined
word and at best it is a combination of two popular English words which
are descriptive of the nature of the product as held by the Division
Bench in Cadila Healthcare Ltd. (supra) case that such adoption
naturally entails the risk that others in the field would also be entitled
to use such phrases. Low Absorb is not an unusual syntax and the
same can almost be said to be a meaningful part sentence or phrase in
itself. The expression "LOW ABSORB" surely and immediately conveys
the meaning of the expression that something which absorbs less, and
when used with respect to edible oil, it is descriptive in that it refers to
less oil being absorbed or low oil being absorbed. Similar to the
expression "Sugar Free" being not an unusual juxtaposition of two
English words the expression "LOW ABSORB" equally is not an unusual
juxtaposition of words in that the same can take away the descriptive
nature of the expression. The expression "LOW ABSORB" is used in the
functional sense for the character of the product viz edible oil. With
respect to the unregistered trademark "LOW ABSORB" we are of the
firm opinion that in essence the expression "LOW ABSORB" only
describes the characteristic of the product edible oil and ordinarily/
normally incapable of being distinctive.
We are also of the view that it is high time that those
persons who are first of the blocks in using a trade mark which is a
purely descriptive expression pertaining to the subject product ought
to be discouraged from appropriating a descriptive expression or an
expression which is more or less a descriptive expression as found in
the English language for claiming the same to be an exclusive
trademark and which descriptive word mark bears an indication to the
product‟s kind, quality, use or characteristic etc. This in our view is in
accordance with the spirit of various sub sections of Section 9 and
Section 30 besides also Section 35 of the Act. The very fact that in
terms of Section 9 of the Act, in cases falling therein, there is an
absolute ground for refusal of registration of the trademark, the same
clearly is an indication of ordinarily a disentitlement from claiming
exclusive ownership of a descriptive expression as a trademark. We are
in this entire judgment for the sake of convenience only using the
expression „descriptive expression‟ or „descriptive word‟ or „descriptive
trademark‟ „descriptive‟ etc. but these expressions are intended to
cover cases with respect not only to a descriptive word mark used as a
trademark but to all word marks used as trademarks which refer to
kind, quality, intended use or other characteristics etc of the goods,
and also other ingredients of Section 9(1) (b) and Section 30 (2) (a).
The aforesaid observations are made by us mindful of the
proviso of Section 9 as per which on account of distinctiveness, the
absolute bar against registration is removed, but, we are for the
present stressing on the intendment of the main part of the Section
and which is to basically prevent descriptive terms from being
registered as trademarks. The proviso no doubt does state that such
marks can be registered as a trademarks, however, the Act itself also
contains provisions for cancellation of registered trademarks including
Section 57 whereby registration obtained is cancelled being violative of
the applicable provisions of the Act. Our belief is further confirmed by
the provision of Section 31(1) which clearly states that registration is
only prima facie evidence of the validity of registration. It is only when
cancellation proceedings achieve finality of the same being finally
dismissed can it be said that a mark for which ordinarily there is an
absolute ground for refusal of registration that it has acquired a
distinctive character i.e. a secondary meaning or is a well known
trademark. Section 124 of the Act is also relevant in this regard. Sub
section 5 of Section 124 clearly provides that in spite of registration,
the Court before which an action is filed seeking protection of the
trademark is not precluded from making any interlocutory order it
thinks fit in spite of the registration and also the fact that the suit may
have to be stayed till decision of the rectification/cancellation
proceedings before the Registrar/Appellate Board filed in terms of
Section 57 of the Act. This aspect of Section 124(5) and related
aspects are dealt in details in the following portions of this judgment.
The facts of the present case are not such that a cancellation
proceeding has been dismissed and that which dismissal has obtained
finality and it cannot be said that the validity of registration has been
finally tested.
7. An important aspect with respect to the issue of passing of is that
the respondent is selling its product with a prominent trademark
"Sundrop" and which appears on the packaging of the respondent in a
very prominent size, much larger than the size of the expression "LOW
ABSORB TECHNOLOGY". The colour scheme of the respective
packaging is also wholly different. Appellant‟s colour scheme is orange
and the respondent‟s blue. Merely because, the consumers are same
and the trade channel same, it cannot be said that in the facts and
circumstances of the case, there is a possibility of confusion, because
there are more than enough differentiating features on the packaging
so as to avoid any issue of the respondent passing of its goods as that
of the appellant. For the sake of convenience the three packages in
colour are reproduced below:-
Thus the conclusion of the above is that, even though the
two respective products of the parties are identical viz edible oil, it
cannot be said that the respondent is passing of its goods as that of
the appellant-plaintiff.
8. The question now remains is whether in spite of the Trademark of
the appellant "LOW ABSORB" being a descriptive Trademark, has the
appellant established its case at this interlocutory stage of its
Trademark becoming so distinctive that it can claim exclusive right and
monopoly in the same by virtue of the proviso to Section 9. There are
two important parts of this aspect/issue. The first part is what is the
meaning to be ascribed to the expression „distinctive‟ as found in the
proviso to Section 9 and the second aspect is whether the Trademark
of the appellant has in fact become distinctive.
The word „distinctive‟ is not directly defined in the Act.
However meaning of distinctive is indicated in the definitions of „trade-
mark‟ (Section 2(zb) & „well known trade mark‟ (Section 2(zg). The
word has been explained in a plethora of judgments. Distinctive has
been explained to mean such use of the trademark with respect to the
goods of a person that the public will immediately and unmistakably
co-relate the mark with the source or a particular manufacturer/owner
thereof. The real issue which however arises is what should be the
meaning of the expression „distinctiveness‟ in the situation when the
trademark is a word mark of descriptive nature. When a trademark,
which is a word mark, is arbitrarily adapted and is such having no co-
relation to the goods in question, then in such a case distinctiveness is
achieved by normal and ordinary use of the trademark with respect to
the goods and it has been repeatedly held that such trademark is
entitled to the highest degree of protection. However this is not and
cannot /should not be so for a trademark which is a descriptive word
mark. Some colour has to be taken for the word „distinctive‟ as found
in the proviso to Section 9 from the expression „well known trademark‟
which follows the distinctiveness aspect as found in the said proviso.
Courts should ordinarily lean against holding distinctiveness of a
descriptive trademark unless the user of such trademark is over such a
long period of time of many many years that even a descriptive word
mark is unmistakably and only and only relatable to one and only
source i.e. the same has acquired a secondary meaning. A case in
point is the use of „Glucon-D‟ for 60 years in the recent judgment in the
case of Heinz Italia and Another Vs. Dabur India Ltd. (2007) 6
SCC 1. A period of 60 years is indeed a long period of time and thus
distinctiveness of the descriptive word mark used as a trademark was
accepted, albeit in a tweaked form of the normal descriptive word
„Glucose‟. Therefore, when the descriptive trademark is used only by
one person undisturbed for a very long period of time, without anyone
else attempting to use the trademark during this long period time, a
case can be established of a descriptive word having achieved
distinctiveness and a secondary meaning.
We must hasten to add that merely because the person first
of the blocks in adapting a descriptive trademark files legal actions and
temporarily prevents or seeks to prevent others from using the
descriptive trademark cannot mean that there is undisturbed user of
the trademark. Once others claim a right to the descriptive trademark
before the end of the long period essential for a descriptive trademark
to become distinctive then the original user of a descriptive trademark
cannot ordinarily establish „distinctiveness‟.
Ultimately everything will turn on the facts of each
individual case and in some cases the facts may be wholly clear even
at the interim stage of deciding an interlocutory application, in other
cases (which are bound to be in a majority) a decision on
distinctiveness can only be made after evidence is led by the parties.
This is also so held by the Supreme Court in the „Super Cup‟ case
reported as Godfrey Philips India Ltd. Vs. Girnar Food &
Beverages (P) Ltd. (2004) 5 SCC 257 that distinctiveness is an
issue to be established or examined in the facts of each particular case
i.e. the evidence has to be evaluated in the facts of each individual
case.
When we turn to the facts of the present case, we find that
user is only of about seven years since 2001 and which user even as
per the stated sales cannot be said to be such user qua a descriptive
expression „LOW ABSORB‟ that it can be said that the appellant has got
such distinctiveness to claim exclusive monopoly of the same as a
trademark keeping in mind the observations made above of
discouraging appropriation of descriptive words and expressions. Also,
the extent of sales i.e. value of sales can sometimes be deceptive in
cases such as the present where the appellant also uses other
trademarks such as „Sweekar‟ & „Saffola‟. It would be a moot point, to
be decided after trial, that what is the extent of sales relatable to "LOW
ABSORB" only (and even for the registered marks "LOSORB" and "LO-
SORB") and not because of the trade marks „Sweekar‟ and „Saffola‟.
We, therefore, at this stage of interim injunction reject the case of the
appellant that it has achieved such distinctiveness that it can claim the
benefit of the proviso to Section 9 with respect to the subject word
mark which is a descriptive trademark.
9. The result of the aforesaid is that the learned Single Judge was
justified in declining the relief of injunction on the ground of passing
off. Additionally as stated by us above, in the facts of the present case
there is no question of claiming any exclusive ownership right in the
expression "LOW ABSORB" and therefore, consequently, their arises no
question of successfully maintaining a passing of action on that basis.
There are also other added factors and circumstances, as narrated
above, to hold that there is no question of passing of in the present
case.
INFRINGMENT ACTION
10. That takes us to the main issue which was argued in the present
case being the first issue of whether the appellant by virtue of the
registrations has got an exclusive right to use the expressions
"LOSORB" and "LO-SORB" and is thereby entitled to prevent anyone
else from using any trade mark which is identical or deceptively similar
to the registered trademarks.
11. The learned senior counsels for the appellant placed reliance on
the provisions of Section 2(h), (defining deceptively similar), Section
2(zb), (defining a trademark), Section 9 proviso (entitlement of
registration of a descriptive trademark on it becoming distinctive),
Section 29 (entitling action for infringement against a defendant for
user of a deceptively similar trademark), Section 31 (registration being
prima facie evidence of validity, and disentitlement to question
registration in infringement proceedings), Section 35 (disentitlement of
the respondent to use the mark as a descriptive word/expression on
account of lack of bonafides) and Section 124 (for the argument that
the defendant has not applied for cancellation of the registered
trademark of the plaintiff and therefore the consequent entitlement to
injunction on account of prima facie validity of the trademark).
In response, reliance has been placed by the learned senior
counsel appearing on behalf of the respondent to Section 9(1) (b),
(which indicate disentitlement for registration of words which indicate
kind, quality, intended purpose etc, of the goods), Section 28, (to
contend that a right to infringement action is only if the registration is
valid), Section 30 (2) (a), and Section 35 (in support of the argument of
entitlement of the respondent to use such words which describe the
kind, quality and intended purposes etc of the goods although, the said
word mark is also used as a trademark by the appellant, and also that
right under Section 30 (2) (a) is independent of Section 35). Section
124 (5) (disentitlement of injunction in spite of registration and the
entitlement of the court to pass any interlocutory order as it deems fit).
12. The aforesaid sections are reproduced hereinafter.
"Section 2(h) "deceptively similar".- A mark shall be deemed to be deceptively similar to another mark if it so nearly resembles that other mark as to be likely to deceive or cause confusion;
Section 2(zb) "trademark" means a mark capable of being represented graphically and which is capable of distinguishing the goods or services of one person from those of others and may include shape of goods, their packaging and combination of colours; and
(i) in relation to Chapter XII (other than section 107), a registered trademark or a mark used in relation to goods or services for the purpose of indicating or so as to indicate a connection in the course of trade between the goods or services, as the case may be, and some person having the right as proprietor to use the mark; and
(ii) in relation to other provisions of this Act, a mark used or proposed to be used in relation to goods or services for the purpose of indicating or so to indicate a connection in the course of trade between the goods or services, as the case may be, and some person having the right, either as proprietor or by way of permitted user, to use the mark whether with or without any indication of the identity of that person, and includes a certification trademark or collective mark; Section 2(2) (c) to the use of a mark,-
(i) in relation to goods, shall be construed as a reference to the use of the mark upon, or in any physical or in any other relation whatsoever, to such goods;
(ii) in relation to services, shall be construed as a reference to the use of the mark as or part of any statement about the availability, provision or performance of such services;
Section 9. Absolute grounds for refusal of registration.- (1) The trademarks -
(a) Which are devoid of any distinctive character, that is to say, not capable of distinguishing the good or services of one person from those of another person.
(b) Which consist exclusively of marks or indications which may serve in trade to designate the kind, quality, quantity, intended purpose, values, geographical origin or the time of production f the goods or rendering of the service or other characteristics of the goods or service.
(c) Which consist exclusively of marks or indications which have become customary in the current language or in the bona fide and established practices of the trade.
Shall not be registered :
Provided that a trademark shall not be refused registration if before the date of application for registration it has acquired a distinctive character as a result of the use made of it or is a well-known trademark.
(2). A mark shall not be registered as a trademark if-
(a) it is of such nature as to deceive the public or cause confusion.
(b) It contains or comprises of any matter likely to hurt the religious susceptibilities of any class of section of the citizens of India.
(c) It comprises or contains scandalous or obscene matter.
(d) Its use is prohibited under the Emblems and Names (Prevention of Improper Use) Act, 1950 (12 of 1950). (3). A mark shall not be registered as a trademark if it consists exclusively of-
(a) the shape of goods which results from the nature of the goods themselves. Or
(b) the shape of good which is necessary to obtain a technical result, or
(c) the shape which gives substantial value of the goods. Explanation.- For the purposes of this section, the nature of goods or services in relation to which the trademark is used to
proposed to be used shall not be a ground for refusal of registration.
Section 28. Rights conferred by registration.- (1) Subject to the other provisions of this Act, the registration of a trademark shall, if valid, give to the registered proprietor of the trademark the exclusive right to the use of the trademark in relation to the goods or service in respect of which the trademark is registered and to obtain relief in respect of infringement of the trademark in the manner provided by this Act.
(2) The exclusive right to the use of a trademark given under sub-section (1) shall be subject to any conditions and limitations to which the registration is subject. (3) Where two or more persons are registered proprietors of trademarks, which are identical with or nearly resemble reach other, the exclusive right to the use of any of those trademarks shall not (except so far as their respective rights are subject to any conditions or limitations entered on the register) be deemed to have been acquired by any one of those persons as against any other of those persons merely by registration of the trademarks but each of those persons have otherwise the same rights as against other persons (not being registered proprietor. Section 29. Infringement of registered trademarks.- (1) A registered trademark is infringed by a person who, not being a registered proprietor or a person using by way of permitted use, uses in the course of trade, a mark which is identical with, or deceptively similar to, the trademark in relation to goods or services in respect of which the trademark is registered and in such manner as to render the use of the mark likely to be taken as being used as a trademark.
(2) A registered trademark is infringed by a person who, not being a registered proprietor or a person using by way of permitted use, uses in the course of trade, a mark which because of-
(a) its identify with the registered trademark and the similarly of the goods or services covered by such registered trademark or,
(b) its similarly to the registered trademark and the identity or similarly of the goods or services covered by such registered trademark, or
(c) its identity with the registered trademark and the identity of the goods or services covered by such registered trademark, is likely to cause confusion on the part of the public, or which is likely to have an association with the registered trademark.
(3) In any case falling under clause (c) of sub-section (2), the court shall presume that it is likely to cause confusion on the part of the public.
(4) A registered trademark is infringed by a person who, not being a registered proprietor or a person using by way of permitted use, uses in the course of trade, a mark which-
(a) is identical with or similar to the registered trademark, and
(b) is used in relation to goods or services which are not similar to those for which the trademark is registered, and
(c) the registered trademark has a reputation in India and the use of the mark without due cause takes unfair advantage of or is detrimental to, the distinctive character or repute of the registered trademark.
(5) A registered trademark is infringed by a person if he uses such registered trademark, as his trade name or part of his trade name, or name is his business concern or part of the name, of his business concern dealing in goods or services in respect of which the trademark is registered. (6) For the purposes of this section, a person uses a registered mark, if, in particular, he-
(a) affixes it to goods or the packaging thereof,
(b) offers or exposes goods for sale, puts them on the market, or stocks them for those purposes under the registered trademark, or offers or supplies services under the registered trademark.
(c) imports or exports goods under the mark, or
(d) uses the registered trademark on business papers or in advertising.
(7) A registered trademark is infringed by a person who applies such registered trademark to a material intended to be used for labeling or packaging goods, as a business paper, or for advertising goods or services, provided such person, when he applied the mark, knew or had reason to believe that the application of the mark was not duly authorised by the proprietor or a licensee.
(8) A registered trademark is infringed by any advertising of that trademark if such advertising-
(a) takes unfair advantage of and is contrary to honest practices in industrial or commercial matters, or
(b) is detrimental to its distinctive character, or
(c) is against the reputation of the trademark
(9) Where the distinctive elements of a registered trademark consists of or include words, the trademark may be infringed by the spoken use of those words as well as by their visual representation and reference in this section to the use of a mark shall be construed accordingly.
Section 30. Limits of effect of registered trademark.- (1) Nothing in section 29 shall be construed as preventing the use of a registered trademark by any person for the purposes of identifying goods or services as those of the proprietor provided the use-
xxxxxxx (2) A registered trademark is not infringed where-
(a) the use in relation to goods or services indicated the kind, quality, quantity, intended purposes, value, geographical origin, the time of production of goods or rendering of services or other characteristics of goods or services. Section 31. Registration to be prima facie evidence of validity.- (I) In all legal proceedings relating to a trademark registered under this Act (including applications under section
57), the original registration of the trademark and of all subsequent assignments and transmissions of the trademark shall be prima facie evidence of the validity thereof. (2) In all legal proceeding as aforesaid a registered trademark shall not be held to be invalid on the ground that it was not a registrable trademark under section 9 except upon evidence of distinctiveness and that such evidence was not submitted to the Registrar before registration, if it is proved that the trademark had been so used by the registered proprietor or his predecessor in title as to have become distinctive at the date of registration Section 35. Saving for use of name, address or description of goods or services.- Nothing in this Act shall entitle the proprietor or a registered user of a registered trademark to interfere with any bona fide use by a person of his own name or that of this place of business, or of the name, or of the name of the name of the place of business, of any of his predecessors in business, or the use by any person of any bona fide description of the character or quality of his goods or services.
124. Stay of proceedings where the validity of registration of the trademark is questioned, etc.- (1) Where in any suit for infringement of a trademark - (a) the defendant pleads that registration of the plaintiff‟s trademark is invalid, or
(b) the defendant raises a defence under clause (e) of sub- section (2) of section 30 and the plaintiff pleads the invalidity of registration of the defendant‟s trademark. The court trying the suit (hereinafter referred to as the court) shall,- (i) if any proceedings for rectification of the register in relation to the plaintiffs or defendant‟s trademark are pending before the Registrar or the Appellate Board, stay the suit pending the final disposal of such proceedings.
(ii) If no such proceedings are pending and the court is relation to the plaintiffs or defendant‟s trademark is prima facie tanable, raise an issue regarding the same and adjourn the case for a period of three months from the date of the farming of the issue in order to enable the party concerned to apply to the Appellate Board for rectification of the register.
(2) If the party concerned proves to the court that he has made any such application as is referred to in clause (b) (ii) of sub- section (1) within the time specified therein or within such extended time as the court may for sufficient cause allow, the trial of the suit shall stand stayed until the final disposal of the rectification proceedings.
(3) If no such application as aforesaid has been made within the time specified or within such extended time as the court may allow, the issue as to the validity of the registration of the trademark concerned shall be deemed to have been abandoned and the court shall proceed with the suit in regard to the other issues in the case.
(4) The final order made in any rectification proceedings referred to in sub-section (1) or sub-section (2) shall be binding upon the parties and the court shall dispose of the suit conformably to such order in so far as it relates to the issue as to the validity of the registration of the trademark. (5) The stay of a suit for the infringement of a trademark under this section shall not preclude the court from making nay interlocutory order (including any order granting an injunction directing account to be kept, appointing a receiver or attaching any property), during the period of the stay of the suit."
13. A reading of the aforesaid sections taken together show that:
A trademark is ordinarily used in relation to goods of a
manufacturer. A trademark can be registered but ordinarily registration
is not granted if the mark falls under sub-sections 1(a) to 1(c) of
Section 9. The proviso however, provides for entitlement to
registration although ordinarily not permissible under Sections 9 (1) (a)
to (c), provided that the mark has acquired a distinctive character as a
result of its use prior to registration or is otherwise a well known
trademark. Registration is only prima facie evidence of its validity and
the presumption of prima facie validity of registration is only a
rebuttable presumption, see para 31 of N.R. Dongre Vs. Whirlpool
Corp. 1995 (34) DRJ 109 (DB). The right conferred by registration
for exclusive use of the trademark in relation to goods is if the
registration is valid and which flows from the expression "if valid"
occurring in Section 28. The expression "if valid" has been inserted for
the purpose that post registration an aggrieved person is entitled to
apply for cancellation under Section 57 of the Act even if no suit is filed
alleging infringement of the registered trademark. In case a suit is
instituted, the court, once there is already a pending action seeking
cancellation of the trademark, will stay the suit till the final disposal of
the cancellation/rectification proceedings. The court however is still
entitled to, in spite of registration, pass any interlocutory order as it
deems fit, including but not limited to, granting the injunction or
dismissing the prayer for injunction. If no cancellation proceedings are
pending as on the date of filing of a suit for infringement if the court is
satisfied with regard to the plea of invalidity of registration (this
language of Section 124(1) (a) (i) co-relates to the expression "if valid"
as occurring in Section 28) then the court may raise an issue in the suit
and adjourn the case for three months after framing the issues in order
to enable the defendant to apply to the Appellate Board for rectification
of the register. Even in the circumstances where the court stays the
suit for three months and permits a party to apply for
cancellation/rectification, the court can pass any interlocutory order as
it thinks fit under sub-section 5 of Section 124.
In view of the co-relation between Section 28 and different
sub-sections of Section 124, it becomes clear that the entitlement to
claim invalidity of registration on the ground of the expression "if valid"
as found under Section 28 only arises if the defendant in his written
statement in a suit alleging infringement of a registered trademark
takes up the plea with respect to registration of trademark being
"invalid" or has already applied for cancellation of the registered
trademark before the suit alleging infringement is filed.
Section 29 entitles an action being filed for infringement of
a registered trademark against an identical, nearly identical or
deceptively similar trademark used in relation to the same goods in
respect of which the trademark is registered or to similar goods. In
case, the trademark is not identical and the goods are also not the
same for which the trademark is registered, an infringement action will
only lie if the conditions of sub-section 4 of Section 29 are satisfied
being of the registered trademark having a reputation in India and the
use of the registered trademark without due cause takes unfair
advantage or is detrimental to the distinctive character or repute of the
registered trademark. Sections 30 and 35 entitle a person to use the
registered trademark if the conditions mentioned in those sections are
satisfied, meaning thereby, in spite of registration, and in spite of the
statutory rights conferred by Sections 28 and 29, an owner of a
registered trademark cannot sue for infringement if the use by the
defendant of the trademark falls within the exceptions as carved out
under various sub-sections of Section 30 and Section 35. That this is
so becomes absolutely clear from the expressions "nothing in Section
29 shall be construed as preventing the use of the registered
trademark.." as appearing in Section 30, and "nothing in this Act shall
entitle the proprietor or a registered user of a registered trademark ..."
as appearing in Section 35. Included in Section 30, is disentitlement to
an infringement action in spite of registration of the trademark where
the use of the registered trademark is in relation to the goods to
indicate the kind, quality, intended purpose etc, or other characteristics
of the goods. Therefore there are two stages/tiers of defence in an
infringement action. The first is for cancellation of registration in terms
of Section 57. If the registration is cancelled obviously nothing will
survive in the infringement action. The second tier is that even if the
registration is valid there are still valid defences as enunciated in
Sections 30 to 35 of the Act which will disentitle the plaintiff to relief in
an action brought for infringement of a registered trade mark.
14. In view of the aforesaid legal position, the first issue which arises
is whether the learned Single Judge was justified in holding that he was
entitled to look into the validity of registration of the trademark. Of
course, we must hasten to add we are doing so and so has the learned
Single Judge done, only for the purpose of deciding the interlocutory
application for grant or refusal of injunction and as envisaged in
Section 124(5).
In the facts of the present case, we find that the injunction
application was disposed of at a stage when the defendant filed an
application for vacation of the injunction and no written statement of
the defendant was on record. As already discussed hereinabove, the
stage of challenging the validity of registration by the defendant arises
only when the written statement is filed, because it is only in the
written statement that the plea of the registration being invalid would
be taken up in furtherance of the expression "if valid" as found in
Section 28 and also similar language as found in Section 124(1) (a).
This also flows from the fact that under Section 31(1) registration is
only a prima facie evidence of validity and not conclusive evidence.
Registration would only be a conclusive evidence of validity if the
rectification/cancellation proceedings filed for cancellation of the
registered trademark do not finally succeed. We are, therefore of the
view that in the facts of the present case since the issue of invalidity of
registration is to be taken up only in a written statement for an issue to
be framed with respect thereto in terms of Section 124 (1) (a) (ii) and
the written statement was yet to be filed when the impugned order
was passed, where such an issue would/could be raised, the learned
Single Judge was justified in looking into the aspect of prima facie
validity of the registration of the trademark and it cannot be the stand
of the appellant that the plea of invalidity of registration cannot be
looked into because there is no such plea in the written statement
inasmuch as the written statement was yet to be filed in the suit.
The learned Single Judge was fully entitled to look into the
aspect of validity of registration in the facts of the present case by
reference to the expression "if valid" as occurring in Section 28 and the
related provisions of Section 31 and the different sub-sections of
Section 124. The learned Single Judge applied his mind and considered
this issue of prima facie validity of registration of trademark for
deciding the interlocutory application and which is very much
permissible and in fact so provided under Section 124(5).
15. Now let us examine the issue of prima facie validity of
registrations of the appellant for deciding the aspect of grant of
injunction in the facts of the present case. When we look at the facts in
the present case, we find that when the application was filed for
registration of the trademarks "LOSORB" and "LO-SORB", the
applications clearly stated "proposed to be used". Quite clearly
therefore on the date of registration there was no user at all of the
trademark, much less such use of it so as to give the trademark a
distinctive character as a result of use made of it or the same being a
well known trademark. Clearly therefore, the registration of the
trademark "LOSORB" and "LO-SORB" were prima facie invalid because
the said trademarks basically are a minor variation of a descriptive
expression "LOW ABSORB" which is not an unusual juxtaposition of
words in the English language and no evidence existed before the
Registrar of distinctiveness because the marks were sought to be
registered not on proof of actual user so as to make the same
distinctive on the date of filing of the application for registration but
only on „proposed to be used‟ basis. The expression "LOW ABSORB"
conveys the same meaning as "ABSORBS LOW". Such descriptive
word marks are clearly such for which there is an absolute ground for
refusal of registration by virtue of Section 9(1) (b) of the Act because
clearly the said word marks are in fact clear indications of designation
of the kind, quality, intended purpose or other characteristics of the
goods of which the trademark is applied. The registrations being prima
facie invalid no action for infringement would thus lie. On the issue of
acquiring distinctiveness subsequent to the making of the application
for registration, we have already dilated at length in the earlier part of
this judgment while dealing with the issue of passing off that it cannot
be said that the mark "LOW ABSORB" has acquired a secondary
meaning by user of a few years.
We will now examine the issue whether the expressions
"LOSORB" or "LO-SORB" have achieved a secondary meaning even if
"LOW-ABSORB" may not have. On this aspect one immediately feels
that it is an aspect of concern with respect to the claim of the plaintiff
that if partly tweaked descriptive words and expressions of English
language are claimed to be coined words, the same would result in a
grave and absurd situation because a non-tweaked word being a
completely descriptive word will in fact be deceptively similar to the
tweaked descriptive English language word or expression of which
registration is obtained. Meaning thereby that because of success in
getting registered a minor modification of a descriptive word or
expression of the English language, a person who gets registration can
prevent a purely descriptive use of a normal word or expression as
found in English language dictionary on the ground that it would be
identical with or deceptively similar to a registered trademark- a
position which is found in the present case. Such a position, in our
opinion, cannot at all be countenanced and must be struck down with a
heavy hand.
When we see the facts and circumstances of the present
case, we find that both the parties claim to have an ingredient in their
product namely edible oil an anti foaming agent which results in lower
oil being consumed while frying the food. In such a case scenario, it
cannot be claimed at this interim stage that there is a secondary
significance by user up to registration to such coined words "LOSORB"
and "LO-SORB" keeping in view the fact that such coined words have a
clear reference to an indicative of the kind, quality, intended purpose,
characteristic etc. of the goods and are not ordinarily entitled to
registration. We have, while on the issue of passing off, already
adverted to the aspect of whether the sales are related to the trade
marks "LOSORB/LO-SORB" or to "Sweakar/Saffola", being a moot point.
Having expounded on the law as above, we may again add
that in a particular case, it is possible that a descriptive word mark on
account of its such extensive user over a great length of time, when no
other person has been shown to use the same, the same may in fact
become a well known trademark or a trademark which has achieved
such distinction by user that it can be registered. Where the
combination of words forming a trade mark is an unusual juxtaposition
of words or part words the distinction may be achieved more easily
than where the user of words put jointly is not an unusual syntax and
also especially when the adaption is arbitrary with respect to the
goods/trade. There can be a case where a coined word would be
entitled to trademark protection where the coined word is the result of
joining of one or two or few normal non descriptive English words of the
dictionary or one word out of the two or more words forming a coined
word is an arbitrary adaption. As already stated, therefore, in
trademarks matters, every case necessarily turns upon and is decided
on its own facts including but not limited to the trade mark, goods in
question, customers, use and all other factors and their intense co-
relation in each case.
16. Thus, looking at the issue of entitlement of the learned Single
Judge to question the validity of the registration of the trademark for
the purpose of deciding the interlocutory application, we find that the
same was also justified because firstly no evidence was filed of
distinctiveness of the trademarks at the time of registration since the
same did not exist because admittedly the applications were filed for
registration of the trademarks on a "proposed to be used basis" and
secondly so far as the evidence of user we have already held that the
user in the facts of the present case is not such as to confer
distinctiveness amounting to a secondary meaning for the word marks
which are in fact just a tweaked form of ordinary descriptive words in
not an unusual syntax.
17. One final issue remains to be examined, while deciding the issue
of infringement. The issue is whether the evidence of distinctiveness
though was not filed at the time of registration, yet evidence of
distinctiveness by use post registration can be looked into to justify the
validity of registration of the trademark. This issue arises in the
context of the language of Section 31(2) and Section 32 of the Act and
which language appears to be contrary to language of the proviso to
Section 9(1) of the Act. Apparently, two converse situations are that
whereas evidence of use is necessary to show distinctiveness before a
mark can be registered under the proviso to Section 9(1) of the Act, the
language of Sections 31(2) and 32 seem to suggest that even if
evidence is not filed of distinctiveness on account of use at the time of
registration, evidence can still be looked into and filed in legal
proceedings pertaining to infringement of a trademark. The issue is
that whether there is conflict between the similar language employed
in the proviso to Section 9(1) of the Act on the one hand and the
language employed in Section 31(2) and Section 32 of the Act on the
other hand. In order to appreciate the issue, it is necessary to refer to
the relevant portions of the three sections together and the same read
as under:-
"Section 9. Absolute grounds for refusal of registration.--(1) The trademarks--
(a) which are devoid of any distinctive character, that is to say, not capable of distinguishing the goods or services of one person from those of another person;
(b) which consist exclusively of marks or indications which may serve in trade to designate the kind, quality, quantity, intended purpose, values, geographical origin or the time of production of the goods or rendering of the service or other characteristics of the goods or service;
(c) which consist exclusively of marks or indications which have become customary in the current language or in the bona fide and established practices of the trade, shall not be registered:
Provided that a trademark shall not be refused registration if before the date of application for registration it has acquired a distinctive character as a result of the use made of it or is a well-known trademark."
"Section 31. Registration to be prima facie evidence of validity. --- (1) xxxxxxxx (2) In all legal proceedings as aforesaid a registered trade mark shall not be held to be invalid on the ground that it was not a registrable trade mark under section 9 except upon evidence of distinctiveness and that such evidence was not submitted to the
Registrar before registration, if it is proved that the trade mark had been so used by the registered proprietor or his predecessor in title as to have become distinctive at the date of registration."
" Section 32. Protection of registration on ground of distinctiveness in certain cases.- Where a trade mark is registered in breach of sub-section (1) of section 9, it shall not be declared invalid if, in consequence of the use which has been made of it, it has after registration and before commencement of any legal proceedings challenging the validity of such registration, acquired a distinctive character in relation to the goods or services for which it is registered."
The aforesaid emphasized portions of the three sections
clearly bring out the different situations which are envisaged in the
three different provisions and obviously there is no conflict between
any of the three provisions. As per the proviso to Section 9(1) of the
Act, ordinarily, evidence to make the trademark distinctive by use has
to be on the date of the application. The provision of Section 31(2)
provides for an additional/bonus period so to say, to entitle the
registration of the mark, and this bonus period is from the date of the
application to the actual date of registration. Meaning thereby,
ordinarily, the evidence of the distinctiveness by use has to be on the
date of the application, but Section 31(2) allows evidence of
distinctiveness post the making of the application up to the date of
registration. There is a hiatus between the date of the application and
the date of registration because after an application is made for
registration of a trademark, a detailed procedure has to be followed
including of publication inviting objections and deciding the said
objections before grant of registration. During this intervening period,
from the date of the application to the actual date of registration,
ordinarily evidence would not have been looked at for registration of
the mark because the proviso to Section 9(1) requires evidence only of
distinctiveness by use as on the date of making of the application,
however, Section 31(2) relaxes the rigour of the proviso to Section
9(1) in that evidence of distinctiveness by use can be looked into of the
period up to the actual date of registration. Therefore, there is no
conflict between the proviso to Section 9(1) and Section 31(2). There
is also no conflict between the proviso to Section 9(1) of the Act and
the provision of Section 32. On the first blush there may appear to be
conflict because Section 32 seems to apply to all legal proceedings,
and which would include infringement proceedings. However, the
doubt is removed /cleared by the expressions "declared invalid" and
"challenging the validity of such registration" as appearing in Section
32 of the Act. A declaration as to invalidity of the registration of the
mark can only be given by the Registrar/Appellate Board and not by
the civil court. The declaration of invalidity of registration is on an
application for cancellation of the registered trademark which is filed
under Section 57 of the Act. Therefore, the evidence with regard to the
distinctiveness to justify registration, in terms of Section 32 can only be
in the proceedings before the Registrar/Appellate Board in cancellation
proceedings and not in the proceedings in the civil court where an
infringement action is filed.
Thus, a conjoint reading of the three provisions being the
proviso to Section 9(1), Section 31(2) and Section 32 brings forth the
position that ordinarily evidence of distinctiveness by use ought to be
as available on the date of the filing of the application for registration,
however, there is a relaxation by extending this period which ordinarily
is only up to the date of the application to the actual date of
registration by virtue of Section 31(2). The evidence to show
distinctiveness of the trademark even post registration is available only
in proceedings where the trademark is sought to be declared invalid
i.e., in the cancellation proceedings under Section 57 of the Act.
Therefore, it is not possible to argue and contend that even though no
evidence was filed of distinctiveness by use of the trademark up to the
date of registration, yet evidence can be looked into on distinctiveness
by use post the date of registration of the trademark up to the date a
suit is filed for infringement proceedings. The evidence in the period
post registration of the trademark can only be looked into in
proceedings to declare the trademark invalid under Section 57 of the
Act and not in a civil suit in a civil court where infringement action of a
registered trademark is filed.
In the facts of the present case to justify the validity of the
registration of the trademark at best evidence of distinctiveness could
be looked into from the year 2001 when the application for registration
was filed upto the year 2005 when the mark was registered, i.e.,
evidence of distinctiveness by use cannot be looked into from the year
2005 till the year 2009 when the suit was filed. We have already held
above that in fact even if there is user up to 2009, yet, descriptive
trademarks have not become prima facie distinctive at the stage of
interim injunction. We have also adverted to the aspect of
discouraging the entitlement of grant of distinctiveness to purely
descriptive word marks. Therefore, the infringement action in this court
cannot be supported on the basis of evidence showing distinctiveness
by user from 2005 to 2009 and that would be clearly be violative of the
intendment of the provisions of Section 31(2) and Section 32 read with
the proviso to Section 9(1) of the Act. We, therefore, decline to look
into the evidence of distinctiveness by user of 2005 to 2009 and
therefore thereafter till date to justify the validity of registration and
therefore the claim of grant of injunction on the basis of distinctiveness
by user on account of use of the registered trademarks from the year
2005 to 2009 when the suit was filed.
STATUTORY DEFENCES TO INFRINGEMENT ACTION
18. Let us for the sake of argument now assume the
registration to be valid, can it then be said that the appellant is entitled
to grant of injunction for preventing the defendant from using the
expression "LOW ABSORB TECHNOLOGY" in its packing under which
the edible oil is sold and whether such use amounts to infringement of
the registered trademarks of the appellant.
We note the fact that the respondent was obviously not
justified in using the expression "TM" after the expression "LOW
ABSORB TECHNOLOGY" and the respondent has now rightly removed
the expression "TM" after the expression "LOW ABSORB
TECHNOLOGY". An argument was however raised that the respondent
had in fact used the expression "TM" after the expression "LOW
ABSORB TECHNOLOGY" at one point of time and that such mala fides
entitles the appellant to an injunction in the facts and circumstances of
the present case, although, the plaintiff‟s registration itself may not be
valid and the defendant may have valid defences in terms of Section
30(2)(a) and Section 35 of the Act. This aspect is also considered by us
hereinafter.
It has been contended on behalf of the respondent that
respondent is selling its edible oil in a package which clearly shows its
trademark as "Sundrop". The respondent states that it is not using the
expression "LOW ABSORB TECHNOLOGY" as a trademark and the same
is only being used as a descriptive expression, and as a part of a
sentence, with respect to the product in question, namely, edible oil.
The appellant, however, counters to say that the expression "LOW
ABSORB TECHNOLOGY" is being used as a trademark. We have
already referred to the fact that the trademark "Sundrop" is used by
the respondent in a very prominent manner in its packaging by the
respondent and that undoubtedly is the trademark of the respondent.
The defendant is using the expression "LOW ABSORB" not
independently but only as a part of a sentence which reads on the
packaging as "WITH LOW ABSORB TECHNOLOGY".
19. Our conclusion is that we have in fact totally failed to appreciate
the argument as raised on behalf of the appellant. Surely, when rights
are claimed over a word mark as a trademark and which word mark is
in fact a mere tweak of a descriptive word indicative of the kind,
quality, intended purpose or other characteristics of the goods, it is not
open to urge that although the respondent is using the descriptive
word mark in fact only as a part of sentence as a description (and even
assuming for the sake of argument only the descriptive word mark in
itself) alongwith another independent trademark, yet the use of
descriptive words are to be injuncted against. How can it at all be
argued that though the respondent is in fact shown to be using the
disputed word(s) only with a descriptive intendment, yet, such use
should be taken not in a descriptive manner but as a trademark. If we
permit such an argument to prevail then what will happen is that what
cannot be directly done will be indirectly done i.e., whereas the
appellant is not entitled to succeed in the infringement action because
the use by the respondent is in furtherance of its statutory rights of the
user of the words which are descriptive of the kind, quality, intended
purpose or characteristic of the goods, yet, merely because the
appellant states that the respondent is using the same as a trademark,
the same should be taken as infringement of the trademark of the
appellant. Not only the plaintiff has no exclusive rights whatsoever to
the trademarks because they are such which fall within the mischief of
Section 30(2)(a), the respondent/defendant is always fully justified and
entitled to use the descriptive words in any and every manner that it so
chooses and pleases to do. If there are no rights of the plaintiff to
exclusive user of the trademark then where does arise the question of
disentitlement of a defendant to use the trademark of the appellant
inasmuch as any person who adopts a descriptive word mark does so
at its own peril in that any other person will also be fully entitled to use
the same in view of a specific statutory rights thereto, and there are
various other statutory rights including that under Section 30(2) (a),
and which is what is being done by the respondent in the facts of the
present case and its rights being further stronger because of the use
alongwith the simultaneous use of its trademark "Sundrop".
In the facts and circumstances of the present case, Section
30(2)(a) clearly applies in entitling the respondent to use the
expression "WITH LOW ABSORB TECHNOLOGY" because that is only a
descriptive use by normal English words in the English language
indicative of the kind, quality, intended purpose of characteristic of the
goods. There is no use of the expression "bonafide" in Section 30(2)(a)
as is found in Section 35, and we do not propose to import in Section
30(2)(a) the expression "bonafide" because the subject matters of the
two Sections i.e. Section 32(a) and Section 35 are though common on
certain limited aspects, however the two sections do in fact operate in
separate fields. Also looking at the issue in another way, "bonafide"
aspect can in a way be said to be very much included in Section
30(2)(a) because the use of words which indicate their relation to the
goods for the kind, quality, intended purpose or other characteristics
etc. of the goods, is clearly only a bonafide user of the same and which
"bonafideness" does not have to be additionally proved. In fact, there
is ordinarily not only no lack of bonafides in using the normal
descriptive word, and on the contrary there is in fact malafides of a
plaintiff in adopting otherwise a descriptive word mark and for which
adaption there is ordinarily an absolute ground for refusal of
registration of the trademark. There is no malafides of the respondent
as alleged by the appellant because the respondent is using the
expression "LOW ABSORB" as part of a sentence in a descriptive
manner and the respondent is also prominently using its own
trademark "Sundrop", an aspect we have repeatedly referred to
otherwise in this judgment. Merely because the respondent used "TM"
earlier after the expression "LOW ABSORB TECHNOLOGY" is not such
as to wipe out statutory rights/defences of the respondent.
We are also of the opinion that once the person, against
whom a suit is filed on the ground of infringement of a trademark
which is in fact a descriptive word, then, if a defendant is using his own
word mark as a trademark prominently in addition to the descriptive
word mark which the plaintiff claims to be his trademark, nothing
further is required to show the bonafides of the defendant against
whom infringement of a registered trademark is alleged. In the facts of
the present case, we have already adverted to in detail the prominent
use by the respondent of its independent trademark "Sundrop", and,
the fact that the expression "LOW ABSORB" is being used only as part
of the sentence which reads "WITH LOW ABSORB TECHNOLOGY".
20. We may however note that when two identical trademarks are
used by two parties in the market, or that a use of a descriptive word
by a defendant can be confused with the trademark of a plaintiff, then
a Court is always entitled to ensure that such distinction is brought or
conditions are imposed qua the two identical or deceptively similar
trademarks by imposing such conditions of use on both or either of the
parties so that a third vital/important stakeholder in these Intellectual
Property Rights (IPR) disputes viz. the public, is not in any manner
deceived/confused and whose rights are not prejudicially affected. This
has been held by us in a recent judgment in Cadila Healthcare Ltd.
Vs. Diat Foods (India) decided on 29.9.2010, in which this Court
(speaking through Sanjay Kishan Kaul, J) has relied upon another
Division Bench judgment of this Court in the case of Goenka Institute
of Education and Research Vs. Anjani Kumar Goenka & Anr. AIR
2009 (Delhi) 139: 2009 (160) DLT 417 as also Section 12 of the Act
and held the entitlement of a Court to issue directions to ensure that
there is no confusion in the public with respect to two separate
products which are sold under identical or deceptively similar
trademarks. Of course, in this case of Cadila Healthcare Ltd. use by
the respondent/defendant was not as a trademark but only in the
descriptive sense, and yet, to avoid confusion to the public, directions
were issued. Similar would be the entitlement of a Court afortiorari
when two parties use same or deceptively similar descriptive word
marks as trademarks.
CONCLUSIONS
21. The following conclusions thus emerge:-
(i) A mark which is sought to used as a trade mark, if, is one
falling under Section 9(1)(a) to (c), then the same ordinarily ought not
to be afforded protection as a trade mark.
(ii) Before the marks which fall under Section 9(1) (a) to (c) are
given protection as a trade mark, the distinctiveness must of an
undisturbed user of a very large/considerable number of years, with
the emphasis being on discouragement on appropriation of such marks
which fall under Section 9(1) (a) to (c).
(iii) A civil court in a suit filed for infringement of a registered
trade mark is entitled (if there is no earlier judgment which has
achieved finality in cancellation proceedings) to consider the validity of
registration for the purpose of passing an interlocutory order including
of grant or refusal of an interim injunction- once the objection as to
invalidity of registration is taken up in the pleading/written statement.
(iv) A trademark which falls under Section 9(1) (a) to (c) cannot
be registered on proposed to be used basis. Evidence on
distinctiveness with respect to trade marks falling under Section 9(1)
(a) to (c) should be the evidence of user evidencing distinctiveness as
on the date of application for registration or at the best of evidence up
to the date of registration.
(v) In infringement actions the court is entitled to consider the
evidence of distinctiveness up to the date of registration for the
purpose of passing any interlocutory order and not evidence showing
distinctiveness post registration. However, in cancellation proceedings
evidence of distinctiveness post registration of the trade mark can also
be considered.
(vi) Even if there is finality to registration of a trade mark, yet
the defendant in infringement action can take statutory defences under
Sections 30 to 35 to defeat the infringement action.
22. In view of the above, we find that the appeal is not liable to
succeed. The appellant does not have a prima facie case in its favour
in view of the above discussion. The balance of convenience is in
favour of the respondent who will be caused grave and irreparable
injury if the injunction as prayed for is granted. The law is that as an
appellate Court we should not interfere with the well reasoned
judgment of learned Single Judge in terms of Skyline Education
Institute (India) Private Limited Vs. S.L. Vaswani and Another
(2010) 2 SCC 142. The appeal is therefore dismissed. We may state
that ordinarily being a commercial matter where giant companies can
afford to pay costs we would have imposed actual costs on the
appellant, however, we desist from doing so because there is no
authoritative pronouncement of a Division Bench of this Court on
certain aspects we have dealt with in this judgment including with
respect to an entitlement of a plaintiff to an infringement action with
respect to a descriptive word trademark and related word marks which
are otherwise such for which there is an absolute ground for refusal of
registration.
23. The appeal is therefore dismissed, leaving the parties to bear
their own costs. Nothing contained herein will amount to any
expression on the final merits and the factual aspects affecting the
final judgment in the case.
VALMIKI J. MEHTA, J.
NOVEMBER 01, 2010 SANJAY KISHAN KAUL, J. ib/Ne
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!