Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S S. Oliver Bernd Freier Gmbh & ... vs M/S Jaikara Apparels & Anr
2014 Latest Caselaw 2007 Del

Citation : 2014 Latest Caselaw 2007 Del
Judgement Date : 22 April, 2014

Delhi High Court
M/S S. Oliver Bernd Freier Gmbh & ... vs M/S Jaikara Apparels & Anr on 22 April, 2014
*        IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                         Date of decision: 22nd April, 2014.

+                                  CS(OS) 1712/2005

         M/S S. OLIVER BERND FREIER GMBH
         & CO. KG                                     ......Plaintiff
                        Through: Mr. Pankaj Kumar, Adv.

                                         Versus

    M/S JAIKARA APPARELS & ANR         ........ Defendant s
                  Through: None.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.

The plaintiff has instituted the present suit under Section 134 & 135

of the Trade Marks Act, 1999 for the relief of permanent injunction to

restrain passing off and infringement of its trade mark S. OLIVER, and for

ancillary reliefs of delivery up and rendition of accounts, pleading:

(I) that the plaintiff is a company duly organized under the laws of

Germany, and engaged in the business of manufacture and trade of a wide

range of fashion and lifestyle products which principally include clothing,

readymade garments and fashion accessory products;

(II) that the plaintiff, since the year 1979, has been continuously and

commercially using the trade mark S. OLIVER in the course of trade as

proprietor thereof, in relation to the said goods and business, and has built

up a globally valuable goodwill/reputation thereunder;

(III) that the plaintiff's trademark S. OLIVER is duly registered in favor

of the plaintiff in India under the Trade Marks Act, 1999 in relation to

articles of clothing (Class 25) since 29.12.1989;

(IV) that with the advent of e-commerce, the internet and trade

thereunder, the plaintiff has also adopted the said trade mark S. OLIVER

as an essential and material part of its Email ID and Domain Name;

(V) that the plaintiff is the proprietor of the said Trade Mark, Trade

Name and Domain Name by virtue of the aforementioned registration

under the Trade Marks Act in its favor, as well as under common law;

(VI) that the said Trade Mark, Trade Name and Domain Name are also

Well-Known Trade Marks within the meaning of Section 2(1)(zg) of the

Trade Marks Act;

(VII) that the plaintiff's said Trade Mark, Trade Name and Domain

Name, as well as the goodwill/reputation thereunder, has a strong

presence in India, inasmuch as its goods (including through e-commerce)

have been available in India from the very beginning and have been

retailed in India at least for the last about 10 years (at the time of

institution of the suit in 2005);

(VIII) that in or about August 2003, the plaintiff learnt of the impugned

adoption, with respect to the same goods, of the trade mark OLIVER by

the defendant no. 1 M/s Jaikara Apparels, the sole proprietorship firm of

defendant no. 2 Sh. Vimal Thakral, when the defendants impugned trade

mark was advertised under the Trade Mark Journal;

(IX) that the plaintiff accordingly filed a Notice of Opposition to the

impugned trade mark of the defendants and which was pending before the

Registrar, Trade Marks at the time of institution of the suit; and,

(X) that upon being subsequently advised that injunction and other

related reliefs can only be granted in a separate action in a Court of Law,

the plaintiff decided to institute the present suit for the aforementioned

reliefs.

2. Summons in the suit were issued on 15.12.2005 and a Local

Commissioner appointed at the instance of the plaintiff to visit the premises

of the defendants and make an inventory of the goods and packages with the

impugned trade mark/label.

3. The defendants thereafter filed a written statement whereunder they

claim to have adopted the impugned trade mark/label in the year 1992 and

assert to have used it continuously on an extensive commercial scale since

then, without reference, aid or inspiration from the plaintiff. They have thus

defended their use of the impugned trade mark/label on the basis of the law

of honest adoption, honest and concurrent user, and special circumstances.

The defendants have also accused the plaintiff of delay and laches and

alleged that the plaintiff knew about the impugned trade mark/label of the

defendants in August, 2002 itself (as opposed to August, 2003 claimed by

the plaintiffs in the plaint), when the defendant had filed a Notice of

Opposition against an application moved by the plaintiff before the

Registrar, Trade Marks. The defendants have further pleaded that the

disputes between the parties regarding the impugned trade mark being

pending before the Registrar Trade Marks, this Court should stay its hands

from granting an injunction with respect thereto. Lastly, the defendants have

objected to the jurisdiction of this Court on the ground that the plaintiff's

goods have no presence in India.

4. The plaintiff filed a rejoinder wherein it has clarified that it learnt of

the adoption of the impugned trade mark/label of the defendant in August,

2003 only and not in August, 2002 as suggested by the defendants in their

written statement. It has otherwise denied all the averments in the written

statement and reiterated the pleas taken in the plaint.

5. The parties to the suit thereafter took several adjournments in an

attempt to settle the matter and as a result, the suit dragged on for nearly

seven years after admission/denial of documents was completed on

08.09.2006. Finally, this Court on 09.05.2013, upon there being no

appearance on behalf of the defendants despite the matter having been

passed over, directed the defendants to be proceeded ex-parte and granted

an injunction against the defendants selling their goods under the impugned

trade mark/label, till the disposal of the present suit. However, the plaintiff

has still not tendered its ex-parte evidence till now and therefore when the

matter has been listed today, I have in light of my judgment in Indian

Performing Rights Society Vs. Gauhati Town Club MANU/DE/0582/2013

-wherein I have held that where the defendant is ex parte and the material

before the court is sufficient to allow the claim of the plaintiff, the time of

the court should not be wasted in directing ex parte evidence to be recorded

and which mostly is nothing but a repetition of the contents of the plaint -

perused the pleadings and the documents to ascertain whether the plaintiff is

entitled to a decree forthwith.

6. The plaintiff has, inter alia, relied upon the following documents in

support of its case:

(I) The Label/Trade Mark/Representation of the plaintiff (Annexure - P1);

(II) The Label/Trade Mark of the defendants (Annexure D1). The said document stands admitted by the defendant and has thus been exhibited as Ex P1/D1;

(III) Trade Mark Registration in favor of the plaintiff and Renewal Certificates thereof (Annexure P2);

(IV) Copies of Certificate of Registration of the plaintiff in other parts of the world (Annexure P3);

(V) Sales Figures and Promotional Expenses of the plaintiff (Annexure P4 and Annexure P5 respectively); (VI) Copy of the Trade Mark Journal in which the defendants application of the trade mark OLIVER was advertised and the Notice of Opposition filed thereto by the plaintiff; and, (VII) Copies of Bills/Invoices in support of user of plaintiff's trademark S.OLIVER in India.

7. The defendants on the other hand, have inter alia filed copies of its

list of dealers, sales figures, sales tax registration certificates, advertisement

bills, packing material/stickers and bills/invoices under the trade mark

OLIVER since the year 1992.

8. There is also on record the report of the Local Commissioner

appointed by this Court vide order dated 15.12.2005. The Local

Commissioner in his report has recorded the discovery of several stitched

suits, trousers, tags, buttons, labels and other packaging material under the

brand name OLIVER in one of the premises of the defendants.

9. I would first deal with the primary relief of restraining the defendants

from passing off and/or infringing the trade mark of the plaintiff. A

comparison of the labels/trade marks of the plaintiff and the defendant

(Annexure P1 and Ex P1/D1 supra respectively) reveals little similarity.

However, it cannot be denied that the two trademarks are phonetically

nearly identical. In fact, both the trademarks sound the same, barring the

prefix 'S' to the trademark of the plaintiff, which in any case is highly

susceptible to be ignored, neglected or overlooked. Such similarity is all the

more deceptive considering that both parties are dealing in the same goods.

It may be noted that the Supreme Court in K.R. Krishna Chettiar Vs. Shri

Ambal & Co. (1969) 2 SCC 131 clarified that ocular comparison is not

always the decisive test and that the resemblance between two marks must

be considered with reference to the ear as well as the eye. There is thus, in

my opinion, on account of the close affinity of sound between the two trade

marks, a very high likelihood of the public confusing the goods of the

defendant as having an association with those of the plaintiff.

10. It is also evident from the documents on record that the registration of

the trademark by the plaintiff in 1989 precedes the adoption by the

defendant of its trademark in 1992. Further, the plaintiff has also established

the presence of its goods in India vide the bills/invoices raised by it on

Indian retailers. Once deceptive similarity with respect to a registered

trademark is evident, there is also no reason for the Court to refuse

injunction merely because the Registrar, Trade Marks is seized of the matter

pertaining to the challenge by the plaintiff to the application for registration

of the defendant's trademark. I also do not find the plaintiff to be guilty of

such delay or laches so as to preclude it from the relief of infringement of

trademark within the meaning of Section 29 of the Trade Marks Act.

Reference in this regard may also be made to Ansul Industries Vs. Shiva

Tobacco Company 2007 (34) PTC 392 (Del.) where this Court, after an

extensive review of case law on this subject, concluded that mere delay is

not sufficient to defeat grant of injunction in cases of infringement of

trademark since delay cannot be a bar to enforce and claim a legal right.

Accordingly, a decree in terms of prayer paragraph 31(a)(i) is passed

forthwith.

11. However, it has to be kept in mind that the defendant has also been

using its trademark continuously on a considerable commercial scale since

as far back as 1992 with little similarity in the visual appearance of the

label/trademark used with that of the plaintiff. There is thus a high

possibility of the impugned adoption being innocent and without any motive

to ride on the goodwill/reputation of the plaintiff. In such circumstances, I

do not deem it appropriate to saddle the defendants with damages or

rendition of accounts and believe the grant of injunction to be sufficient in

the facts of the present case.

12. The suit is accordingly decreed in the aforesaid terms. The plaintiff

having not rendered any assistance in the expeditious disposal of the suit; no

costs.

Decree sheet be prepared.

RAJIV SAHAI ENDLAW, J.

APRIL 22, 2014 'aa'

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter