Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Munish Kumar Singla Trading As: ... vs Jollibee Foods Corporation
2017 Latest Caselaw 6562 Del

Citation : 2017 Latest Caselaw 6562 Del
Judgement Date : 20 November, 2017

Delhi High Court
Munish Kumar Singla Trading As: ... vs Jollibee Foods Corporation on 20 November, 2017
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         FAO No. 458/2017

%                                          20th November, 2017

MUNISH KUMAR SINGLA TRADING AS: CHAKSHU FOOD
PRODUCTS                                   ..... Appellant
                 Through: Mr. S.K. Bansal, Mr. Pankaj
                          Kumar and Mr. Kapil Kumar
                          Giri, Advocates.

                          versus

JOLLIBEE FOODS CORPORATION               ..... Respondent

Through: Mr. Neeraj Grover, Mr. Nageeb Nawab and Mr. Himanshu Deora, Advocates.

CORAM:

HON'BLE MR. JUSTICE VALMIKI J.MEHTA

To be referred to the Reporter or not?     YES


VALMIKI J. MEHTA, J (ORAL)

1. This First Appeal is filed by the defendant in the suit

under Order XLIII (1)(r) CPC impugning the ex-parte order of the

trial court dated 22.8.2017, by which the trial court in a suit for

infringement of a trademark, infringement of copyright, passing off,

damages etc restrained the appellant/defendant from carrying on its

business of sale of spices under the trademark 'Chakshu' with an

image of a bee. Respondent/plaintiff claimed ownership of the

trademark 'Jollibee' with the same image of bee as also independent

trademark rights in the image of the bee itself. Respondent/plaintiff

also claimed copyright in the image of the bee for being the owner and

for exclusive use of the image.

2. At the outset, I would like to state that an appeal lies

against not only an ex-parte order originally passed but also when the

ex-parte order is continued for each next date of hearing and each next

date of hearing gives a fresh cause of action for an aggrieved

defendant to challenge the grant of an ex-parte order against him.

This is the law as per the judgment of the Supreme Court in the case

of A. Venkatasubbiah Naidu vs. S. Chellappan and Others (2000) 7

SCC 695. It is noted in this case that appellant/defendant after being

served of the impugned order dated 22.8.2017 in Local

Commissioner's proceedings had immediately thereafter filed his

written statement along with an application under Order XXXIX Rule

4 CPC. The next date of hearing in the suit as also the injunction

application filed by the respondent/plaintiff was 26.9.2017 but the trial

court in spite of urgency expressed on behalf of the

appellant/defendant did not hear the application under Order XXXIX

Rule 4 CPC but instead simply adjourned the matter to 7.11.2017. On

7.11.2017 again in spite of requests of the appellant/defendant for

hearing the matter, the matter stood adjourned to 11.12.2017. Hence

the appellant/defendant had no option but to file this appeal as it was

suffering an ex-parte order against it from 22.8.2017 effectively

closing down its business because carrying on business is inextricably

linked with the trademark under which the business is being carried

on.

3. The case of the respondent/plaintiff as per the plaint was

that the respondent/plaintiff was based in Philippines and it was

having a fast food brand under the trademark 'Jollibee'. The word

mark 'Jollibee' was along with an image mark of a bee. The

respondent/plaintiff as per the plaint admits that though the trademark

'Jollibee' with the image of a bee was registered in India in favour of

the respondent/plaintiff way back in the year 2005, and also

independently and additionally the image of its own being registered

thereafter in the year 2014, the respondent/plaintiff has from the year

2005 till today in the year 2017 not yet commenced its business in

India. In fact, the registrations of the trademark of the

respondent/plaintiff in India is on the basis of "proposed to be used

basis" i.e the respondent/plaintiff had not commenced or done any

business under the trademark at the time of registration of the

trademark.

4. In my opinion, the impugned order dated 22.8.2017, and

thereafter the orders dated 26.9.2017 and 7.11.2017 simply adjourning

the matter without considering the injunction application of the

respondent/plaintiff and the application for vacation of injunction filed

by the appellant/defendant under Order XXXIX Rule 4 CPC, flies

against all canons of law, equity and justice.

5.(i) One object of grant of ex-parte injunction in all cases is if

as to whether by the non-grant of the injunction the relief prayed in the

suit would become infructuous. In such cases, and other cases for

grant of interim injunction under Order XXXIX CPC, once the triple

factors exist of prima facie case, balance of convenience and

irreparable injuries, courts do grant interim orders/ex-parte orders to

protect the plaintiff.

(ii) In Intellectual Property Rights (IPR) matters, besides grant of

ex-parte injunction in cases where the relief prayed for in the suit

would otherwise become infructuous, courts rightly consider grant of

ex-parte orders where the trademark used by the defendant is identical

or nearly identical to the trademark being used by the plaintiff, and the

goods also being the same, resulting in the impugned goods being

effectively counterfeit goods.

(iii) On the triple factors existing as required under Order

XXXIX CPC, grant of ex-parte injunction is favourably considered by

the courts in IPR matters where vulnerable sections of the society

would be affected or consumers at large would be affected such as in

the case of products for children or illiterate people, or disadvantaged

consumers or in cases of pharmaceutical products and similar type of

cases.

6.(i) It may be noted that where an ex-parte order is granted in

favour of the plaintiff, in cases such as the present, the same has the

effect of decreeing the suit on the very first date and meaning thereby

that ex-parte injunction order when passed proceeds on the basis that

the defendant in the suit can never have any defence at all, whether of

fact or law, for seeking dismissal of the suit.

(ii) Where there arise issues of territorial jurisdiction, then trial

courts, before grant of injunction, must satisfy itself that it has

territorial jurisdiction vide Shree Subhlaxmi Fabrics (P) Ltd. Vs.

Chand Mal Baradia and Others (2005) 10 SCC 704. As held in this

judgment it is not permissible to decide existence of territorial

jurisdiction on the ground that there is an arguable case.

7.(i) In the present case, it is seen that admittedly,

respondent/plaintiff in spite of registration of its trademark since the

year 2005 is not doing business in India. In such admitted facts of a

case as per the plaint itself where the respondent/plaintiff has not

commenced business in India, I have failed to understand as to how

can an ex-parte order be granted decreeing the suit on the first date i.e

effectively by granting the injunction to prevent the

appellant/defendant from carrying on its business and that too a

business which was not similar to the business of the

respondent/plaintiff. As already stated above, business of the

respondent/plaintiff is of a fast food chain and food products and the

business of the appellant/defendant is selling of packaged spices.

(ii) Also, the respondent/plaintiff knew of the existence of the

appellant/defendant since November 2016 when the trademark of the

appellant/defendant was sought registration of i.e of wordmark

'Chakshu' with an image of bee. Therefore, on filing of the suit many

months later in August 2017, respondent/plaintiff was in fact hit by the

principle of delay for not seeking an ex-parte injunction. In facts of

the case such as the present the trial court in the admitted facts of the

case, and as already stated above, should/could have well issued a

reasonable period notice on the injunction application as also for the

summons in the suit.

8. No doubt, the respondent/plaintiff may seem to have a

prima facie case with respect to the image bee, and which image bee

of the respondent/plaintiff is almost identical to the image of bee being

used by the appellant/defendant, however, such claim of an image of

bee if it is used as a trademark, then it is noted that the

appellant/defendant besides using the bee is also using its word mark

'Chakshu' which is completely different from the word mark

'Jollibee' of the respondent/plaintiff and that too with respect to a

totally separate line of business. If the issue is looked from the point of

view of the copyright of the respondent/plaintiff in the image of bee,

then, surely the appellant/defendant would be entitled to show if the

image of bee was otherwise available in public domain and such

image was not created for the first time by the respondent/plaintiff,

and these observations are made by this Court only limited to the issue

of grant of ex-parte orders, because surely it was not as if the suit of

the respondent/plaintiff would have become infructuous by non-grant

of ex-parte order, and even assuming that there was violation of

copyright in the creation of an image of bee which the

respondent/plaintiff alleges it has created, then respondent/plaintiff

could always have been compensated by way of damages, and all the

more so because respondent/plaintiff was aware from November 2016

of the user of image of the bee by the appellant/defendant.

9. In the present case, what is really surprising is that the

trial court has, in spite of the appellant/defendant rushing to the court

by fling its written statement and simultaneously filing the application

under Order XXXIX Rule 4 CPC for vacating of the injunction,

however not only not granted any relief when the application under

Order XXXIX Rule 4 CPC first came up for hearing, the relief for

vacation of injunction was not even considered by the trial court and

even on the date fixed being 26.9.2017, and the matter was simply

adjourned to 7.11.2017 and thereafter the matter again stands

adjourned to 11.12.2017.

10. There is also a very strange aspect in the impugned order

dated 22.8.2017 that the injunction application filed by the

respondent/plaintiff has in fact been allowed and disposed of, and this

is seen from para 32 at internal page 19 of the impugned order dated

22.8.2017. I really fail to understand as to how an injunction

application can be allowed on the very first date when the suit has

come up for admission, in favour of the respondent/plaintiff, and when

the appellant/defendant is not even represented because as yet no

summons or notices have been issued to the defendant(s). Surely, a

judicial officer of a level of an Additional District Judge must know

that when an ex-parte injunction is granted on an injunction

application filed by the plaintiff, taking that the ex-parte order has to

be granted, yet, notice has yet to be issued on the injunction

application and this application cannot be allowed and disposed of on

the very first date, and which has been done in terms of the impugned

order dated 22.8.2017.

11. Though it is not an issue at large in this Court, this Court

is receiving various orders where the trial courts are at the time of

granting of ex-parte injunction orders, appointing Local

Commissioners by paying huge fees. By the impugned order dated

22.8.2017 two Local Commissioners have been appointed, one at a

payment of Rs.70,000/- and second at a payment of Rs.1.5 lacs. In my

opinion, these charges are astronomical to say the least and in fact

such orders convey wrong impressions to the litigants as also the

lawyers. This Court obviously will not issue any directions as to what

should be the fees of the Local Commissioners, however, surely it is

seen that exorbitant fees are being paid to the Local Commissioners by

the trial courts and which have no co-relation to the amount and type

of work which is required to be done by the Local Commissioners.

This undesirable practice of directing payments of huge fees, in the

opinion of this Court, must forthwith stop.

12. I may note that the Supreme Court in the judgment in the

case of A. Venkatasubbiah Naidu (supra) had in fact observed that if

after grant of an ex-parte injunction if the trial court does not dispose

of the injunction application within 30 days then the same should be

recorded in the ACR of the concerned officer, and which of course

would be very difficult when every court has thousands of matters,

however, the spirit of the observations of the Supreme Court in A.

Venkatasubbiah Naidu (supra) has to be read with the provisions of

Order XXXIX Rules 3 and 3A CPC. Order XXXIX Rule 3A CPC

requires that once an ex-parte injunction is granted, trial court must

endeavour to expeditiously dispose of the injunction application, and

which period is provided by the Statute at 30 days, and these

requirements apply strongly in the facts of the present case where an

ex-parte injunction order is granted to effectively stop the business of

the appellant/defendant. Trial courts must endeavour either to

expeditiously dispose of the injunction application or at least should

consider, as per facts of each individual case, some sort of other

interim arrangements or possible change of form or content of the

order, if for some reasons an ex-parte injunction has to be continued

for some dates of hearings.

13. In sum and substance, it is seen that in the present case,

there was really no jurisdiction in the trial court to grant ex-parte order

in terms of the impugned order dated 22.8.2017 once the

respondent/plaintiff had not commenced business in India in spite of

registration of its trademark in India since the year 2005. Supreme

Court in the case of Milmet Oftho Industries and Others vs. Allergan

Inc (2004) 12 SCC 624 has held that multinational companies have no

right to claim exclusivity of the trademark if they do not enter or

intend in a reasonable time to enter into business in India and which

observations squarely apply in the facts of this case where in spite of

registration since the year 2005 till today in the year 2017 the

respondent/plaintiff has not commenced his business in India. Prima

facie therefore the ratio of the judgment of the Supreme Court in the

case of Milmet Oftho Industries (supra) would apply. Also, the

present is not a case where by non-grant of an ex-parte order the suit

would have become infructuous or the products being sold by the

appellant/defendant were such which were sold to children or other

vulnerable sections of the society or were pharmaceutical products etc,

that, a reasonable period notice should not have been issued and

instead a drastic ex-parte injunction order should have been passed.

14. In view of the aforesaid discussion, this appeal is

allowed. The impugned order dated 22.8.2017 is set aside. Nothing

contained in this order is a reflection on merits of the cases of the

respective parties, whether with respect to decision of the injunction

application filed by the respondent/plaintiff and which decision will

now be taken or of the merits in the suit, and these aspects would be

decided by the trial court at the respective stages in the suit or at the

time of disposal of the injunction application filed by the

respondent/plaintiff. Observations made in this order are with respect

to grant or non-grant of ex-parte interim orders.

15. I am informed that the concerned judicial officer, who

passed the impugned order dated 22.8.2017, is no longer presiding in

the same court, and therefore the matter is likely to come up before

another judicial officer in the trial court. The concerned judicial

officer is requested to make an endeavour, of course depending on the

roster and board of the judicial officer, for reasonably early disposal of

the injunction applications filed by the parties.

NOVEMBER 20, 2017/ib                          VALMIKI J. MEHTA, J





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter