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

Procter & Gamble Manufacturing ... vs Anchor Health & Beauty Care Pvt. ...
2014 Latest Caselaw 2811 Del

Citation : 2014 Latest Caselaw 2811 Del
Judgement Date : 30 May, 2014

Delhi High Court
Procter & Gamble Manufacturing ... vs Anchor Health & Beauty Care Pvt. ... on 30 May, 2014
Author: Rajiv Sahai Endlaw
          *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                          Date of decision: 30th May, 2014

+                              FAO(OS) No.241/2014

       PROCTER & GAMBLE MANUFACTURING
       (TIANJIN) CO. LTD. & ORS.                 ..... Appellants
                      Through: Dr. A.M. Singhvi & Mr. Sanjay Jain,
                               Sr. Advs. with Mr. Prashant Gupta,
                               Ms. Priya Rao, Ms. Taapsi Johri, Ms.
                               Ruchi & Ms. Rajul Jain, Advs.

                                  Versus

    ANCHOR HEALTH & BEAUTY CARE
    PVT. LTD.                                 ...... Respondent
                  Through: Mr. Sandeep Sethi with Ms. Pratibha
                           M. Singh, Sr. Advs. With Mr. Mayur
                           Gala, Ms. Archana Sachdeva & Mr.
                           Prashanth Kumar, Advs.
CORAM :-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J.

1. This appeal under Order XLIII Rule 1 (r) of the Code of Civil

Procedure, 1908 impugns the order dated 9th May, 2014 of the learned

Single Judge of this Court (exercising Ordinary Original Civil Jurisdiction)

in CS(OS) No.1431/2013 filed by the respondent / plaintiff, of allowing IA

No.11461/2013 of the respondent / plaintiff under Order XXXIX Rules 1&2

CPC and restraining the appellants / defendants, during the pendency of the

suit, from using the trademark ―ALL-AROUND PROTECTION‖ /

―ALLROUNDER‖ or any other mark deceptively similar to the respondent /

plaintiff's trademark ―ALLROUND‖.

2. The learned Single Judge having made the order of interim

injunction aforesaid operational after four weeks from pronouncing thereof,

we have with consent heard the counsels on the appeal itself at the admission

stage.

3. The respondent / plaintiff instituted the suit from which this appeal

arises, pleading:

(i) that the respondent / plaintiff is a leading Fast Moving

Consumer Goods (FMCG) company and a part of the Anchor

Group of companies; though the said group initially entered

into the electrical products, but has subsequently expanded its

activities into various other products including toothpaste, tooth

power, toothbrush, confectionary etc.;

(ii) that the respondent / plaintiff has used the ―ANCHOR

ALLROUND PROTECTION‖ mark extensively including in

several regional languages in transliterated instead of translated

form;

(iii) the logo, device and expression ―ALLROUND‖ and

―ALLROUND PROTECTION‖ has acquired secondary

meaning;

(iv) that the respondent / plaintiff has used the mark ―ALLROUND‖

as a trademark / brand identifier since 2005 for its dental care

products, mainly toothpaste;

(v) that the respondent / plaintiff on 2nd September, 2005 also

applied for registration of the trademark ―ALLROUND‖ and

which registration was granted on 26th August, 2008 and is

valid and subsisting under the Trade Marks Act, 1999;

(vi) that the trademark ―ALLROUND‖ is also a well known trade

mark;

(vii) that the brand ―ALLROUND‖ and the expression

―ALLROUND PROTECTION‖ has become extremely well

known;

(viii) that the appellant / defendant no.1 based in China is engaged in

manufacturing toothpaste;

(ix) that the appellant / defendant no.2 Procter & Gamble Business

Services Canada Company is the owner of the mark ―ORAL-B‖

and the appellant / defendant no.3 Gillette India Ltd. claims to

be the importer of the products under the said trademark;

(x) that the respondent / plaintiff in the end of May, 2013 came

across news reports that the appellants / defendants who were

only into toothbrush manufacturing and marketing were

planning to enter into the toothpaste market under the mark

―CREST‖;

(xi) that however the respondent / plaintiff in the first week of July,

2013 learnt that the appellants / defendants had on 2nd July,

2013 launched their toothpaste under the mark ―ORAL-B ALL-

AROUND PROTECTION‖;

