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

M/S Kamdhenu Limited vs M/S Aashiana Rolling Mills Ltd
2017 Latest Caselaw 6132 Del

Citation : 2017 Latest Caselaw 6132 Del
Judgement Date : 3 November, 2017

Delhi High Court
M/S Kamdhenu Limited vs M/S Aashiana Rolling Mills Ltd on 3 November, 2017
*       IN THE HIGH COURT OF DELHI AT NEW DELHI


                         RESERVED ON : 6th SEPTEMBER, 2017
                          DECIDED ON : 3rd NOVEMBER, 2017

+      CS(OS) 360/2017, IAs 10100/17 (Delay) & 10101/17 (Delay)

       M/S KAMDHENU LIMITED                         ..... Plaintiff
            Through : Mr.Akhil Sibal, Sr.Advocate with
            Mr.S.K.Bansal, Mr.Ajay Amitabh Suman & Mr.Kapil
            Kumar Giri, Advocates.

                           Versus

       M/S AASHIANA ROLLING MILLS LTD ..... Defendant
            Through : Mr.C.M.Lal, Sr.Advocate with Mr.Kapil
            Wadhwa, Ms.Devyani Nath, Mr.Rupin Bahl & Ms.Nancy
            Roy, Advocates.

       CORAM:
       HON'BLE MR. JUSTICE S.P.GARG

S.P.GARG, J.

IA 12872/2017 (u/O XXXIX Rule 1 & 2 CPC) in CS(OS) 360/2017

1. In a suit for Permanent Injunction to restrain infringement of registered design under the Design Act, 2000, Rendition of Accounts, Delivery up, etc., the instant IA has been filed by the plaintiff to seek interim injunction till the disposal of the suit. It is contested by the defendant.

2. Plaintiff's case as projected in the plaint is that the plaintiff is a company duly incorporated under the provisions of Companies Act, 1956. It manufactures and markets steel bars (Saria)

and other allied / cognate goods under the trade name and trademark "KAMDHENU" which is its registered trademark. It is further pleaded that in order to distinguish its TMT bars from the other bars available in the market, the plaintiff has created and developed unique design having new and original features of surface pattern of double rib to be applied to its steel bar towards the end of 2012 and the beginning of 2013. It is further averred that in order to get statutory protection in the said design, the plaintiff applied for its registration under the Design Act, 2000 and the registration has been granted under No.250968 in Class 25-01 w.e.f. 14.01.2013 vide certificate dated 29.08.2014 by the office of Controller General of Patents; Designs and Trademark. It is further urged that the plaintiff applies the said design on its "KAMDHENU SS 10000 TMT" which is the best quality steel bar. The plaintiff has the sole right to utilise design in artistic manner and use the same for its products or any adoption of any identical / similar design. No one else is entitled to use the said design or any identical / deceptively or confusingly similar marks without its consent or permission. The plaintiff has built up a valuable trade, goodwill and reputation.

3. It is further averred that in the first week of June, 2017 the plaintiff came across TMT bar and leaflets relating thereto of the defendant bearing the trademark "FRIENDS 500 HD" in the markets of South Delhi. It is alleged that the defendant has applied / copied / adopted / imitated an identical design as that of the plaintiff's design registered under No. 250968 in Class 25-01. The surface pattern of the double rib being so used and applied by the defendant on its TMT

bars is identical with / or substantially similar and fraudulent and obvious imitation of the plaintiff's registered design. The impugned adoption and use of the plaintiff's design by the defendant is fraudulent and / or obvious imitation of the plaintiff's design. The defendant's adoption and use of the impugned design in relation to their steel bar is an infringement of the plaintiff's said registered design and is also guilty of passing off.

4. The suit is contested by the defendant. It is urged that the plaintiff has played fraud upon the Design Office, Kolkata by misrepresenting itself as the owner and originator of the impugned design bearing No. 250968. The impugned design has been copied from British Standard BS 4449:2005 category B500C. The documents were suppressed by the plaintiff. The impugned design is used as a standard for reinforcement bars worldwide since 1984. Several countries including Germany, Poland and U.K. have adopted the said standard. The plaintiff cannot claim any monopoly or right over the impugned design. In order to comply with the B500C standard, it is mandatory for any manufacturer to follow the transverse rib arrangement as depicted in the standard published in 1984. The impugned design is liable to be cancelled under Section 19 of the Design Act, 2000.

5. It is further averred that the defendant is a part of FRIENDS Steel Group, it commenced its business operations in 1998. The defendant is a leading manufacturer of steel bars including TMT bars, other steel rolling sections like angle, tee, round, etc. The defendant is the manufacturer of FRIENDS TMT bars in Gujarat and

primarily operates its business in Gujarat; it is approved / certified by Bureau of Indian Standards. The defendant has been manufacturing and marketing TMT bars and other allied products for the last about 19 years. The impugned product was designed in June, 2017 and thereafter the defendant commenced its trial production. Samples of the impugned product was sent to the Government approved labs for trial and the testing purposes in June, 2017. The shape and surface pattern of the impugned product has been mandated / prescribed by the British Standard BS4449:2005 category B500C designs, existing in the public domain since September, 2005 in U.K. and in Germany way back since 1984. The impugned design is a basis of categorization of the reinforcing bars within the B500 standard. The plaintiff has copied the impugned design from a surface pattern proposed in B500C category. The defendant is in the process of filing a cancellation petition before the Controller of Designs, Kolkatta with regard to the impugned design. It is further urged that the plaintiff is not the originator, inventor or owner of the impugned design; it lacks novelty. The impugned design is functional in nature. It does not have any individual characteristic which makes it different from prior published surface patterns of TMT bars.

6. In the replication, the plaintiff disclosed that the impugned design is quite different and distinct from the alleged designs relied upon by the defendant. The plaintiff's design is new, novel and original. The plaintiff's two sets of the ribs are inclined at 48 degree and 65 degree. The inclination of ribs at the particular degree is not mentioned in either of the alleged standard, relied upon

by the defendant. The defendant has copied the same pattern of ribs inclined at 48 degree and 65 degree and is guilty of infringement of plaintiff's registered design. It is further informed that one Narendra used to work with the plaintiff company as machine operator and was well versed with the impugned design. He subsequently joined the defendant's company. The defendant was ex-licensee of the plaintiff.

7. Learned Senior Counsel for the plaintiff urged that due to registration of the design under 250968 in Class 25-01, the plaintiff is a registered proprietor and there is a presumption of validity of the design. The defendant was the ex-licensee of the plaintiff. It has copied the exact angle of the plaintiff's ribs. The two sets of ribs in the plaintiff's bar are inclined to 48 degree and 65 degree and it amounts to piracy of the plaintiff's design under Section 22 of the Design Act. The plaintiff used the device of magnifying glass to highlight the design in its advertisement. Identical device of magnifying glass has been used by the defendant on their bar to highlight the plaintiff's design. The defendant has challenged the validity of the plaintiff's registered design on the basis that the same has been prescribed by alleged British Standard prior to the plaintiff's registration. However, the validity of the registered trademark cannot be questioned at the interim stage. The defendant has miserably failed to show that the subject design is the only mode /option possible for functional requirement of the product; the alleged defence of functionality is liable to be rejected. The alleged British Standard provides for range of the designs and not a particular design as such. Alleged year of publication is not prima facie established by the

defendant. The balance of convenience is in favour of the plaintiff and it will suffer irreparable loss if no interim protection is granted. Reliance was placed on 'ITC Limited vs. Controller of Patents and Designs', 2017 SCC online Cal 415; 'Gujarat Bottling Co.Ltd. & Ors. vs. Coca Cola & Ors.', 1995 (5) SCC 545; 'Lupin Ltd. & Anr. vs. Johnson and Johnson & Anr.', 2015 (61) PTC 1 (BOM)(FB); 'Whirlpool of India Ltd. vs. Videocon Industries Ltd.', 2014 (60) PTC 155 (BOM); 'Mohan Lal, Proprietor of Mourya Industries vs. Sona Paint & Hardware', 2013 (55) PTC 61 (DEL)(FB); 'Cello Household Products vs. Modware India', 2017 SCC Online Bom 394; 'Faber- Castell Aktiengesellschaft vs. Cello Pens Pvt. Ltd.', 2015 SCC Online Bom 6410; 'Reckitt Benkiser India Ltd. vs. Wyeth Ltd.', 2013 (54) PTC 90 (DEL)(FB); 'Bharat Glass Tube Ltd. vs. Gopal Glass Works Ltd.', AIR 2008 SC 2520; 'RSPL Ltd. vs. Mukesh Sharma & Anr.', 232 (2016) DLT 161 (DB); and, 'Wander Ltd. & Anr. vs. Antox India Pvt. Ltd.', 1991 PTC-1.

8. Learned Senior Counsel for the defendant while controverting the contentions urged that the plaintiff is not the originator of the design; registration was obtained under fraud and its validity can be challenged under Section 19 of the Design Act. The plaintiff himself has copied the design from the British Standard BS 4449:2005 category B500C available in the public domain, it was published in 2005. The design is functional in nature and is not a registerable under 19(1)(d) of the Act. The defendant is in the process of filing of cancellation petition. Only in the replication, the plaintiff came up with the plea that the ribs were inclined 48 degree and 65

degree. Reliance was placed on 'Amit Jain vs. Ayurveda Herbal & Ors.', 2015 (63) PTC 121 (Del); 'Dabur India Limited vs. Mr.Rajesh Kumar & Ors.', 2008 (37) PTC 227 (Del); and, 'M/s. Aashiana Rolling Mills Ltd. vs. M/s.Kamdhenu Ltd.' FAO(OS)237/2017, CAV.No.760/2017 & CM Nos.30823-24/2017 decided on 28.08.2017.

9. By an order dated 15.06.2017, the defendant and its associates etc. were restrained from using, selling, soliciting, exporting, displaying advertising or by any other mode dealing in any manner or mode the impugned design or any other design which is deceptively similar to or fraudulent and / or obvious imitation of the plaintiff's design covered by design registration No.250968 in Class 25-01 in relation to steel bar and related / allied products. The said interim protection continues till date.

10. At the time of consideration of interim relief only prima facie view of the matter is to be taken. Undisputedly, the plaintiff is the registered proprietor of design under registration No.250968 in Class 25-01 dated 14.01.2013. Till date, the defendant has not filed any cancellation petition before the concerned authority i.e. Controller General of Patents; Designs and Trademark. The registration certificate is accompanied by two sheets where the front view and back view of the TMT bar is reflected. It records that the novelty resides in surface pattern particularly in the portions marked A & B rod for construction. The said registration is valid till date. There will be a presumption of validity due to its registration. It will be during trial for the defendant to establish that the registration is in violation of any Clause of Section 19 of the Act.

11. The plaintiff undoubtedly is the prior user of the design since 2013. As per the defendant's admission, it started trial production of the impugned steel bars only in June 2017. No substantial sales have been effected pursuant to that. On the contrary, the plaintiff has pleaded sale of subject matter products since 2013; its total sale for the year 2016-2017 was `8,377/- lacs. The total gross turnover of the plaintiff for the year 2016-2017 is `63,315/- lacs. The plaintiff has also shown that huge sum of money was spent on the advertisement of the subject matter. In 2016-2017, `27,50,292/- was spent on advertisement expenses and `1,13,86,571/- was spent on sales promotion.

12. The defendant has not placed on record any credible material at this stage to infer if the impugned design has been copied by the plaintiff from the British Standard BS 4449:2005 category B500C. The plaintiff has placed on record the advertisement undertaken by the defendant for its products which is identical to the plaintiff's design. In this advertisement, the defendant claims that the design underneath the magnifying glass was its 'innovation'. Apparently, the defendant cannot plead at this juncture that the impugned design of which the plaintiff is the registered proprietor was in public domain prior to 2013.

13. The plaintiff has produced on record a report from Standard Testing Laboratory (page 245, part III); it records that the sample described TMT 10 mm "FRIENDS" did not conform to IS : 1786-08 for GR-Fe-500 with test No.3, 4 & 5. Report dated 29.08.2017 (page 246, part III) given by Mr.Rajesh Kant Chand

Mishra, Assistant Professor observed : "on the basis of various comparisons as studied and discussed in above paragraphs on support of aforesaid figures and facts of this report, it has been concluded herein that the design in FRIENDS' TMT Bars is the copy of the design in KAMDHENU's TMT Bars."

14. The plaintiff has also placed on record the document showing that one Narendra, who is alleged to have shifted his employment with the defendant presently, was machine operator with it in April, 2014. The plaintiff has further claimed that earlier the defendant was its ex-licensee and was aware of the impugned design to be replicated in its TMT bars. Photocopy of the Licence User Agreement (page 233, part III) executed between the parties on 01.06.2008 has been placed on record.

15. The impugned design has been protected by the plaintiff earlier also by filing various suits and the Courts have given interim protection. This is so apparent from the orders (pages 206 to 219) passed in CS/TM No.78/2014 'M/s. Kamdhenu Ispat Ltd. vs. Shri Sharma Steeltech (India) Pvt. Ltd. & Anr.' confirmed by this Court in CS(COMM) 348/2016 'M/s. Kamdhenu Ispat Ltd. vs. Sh.Sharma Steel Tech India Pvt. Ltd. & Anr.' and CS/TM No.96/2016 'M/s. Kamdhenu Ltd. vs. M/s. Him Steel Private Limited' dated 14.12.2016.

16. Considering the above facts, this Court is of the view that the plaintiff has a prima facie case to protect its design till the disposal of the case. The arguments raised by the learned Senior Counsel for the defendant are primarily arguments on merits which can be

considered after the parties are given opportunities to prove their respective cases by leading credible evidence.

17. The IA is allowed and the interim protection granted vide order dated 15.06.2017 is confirmed till the disposal of the suit.

18. Observations in the order shall have no impact on merits of the case.

CS(OS) 360/2017, IAs 10100/17 (Delay) & 10101/17 (Delay)

1. List before the Joint Registrar on 30th November, 2017 for completion of pleadings, filing of documents and affidavits of admission / denial of the documents.

2. List before this Court on 20th December, 2017 for framing of issues.

(S.P.GARG) JUDGE NOVEMBER 03, 2017 / tr

 
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