Citation : 2011 Latest Caselaw 3090 Del
Judgement Date : 4 July, 2011
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 4th July, 2011
CS(OS) 1745/2009 & I.A. No. 11943/2009 & 17485/2010
MR. ARUN JAITLEY ..... Plaintiff
Through : Ms Pratibha M. Singh, Adv. with
Mr. Sudeep Chatterjee and Mr. Sudeep
Bhandari, Advs.
versus
NETWORK SOLUTIONS PRIVATE LIMITED & ORS.
..... Defendants
Through : Mr C.M. Lall, Adv. with Ms. Ekta Sarin
and Ms. Nancy Roy, Adv. for defendant
Nos. 1-2.
CORAM:-
HON'BLE MR JUSTICE MANMOHAN SINGH
1.
Whether 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 Digest ? YES
MANMOHAN SINGH, J
1. The plaintiff Mr. Arun Jaitley has filed the present suit for
permanent injunction restraining the defendants from misuse and
immediate transfer of domain name WWW. ARUNJAITLEY.COM.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.1 of 47
2. The name of defendant No.1 Network Solutions Private
Limited was deleted vide order dated 15.04.2009. Amended memo of
parties is already filed on record and defendant Nos. 2 to 4 have been
numbered as defendant Nos. 1, 2 and 3 respectively. Mr C.M. Lall is
appearing on behalf of defendant Nos. 1 and 2 as per amended memo of
parties. The defendant No.3 namely Portfolio Brains LLC was proceeded
ex-parte vide order dated 06.01.2010.
3. When the suit along with interim application was listed, the
court passed the interim order in favour of the plaintiff. The operative
portion of the interim order passed is as under:
"It is directed that till the next date of hearing the Defendant No.3, Portfolio Brains LLC or its principal officers, servants, agents or anyone who may be acting for and for and on its behalf, shall not in any manner advertise the domain name arunjaitley.com, use the said domain name for auction purposes or for any other purpose. Defendant No.3 is restrained from transferring, alienating or offering for sale the said domain name "arunjaitley.com" to any third party and from creating any third party interest in the said domain name „arunjaitley.com‟. Defendant No.3 is directed to maintain status quo in relation to the said domain name. This is subject to the Plaintiff complying with the requirements of Order XXXIX Rule 3 CPC within one week."
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.2 of 47
4. The matter was listed before the court on 25.04.2011 for
consideration of I.A. No. 11943/2009 (Order 39 Rule 1&2 read with
Section 151 CPC) and I.A. No. 17485/2010 (Order 1 Rule 1 CPC). Both
the parties have given their consent if the main suit along with these
applications be also decided.
5. Before considering these pending applications, I feel it is
necessary to refer the facts which reads as under:
(i) The plaintiff is a prominent leader of the Bhartiya Janata Party
which is currently the largest opposition party in India and is the
leader of Opposition in the Rajya Sabha. The plaintiff has been
a Member of Parliament for the last ten years. He was a
prominent leader of a movement against corruption launched in
the year 1973 by Late Shri Jai Prakash Narayan. He was the
Convenor of the National Committee for Students and Youth
Organization appointed by Late Shri Jai Prakash Narayan.
(ii) The plaintiff was a delegate on behalf of the Government of
India to the United Nations General Assembly session in June,
1998 where the Declaration on laws relating to Drugs and
Money Laundering was approved. The plaintiff was appointed
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.3 of 47 as the Minister of State for Information and Broadcasting
(Independent Charge) in 1999. In the year 2000, the plaintiff
was also appointed as the Minister of State for Disinvestment to
give effect to the policy of disinvestments under the World Trade
Organization (WTO) regime and was also given the additional
charge of the Ministry of Law, Justice and Company Affairs and
was elevated to rank of a Cabinet Minister on 7th November,
2000 with the Law, Justice & Company Affairs under his charge
and also given the charge of the Ministry of Shipping.
(iii) Thereafter the plaintiff demitted the office to join the Bhartiya
Janta Party as its Secretary General and also as its national
spokesman in the year 2001. In the year 2003, the plaintiff again
became the Union Cabinet Minister as the Minister of
Commerce & Industry and Law & Justice before rejoining the
Bhartiya Janata Party as its General Secretary.
(iv) The name "ARUN JAITLEY", being the personal name of the
plaintiff, immediately gets associated with the plaintiff and no
one else. The plaintiff‟s name carries enormous goodwill and
reputation and is exclusively associated with the plaintiff. the
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.4 of 47 plaintiff is a household name not only in India but also globally
for the last more than 35 years. In the public perception,
whenever the name of Mr. Arun Jaitley is mentioned, it is
immediately identified and related with him and no one else.
6. The plaintiff wanted to book the domain www.arunjaitley.com.
Since it was not becoming possible to register through the website of the
defendants, a letter dated 16.07.2009 was addressed to the defendant No.2
namely Network Solutions, LLC (previously defendant No.3) through
email by the counsel for the plaintiff. That on 17th July, 2009 a reply was
received that the said domain was already taken. It was also asked the
plaintiff to make an offer for purchasing the said domain through its
Certified Offer Service. When the plaintiff visited the website of the
defendant No.3 he found that the said domain was "Pending Deletion" as
it had not been renewed by the previous owner.
7. The counsel for plaintiff again wrote an email dated 23rd July,
2009 to the defendants wherein, the plaintiff requested the defendants to
transfer the said domain in the plaintiff‟s name as the said domain was
pending deletion and had not been renewed by any person.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.5 of 47
8. The defendant No.2 vide an email dated 25th July, 2009
reverted back by stating that the matter was escalated to the Executive
Department for review and that someone would be contacting them. Later
on an email dated 27th July 2009 was received by the counsel for the
plaintiff from Mr. Jeffrey Visgaitis, Executive Support of the defendant
No.2, wherein the plaintiff was asked to either wait for the domain to be
deleted for non-payment or make a certified offer for purchasing the
domain.
9. The domain www.arunjaitley.com according to the WHOIS
report had expired on 12th June, 2009. Further according to the Domain
Deletion Policy of the defendants, the domain ought to have been deleted
after the expiration of 35 days as per the Policy. It is argued that even
after the expiration of the said 35 days, the domain continued to be under
the Pending Deletion status and the same was not transferred as referred
by the plaintiff. The domain name www.arunjaitley.com being a Global
Top Level Domain name, the defendants are bound by the Uniform
Dispute Resolution Policy (UDRP). The validity and binding nature of
UDRP has been discussed and affirmed by the Hon‟ble Supreme Court in
Satyam Infoway Ltd. vs. Sifynet Solutions Pvt. Ltd. reported as (2004) 6
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.6 of 47 SCC 145. Further the defendants are also bound by the Domain Deletion
Policy if ICANN wherein any expired domain is bound to be deleted
within 45 days. Domain Deletion Policy of ICANN is also filed by the
plaintiff and the same is available at page 23 of the documents.
10. The contention of the plaintiff is that the defendants with mala
fide intentions did not delete the said domain and not transferred the same
to the plaintiff as they had asked the plaintiff to purchase the domain
through their Certified Offer Service. The Certified Offer Service of the
defendants is nothing but an auction service wherein the person who bids
the maximum amount would be entitled for the domain name. The cost
for booking a domain for one year is $35. However, the minimum bid
amount for Certified Offer Service is over $100. Further there is no
guarantee that the domain name would be transferred to the bidder.
Further the price assessment to procure the domain name
www.arunjaitley.com according to the website of the defendants is ranging
from $11,725 to $14,475. Certified offer for the domain
www.arunjaitley.com of the defendant No. 1 and 2 is available on record.
Thus according to the counsel it is clear that the intention of the defendants
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.7 of 47 was to have a monetary gain by collecting sums of money for the domain
name.
11. It is informed by the counsel that the defendant No.2 thereafter
transferred the said domain to the defendant No.3 which is an auction site
for domain names. The defendant No.3 company acquires domains and
auctions them to the general public. Thus it is obvious that the defendants
are colluding with each other in order to make money on the domain name
and not permitting the bona fide use of the same by the plaintiff as the
defendant Nos. 1 and 2, in spite of having knowledge transferred the
domain name to the defendant No.3 for its commercial gains which is a
mere auction site. It is further submitted that even on 27th August, 2009,
the domain was shown as "PENDING DELETE". But it was thereafter
transferred on the same day i.e. 27th August, 2009 to the defendant No.3
after 85 days. By an interim order passed on 15.09.2009, the court
restrained defendant No.3 from transferring, alienating or offering for sale
the said domain name www.arunjaitley.com to any third party and from
creating any third party interest in the said domain name
www.arunjaitley.com. The defendant No.3 was also directed to maintain
status quo in relation to the domain name.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.8 of 47
12. It is alleged that the Registrars of the domain names including
Network Solutions, VeriSign, Portfolia Brains LLC, etc. are all operating
under the ICANN and all these Registrars are in collusion with each other
and it is being done deliberately in order to defeat rights of bona fide
holders in a domain name.
13. Further the transfer was done without the notice or knowledge
of the plaintiff who was expecting a positive reply in view of the letter
dated 27th July, 2009 and thus the transfer is made to Portfolio Brains LLC
the defendant No.3 contrary to their own rules and in order to violate the
orders of the court and keep the rightful person in dark, though all these
Registrars are bound under the UDRP Policy. Violation of the UDRP
Policy in fact is to be construed very strictly by the ICANN.
14. The right to file the written statement on behalf of the
defendant Nos. 1 and 2 was closed vide order dated 23.04.2010. No
written statement was filed by defendant No.3. Mr. Lall appearing on
behalf of defendant Nos. 1 and 2, on instructions, made the statement
before the court on 23.04.2010 that he would have no difficulty if the
domain name is transferred in the name of plaintiff. Mr. Lall made another
statement on 15.12.2010 that the defendant Nos. 1 and 2 are no longer the
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.9 of 47 Registrar of the said domain name and the defendant Nos. 1 and 2 have
not allowed the auction or transfer of the said domain name. In view of
statement made by Mr. Lall, time was granted to the plaintiff to implead
the new Registrar and to initiate proceedings against them. It appears
from record that no such application was filed by the plaintiff to implead
the new Registrar and to initiate proceedings against them except the oral
submissions made by the learned counsel for the plaintiff.
15. Later on, the defendant Nos. 1 and 2 filed the application under
Order 1 Rule 10 read with Section 151 CPC being I.A. No. 17485/2010
for deletion of the name of defendant Nos. 1 and 2 from the array of
parties. The said application along with the interim application was filed
by the plaintiff before the court. Both the applications were heard.
Learned counsel appearing on behalf of the parties have raised no
objection if the suit itself is decided. This court has allowed the consent
given by them to determine the entire matter even otherwise since none of
the parties has filed the written statement, this court can pronounce the
judgment by involving the provision of order 8 Rule 10 CPC.
16. In the application the defendant Nos. 1 and 2 have tried to
explain their stand. The explanation given by them is that the defendant
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.10 of 47 Nos. 1 and 2 have been wrongly added in the array of parties as proforma
parties by the plaintiff when the said defendants are not the Registrar of
the domain name in question. They are neither the Registrar nor the
Registrants of the domain name in question and therefore cannot assist the
court in effectively adjudicating the present dispute. In the application the
details of general practice is also given.
17. The plaintiff opposed this application and filed the reply. The
main reply to the application is that the Registrars of the domain names
including Network Solutions, VeriSign, Portfolio Brains LLC, etc. are all
operating under the ICANN. When the plaintiff had already put Network
Solutions LLC on notice in this matter, they ought not to have transferred
the domain name. This transfer was not within the knowledge of the
plaintiff. The transfer made to Portfolio Brains LLC was contrary to their
own rules. Despite there being an order of injunction as on date by this
court, repeated transfers continue to take place. This is clear that these
Registrars keep floating new companies under new names, operating from
the same address. The Registrar and Registrant of the domain
www.arunjaitley.com is the same entity. It is submitted that the defendant
No.3 i.e. M/s Oversee Domain Management, LLC which is controlled by
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.11 of 47 M/s Oversee.net. The Registrar of the domain www.arunjaitley.com is
DOMAINPARKBLOCK which is also controlled by M/s Oversee.net.
Internet printouts from Network-tools.com showing that
www.arunjaitley.com, DOMAINPARKBLOCK & M/s Oversee Domain
Management, LLC are controlled by M/s Oversee.net. The fact that the
Domain name is being squatted upon with mala fide intent is further
evident of an intention to monetarily earn from the same.
18. Ms Pratibha M. Singh argued that instead of deletion of
Network Solutions, LLC from the array of defendants, the Court should
direct ICANN, which is the supervisory authority, to take appropriate
action against Network Solutions LLC for acting contrary to their own
Policy and ICANN Policy and also action to be taken against Portfolio
Brains LLC for transferring the Domain name during the pendency of suit
and despite the order of injunction having been informed to them.
19. On merit, learned counsel Ms. Pratibha M Singh appearing on
behalf of the plaintiff has made her submissions which can be enumerated
as under:
a) Ms. Singh firstly submitted that the name Arun Jaitley is the rare
combination of two words and the same is protectable under the
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.12 of 47 provisions of the trade mark Act. Furthermore, she submitted that
the fame and the achievements of Mr. Jaitley adds value to such
personal name which does merely remain a personal name but
becomes a source indicator which identifies the persona of the
eminent politician, advocate, leader who is world renown. She
submitted that the right to use the name Arun Jaitley vests with the
plaintiff and does not accrue to anyone else.
b) Secondly, Ms. Singh submitted by placing reliance on the domain
name policy particularly Rule 4(a) and 4(b) and submits that the
domain name Arunjaitley.com has been registered in the bad faith
and sufficiently qualifies the tests of determining the domain name
to be called as registered in bad faith. She submitted that the there is
no just reason behind the English entity to retain the domain
involving the personal name and after putting to notice, the
defendants more specifically defendant no. 3 is not even transferring
the domain name which makes it completely in bad faith as per the
requirement of Rule 4(a) (iii).
Further, the defendant is intending to trade with the domain
name arunjaitley.com by putting the same on website and asking
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.13 of 47 Mr. Jaitley to pay huge sum of the money which itself means that
there is unfair attempt on the part of the defendant to indulge into
cyber squatting against which the domain name policy is made. She
submitted that the present case is squarely a case involving cyber
squatting.
c) Thirdly, Ms. Singh argued that the conduct of the defendants is
malafide as the defendant no. 1 and 2 went on to alienate or part
with the domain name immediately upon putting to the notice on
16th July 2009 by the plaintiff. Learned counsel for the plaintiff
contended that the defendant no. 1 and 2 ought to have cooperated
with that of the plaintiffs in order to enable the plaintiff to retrieve
the domain rather than to keep the deletion of the domain name in
abeyance and ultimately parting with them to third party which is
defendant no. 3.
Likewise, the learned counsel for the plaintiff vehemently
contended that the conduct of the defendant No.3 is equally bad and
dishonest one. This is due to the reason that the defendant no. 3 has
also parted with the domain after this court passed an injunction
order dated 15.04.2009. The said domain name is now assigned to
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.14 of 47 another entity namely M/s Oversee Domain Management LLC and
also the registrar is also changed which is some Domainparkblock.
The said new assignee as well as the defendant no. 3 operates from
the same address. Further, the new registrar as well as the assignee
is controlled by the entity namely Oversee.net. As per the counsel
for the plaintiff, all this leads to only one conclusion which is that
the said acts are done consciously only to earn monetary gains so
that the domain name may be sold at the high price rather than to
return to the legitimate owner. Thus, the defendants may be dealt
with appropriately so that they may not further frustrate the claims
of the plaintiffs.
d) Learned counsel for the plaintiff further submitted that the domain
name protection is amply given by the courts as that of the trade
mark. Even if the word domain name is not mentioned in the
definition of the mark under the trade marks, the judicial opinion is
well settled that the domain names are to be given the protection
under the law of passing off under the common law remedy.
Learned counsel for the plaintiff reled upon the dicta of Satyam
Infoway Ltd. Vs.Sifynet Solutions Pvt. Ltd,(2004)6 SCC 145 in
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.15 of 47 support of her contention. Further the learned counsel relied upon
certain decisions of ICANN Panel to contend that the personal
names are given protection under the regime of the domain name.
20. Learned counsel finally submitted that the defendant no. 3 has
not filed the written statement and is also not appearing before this court
despite service but is assigning the domain name even after the orders of
the court. The defendant no. 1 and 2 are seeking wash their hands off by
way of putting the stand that the domain registrar is different and they are
not the incharge of the domain name and infact they were aware and put
to notice by the plaintiff counsel by way of notice dated 16th july 2009.
Thus, the court may disallow the application seeking striking of the names
of the defendant no. 1 and 2 from the array of the parties as the said
defendants were involved in the part of the transaction of transfer of
domain name one way or the other. Therefore the suit may be decreed in
terms of the prayers with the direction to ICANN to immediately transfer
the domain name to the plaintiff.
21. Per contra, Mr. Chander Lall, learned counsel for the defendant
no. 1 and defendant no. 2 has resisted the claims of the plaintiff qua
defendant no. 1 and 2 by making his submissions which are as under:
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.16 of 47
a) Firstly, Mr. Lall contended that the defendant no. 1 and 2 were not
the registrar of the said domain name and the domain name in
question was supposed to expire on 12th June 2009 and thereafter
there is a procedure which is prescribed for the deletion of the
domain name after the expiry. The said procedure has been
explained by Mr. Lall involving following steps:
On 21st June 2009, the defendant no. 1 sent the delete
command to Verisign for deletion which was the 39th day
after expiry of the term of the domain name.
However, as a general trade practice, Verisign continues to
keep the domain name associated with the most recent
registrar on record until it deletes the name from its records.
In the present case, Verisign did not delete the domain name
until August 27th 2009 when it was apparently registered by
the current registrant.
The name of the defendants in the whois data kept appearing
since they remained the registrar on record at the registry
despite communicating the deletion to the registry.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.17 of 47 Further, it was informed that there is a procedure for deleted
domain name when it is deleted by the registrar which goes
into redemption grace period for 30 days.
After the redemption grace period, the verisign again waits
for 5 more calendar days which means that the domain goes
for pending delete mode.
In the present case, the database continued to display the
name of the defendant despite the fact that the defendant had
sent the delete command.
Thus, Mr. Lall submitted that thereafter the control of the
domain name after the deletion command by the defendant vests with
Verisign which has not deleted the same timely and the domain was
available to another registrant for consideration. Due to all these
reasons, the defendant no. 1 and 2 even though intending to cooperate
with the plaintiff were left helpless so far as the retrieval of the domain
to the plaintiff is concerned. Consequently, the defendant no. 1 and 2
were right in advising the plaintiff to pursue his remedies with the
appropriate forum.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.18 of 47
b) Secondly Mr. Lall submitted that there is no malafides which can be
attributed to the defendant no. 1 and 2 as the said defendants as and
when they were informed about the plaintiffs rights wrote to the
plaintiff that they will cooperate with him. Further, the said
defendants have infact informed the plaintiff the information
available with them and thereafter asked the plaintiff to go for their
remedies. The defendant is one of the leading companies in getting
the domain name registered is not anyway connected with any
interest of the person in the said domain name. The defendants
being not even necessary or proper parties ought to be deleted from
the array of the parties.
c) Mr. Lall further argued that the defendant no. 1 and 2 has no
relation whatsoever with defendant no. 3 who is in ownership of the
domain name. Neither the defendant no. 1 and 2 are currently the
registrar in the said domain name arunjaitley.com nor there is
anything on record to establish any nexus of the defendant no. 1 and
2 with that of defendant no 3. Hence, the defendant no. 1 and 2 may
be dropped from the case and the court may deal with the defendant
as the court may deem fit.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.19 of 47
d) Had the defendants not issued the delete command, they would have
been required to pay the renewal charge for the impugned domain,
which is not the case at present since the delete command was
issued within the stipulated time. The defendants were never
charged fro the additional registration renewal fee since they deleted
the name. The domain name was, therefore, available to the public
and the new registrant was able to register it on August 27, 2009.
e) Therefore, when the plaintiff wrote to the defendants, since he is not
the registrant of the domain name, the said defendants could not
help him except for fairly advising to file a civil action against the
registrant of the domain name at that time, or file a UDRP
complaint. The impugned domain name, therefore, was not with the
defendants to transfer it to the plaintiff when the plaintiff wrote to
them in 16th September, 2009. As per Mr. Lall, only the current
Registrar can transfer the impugned domain to the plaintiff and
without direction to the Registrar, this court cannot effectively
adjudicate the present controversy between the parties.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.20 of 47
22. Under these circumstances, Mr. Lall says that the court should
therefore allow his application under order 1 rule 10 CPC by striking of
the names of the defendant no. 1 and 2 from the array of the parties.
23. At this stage, let me now discuss the law relating to protection
of domain names which is worth noting. The domain name is usually an
address given to the website so that the person intending to visit the same
may visit the website of the identified person.
a) This function of giving names to the addresses of the website has
undergone magnificient change whereby the companies, firms,
eminent individuals have been able to name the web addresses after
their own names and/ or trade mark. This performs dual functions,
firstly, the domain name does not merely remain as an address but
rather performs the function of a trade mark as the prospective
customers or other known persons visit the webpage and are able to
immediately connect with the source and identify the same with the
particular company or the individual.
b) Secondly, so far as individual persons or eminent personalities/
popular companies are concerned, their identity is established in the
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.21 of 47 virtual world of internet. In other words, the popularity or the fame
of any individual or the company will be no different on the
computer (or internet) than the reality.
c) Therefore, it becomes incumbent to protect the domain names so
that the identified names of companies and individuals which are
distinct at the market place may not go at the hands of individuals
who are nowhere concerned with those names and have obtained
them just because they are better conversant with the computer
techniques and usage of the internet. To simplify, in order to prevent
the cyber squatting or trafficking or trading in domain names or the
marks, the trade mark law has been stretched to the extent that it
may cover the field of internet and domain names may be protected
just like the trade marks.
24. The trade mark law protects names from its inception. Rather,
the specific provision which trade mark Act 1999 has in relation to trade
name was not earlier present in the Trade & Merchandise Marks Act
1958. Even in earlier trade mark act of 1958, the names were given ample
protection on the principles of passing off. It would be appropriate at this
stage to reiterate the basic principle of passing off law under which the
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.22 of 47 names were protected which has been articulated by Narayanan in his
book :
"25. 104 Law of passing off applicable to trade names - Apart from a trade mark in the strict sense of term, a trader may use a name to indicate his business or goods. The definition of a mark includes a name. A trade name can therefore serve the purpose of a trade mark. Where the business is such that no sale of any goods is involved, it is carried on invariably under a trading name or style. Individuals, firms or companies rendering certain professional services comes under this category. ....... The law is that no man is entitled to carry on his business in such a way as to represent that if it is business of another or is in any way connected with the business of another. The general principles of the law applicable to cases where a person uses a name or intends to use a name which is like to deceive and thereby divert the business of the plaintiff to the defendant or cause confusion between two businesses are analogous to the principles which are applicable to ordinary cases of passing off relating to sale of goods." (Emphasis supplied)
25. Likewise, the definition of trade mark includes the name being
an inclusive definition was also extended to include domain names. This
was done so as to give ample protection to domain names as the domain
names was not included as a specific subject under the trade mark law
regime. Therefore, the recourse was taken by expansive interpretation of
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.23 of 47 the definition of the trade mark which is sought to include domain names
so that the law of passing off may sufficiently subsume the same.
26. The interplay between the trade mark act as well as the domain
names on the basis of the trade mark includes name and in turn the domain
name was for first witnessed by this court in the case of Yahoo Inc v.
Akash Arora, 1999 PTC (19) 201 wherein this court accorded protection
of domain names after going through the objects of the trade mark law as
well as the definition of the trade mark.
27. Further, the same proposition was laid down by the Bombay
High Court in Rediff Communication Ltd. v. Cyberbooth and Anr, AIR
2000 Bom 27 wherein the court has held that the domain names are worthy
of the protection under the passing off regime.
Finally, the Hon‟ble Supreme Court in the case of Satyam
Infoway Ltd. Vs.Sifynet Solutions Pvt. Ltd, (2004)6SCC145 has
extensively discussed the law on the subject and also discussed the place
of the domain names under the law of passing off. Some of the paragraphs
of Apex court‟s decision are worth noting which can be reproduced herein
after:
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.24 of 47 "7. A "trade mark" has been defined in section 2 (zb) of the Trade Marks Act, 1999 (hereafter referred to as 'the Act') as meaning :
"trade mark' 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".
8. Therefore a distinctive mark in respect of goods or services is a 'Trade mark'.
9. A "mark" has been defined in Section 2(m) as including "a device, brand, heading, label, ticket, name, signature, word, letter, numeral, shape of goods, packaging or combination of colours or any combination thereof" and a 'name' includes any abbreviation of a name (s. 2k).
10. "Goods" have been defined in Section 2(j) as meaning "anything" which is the subject of trade or manufacture, and "Services" has been defined in section 2 (z) as meaning:
"service of any description which is made available to potential users and includes the provision of services in connection with business of any industrial or commercial matters such as banking, communication, education, financing, insurance, chit funds, real estate, transport, storage, material treatment, processing, supply of electrical or other energy, boarding, lodging, entertainment, amusement, construction, repair, conveying of news or information and advertising."
11. Analysing and cumulatively paraphrasing the relevant parts of the aforesaid definitions, the
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.25 of 47 question which is apposite is whether a domain name can be said to be a word or name which is capable of distinguishing the subject of trade or service made available to potential users of the internet?
12. 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. Whereas a large
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.26 of 47 number of trademarks containing the same name can comfortably co-exist because they are associated with different products, belong to business in different jurisdictions etc, the distinctive nature of the domain name providing global exclusivity is much sought after. The fact that many consumers searching for a particular site are likely, in the first place, to try and guess its domain name has further enhanced this value" . The answer to the question posed in the preceding paragraph is therefore an affirmative.
13. The next question is would the principles of trade mark law and in particular those relating to passing off apply? An action for passing off, as the phrase "passing off" itself suggests, is to restrain the defendant from passing off its goods or services to the public as that of the plaintiff's. It is an action not only to preserve the reputation of the plaintiff but also to safeguard the public. The defendant must have sold its goods or offered its services in a manner which has deceived or would be likely to deceive the public into thinking that the defendant's goods or services are the plaintiff's. The action is normally available to the owner of a distinctive trademark and the person who, if the word or name is an invented one, invents and uses it. If two trade rivals claim to have individually invented the same mark, then the trader who is able to establish prior user will succeed. The question is, as has been aptly put, who gets these first? It is not essential for the plaintiff to prove long user to establish reputation in a passing off action. It would depend upon the volume of sales and extent of advertisement.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.27 of 47
14. The second element that must be established by a plaintiff in a passing off action is misrepresentation by the defendant to the public. The word misrepresentation does not mean that the plaintiff has to prove any malafide intention on the part of the defendant. Of course, if the misrepresentation is intentional, it might lead to an inference that the reputation of the plaintiff is such that it is worth the defendant's while to cash in on it. An innocent misrepresentation would be relevant only on the question of the ultimate relief which would be granted to plaintiff. CADBURY SCEHWEPPES v. PUB SQUASH, 1981 rpc 429, ERVEN WARNINK VS. TOWNEND 1980 RPC 31 What has to be established is the likelihood of confusion in the minds of the public, (the word "public" being understood to mean actual or potential customers or users) that the goods or services offered by the defendant are the goods or the services of the plaintiff. In assessing the likelihood of such confusion the courts must allow for the "imperfect recollection of a person of ordinary memory" ARISTOC VS. RYSTA, 1945 AC 68
15. The third element of a passing off action is loss or the likelihood of it.
16. 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
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.28 of 47 name may be confused if they accidentally arrived at a different but similar web site 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."
28. From the above discussion, it is clear that the domain names
are protected under the law of passing off with a personal name being no
exception. Rather it would not be out of place to say that the entitlement
to use one‟s own name stands on a higher footing than the entitlement to
use the trade mark. This is so due to the reason that the right to use ones
own name is a personal right as against the right to use a trade mark which
is merely a commercial right. This can be discerned after carefully
analyzing the scheme of the trade mark law wherein Section 35 of the
Trade Marks Act 1999 provides right to use the personal name as a valid
defence or an exception to the infringement of the mark.
A necessary corollary which follows is that the right to use a
personal name is superior than that of the commercial right of using the
trade mark and thus the entitlement to use it as a trade mark or domain
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.29 of 47 name vests with the person having its personal name. Afortiori it can be
conveniently stated that the name which besides being a personal name is
also distinctive due to its inherent distinctiveness and also by virtue of the
popularity of the person specific also fulfils the criterion of trade mark.
29. In the present case it is clear from a visit to the WHOIS that;
(i) There is no natural person who claims rights in the domain name www.arunjaitley.com;
(ii) There is no corporate entity claiming rights in the same except unknown Registering authorities;
30. Therefore, the entitlement to restrain the use of the popular or
well known personal names accrues to a person on both the counts, first on
the satisfaction of the principles of well known marks envisaged under the
trade mark law and second in view of his personal right and entitlement to
use his personal name. However, there is no absolute right to use personal
name and whenever there are common names or common surnames, or
names of the sect which cannot attain distinctiveness, the right and
entitlement to use the same varies and tests become different as in those
cases no exclusivity can be maintained by a single person and equal rights
subsist to each of the persons using the common names unless high degree
of distinctive character is established. The said principles can be hold to be
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.30 of 47 good for the purposes for deciding the cases involving personal names
which can also qualify the tests of the trade mark.
31. I find that the name of Mr. Arun Jaitley falls in the category
wherein it besides being a personal name has attained distinctive indicia of
its own. Therefore, the said name due its peculiar nature/ distinctive
character coupled with the gained popularity in several fields whether
being in politics, or in advocacy, or in part of emergency protest, or as
leader or as debator has become well known personal name/ mark under
the trade mark law which enures him the benefit to refrain others from
using this name unjustifiably in addition to his personal right to sue them
for the misuse of his name.
32. This international regulation was effected through WIPO and
ICANN. India is one of the States of the world which are members of
WIPO. WIPO was established for promoting the protection, dissemination
and use of intellectual property in all over the world. Services provided by
WIPO to its member states include the provision of a forum for the
development and implementation of intellectual property policies
internationally through treaties. The setting up not only of a system of
registration of domain names with accredited Registrars but also the
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.31 of 47 evolution of the Uniform Domain Name Disputes Resolution Policy
(UDNDR Policy) by ICANN on 24th October 1999. As far as registration
is concerned, it is provided on a first come first serve basis.
33. The procedure of registration with such registrars is not the
same as under the Trade Marks Act, 1999, but the principles apply to the
same are to some extent similar as trademark protection. The UDNDR
Policy is instructive as to the kind of rights which a domain name owner
may have upon registration with ICANN accredited Registrars. In Rule 2
of the Policy, prior to application for registration of a domain name, the
applicant is required to determine whether the domain name for which
registration is sought "infringes or violates someone else's rights".
34. A person may complain before administration-dispute-
resolution service providers listed by ICANN under Rule 4(a) that:
i) a domain name is identical or confusingly similar to a trademark or service mark in which the complainant has rights; and
ii) the domain name owner/registrant has no right or legitimate interest in respect of the domain name ; andiii) a domain name has been registered and is being used in bad faith.
35. Rule 4(b) of the policy provides that for the purpose of
paragraph 4(a)(iii) the following four circumstances, in particular but
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.32 of 47 without limitation if found by the panel to be present as evidence of
registration and use of a domain name in bad faith :
(i) circumstances indicating that the domain name owner/registrant has
registered or the domain name owner/registrant has acquired the
domain name primarily for the purpose of selling, renting or
otherwise transferring the domain name registration to the
complainant who is the owner of the trademark or service mark or
to a competitor of that complainant, for valuable consideration in
excess of its documented out-of-pocket costs directly related to the
domain name; or
(ii) the domain name owner/registrant has registered the domain name
in order to prevent the owner of the trademark or service mark from
reflecting the mark in a corresponding domain name, provided that it
has engaged in a pattern of such conduct; or
(iii) the domain name owner/registrant has registered the domain name
primarily for the purpose of disrupting the business of a competitor;
or
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.33 of 47
(iv) by using the domain name, the domain name owner/ registrant has
intentionally attempted to attract, for commercial gain internet users,
to its web site or other on- line location, by creating a likelihood of
confusion with the complainants mark as to the source, sponsorship,
affiliation, or endorsement of the domain name owner/registrant web
site or location or of a product or service on its web site or
location."
36. Rule 4 (k) provides that the proceedings under the UDNDR
Policy would not prevent either the domain name owner/registrant or the
complainant from submitting the dispute to a court of competent
jurisdiction for independent resolution, either before proceeding under
ICANN's policy or after such proceeding is concluded.
37. The defences available to such a complaint have been
particularized "but without limitation", in Rule 4 (c) as follows:
(i) before any notice to the domain name owner/registrant, the use
of, or demonstrable preparations to use, the domain name or a name
corresponding to the domain name in connection with bona fide
offering of goods or services; or
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.34 of 47
(ii) the domain name owner/registrant (as an individual, business, or
other organization) has been commonly known by the domain name,
even if it has acquired no trademark or service mark rights; or
(iii) the domain name owner/registrant is making a legitimate non-
commercial or fair use of the domain name, without intent for
commercial gain to misleadingly divert consumers or to tarnish the
trademark or service mark at issue",
38. In the present case, as I have already come to the conclusion
that the name ARUN JAITLEY is a well known name, the use of the same
without any reason by the defendants as a domain name and keeping in
possession the said domain without sufficient cause is violative of the
ICANN policy and can be safely held to be a bad faith registration.
39. Further the conduct of the defendants have been reprehensible
from the beginning of the dispute. The Defendant no. 1 and 2 although are
seeking to justify the same by stating that the said defendants were not in
control of the domain name at the time when they were informed as the
domain name has already gone into deletion mode but the movements in
the matter after the issuance of legal notice dated 16.7.2009 from
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.35 of 47 defendants side raises a reasonable level of doubts and concerns. It has
been realized that the said domain name is passed to defendant no. 3 and
thereafter the plaintiff is advised by the defendants to go for online auction
wherein the said domain name is available at the astronomical rates of
$11,725 to $14,475 USD.
40. Pursuant to filing the present suit and passing off the interim
orders, the defendant no. 3 has not put in appearance but rather chosen to
part with the said domain by purporting to transfer.
41. The Registrar and Registrant of the domain name
www.arunjaitley.com is the same entity or is a group company. It is
submitted that the defendant No.3 i.e. M/s Portfolio Brains LLC has been
taken over by M/s Oversee Domain Management, LLC which is controlled
by M/s Oversee.net. The Registrar of the domain www.arunjaitley.com is
DOMAINPARKBLOCK which is also controlled by M/s Oversee.net.
Internet printouts from Netweork-tools.com showing that
www.arunjaitley.com, DOMAINPARKBLOCK & M/s Oversee Domain
Management, LLC are controlled by M/s Oversee.net are already on
record. They all operate from the same address i.e., 515 South Flower
Street, Suite 4400, Los Angles, CA 90071, United States.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.36 of 47
42. All these events speak for themselves that the sole intention of
the defendants if not of defendant no. 1 and 2 but offcourse of defendant
no. 3 is to fetch money in consideration of sale of domain name and the
said defendant no. 3 is no where interested in keeping the domain name
but at the same time depriving the legitimate owner to use the same
unjustifiably. Thus, the said defendant no. 3 is a cyber squatter who is
indulging into the trafficking in the domain name and is also keeping the
domain name in bad faith which is violative Rule 4 (a) and (b) of ICANN
Policy.
43. I am not totally convinced by the submissions of Mr. Lall who
has rather tried to complicate the simple issue by meticulously describing
the procedure involved in deletion of the domain name. The sum and
substance of the matter is that the defendant no. 1 and defendant no. 2 are
not able to explain properly as to how the domain name which was initially
under their control uptil 21st July 2009 and which continued to show their
name in database as controlling registrar uptil 27th July 2009 suddenly go
out of control solely because the domain was supposed to expire due to
non payment of the renewal fee. The defendant no. 1 and 2 have not able
to show any provision under the ICANN policy for deletion of name which
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.37 of 47 reveals that the registrar of the domain name changes when it is put into
deletion. Merely because there is an intermediatory or facilitator like
Verisign to delete the domain names. All the burden of parting with the
domain name cannot be shifted to Verisign.
44. This can be further seen by looking at the events more
carefully. The domain was supposed to expire on 12th June 2009. The
plaintiff wrote to the defendants on 16th July 2009 for immediately transfer
the domain to the plaintiff. The defendant‟s then replied the same on 17 th
July 2009 calling upon the plaintiff to make an offer for purchase of the
said domain name. As per the defendant‟s own version defendant did take
an action of deletion uptil 21st July 2009. In the meantime, the defendants
continued to gave assurances to the plaintiff that the matter was taken to
the executive department for review uptil 25th July 2009.
45. All these events and happening reveal reasonable doubts if not
malafides on the part of the defendant no. 1 and 2. Firstly, how and why
the defendants were so much deligent in asking the plaintiff to go for
purchase of the registered domain name at certified offer service in its
reply dated 17th July 2009 and on the contrary the very same defendants
negligibly awaited for more than 5 days to go for delete command despite
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.38 of 47 the legal notice dated 16th July 2009 and even after more than 30 days
after the expiry of the domain name on 12th June 2009.
46. After the defendants have asked about the purchase of the
domain name from its service which sells registered domain name, it
becomes evident that till the time defendants were put to notice, the
domain was already in the control of the said defendants. The defendants
were also put to notice about the rights of the plaintiff, the defendants if
were reasonable ought to have immediately moved for deletion and would
have facilitated the plaintiff to retrieve the domain name back either by
fresh registration or at nominal price. But on the contrary, the defendants
awaited the plaintiff for either to move for online service which offers to
make a bid starting from 100 USD to 25000 USD and when the plaintiff
did not do so, the defendants have accorded to them went for deletion
which parted with the domain name to other registrant.
47. Furthermore, it is difficult to believe entire version of the
defendants as truth. This is so because after the domain name went for
deletion, the only reason it was said to be transferred is due to involvement
one Verisign which can be said to be facilitor for deletion. It is also told
that as a trade practice, the domain vests with Verysign until completely
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.39 of 47 deleted. Firstly, This cannot be sole reason for parting with the domain
name from one registrar to another. Secondly, Verisign is not before the
court to explain its stand, one cannot assume any such trade practice and
also the untimely deletion by the verisign which has lead to transfer as per
the defendants. It is very easy to shift burdens due to involvement of third
party in its absence. Thirdly and most importantly, the name of the
defendants appeared as registrar on the records of Who is database as per
their own admissions uptil the next transfer on 27th July 2009. Then there
is no reason why this court should believe the defendants ( 1 and 2) that
the domain name went out of their control solely because the defendants
are saying in the absence of the any formal proof and more so when even
Verisign is not before the court.
48. There is certainly either not a full explanation of the events or
there is a missing link in the chain of events which raises reasonable
suspicion upon the defendant no. 1 and 2 with respect to progression of
events in the matter. Nevertheless, as the domain name is now available
with the defendant no. 3, this court deems fit to direct the defendant no. 1
and defendant no. 2 to act more fairly and transparently and cooperate
with the legitimate proprietors in getting their domain names in future.
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.40 of 47
49. One more thing which is matter of concern in the cases
involving the well known marks or popular personal names to be
registered as a domain names is that when the domain policy is aimed at
curbing the bad faith adoption as well as to prevent the use of the domain
names for trafficking. Sufficient powers can be assumed considering the
policy and its aims by the registrars to enquire into while registering the
domain name as to whether any particular popular personal name or the
well known name of the company is actually belonging to the applicant or
not.
50. Cyber squatting is a crime against the laws and regulations of
cyber law. The registering, or using a domain name with mala fide intent
to make profit belonging to someone else. The cyber squatter then offers
to sell the domain to the person or company who owns a trademark
contained within the name at an inflated price. Cyber squatters ask for
prices far more than that at which they purchased it. Some cyber squatters
put up derogatory remarks about the person to buy the domain from them
to compel the innocent person without any fault. The World Intellectual
Organization (WIPO) has noticed about the increase in the number of
cyber squatting (abusive registration of trademarks as domain names)
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.41 of 47 cases filed but still no stern action is being taken against them or even no
amendment is made in law in order to curb illegal activities of these
persons.
51. The WIPO in the case of www. Airtel com. Between Bharti
Airtel Limited vs. Ramandeep singh - Case No.D2010-0524 decided by
WIPO, the following remarks were made :
"4.1 As a preliminary matter, it is necessary to comment upon the Registrar‟s actions in this matter. In short the Registrar has not behaved in a manner that one would expect from a reputable provider of registrar services
4.5 If registrars are permitted to behave in such a fashion with impunity they undermine the operation and integrity of the Policy.
4.7 Accordingly, the Panel invites the Center to bring a copy of this decision to the attention to take such investigation and action in relation to the Registrar as it considers appropriate."
52. In the digital world, one cannot be expected to be so much
negligent or un prompt unless there are motives behind the movements.
This can also certainly not expected from the domain registrar who deals
in domain name and also knows the value of minutes and seconds in which
the domain names are being transferred. Once the defendants were put to
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.42 of 47 notice and informed about the rights of the plaintiffs on 16th July 2009 by
the plaintiff. The defendants ought not to have waited for long to set a
good deal by advising the plaintiff to go for online auctioning but to
immediately check the status of the domain name which was expired as it
was expired on 12th June 2009 (a month back) and on the next day ought
to have gone for the deletion. The inaction of the defendants is sufficient to
attach motives to the defendants conduct.
53. The use of the domain policy in the current manner wherein
first there is a wrongful grant of the domain name to some person and
misuse thereof and thereafter leading to the legitimate proprietor rushing to
the court to get back his own personal name only due to less level of
scruitiny or no checks at the first instance is a matter of harassment. There
should be sufficient preliminary enquiry before registering the domain
name as to whether the domain in question is personal name of the
applicant or his near relative by disclosing an identity of a person.
54. The anomalous situations like the present one would continue
to arise wherein names of the popular personalities like Mr. Arun Jaitley is
being registered by foreigner who have no concern with the domain name
in question. Can some individual from Asian country get the domain name
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.43 of 47 registered of renowned politician in USA and is it possible to get it
registered so easily as registered in the present case. I am sure that no
domain Registrars will let this happen and nor the Government there will
allow this to be misused.
55. Let us now take the example at the present case, the plaintiff is
an Indian citizen. He is well-known senior advocate and politician. He is
the member of Parliament and is the leader of opposition in the Rajya
Sabha and was the Union Minister in the various Ministries. Arun Jaitley
being the personal name which cannot be associated with anyone.
56. If that is so, the domain registrars cannot remain only an office
receiving the domain applications without applying their mind on the aims
and objects of the domain name policy operating worldwide. The domain
registrars should act circumspectly at the first instance itself so that the
domain litigation can be curbed to the maximum. This can be done by
merely calling upon the applicants to disclose their identity or sufficient
connection or the nexus with the domain name in question.
57. This is all necessary to implement the domain name policy at
all stages from registration uptill seeking cancellation in the litigation. It
cannot be assumed that the role of applying the domain name policy only
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.44 of 47 vests with the court and the UDRP panel. The registrars can equally recite
these rules to realize the objects behind the same so as not to act
mindlessly granting domain names to strangers to the businesses or to the
traffickers. Only then, we can have the effective implementation of objects
of the domain names policy. Thus, as per rules, Registrars must follow
some norms in granting the domain names so as to prevent harassments
and litigations to the best they can.
58. As regards the defendant no. 3 no doubt the conduct of the
defendant is beyond doubt as one of the traffickers in the domain name.
The said defendant was put to service and had failed to appear and was
accordingly set down exparte. As the records of the proceedings show
that the defendant has not merely willfully absent himself from the court
but has also indulged into the overt act of parting with the domain name
despite the injunction and now the current assignee as well as the registrar
is operated by the same entity. All these event further establish that the
defendants acts are dishonest and malafide.
59. It is now almost well settled by this court starting from Time
Incorporated v. Lokesh Srivastava & Anr. 2005 (30) PTC 3 that the
court should make its endeavours to deprecate the dishonesty especially to
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.45 of 47 discourage the law breakers who have also willfully absent themselves
from the court. This has been done by the courts by awarding punitive
damages which has its genesis from American concept of punitive
damages which is akin to the penalty or having penal effect in the damage
jurisprudence. The said damages are discretionary but are awarded in the
cases where the court find that the defendants conduct are ex facie
dishonest.
60. The present case according to me warrants the grant of punitive
damages so that the trafficking in the domain names can be discouraged.
This is due to the reason that the defendant no. 3 besides being absenting
himself is also transferring the domain name from time to time to other
entities. Therefore, the defendant no. 3 and its agents or entities operating
at the same address or persons connected there to with defendant no. 3, its
entities and assignee are liable to pay the punitive damages to the tune of
Rs.5 lakhs to the plaintiff for causing hardship and harassment and mental
torture to the plaintiff in getting back the domain name.
61. Accordingly, the defendant no. 3, its entities operating at the
addresses namely portfolio Brains LLC, M/s Oversee.net are permanently
restrained from using, promoting, advertisement or retaining or parting
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.46 of 47 with the said domain name namely Arunjaitley.com and further restrained
from adopting, using the mark, name in any of the extensions of the
domain name in cyberspace wherein the name ARUN JAITLEY forms one
of the feature. The said defendant no. 3 and its entities are directed to
transfer the said domain name to the plaintiff with immediate effect. The
necessary governing body under the ICANN rules is also directed to block
this domain name and immediately transfer this domain name to the
plaintiff and requisite charges and formalities. The defendant no. 1 and 2
shall make serious efforts and co-operate in transforming the impugned
domain name in favour of the plaintiff.
62. The application of defendant No.1 and 2 being IA no
17485/2010 accordingly stands disposed of.
63. Suit of the plaintiff is decreed in terms of para 43 A and B of
the plaint. Let the decree be drawn accordingly. The plaintiff is also
entitled for the costs.
MANMOHAN SINGH, J JULY 04, 2011 dp/mm
CS(OS) No. 1745/2009 & I.A. Nos. 11943/2009 & 17485/2010 Page No.47 of 47
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!