Citation : 2016 Latest Caselaw 5187 Del
Judgement Date : 8 August, 2016
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 8th August, 2016
+ CS(COMM) No.850/2016, IA No.8343/2016 (u/O 39 R-1&2 CPC)
and IA No.8345/2016 (u/S 149 CPC for exemption for filing court
fees).
M/S BRIGHT ENTERPRISES PRIVATE
LIMITED & ANR ..... Plaintiffs
Through: Mr. Akhil Sibal, Mr. Mohit Goel, Mr.
Sidhant Goel, Ms. Sangeeta Goel, Ms.
Ritika Pachnanda, Mr. Dhruv Gautam
and Ms. Janhavi Mitra, Advs.
Versus
MJ BIZCRAFT LLP & ANR ..... Defendants
Through: None.
CORAM:-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.
The two plaintiffs viz. M/s Bright Enterprises Pvt. Ltd. and M/s AKM
Enterprises Pvt. Ltd. have instituted this suit for permanent injunction to
restrain the two defendants viz. MJ Bizcraft LLP and Shangri-La‟s Eros
Hotel from using for any of their business activities the trademark
"PRIVEE" or any other trademark or logo / device which is identical to or
deceptively similar to the plaintiffs‟ trademark "MBD PRIVE" and
"PRIVE" or which incorporates the word "PRIVE" or any other trademark
or logo or device which is identical to or deceptively similar to the plaintiffs‟
trademark and for ancillary reliefs.
2. Being of a prima facie view that the plaintiffs have not made out any
case, the counsel for the plaintiffs was on 22nd July, 2016 heard at length on
admission and orders reserved.
3. It is the case of the plaintiffs:
(i) that the plaintiff companies form part of the MBD Group;
(ii) that the plaintiff no.1 and the plaintiff no.2 have made foray
into premium and luxury mixed used developments primarily
entailing hotel, retail and entertainment under the brand names
like "MBD NEOPOLIS" and "MBD PRIVE" which are
currently under operation in areas including but not limited to
Noida, Ludhiana and Jalandhar;
(iii) that the plaintiffs have been in the service of managing and
operating a five star luxury hotel by the name of „The Radisson
Blue MBD Hotel‟ in Noida, Ludhiana and Jalandhar;
(iv) that the plaintiff no.1 coined the trademarks "MBD PRIVE"
and "PRIVE" and has exclusively and continuously along with
the plaintiff no.2 used the same for a luxury wing of rooms in
the Radisson Blue MBD Hotels; these luxury rooms inside the
Radisson Blue MBD Hotels are also well known as the "PRIVE
COLLECTION" rooms and are also promoted by the name of
"MBD PRIVE";
(v) that the trademark "MBD PRIVE" and "PRIVE" are inherently
distinctive and are exclusively associated by consumers as
indicative of trade source of the plaintiffs; as such the
trademarks "MBD PRIVE" and "PRIVE" distinguishes services
and business of the plaintiffs from those of others in the course
of trade;
(vi) that the plaintiff no.1 has obtained six registrations for the
trademark "MBD PRIVE" in Classes 8,16,21,29 & 30 and
applications for registration of the trademark "PRIVE" in
Classes 36,41 and 43 and of "MBD PRIVE" in Classes 36 and
41 are pending;
(vii) that the plaintiffs by continuous and extensive use of the
trademarks "MBD PRIVE" and "PRIVE" have also acquired
common law rights to the exclusive use of the said trademarks,
either independently or conjunctively with other words, marks
or logos;
(viii) that the trademark "MBD PRIVE" and "PRIVE" feature
prominently in print and electronic media including trade
journals, directories, magazines and periodicals having wide
coverage and circulation;
(ix) that the trademarks "MBD PRIVE" and "PRIVE" have thus
attained the designation of a well known trademark within the
meaning of Trademarks Act, 1999;
(x) that the defendant no.1 MJ Bizcraft LLP is carrying on business
relating to nightclubs and discotheques;
(xi) that the plaintiffs in the month of January, 2016 acquired
knowledge and information that there is a nightclub /
discotheque running in defendant no.2 Shangri-La‟s Eros Hotel
at Ashoka Road, Connaught Place, New Delhi under the
infringing trademark "PRIVEE";
(xii) that on contacting the defendant no.2 Shangi-La‟s Eros Hotel, it
was learnt that the discotheque in the name of "PRIVEE" is
being run by the defendant no.1 MJ Bizcraft LLP;
(xiii) that the defendant no.1 MJ Bizcraft LLP adopted the infringing
trademark only in December, 2015;
(xiv) that adoption by the defendants of the trademark "PRIVEE"
constitutes infringement under Section 29 of the Trademarks
Act;
(xv) that the defendants are fraudulently enticing customers of the
plaintiffs to purchase their services by selling the same under
the infringing trademark "PRIVEE";
(xvi) that continued usage of the infringing trademark "PRIVEE" by
the defendants for conducting their business activities relating
to nightclub and discotheque is contrary to statutory provisions
and is bound to lead to confusion in the mind of the public and
is likely to result in dilution of goodwill of the plaintiffs‟ well
known mark "MBD PRIVE" and "PRIVE";
(xvii) that the defendants are seeking to use the goodwill and
reputation of the plaintiffs‟ mark as a springboard for their
activities and to misrepresent to the general public that the
services provided by them owe their origin to or are licensed by
the plaintiffs;
(xviii) that use of infringing trademark "PRIVEE" is likely to erode
the uniqueness and exclusivity associated with the plaintiffs‟
business activity;
(xix) that the members of the public and the trade are likely to be
induced to believe that the services of the defendants have a
connection with those of the plaintiffs either in the form of a
licensed use of tie up or some kind of business arrangement;
(xx) that though a cease and desist notice dated 28th January, 2016
was sent to the defendant no2 but the defendant no.2 in
response thereto refused to abide thereby.
4. The Certificates of Registration of Trademark, copies of which have
been filed by the plaintiffs, show:
(i) the registration dated 3rd November, 2009 of "MBD PRIVE" in
respect of Goods Cutlery, Forks, Spoons, Knifes, Spatula, Can-
Openers, Wine-Openers, Ice-Tongs, Non-Electric Cheese and
Egg Slicers, Pizza Cutters (Non-Electric), Choppers and
Shredders;
(ii) the registration dated 22nd June, 2013 of "MBD PRIVE" in
relation to Goods Glassware, Porcelain and Earthenware (not
included in other Classes), Bottle Opener, Bottles, Crockery,
Beer Mugs, Wine Glasses, Cocktail Stirrers, Coasters,
Confectioners Decorating Bags (Pastry Bags), Ice-Pails
(Coolers), Menu Card Holders, Cocktail Shakers, Napkin
Holders, Napkin Rings, Flower Pots, Bread Boards, Brushes for
Footwear, Buckets, Butter Dish Covers, Carpet Sweepers,
Chopsticks, Dustbins, Flasks, Jugs, Kettles, Toothpicks,
Vegetable Dishes;
(iii) the registration dated 20th April, 2010 of "MBD PRIVE" in
relation to Cutlery, Forks, Spoons, Knifes Spatula, Can-
Openers, Wine-Openers, Ice-Tongs, Non-Electric Cheese and
Eggs Slicers, Pizza Cutters (Non-Electric), Choppers and
Shredders;
(iv) the registration dated 20th April, 2010 of "MBD PRIVE" in
relation to Books, Printing Material, Brochure, Hoarding,
Signage, Brochures, Pamphlets, Stickers, Brief, Write Ups,
Advertisement, Pen, Pencil, Stationery Items, Calendar,
Napkin, Paper Bags, any other article made of paper advertising
material;
(v) the registration dated 20th April, 2010 of "MBD PRIVE" in
relation to Glassware, Porcelain and Earthenware (not included
in other Classes), Bottle Opener, Bottles, Crockery, Beer Mugs,
Wine Glasses, Cocktail Stirrers, Coasters, Confectioners
Decorating Bags (Pastry Bags), Ice-Pails (Coolers), Menu Card
Holders, Cocktail Shakers, Napkin Holders, Napkin Rings,
Flower Pots, Bread Boards, Brushes for Footwear, Buckets,
Butter Dish Covers, Carpet Sweepers, Chopsticks, Dustbins,
Flasks, Jugs, Kettles, Toothpicks, Vegetable Dishes;
(vi) the registration dated 20th April, 2010 of "MBD PRIVE" in
relation to Meat, Fish, Poultry and Game, Meat Extracts,
Preserved, Dried and Cooked Fruits and Vegetables, Jellies,
Jams, Eggs, Milk and Milk Products, Edible Oils and Fats,
Salad Dressings, Preserves, Cheese, Pickles, Fruit based Snack
Food, Preparations for making Soups, Tomato Puree and
Yoghurt;
(vii) the registration dated 20th April, 2010 of "MBD PRIVE" in
relation to Coffee, Tea, Cocoa, Sugar, Tapioca, Sago, Artificial
Coffee, Flour and preparation made from Cereal, Bread, Pastry,
Cakes and Confectionary, Chocolates, Cake Paste, Cake
Powder, Ice-cream, Yoghurt (Frozen), Biscuits, Cookies,
Sauces (Except salad dressings), Popcorn, Chocolate or Coffee
or Cocoa based Beverages, Pizzas, Sausages, Semolina.
5. The plaintiffs however in the plaint have not pleaded use of the
registered trademark in relation to the goods for which the aforesaid
registrations have been obtained. The only plea in the plaint of use of
"MBD PRIVE" and "PRIVE" is in relation to the luxury wing of rooms in
the Radisson Blue MBD Hotels at Noida, Ludhiana and Jalandhar.
6. It is perhaps for this reason only that though the plaintiffs in the plaint
have claimed the reliefs, also on the basis of infringement of trademark but
the counsel for the plaintiffs on specific enquiry during the hearing, pegged
the case of the plaintiffs on the anvil of passing off only and classified that
the plaintiffs are not claiming the relief on the anvil of infringement.
7. I had during the course of hearing enquired from the counsel for the
plaintiffs whether not the use, even if prior, by the plaintiffs of the word
"PRIVE" in relation to a luxury / exclusive wing of the hotels bearing the
trade name "MBD" of the plaintiff is unlikely to confuse anyone that a
nightclub in another branded hotel has any connection / association with the
plaintiffs. Radisson and Shangri-La‟s are two well known international
brands in the hotel / hospitality industry which are separately identified by
the patrons and it was / is felt by me that none is likely to associate a
nightclub in Shangri-La‟s Eros Hotel, even if by the same name as an
exclusive wing of the Radisson Blue MBD Hotels, as having any connection
with the plaintiffs.
8. I further enquired from the counsel for the plaintiffs, whether not the
essential ingredient of passing off, on the anvil whereof as distinct from
infringement, the counsel for the plaintiffs argued, is confusion or
association and whether not owing to the distinctive brands of the plaintiffs‟
and the defendant no.2‟s hotel and the distinctive services therein with
respect to which the word "PRIVE" / "PRIVEE" are used, there is no
possibility of confusion / association.
9. The counsel for the plaintiffs, after the order was reserved, has handed
over copies of judgments in:-
(i) Kirloskar Diesel Recon. (P) Ltd. Vs. Kirloskar Proprietory
Ltd. 1997 PTC (17) 469.
(ii) Satyam Infoway Ltd. Vs. Sifynet Solutions (P) Ltd. (2004) 6
SCC 145.
(iii) Laxmikant V. Patel Vs. Chetanbai Shah (2002) 3 SCC 65.
(iv) Bloomberg Finance LP Vs. Prafull Saklecha
MANU/DE/3673/2013.
(v) Reckitt Benckiser (India) Ltd. Vs. Dabur India Ltd. 2014 (60)
PTC 634 (Del).
(vi) Century Traders Vs. Roshan Lal Duggar AIR 1978 Delhi 250.
10. "PRIVE" is a word from old French and was derived from the Latin
word „privatus‟ and translated in English language meant „private‟ or „a
private place‟ and has been found by me to be common to the hospitality
industry particularly the hotels, with areas / zones in hotels which are not
meant to be accessible to all the guests of the hotel being marked therewith.
As far as I recollect, the business centre of erstwhile hotel Holiday Inn at
Barakhamba Road, New Delhi, now Hotel The Lalit, was also called
"PRIVE" and the business centre facility at hotel Dusit Devarana now is
called "PRIVE". It is for this reason only that I entertained doubts as to the
maintainability of the case made out by the plaintiffs, of use by the
defendants of the word "PRIVEE" in relation to a nightclub, not a stand-
alone nightclub but in hotel Shangri-La‟s Eros, would amount to passing off
by the defendants of their business of a nightclub as that of the plaintiffs -
the simple law of passing off being that one man is not entitled to sell his
goods under such circumstances as to induce the public to believe that they
are of someone else.
