Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Times Internet Ltd. vs M/S Belize Domain Whois Service ...
2010 Latest Caselaw 5110 Del

Citation : 2010 Latest Caselaw 5110 Del
Judgement Date : 10 November, 2010

Delhi High Court
Times Internet Ltd. vs M/S Belize Domain Whois Service ... on 10 November, 2010
Author: V. K. Jain
        THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Reserved on: 02.11.2010
                     Judgment Pronounced on: 10.11.2010

+           CS(OS) No. 1289/2008

TIMES INTERNET LTD.                         .....Plaintiff

                           - versus -
M/s BELIZE DOMAIN WHOIS SERVICE LTD. & OTHERS
                                        .....Defendants
Advocates who appeared in this case:
For the Plaintiff : Mr Abhishek Malhotra, Mr Nitin Bhatia,
                    Mr K. Datta and Ms Sahana
                    Baswapatua, Advs.
For the Defendant : None.

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

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

2. To be referred to the Reporter or not?                  No

3. Whether the judgment should be reported                 No
   in Digest?

V.K. JAIN, J

1.          This is a suit for permanent injunction, damages

and delivery of the infringing material. Bennett Coleman &

Co. Ltd. entered the field of e-commerce, created a portal

named "indatimes.com" and also developed an internet site

"http.www.indiatimes.com". The company started offering a

wide range of services including internet shopping, online


CS(OS)NO.1289/2008                                  Page 1 of 17
 games, etc.          It has been alleged in the plaint that the

trademark and logo "Indiatimes" was coined by M/s Bennett

Coleman & Co. which runs numerous publications such as

Times of India, The Economic Times, Navbharat Times,

Delhi Times and Bombay Times. It has also been claimed

that in the course of time the website "indiatimes.com"

acquired an extensive reputation amongst the people and

large number of persons started using its services and

purchasing goods through it.

2.          The internet business was assigned by M/s

Bennett Coleman & Co. to the plaintiff company under an

agreement dated 1st April 2000. The plaintiff claims to have

incurred huge expenditure on advertisements including

development, designing and maintenance cost. It has been

alleged that the plaintiff incurred expenditure to the tune of

`151,314,105/-, `260,355,373/- and `246,236,506/- in the

years 2004-05, 2005-06 and 2006-07, respectively.                The

logo "indiatimes" is stated to have been written in a unique

and distinctive style with a unique layout, colour scheme

and arrangement of features and the case of the plaintiff is

that for these reasons, this mark constitutes an original

artistic work.        The plaintiff is the first person to use this

CS(OS)NO.1289/2008                                       Page 2 of 17
 artistic work under Section 2(c) of the Copyright Act and,

therefore, is its owner.          It has also been alleged that the

name/mark            "indiatimes"   has   come     to   be   associated

exclusively with the plaintiff company and the mere mention

of the word "indiatimes" signifies the services and products

marketed by the plaintiff through its e-commerce website.

The products marketed by this mark/name are known for

the quality, authenticity and best prices/bargains.                   The

trademark "travel.indatimes.com" was also registered in the

name of the plaintiff company w.e.f. 7th June 2000.                  It is

also offering extensive travel services and the on clicking

"http://travel.indiatimes.com " on the internet, the user is

taken                      to                the                     page

"http://travel.indiatimes.com/ovt/faces/travelIndex.jsp",

which is the travel services desk of the plaintiff on the

internet. The same page can also be assessed by clicking on

various links on the home page of "indiatimes.com" and this

service is immensely popular, attracting large business. It

has also been claimed that in the late year preceding filing

of the suit, travel services of the plaintiff generated business

of `1,335,834,443/-.            The plaintiff has also got the name

"indiatimes.com" registered as a domain name with Network

CS(OS)NO.1289/2008                                            Page 3 of 17
 solutions Inc, which has also the other domain names

registered, w.e.f. 12th November 1996.

3.          The plaintiff recently came to know that a domain

name "indiatimestravel.com" has been got registered by

defendant No.1 giving the address of defendant No.3 as the

address        for   administrative     and    technical      contact.

Defendant No.2 is the Registrar of the domain name.                 On

search, it has been found that the aforesaid website is not

promoting or transacting in any real travel business or

service and this name is merely carrying sponsored links,

where clicks on the link earns revenue for the domain

owners without offering any service of the real value to the

users. Defendant No.1 is thus trying to take advantage of

the branding and promotional initiatives of the plaintiff

company in relation to the site "indiatimestravel.com".                   It

has     also     been    claimed      that    the    domain     name

"indiatimestravel.com"      is   identical    with   the   registered

trademark of defendant No.1 "travel.indiatimes.com" and

the web address "http://travel.indiatimes.com" belonging to

the plaintiff company and is deceptively similar to the

domain name of the plaintiff company "indiatimes.com".