(xii) that the use by the appellants / defendants of the term ―ALL-

AROUND PROTECTION‖ is a complete imitation of the

respondent / plaintiff's mark ―ALLROUND‖ which is a

registered trademark and the expression ―ALLROUND

PROTECTION‖ used by the respondent / plaintiff;

(xiii) that the appellants / defendants were attempting to ride

piggyback on the enormous reputation which the

―ALLROUND PROTECTION‖ toothpaste of the respondent /

plaintiff had earned;

(xiv) that the respondent / plaintiff on 14th July, 2013 also learnt that

the appellants / defendants had also launched another product

by the name ―ORAL-B ALL-ROUNDER‖;

(xv) that the use by the appellants / defendants of ―ALL-

ROUNDER‖ is also in complete violation of the respondent /

plaintiff's right to the mark ―ALLROUND‖;

Accordingly, the suit for the reliefs, of declaration that the mark /

expression ―ALLROUND PROTECTION‖ of the respondent / plaintiff is a

well known mark in relation to oral care especially for toothpaste and for

permanent injunction restraining the appellants / defendants from in any

manner using the mark / expression ―ALL-AROUND PROTECTION‖ /

―ALLROUNDER‖ and for the ancillary relief of delivery and rendition of

accounts, was filed.

4. Though the suit was accompanied with the application aforesaid for

interim relief but no ex parte ad-interim relief was granted to the respondent

/ plaintiff.

5. The appellants / defendants contested the suit by filing a written

statement, on the grounds:

(a) that the respondent / plaintiff, despite registration had never

used the expression ―ALLROUND‖ as a trademark on the

packaging of its products or in its advertisement in the print and

electronic media and the use by the respondent / plaintiff of the

expression ―ALLROUND PROTECTION‖ has always been to

indicate qualitative features of its ―ANCHOR‖ brand

toothpaste;

(b) that the trademark ―ALLROUND‖ is an inherently invalid

trademark, being completely descriptive expression, incapable

of having characteristics of a trademark; being descriptive, it is

not capable of distinguishing the goods of one person from

those of another and could not have been registered in view of

the embargo contained in Section 9 of the Trade Marks Act;

(c) that the expression ―ALLROUND‖ had not acquired any

distinctive character;

(d) that the respondent / plaintiff has always projected ―ANCHOR‖

as its primary mark and the suit for infringement is barred by

Section 30(2) read with Section 35 of the Act;

(e) that the appellants / defendants, after the notice of the suit, had

already sought rectification of the registration of the trademark

―ALLROUND‖ in favour of the respondent / plaintiff;

(f) that the suit for the relief of passing off is also not maintainable

for the reason that the expression ―ALLROUND‖ has no

trappings of a trademark for toothpaste;

(g) that the respondent / plaintiff had no goodwill attached to the

registered trademark ―ALLROUND‖;

(h) that the appellants / defendants belong to the Procter and

Gamble group of companies having reputed business

internationally in the field of consumer products such as

toothbrush, toothpastes etc.;

(i) that the brand-name ―CREST‖ is used to retail toothpaste in

certain countries and the ―ORAL-B‖ printed toothpaste is

retailed in certain other countries;

(j) that the respondent / plaintiff has been using the byline

―ALLROUND PROTECTION‖ only as a addendum in the

nature of descriptor;

(k) denying that the trademark ―ALLROUND‖ or ―ALLROUND

PROTECTION‖ is a well known trademark;


       (l)    that the appellants / defendants had / have no intention to use

              the      expression   ―ALL-AROUND      PROTECTION‖        as      a

trademark - it is used only to describe the nature of the

products of the appellants / defendants;

(m) that the adoption and use by the appellants / defendants of the

expression ―ALL-AROUND PROTECTION‖ is bona fide;

(n) that the expressions ―ALLROUND PROTECTION‖ / ―ALL-

AROUND PROTECTION‖ are descriptive and common in the

trade and the third parties are also using the said expressions;

(o) that the brand ―ORAL-B‖ of the appellants / defendants was / is

distinct from the brand ―ANCHOR‖ of the respondent /

plaintiff.

6. The learned Single Judge has allowed the application of the

respondent / plaintiff for interim relief and so injuncted the appellants /

defendants, finding/observing/holding:

(I) that the appellants / defendants had not denied that they had

moved an application for registration of their mark ―ALL-

ROUNDER‖ and that they have obtained registration of the

mark ―ALL-AROUND PROTECTION‖ in the United States

(US);

(II) that the contention of the appellants / defendants, that the term

―ALL-ROUNDER‖ is a product neutral expression and that the

registration of the same trademark by the appellants /

defendants in United States is inconsequential to the present

proceedings as the Trade Marks Act applies to the jurisdiction

of India and the appellants / defendants having so obtained the

registration will not change the character of the expression

―ALLROUND PROTECTION‖ from descriptive to distinctive,

could not be accepted as the appellants / defendants could not

approbate and reprobate;

(III) reliance was placed on Automatic Electric Ltd. Vs. R.K.

Dhawan (1999) (19) PTC 81 holding that the defendant therein

having got the trademark ―DIMMER DOT‖ registered in

Australia, could not contend that the word ―DIMMER‖ is a

generic expression;

(IV) it was thus held that there was no need at that stage to go into

the question whether ―ALLROUND‖ or ―ALLROUND

PROTECTION‖ are generic words;

(V) that a perusal of the trademark of the respondent / plaintiff and

the packaging of the appellants / defendants showed that the

mark ―ALL-AROUND PROTECTION‖ was being used by the

appellants / defendants as a stand alone mark and not to

describe any quality of the product - the quality of the products

were being described separately on the packaging;

(VI) that the judgment of the Division Bench of this Court in Marico

Limited Vs. Agro Tech Foods Ltd. 2010 X AD (Del) 214

laying down that the mark ―LOW-ABSORB‖ only describes

the characteristics of the product and thus dismissing the

application for interim injunction for infringement thereof by

use of the expression ―with low absorb technology‖ was not

applicable for the reason of the appellants / defendants having

themselves applied for and obtained registration of the

trademark ―ALL-ROUNDER‖ and ―ALL-AROUND

PROTECTION‖ and it being thus not open to them to claim the

mark to be descriptive;

(VII) from the use by the respondent /plaintiff of the mark

―ALLROUND PROTECTION‖ instead of the registered mark

―ALLROUND‖, it could not be said that there was non-use by

the respondent / plaintiff of the registered trademark

―ALLROUND‖;

(VIII) that it was the plea of the respondent / plaintiff that it has used

the mark ―ALLROUND‖ per se also; it will be for the

respondent / plaintiff to prove the same at the trial;

(IX) the use of the mark ―ALL-AROUND‖ or ―ALLROUNDER‖ by

the appellants / defendants on the same goods i.e. toothpaste,

amounted to infringement of the registered trademark

―ALLROUND‖ of the respondent / plaintiff as the broad and

essential features of all the three marks are identical and the

various similarities in the essential features of the marks were

likely to deceive and confuse a consumer;

(X) that the balance of convenience was also in favour of the

respondent / plaintiff as, when the suit was filed, the appellants

/ defendants had just started marketing of their toothpaste with

the impugned trademark;

(XI) in case the appellants / defendants are not restrained, irreparable

injury is likely to be caused;

(XII) the interim injunction however was made operational after four

weeks from 9th May, 2014 to enable the appellants / defendants

to take appropriate steps to comply therewith.

7. The senior counsel for the appellants / defendants has argued:

(i) that the protection of the rights as attached to a registered

trademark is available only when the trademark is used in the

form as registered and not otherwise;

(ii) that the registration of the respondent / plaintiff is of the

trademark ―ALLROUND‖ but the respondent / plaintiff was

not using the same as a trademark but was using the expression

―ALLROUND PROTECTION‖ as description of the product;

(iii) that the respondent / plaintiff was not using the expression

―ALLROUND PROTECTION‖ on its invoices also;

(iv) that the learned Single Judge erred in holding that the statutory

defences under Section 9 and Section 32 (1)(a) could be denied

to the appellants / defendants for the reason of the appellants /

defendants having applied for registration of the trademark

―ALLROUNDER‖ and having obtained registration in the

United States of the trademark ―ALL-AROUND‖;

(v) attention is invited to paras 2,4,6,8, 19&20 of the judgment of

the Division Bench of this Court in Marico Limited (supra)

where it was inter alia held that merely because the respondent

therein had used ―TM‖ after the expression ―LOW ABSORB

TECHNOLOGY‖ was not such as to wipe out statutory rights /

defences of the respondent;

(vi) that the appellants / defendants had mistakenly applied for

registration of ―ALLROUNDER‖ as a trademark and

mistakenly obtained registration of the trademark ―ALL-

AROUND‖ in United States and are willing to give an

undertaking to withdraw / surrender the same;

(vii) photographic reproductions of the packaging of the products of

the respondent / plaintiff and the appellants / defendants are

handed over to contend that the two are clearly distinctive and

there is no possibility of confusion;

(viii) reliance is placed on the judgment of the Division Bench of this

Court in Veerumal Praveen Kumar Vs. Needle Industries

(India) Ltd. 93 (2001) DLT 600 (DB) to contend that a

trademark cannot exists in vacuum and a trademark if not used

is not entitled to any protection from the Court; on the basis

thereof, it is argued that the respondent / plaintiff have not used

the registered trademark ―ALLROUND‖ and having instead

used the expression ―ALLROUND PROTECTION‖, are not

entitled to sue for infringement of the registered trademark;

reliance in this regard is also placed on para 23 of Fedders

Lloyd Corporation Ltd. Vs. Fedders Corporation 2005 (30)

PTC 353 (Del-DB);

(ix) that the learned Single Judge wrongly relied on the Automatic

Electric Ltd. (supra);

(x) that the learned Single Judge has erred in holding that the use of

the expression ―ALLROUND PROTECTION‖ as a descriptor

by the respondent / plaintiff amounts to use by the respondent /

plaintiff of the registered trademark;

(xi) that the learned Single Judge erred in not considering that the

use by the respondent / plaintiff of the expression

―ALLROUND PROTECTION‖ was not as a stand alone or a

trademark; the trademark used by the respondent / plaintiff was

―ANCHOR‖ ;

(xii) that the learned Single Judge erred in holding that the essential

features were the same;

(xiii) that the principle of approbate and reprobate applies to

pleadings and has been wrongly applied;

(xiv) that none of the documents filed by the respondent / plaintiff

showed the per se use by the respondent / plaintiff of the

registered trademark ―ALLROUND‖;

(xv) that the learned Single Judge erred in relying on Automatic

Electric Ltd. (supra) which is a judgment of the Single Judge of

this Court, in the face of the contrary view of the Division

Bench in Marico Limited (supra); Marico Limited ought to

have been held to have overruled Automatic Electric Ltd.;

8. Per contra, the senior counsel for the respondent / plaintiff has argued:

(a) That in an intra-court appeal against discretionary orders,

interference should not be made unless the discretion is found

to have been exercised arbitrarily, capriciously and perversely

and not otherwise. Reliance in this regard is placed on Wander

Ltd. Vs. Antox India (P) Ltd. 1990 (2) SCC 399;

(b) that as per the application of the respondent / plaintiff for

registration of the trademark ―ALLROUND‖, the respondent

/plaintiff commenced user thereof in the year 2004; on the

contrary, the appellants / defendants admittedly launched their

product with the impugned trademark on 2nd July, 2013 and the

suit from which this appeal arises was filed immediately, on

20th July, 2013;

(c) that the appellants / defendants when applied for registration of

the trademark ―ALL-ROUNDER‖ in the year 2010, showed the

same as proposed to be used;

(d) that the Registrar of Trademarks suo motu raised objection to

the application of the appellants / defendants for registration of

the trademark ―ALL-ROUNDER‖ on the ground of the

respondent / plaintiff's registered trademark ―ALLROUND‖;

(e) thus the appellants / defendants then only, if not earlier, knew

of the registered trademark of the respondent / plaintiff;

(f) that the appellants / defendants vide their response dated

21.10.2011 to the objection so raised by the Registrar of

Trademarks did not contend that the word ―ALL-ROUNDER‖

was descriptive as is being contended now; on the contrary, it

was pleaded that the said expression is distinctive;

(g) attention is invited to the registration dated 5th December, 2011

obtained by the appellants / defendants in United States of the

word ―ALL-AROUND PROTECTION‖ to show that the word

―PROTECTION‖ was disclaimed;

(h) that the registration in favour of the respondent / plaintiff is of

word-mark ―ALLROUND‖ and not of a label;

(i) that Automatic Electric Ltd. supra, though a judgment of the

Single Judge, was approved by the Division Bench in Indian

Hotels Company Ltd. Vs. Jiva Institute of Vedic Science &

Culture 2008 (37) PTC 468 Delhi;

(j) that in response to our query as to what is meant by

―descriptive‖, it was stated that the trademark ‗ALLROUND'

can be used on any other product also and can be used for

multifarious products and thus cannot be described as

descriptive. Attention was invited to the words ―Stronger

Whiter Teeth‖, ―Fresher Breath‖ and ―Healthier Gums‖ circling

the expression ―ALLROUND PROTECTION‖ on the

packaging of the product of the respondent/plaintiff and it was

contended that the said words are descriptive and not the

expression ―ALLROUND PROTECTION‖;

(k) that for a trademark to qualify as descriptive, it must per se

describe the product in question;

(l) that if it were to be held that the expressions ―ALLROUND

PROTECTION‖ were not to be protected, there will be no

―catch phrases‖ in advertising;

(m) that the principle of approbate and reprobate is a part of the

doctrine of estoppel by conduct;

(n) attention is invited to the advertisements of the product of the

respondent/plaintiff in the newspaper in Tamil, Gujarati and

Marathi languages to show that the respondent/plaintiff therein

also has not translated the word ―ÁLLROUND

PROTECTION‖ into vernacular who has transliterated the

same to ―ALLROUND PROTECTION‖ only; it is argued that

the same is indicative of its use as a trademark and not as

descriptor;

(o) attention is invited to the invoices raised by the

respondent/plaintiff, where the product sold is described as

―ANCHOR TOOTH POWDER ARP‖ and as ―AWARP‖ and it

is stated that ARP stands for ALLROUND PROTECTION and

AWARP stands for ANCHOR WHITE ALLROUND

PROTECTION;

(p) attention is invited to Section 2(zb) of the Trademarks Act to

contend that all the aforesaid amount to user of the trademark

by the respondent/plaintiff;

(q) attention is also invited to the slides of the TV advertisements

and other advertisements of the respondent/plaintiff to show

user;

(r) that the appellant/defendant has not given any reason for

adopting the words ―ALLROUNDER‖ and ―ALL-AROUND

PROTECTION‖--it is not their plea that they were unaware of

the mark of the respondent/plaintiff;

(s) that it is thus clear that the appellant/plaintiff wanted to encash

on the respondent/plaintiff's goodwill;

(t) reliance is placed on Ruston & Hornsby Ltd. Vs. The

Zamindara Engineering Co. (1969) 2 SCC 727 laying down

that in an infringement action, where the defendant's trademark

is identical with the plaintiff's mark, the Court will not enquire,

whether the infringement is such as is likely to deceive or cause

confusion and it is contended that the other differences,

including use of other marks of ANCHOR and ORAL-B, is

irrelevant;

(u) reliance is placed on Ruchi Pvt. Ltd. Vs. Indian Flame

Enterprises (2001) PTC 876 (Delhi) to contend that

notwithstanding the fact that the plaintiff was using the mark

―NUTRELA‖ which was registered in conjunction with

―RUCHI‖, the use of the word ―RUCHI‖ along with

―SAHARA‖ in relation to cognate goods, was held to be

capable of causing deception;

(v) that the user by the appellant/defendant of the mark during the

pendency of the suit would not accrue any rights to the

appellant/defendant as such user was at the own peril of the

appellant/defendant and reliance was placed on Amar Singh

Chawal Wala Vs. Shree Vardhman Rice and Genl. Mills 2009

(40) PTC 417 Delhi (DB) where it was held that the pendency

of the appeal for over 12 years did not make any difference.

9. The senior counsel for the appellant/defendant has re-joined by

contending, (i) that the learned Single Judge has exercised the discretion

arbitrarily and capriciously by failing to apply the correct test and thus this

appeal is maintainable; (ii) that the Division Bench in Indian Hotels Company

Ltd. supra only referred to Automatic Electric Ltd. and did not go into the

question and thus cannot be said to have affirmed the law laid down in

Automatic Electric Ltd.; (iii) that the appellant/defendant ―may‖ have made

a mistake in applying for registration in India of the trademark

―ALLROUNDER‖ and in obtaining registration in the US of the trademark

―ALL-AROUND‖; (iv) that the appellant/defendant in its written statement

in para 18 has pleaded that it had adopted the expression ―ALL-AROUND

PROTECTION‖ bona fide, as such expression is descriptive and common to

trade and because third parties were using similar expressions and because

there was no likelihood of the same causing any confusion; (v) that the

Division Bench in Marico Limited supra has held that use of the trademark

of ‗Sun-Drop' distinguished the two products; (vi) that it can only be proved

by evidence, whether the expression ―ALLROUND PROTECTION‖ used

by the respondent/plaintiff had acquired distinctiveness; (vii) reliance is

placed on Rhizome Distilleries P. Ltd. Vs. Pernod Ricard S.A. France 2010

(42) PTC 806 Delhi (DB) laying down that the regime which applied to

descriptive words would apply equally to laudatory words and that no one

can claim exclusive or proprietary rights over such words; (viii) that in law

relating to trademarks, the highest protection is afforded to coined marks

followed by arbitrary marks, laudatory marks, descriptive marks and generic

marks; (ix) that once it is held that the trademark ―ALLROUND‖ of the

respondent/plaintiff is not entitled to protection for the reason of being

descriptive, the claim of the respondent/plaintiff does not pass the test of

passing off.

10. We have weighed the rival contentions aforesaid and do not find any

merit in this appeal for the following reasons:

(i) Neither the Registrar of Trademarks nor anyone else, at the

time when the respondent/plaintiff applied for registration of the

trademark ―ALLROUND‖ objected thereto on any of the grounds

mentioned in Section 9 of the Act;

(ii) Even when the appellant/defendant applied for registration of

the trademark ―ALLROUNDER‖ for the same goods, though

objection on the ground of the trade mark ―ALLROUNDER‖ being

not capable of distinguishing the goods of the appellant / defendant

from goods of another was raised by the Registrar but in the context

of the same being similar/identical to the respondent/plaintiff's

registered mark ―ALLROUND‖ with respect to the same goods;

(iii) Not only the Registrar of Trademarks in India but even the

Registrar of Trademarks in US did not consider that the trademark

―ALLROUND‖ in relation to toothpaste was devoid of any distinctive

character or was not capable of distinguishing the said goods or was

descriptive;

(iv) Even if it were to be held that others interested in opposing the

registration of such a trademark were not vigilant, it is primarily the

duty of the Registrar of Trademarks to ensure that the trademarks

which are not distinctive and which are devoid of any distinctive

character are not registered; the factum of the Registrar of Trademarks

in India and in US, at neither of the aforesaid times having raised any

such objection, will have weightage at least at this stage of grant of

interim relief, to hold that the said marks are prima facie not

considered by the authorities having expertise in the matter as being

descriptive of the said goods and being incapable of distinguishing

such goods of one from another;

(v) We had during the hearing enquired from the senior counsel for

the appellant/defendant that whether not his argument, of only

ANCHOR and ORAL-B being trademarks, turns advertising on its

head; we enquired that if it were to be so, huge sums of money, as are

known to be spent on advertising, would not be spent and only the

brands such as ORAL-B and ANCHOR would be advertised--there

would be no need for involving famous men and women in

advertising and no need for scripting the storyline of any

advertisements or copyrighting the advertisements--no reply was

coming from the senior counsel for the appellant/defendant.

(vi) The use by the respondent/plaintiff of the expression

―ALLROUND PROTECTION‖ in its advertisements and on its

product is as a slogan or a tagline. Such slogans/taglines are definitely

a trade mark within the meaning of Section 2(m) & (zb) of the Act,

being capable of represented graphically and distinguishing the goods

of one from another and used for indicating a connection in the course

of trade between the goods and the person having right to use the

mark.

(vii) Our experience of life shows that such slogans or taglines as

―ALLROUND PROTECTION‖ in advertisements, grab attention and

are sometimes better known than the branded products themselves;

such slogans/taglines/expressions are marketing and communication

tools par excellence and directly impact the consumers by

encouraging them to chose certain goods or services over others; such

slogans/taglines/expressions, though may not directly designate

particular goods or service but support it in commercial terms by

enabling the public to link the slogan/tagline/expression to a specific

company or to recall a brand--they are the first line of

communication with the consumer;

(viii) The function of a slogan/tagline/expression is to crisply

communicate the ability or nature of the goods or services; the same

communicate to the consumers the qualities thereof; often it is found

that it is such slogan/tagline/expression which lingers in the minds of

the consumers and which remains as an after taste of an advertising

campaign; slogans/taglines often become so distinctive of a product

that the trademark affixed on the product may need no mention;

(ix) Slogans/expressions/taglines have indeed become an important

tool in the branding and advertisement campaigns, specially in the

visual media;

(x) An effective slogan/tagline/expression is memorable and

impactful and make the customers feel good about what they are

purchasing and foster more efficient purchasing decisions by creating

distinction in consumers' minds;

(xi) Such slogans/taglines/expressions used repeatedly eventually

come to identify the brand and contributes to the overall brand equity;

(xii) Slogans/taglines/expressions though can be descriptive but are

not necessarily descriptive; it cannot however be lost sight of that the

slogan/tagline, if descriptive, does not serve the purpose for which it

is coined and does not justify the high cost incurred in conceiving and

popularizing the same. A distinctive as compared to descriptive

slogan, conveys the company's and the product's essence as well as

what it aspires to be and conveys the commercial expression to the

consumers. It promotes memory recall;

(xiii) We are of the view that the argument of, ―ALLROUND

PROTECTION‖ as being descriptive of toothpaste is being raised

today only because of the use of the same for a considerably long time

as a tagline / slogan by the respondent / plaintiff and the resultant

association thereof with the product i.e. toothpaste; till it was so

used, none, from the expression ―ALLROUND‖ or ―ALLROUND

PROTECTION‖ could have associated it with or held the same as

descriptive of a toothpaste;

(xiv) We had in fact during the hearing, in a lighter vein, enquired

whether not the word ―ALLROUNDER‖, in the Indian context, is

connected/associated more with the game of cricket than in relation to

a toothpaste.

(xv) The feeling today, of the words ―ALLROUND PROTECTION‖

being descriptive of toothpaste could perhaps be owing to the long

usage thereof in relation to a toothpaste and may not have been so till

it was first used in relation to toothpaste; the test, in our opinion, of

descriptive is not of the day after long/repeated usage of some words

in relation to a good or service, but of the day before such use; we are

of the prima facie view that before the day of first use of the

expression/words ―ALLROUND PROTECTION‖ in relation to a

toothpaste, the same could not have been said to be descriptive

thereof.

(xvi) There is a difference between words/marks which would

classify as descriptive, generally of the goods or services, whosoever

may be provider thereof and words/marks which communicate the

particular/peculiar quality/qualities or features of product of one and

which may not exist or do not exist in the same product being

provided by others. In our opinion, it is only the former which are not

registrable as trademark and which are not protected, and not the

latter. The words ―marks or indications which may serve in trade to

designate the kind, quality, quantity, intended purposes, values...of

the goods‖ in Section 9(1)(b) cannot be read to include words/marks

which designate the quality, intended purpose or values, not generic to

the goods and services but unique to the goods of one and which may

not be present in the same goods and services provided by another.

Such words/marks, highlight and communicate to the consumer the

difference claimed from the same goods or services of others, also

available in the market. Of course, such words or marks would also

be, in a sense descriptive of those unique features, quality, character,

intended purpose of goods/services of one; however they will still

classify as distinctive so long as none other till then has described

those as unique to the product.

(xvii) The different manufacturers/suppliers of toothpaste have

attempted to market their product by boasting the feature, either of

being capable of resulting in extra white teeth or as protecting the

gums or as producing a fresh breath. The respondent / plaintiff on the

contrary marketed its product by highlighting its product as capable of

providing ―ALLROUND PROTECTION‖ and which was further

described as, producing stronger whiter teeth, fresher breath and

healthier gums. While the words stronger whiter teeth, fresher breath

and healthier gums, in our opinion, are descriptive, the expression

―ALLROUND PROTECTION‖ connotes the peculiar quality of the

product of the respondent / plaintiff. Thus the words ―ALLROUND

PROTECTION‖ in our view cannot be said to be descriptive.

(xviii) As far as the argument, of the respondent / plaintiff not using

the registered trade mark ―ALLROUND‖ owing to having suffixed it

with the word ―PROTECTION‖ is concerned, again, the appellants /

defendants in the US, obtained registration of the mark ―ALL-

AROUND PROTECTION‖ disclaiming the word ―PROTECTION‖.

The same is indicative of the appellants/defendants admitted that use

of the word ―PROTECTION‖ as a suffix to the use of the registered

mark ―ALL-AROUND‖ not negating the use of the trade mark. The

same reasoning, of approbate and reprobate, applied by the learned

Single Judge, in our opinion, would apply to this aspect as well.

(xix) As far as the contention, of Automatic Electric Ltd. (supra)

having stood overruled by Marico Limited (supra) is concerned, we

have perused Indian Hotels Company Ltd. (supra) and are unable to

agree that the reference therein to Automatic Electric Ltd. is without

affirming the same. It was the contention in Indian Hotels Company

Ltd. also that the word ―JIVA‖ therein was a descriptive word which

could not be protected as a trade mark. The Division Bench however

negated the said argument by holding that the appellant therein having

itself applied for registration of ―JIVA‖ as a trade mark, could not

argue that the mark was descriptive. Reference to Automatic Electric

Ltd. was made in support of the said reasoning. Unfortunately,

neither Automatic Electric Ltd. nor Indian Hotels Company Ltd.

were noticed in the subsequent judgment of the Division Bench in

Marico Limited. We, at this interim stage are inclined to go along

with the affirmation by the Division Bench in Indian Hotels

Company Ltd. with the view in Automatic Electric Ltd.

(xx) The contention of the appellants / defendants that the

registration of ―ALLROUNDER‖ and ―ALL-AROUND

PROTECTION‖ was applied for and obtained mistakenly and the

appellants / defendants are willing to surrender the same also does not

impress us. The said statement came to be made only during the

hearing; the appellants / defendants otherwise, neither in their written

statement in the suit nor in this appeal have pleaded on oath that it was

a mistake or the circumstance in which the said mistake came to be

made and no explanation whatsoever therefor has been offered. The

appellants / defendants, when so caught on the wrong foot, cannot be

permitted to get away by, during the course of hearing call their action

a mistake.

(xxi) It matters not that the trade mark ―ALLROUND

PROTECTION‖ has been used along with the trade mark

―ANCHOR‖. It is not the argument of the appellants / defendants that

there is any bar in law to use of two trade marks together in relation to

the same product. As aforesaid, the trade mark ―ALLROUND‖ along

with the suffix ―PROTECTION‖ is in the nature of a slogan / tagline,

the use whereof particularly in visual advertising has now been

accepted as enhancing the brand equity.

(xxii) As far as the reliance on Marico Limited (supra) is concerned,

the decision of the Division Bench therein turned on the finding of the

trade mark ―LOW-ABSORB‖ being descriptive of the product in that

case. We have herein above held that the words ―ALLROUND

PROTECTION‖ in relation to the product with which this case is

concerned are not descriptive generally of toothpastes, by whosoever

manufactured/supplied but show the peculiar quality,

features/advantages in the product of the respondent / plaintiff which

may not be present in the same product of others.

(xxiii) As far as the argument, of the third parties also using the same

is concerned, neither is there any prima facie proof/material therefor

nor does it dissuade us, after otherwise finding in favour of

respondent/plaintiff, from affording protection; it is settled principle

that infringement, even if any by third party is no ground to deny

interim relief against the one sought (see Pankaj Goel Vs. Dabur India

Limited 2008 (38) PTC 49 (Delhi) (DB), Castrol Limited Vs. A.K.

Mehta 1997 (17) PTC 408 (DB) and Prakash Roadline Vs. Prakash

Parcel Service 1992 (2) Arbitration Law Reporter 174);

(xxiv) We do not feel the need to elaborately discuss the case law on

the subject; each case depends on its unique facts. Moreover, the

entire case law has been discussed in Stokely Van Camp, Inc. Vs.

Heinz India Private Limited 171 (2010) DLT 16 which was affirmed

by the Division Bench in the judgment reported as

MANU/DE/3132/2010 and SLP (Civil) No.8016/2011 preferred

whereagainst was dismissed in limine on 8th April, 2011 and to which

surprisingly neither counsel referred.

11. Resultantly, the appeal is dismissed.

12. Needless to state, nothing contained herein will influence the decision

after trial.

RAJIV SAHAI ENDLAW, J.

CHIEF JUSTICE MAY 30, 2014 ‗gsr/bs'

 
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