11. Not only so, a „Google‟ search of the word "PRIVE" throws up use of
the said word in "CLUB PRIVE" at hotel Dusit Devarana, New Delhi and
"PRIVEE" at Shangri-La‟s Eros Hotel, New Delhi and "MBD PRIVE"
appears much much later, even after hotel "PICASSO PRIVE" at A-14,
Naraina Vihar, New Delhi and a host of other hotels providing services or
having restaurant or spa with the name "PRIVE".
12. The plaintiffs, along with their documents at page 34 have filed the
download from Google website of the search result "MBD PRIVE" and the
counsel for the plaintiffs argued that the plaintiffs are prior user of the word
"PRIVE" with the defendants having commenced used thereof only in
January, 2016. In support thereof, the counsel for the plaintiff drew
attention to the news reports of May, June and July, 2009 of introduction of
the new room category "PRIVE" in the Radisson Blue MBD Hotel.
However not only does a Google search again so discloses but the plaintiffs
also along with their documents at page 76 have filed news reports of 18 th
May, 2016 of launch of "all new MBD PRIVE COLLECTION" at the
plaintiffs‟ hotels. There is nothing to show that the "PRIVE" category of
rooms which were launched in the plaintiffs‟ hotel in May and June, 2009
continued till now.
13. Though the plaintiffs in the plaint have given the figures of turnover
of Radisson Blue MBD Hotels but have shied away from giving the turnover
of the luxury wing of rooms in the said hotels under the names "MBD
PRIVE", "PRIVE" and "PRIVE COLLECTION".
14. An action for passing off, Supreme Court in Satyam Infoway Ltd.
supra held, 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 service 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 there 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. 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
mala fide intention on the part of the defendant. What has to be established
is the likelihood of confusion in the minds of the public with the word
"public" being understood to mean actual or potential customers or users to
whom the goods or services are offered. Owing to the aforesaid tests, the
third element of a passing off action is loss or the likelihood of it.
15. It is for the reason of not finding a) the plaintiffs to have even prima
facie established any distinctiveness of the mark "PRIVE" used by them in
conjunction with their mark „MBD‟ or b) of the same having come to be
exclusively identified with the plaintiffs or c) of the plaintiffs having used it
extensively, that the queries during the hearing were made from the counsel
for the plaintiffs. The only reply of the counsel for the plaintiffs was that the
patrons of the plaintiffs may enter the nightclub by associating it with the
plaintiff.
16. I am however not satisfied with the aforesaid answer for the reasons
already stated above. Radisson and Shangri-La and MBD and Eros are two
separate distinct brands and the patrons of the two hotels rack rate of rooms
wherein runs into thousands of rupees per day are unlikely to associate a
service or a restaurant in a Shangri-La‟s Eros Hotel with a service in MBD
Radisson Hotel. It is not the case of the plaintiff that "PRIVE" is a hotel
within a hotel or is sold or marketed separately and independently of the
Radisson Blue MBD Hotels. It is not as if the person claiming rights to the
mark "PRIVE" is using the mark "PRIVE" for providing services whether it
be of hotel or of a nightclub or of a restaurant, across the board, to
whichever hotel may want such services, for it to be said that owing to the
possibility of such services being any hotel the patrons of such services are
likely to confuse provision thereof in another hotel to be of the person
providing such services in other hotels. On the contrary the use claimed by
the plaintiff of the mark "PRIVE" is in relation to exclusive wing of its
Radisson Blue MBD hotel and which concept is in vogue in the hotel
industry with most of the hotels having such exclusive wing meant for high
end business travelers or for a category of patrons niche above the patrons of
the remaining hotel. However such exclusive wings are managed by the
same owner / proprietor of the hotel and not by outsider. Instance thereof is
available in the facts of the present case itself; while the owners/proprietors
of the hotels are the MBD and Eros group respectively, use of the brand
Radisson and Shangri-La‟s is by way of franchise. That is not the case with
„PRIVE‟.