According to the plaintiff, the domain name got registered

CS(OS)NO.1289/2008                                         Page 4 of 17
 by defendant No.1 is virtually a copy of its domain name

"indiatimes.com" and in any case is deceptively similar to

that name.           Any user on the net who comes across a

domain      name       "indiatimestravel.com"    is   likely      to    get

confused and believe that the said domain name belongs to

the plaintiff company. Defendant No.1 thus wants to earn

huge money by using the plaintiff‟s domain name at the cost

of the plaintiff company.

4.          The plaintiff has sought an injunction restraining

the defendants from using or squatting from the trademark

or domain name "indiatimestravel.com" or operating any

business or selling, offering for sale, advertising and/or deal

in    any     manner       in   service   or    goods     using         the

trademark/domain name "indiatimestravel.com" or any

other identical or deceptively similar name. An injunction

has also been sought seeking direction for transfer of the

domain       name      "indiatimestravel.com"    to     the     plaintiff.

Damages amounting to `20Lacs have been also sought by

the plaintiff from defendants No.1 and 2. It has also sought

delivery up of all materials/documents in their possession

bearing the mark/name "indiatimestravel.com" or any other

deceptively similar mark.

CS(OS)NO.1289/2008                                             Page 5 of 17
 5.          The defendants were proceeded ex parte vide order

dated September 25, 2008. The plaintiff has filed affidavit

of Sh. Rajeev Dhawan, Authorized Signatory of the plaintiff

company, by way of ex parte evidence. In his affidavit, Mr

Rajeev Dhawan has supported on oath, the case of setup by

the plaintiff company in the plaint, as set out in the

preceding paragraphs.        He has also tendered documents

Ex.P-1 to P-13 in evidence.

6.          Ex.P-3 is the agreement executed between Bennett

and Coleman Co. and plaintiff company on 1st April 2000.

Under this agreement, the portal "indiatimes.com" has been

transferred to the plaintiff company, as a going concern,

along with all the employees of "indiatimes.com". Thus, the

plaintiff    company    is   now   the   owner   of   the    portal

"indiatimes.com" with all its assets and liabilities.

7.          Ex.P-4 is the printout indicating registration of the

domain name "indiatimes.com" with Visesh Infotecnics Ltd.

in favour of the plaintiff company w.e.f. 22nd November 1996

and the registration of the domain name is valid till 27 th

November 2016. Printouts Ex.P-5 and Ex.P-6 show that on

opening the website "indiatimes.com" the user can access a

number of pages, including the pages for shopping. Ex.P-7

CS(OS)NO.1289/2008                                      Page 6 of 17
 is the printout from the web portal of the plaintiff company,

which shows that a number of travel related services are

being offered by this portal.

8.          The printout Ex.P-8 shows that the domain name

"indiatimestravel.com" has been registered in the name of

defendant No.1 M/s Belize Domain Whois Service Ltd.                          It

also shows that the domain name was created on 21 st July

2005 and it expired on 21st July 2008. This printout was

taken on 21st May 2008 and indicates the records as

updated till 8th January 2007. Ex.P-9 is the printout which

shows that the domain name "indiatimestravel.com" was

registered by defendant No.2 InterCosmos Media Group,

Inc. on 21st July 2005 and the registration was valid up to

21st July 2008.       Ex.P-10 is the printout from the website

"indiatimestravel.com", which also shows its registration in

the year 2008.

9.          Ex.P-12    is   the   certificate    of     registration     of

trademark "travel.indiatimes.com" in the name of the

plaintiff company in respect of computer software and

hardware, including computer software for searching and

retrieving     information,   sites,   and      other    resources      on

computer networks, computer software, namely, a directory

CS(OS)NO.1289/2008                                            Page 7 of 17
 of information, sites, and resources available on computer

networks, screen savers, computer accessories, mouse

pads, pre-recorded videotapes, and sunglasses goods in

class 9.

10.         In       CS(OS)   No.1108/2006,   decided   on      29th

October, 2010, this Court, inter alia, held as under:

              "18. A person is well within his right to
              sell his goods or render services using
              any trade name for the purpose. With
              the passage of time the goods sold or the
              services rendered by him, as the case
              may be, may acquire certain reputation
              or goodwill in the market which becomes
              the property of that person and needs to
              be protected by the court. It is not
              permissible for any other person to start
              selling goods or rendering services either
              using the same name or imitating that
              name so as to cause injury to that person
              and enrich himself at the cost of the
              person who had already been using that
              name and had acquired a certain
              reputation with the passage of time and
              on account of the quality of the goods
              sold or services rendered by him. Any
              attempt on the part of a person to enrich
              upon the goodwill generated by any other
              person needs to be curbed by the court
              whenever approached by the aggrieved
              party in this regard.