17. As far as the judgments relied upon by the counsel for the plaintiffs
are concerned, I am reminded of what was held in Amritdhara Pharmacy
Vs. Satya Deo Gupta AIR 1963 SC 449 and reiterated in Cadila Health
Care Limited Vs. Cadila Pharmaceuticals Limited (2001) 5 SCC 73. In
Amritdhara Pharmacy it was held that "the Act does not lay down any
criteria for determining what is likely to deceive or cause confusion.
Therefore, every case must depend on its own particular facts, and the value
of authorities lies not so much in the actual decision as in the tests applied
for determining what is likely to deceive or cause confusion". In Cadila
Health Care Limited it was added that the weightage to be given to each of
the factors laid down therein for deciding the question of deceptive
similarity in an action for passing off depends upon facts of each case and
the same weightage cannot be given to each factor in every case.
18. „PRIVE‟, as I have already observed above, is a generic word
meaning a private place. With respect to such words, as far back as in The
Cellular Clothing Company Limited Vs. Maxton & Murray (1899) 16 RPC
397 (HL) it was held in relation to the word „Cellular‟ that it was an ordinary
English word which appropriately and conveniently described the cloth of
which the goods sold by the plaintiff in that case were manufactured and that
the term had not been „proved‟ to have acquired a secondary or special
meaning so as to denote only the goods of the plaintiff. With the aspect of
„proof‟ I will deal hereunder.
19. The plaintiff has not made out any case of being the sole user of the
word „PRIVE‟ in relation to hotels and there is abundant material available
to show otherwise. Without the plaintiffs establishing a case of such generic
word having acquired a secondary or special meaning so as to denote only
the plaintiffs, the plaintiffs cannot maintain an action for passing off. The
same test was applied by the Supreme Court in T.V. Venugopal vs
Ushodaya Enterprises Ltd. (2011) 4 SCC 85 where the word „Eenadu‟
meaning „Today‟ in Telugu language, though generic was held to having
acquired a secondary or subsidiary meaning by which the products and
services of the plaintiff in that case were identified. The plaintiffs here, as
aforesaid, have not been marketing „PRIVE‟ collection of rooms in its MBD
Radisson Hotels independently or separately from MBD Radisson Hotel. No
pleading and documents of such marketing or of revenue as aforesaid are
found in the case made by the plaintiffs. It is also not as if the said generic
word has no relationship to the hotel industry for it to be said that the
application thereof by the plaintiffs in the hotel industry is a „first‟.
20. The next question which must be answered is whether a suit can be
dismissed in limine or an opportunity has to be necessarily given to the
plaintiffs to prove that its mark has acquired distinctiveness.
21. It is not as if a civil suit necessarily has to be entertained and carried
through the process of completion of pleadings, framing of issues and
recording of evidence. It has been held in Dr. Zubair Ul Abidin Vs.
Sameena Abidin (2014) 214 DLT 340 (DB) that suits which are doomed to
fail and of which there is no chance of any success should be dismissed at
whatever stage the Court finds it to be so. In relation to the passing off suits
also, it has been held in Camlin Private Ltd. Vs. National Pencil Industries
(1986) VI PTC 1 that the suit can be dismissed in limine.
22. There has also been a change in law now. The plaintiffs, though had
an option to institute this suit before the District Judge, have chosen to file it
as a commercial suit before the Commercial Division of this Court.
Commercial Courts, Commercial Division and Commercial Appellate
Division of High Courts Act, 2015 has amended CPC vis-à-vis commercial
disputes and Order 13A of the CPC as applicable to commercial disputes
allows for summary dismissal of the suit. The plaintiffs having chosen to file
the suit as a commercial suit have taken a chance of the suit being
summarily dismissed. Even otherwise, today, when the Courts are facing the
problem of docket explosion, unless the Courts weed out such suits which on
the reading of the plaint and the documents filed therewith do not show any
right in favour of the plaintiffs, the trial of such suits would be at the cost of
expeditious disposal of deserving suits.
23. No case for admitting the suit is thus made out.
24. Dismissed.
I refrain from imposing any costs.
Decree sheet be prepared.
RAJIV SAHAI ENDLAW, J.
AUGUST 8, 2016 „gsr‟/pp
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!