              19. Even if the person using or imitating
              the trade mark or goodwill of another
              person is yet to commence his business
              activities his dishonest intention to make
              use of the mark and name of the other
              party will be obvious from the very use or

CS(OS)NO.1289/2008                                      Page 8 of 17
               imitation of the mark and goodwill of the
              other person and, therefore, it should not
              be a defence to say that there has so far
              been no use of the offending corporate
              name or mark."

            Though the aforesaid observations were made in

respect of a registered trade mark, they would equally apply

in a case of passing off.

11.         In       Cadila   Health   Care   Ltd.   vs.      Cadila

Pharmaceuticals Ltd. (2001) 5 SCC 573, the Supreme

Court, inter alia, observed that its decisions in the last four

decades had clearly laid down that what had to be seen in

the case of a passing off action was the similarity between

the competing marks and to determine whether there was

likelihood of deception or causing confusion.

12.         In Satyam Infoway Ltd. vs. Sifynet Solutions

Pvt. Ltd. 2004 (28) PTC 566 (SC), the appellant registered

several domain names like www.sifynet, www.sifymall.com,

www.sifyrealestate.com etc. 'Sify‟ was a coined word of the

appellant which claimed a vital reputation and goodwill in

that name.           The respondent, at a later dated, started

carrying on business of internet marketing under the

domain names www.siffynet.net and www.siffynet.com and

also obtained registration of these two domain names with

Internet Corporation for Assigned Names and Numbers

(ICANN). Coming to know of it, the appellant filed a Civil

Suit against the responding claiming that the respondent

was passing off its business and services by using the

appellants‟ business name and domain name. The City

Civil Court Judge allowed the application of the appellant

for grant of injunction, noticing that the appellant was the

prior user of the trade name „Sify‟ which had earned good

reputation in connection with Internet and computer

services and that the respondent domain names were

similar to the domain name of the appellant and confusion

will be caused in the mind of general public by such

deceptive similarity. The High Court, however, set aside the

order passed by the City Civil Court. Allowing the appeal,

the Supreme Court, inter alia, observed as under:-

"11. The original role of a domain name was no doubt to provide an address for computers on the internet. But the internet has developed from a mere means of communication to a mode of carrying on commercial activity. With the increase of commercial activity on the internet, a domain name is also used as a business identifier. Therefore, the domain name not only serves as an address for internet communication but also identifies the specific internet site. In the commercial field, each domain name

owner provides information/services which are associated with such domain name. Thus a domain name may pertain to provision of services within the meaning of Section 2(z). A domain name is easy to remember and use, and is chosen as an instrument of commercial enterprise not only because it facilitates the ability of consumers to navigate the Internet to find websites they are looking for, but also at the same time, serves to identify and distinguish the business itself, or its goods or services, and to specify its corresponding online Internet location. Consequently a domain name as an address must, of necessity, be peculiar and unique and where a domain name is used in connection with a business, the value of maintaining an exclusive identity becomes critical. "As more and more commercial enterprises trade or advertise their presence on the web, domain names have become more and more valuable and the potential for dispute is high.

15. The use of the same or similar domain name may lead to a diversion of users which could result from such users mistakenly accessing one domain name instead of another. This may occur in e- commerce with its rapid progress and instant (and theoretically limitless) accessibility to users and potential customers and particularly so in areas of specific overlap. Ordinary consumers/users seeking to locate the functions available under one domain name may be confused if they accidentally arrived at a different but similar website which offers no such services. Such users could well conclude that the first domain name owner had

mis-represented its goods or services through its promotional activities and the first domain owner would thereby lose their custom. It is apparent therefore that a domain name may have all the characteristics of a trademark and could found an action for passing off.

23. As far as India is concerned, there is no legislation which explicitly refers to dispute resolution in connection with domain names. But although the operation of the Trade Marks Act, 1999 itself is not extra territorial and may not allow for adequate protection of domain names, this does not mean that domain names are not to be legally protected to the extent possible under the laws relating to passing off."

13. The case of the plaintiff is that the mark

"Indiatimes" was coined by its predecessor in interest,

Bennett Coleman and Company Limited. A perusal of the

printout Ex.P-4 shows that this mark was created w.e.f 22 nd

November, 1996 and its registration as domain name

expires on 21st November, 2016. A perusal of the printout

Ex.P-9 shows that the domain name

"Indiatimestravels.com" was created on 21st July, 2005 and

its registration on the domain name was to expire on 21 st

July, 2008. Thus, not only did the plaintiff create the mark

"Indiatimes.com", it has also been extensively using that

mark since much prior to the dated on which the mark

"indiatimestravel.com" was got registered by defendant No.1

as a domain name. The word "indiatimes" is an essential

feature of the trademark created and being used by the

plaintiff and/or its predecessor Bennett and Coleman and

Company since 22nd November, 1996. No one else is

entitled in law, to use any mark which adopts and

incorporates this essential feature of the mark of the

plaintiff. It can hardly be disputed that the words

"indiatimes" are an essential component of the domain

name "indiatimestravel.com" got registered by defendant

No.1 with defendant No.2. Defendant No.1 has not come

forward to tell the Court as to what prompted it to use a

mark, which includes the words "indiatimes" as its essential

component and get it registered as a domain name with

defendant No.2. Hence, I see no reason to reject the case of

the plaintiff that the domain name "indiatimestravel.com"

has been got registered by defendant No.1 and is being used

by it only with a view to encash upon the reputation and

image built around the mark "indiatimes", coined by

predecessor of the plaintiff. The plaintiff has incurred huge

expenditure, as detailed in para 6 of the affidavit of Shri

C.V. Dhawan, between 1988-89 to 2006-07, on

development, designing and maintenance of its portal and

the products & services being offered through it. There is a

strong possibility of the person, seeking to buy a product or

a service on the web portal of the plaintiff getting confused

on account of similarity of names in the domain name of the

plaintiff-company and the domain name adopted by

defendant No.1, on account of use of the word "indiatimes"

in both the marks and, therefore, clicking on the web portal

of defendant No.1 on the assumption and under a bona fide

belief that he was clicking on a website of the plaintiff-

company. He may also believe that since the word

"indiatimes" has been used as an essential component of

the web name adopted by defendant No.1, that web name

was also somehow associated with the plaintiff-company

and consequently he may click on the web portal of

defendant No.1, thereby bringing revenues to it, since mere

clicking on the web portal of defendant No.1 generates

revenue for that company. The use of the web name

"indiatimestravel.com" is, therefore, likely to result in

confusion in the mind of web user on account of deceptive

similarity in the web name "indiatimes" and

"indiatimestravel.com" on account of the words "indiatimes"

being an essential feature of both the web names. If the

products and services which are advertised on the web

portal of defendant No.1 are not as good as the products

and services advertised on the web portal of plaintiff-

company, considering that the name "indiatimes" has come

to be associated with the plaintiff-company on account of its

extensive use and the expenses incurred on promoting and

building this name, use of the impugned web name by

defendant No.1 may also result in lowering the reputation

and image of the plaintiff-company amongst the web users.

It appears that by using the web name

"indiatimestravel.com", defendant No.1 wants to take undue

advantage of the huge expenditure incurred by the plaintiff-

company and its predecessor on building and promoting the

name "indiatimes". As noted earlier, defendant No.1 having

not chosen not to appear before this Court, there is no

escape from the conclusion that the web name got

registered by defendant No.1 was got registered by it with an

ulterior motive and was not in good faith.

14. When questioned as to how the plaintiff can ensure

compliance in case the injunctions, as sought by the

plaintiff, is granted to it, the learned counsel for the plaintiff

referred to Uniform Domain Name Dispute Resolution Policy

of defendant No.2 which, inter alia, provides as under:

"3. Cancellations, Transfers, and Changes. We will cancel, transfer or otherwise make changes to domain name registrations under the following circumstances.

(a) subject to the provisions of paragraphs 8, our receipt of written or appropriate electronic instructions from you or your authorized agent to take such action;

(b) our receipt of an order from a court or arbitral tribunal, in each case of competent jurisdiction, requiring such action; and /or

(c) our receipt of a decision of an Administrative Panel requiring such action in any administrative proceeding to which you were a party and which was conducted under this Policy or a later version of this Policy adopted by ICANN. (see paragraph 4(i) and (k) below.)

We may also cancel, transfer or otherwise make changes to a domain name registration in accordance with the terms of your Registration Agreement or other legal requirements."

15. It is, therefore, difficult to dispute the contention of

the plaintiff that the domain name adopted and got

registered by defendant No.1 being identical to the coined

trademark of the plaintiff on account of use of the words

"indiatimes" in it, it is a clear case of passing off and

defendant No.1 is not entitled to continue using the domain

name "indiatimestravel.com". Since the right to use the

words "indiatimes" vests only with the plaintiff, defendant

No.2 is obliged to transfer the domain name adopted and

got registered with it by defendant No.1 to the plaintiff.

16. Though the plaintiff has also claimed damages, no

evidence has been led by it to prove any damage to it and no

arguments in respect of this relief were advanced on behalf

of the plaintiff.

17. For the reasons given in the preceding paragraphs,

the suit is hereby decreed to the extent that defendant No.2

is directed to transfer the domain name

"indiatimestravel.com" from defendant No1 to the plaintiff-

company within four weeks of the copy of this judgment

being served upon it. There shall be no order as to costs.

Decree Sheet be prepared accordingly.

(V.K. JAIN) JUDGE NOVEMBER 10, 2010 Ag/BG

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter