Citation : 2018 Latest Caselaw 7455 Del
Judgement Date : 18 December, 2018
$~OS-17
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 18.12.2018
+ CS(COMM) 404/2017, IAs.6854 and 14527/2017
DHARAMPAL SATYAPAL SONS PVT LTD ...... Plaintiff
versus
MR. AFTAB ALAM & ANR ..... Defendants
Present: Mr.Siddhant Chamola, Ms.Vaishali Mittal and Ms.Mrinali
Menon, Advs. for the plaintiff. Defendants are ex parte
CORAM:
HON'BLE MR. JUSTICE JAYANT NATH
JAYANT NATH, J. (ORAL)
1. This present suit is filed by the plaintiff against the defendants seeking relief for permanent injunction restraining the defendants, their proprietors/partners/directors, employees, etc from reproducing or using the packaging/getup/layout of offending trade mark "PULSE" candies in all flavours in lable/cartons/packaging/trade dress which is being used either as a trademark/trade dress or in any other manner whatsoever that may amount to passing off its trademark/trade dress of the plaintiff. Other connected reliefs are also sought.
2. The brief facts are that the plaintiff has established the business in chewing tobacco/ mouth fresheners segment and enjoys the major market share in tobacco/mouth fresheners segment. It is stated in the plaint that the plaintiff had entered the business of manufacturing and selling Pan Masala/Mouth Fresheners with products like RAJNIGANDHA and PASS- PASS and mini chewing gums CHINGLES, providing confectionery offer for all age groups.
3. It is further stated that "PULSE" candies were introduced by the plaintiff under the banner of plaintiffs' PASS-PASS initially in raw mango flavour on 13.12.2014. Thereafter, "PULSE" candies have gained immense popularity in the market and have crossed the value of over Rs. 100 crores as of 31.01.2016. This has led to introduction of new flavours by the plaintiff in the year 2016. Hence, the plaintiff enjoys tremendous goodwill and reputation in the market with respect to "PULSE" candies.
4. The details of the registration of the trademarks of the plaintiff with word "PULSE" are stated as follows:-
Application Date of Goods/services
Trademark Class
No. Application details
Chewing Gum,
Candy and
2827906 PULSE (word) 30 16.10.2014
Confectionary
Products
Chewing Gum,
Candy and
3071704 30 07.10.2015
Confectionary
Products
Chewing Gum,
Candy and
3071705 30 07.10.2015
Confectionary
Products
Chewing Gum,
Candy and
2827909 30 16.10.2014
Confectionary
Products
Chewing Gum,
Candy and
2891666 30 29.01.2015
Confectionary
Products
5. Further, perusal of the plaint shows that the defendants are engaged in the business of manufacturing and packaging chocolates, candies, etc. The plaintiff came to know about the defendants in March, 2017, wherein the plaintiff learned that the defendants are in the business of selling candies in
raw mango flavour having the mark "PLUSS+" . The said mark is deceptively similar to the trade dress of the plaintiffs' impugned mark (i.e. "PULSE"). On further inquiry conducted by the plaintiff it was revealed that the defendants are involved in manufacturing and selling the "PLUSS+" brand candies in 3 flavours i.e. Kacchi Kerry, Mango and Orange and these candies are also listed for sale in third party website such as www.tradeindia.com harming plaintiffs' goodwill and reputation in the market.
6. Hence, this present suit is filed.
7. Notice was issued by all modes on 30.05.2017 by this court to the defendants and the defendants were also restrained from using the impugned trademark/trade dress of the plaintiffs' "PULSE" candies.
8. Despite service no one appeared on behalf of the defendants and no written statement is filed till date. The defendants were proceeded ex-parte by this court on 16.07.2018.
9. I have heard the learned counsel for the plaintiff and have examined the contents of the plaint, the documents placed on record and Ex-parte evidence recorded.
10. The plaintiff has led the evidence by way of affidavit of PW 1, Ms. Samhita Chowdhary, AR of the plaintiff company, PW 2, Mr. Nripendra Kashyap, Private Investigator and PW 3, Mr. D.C. Sharma, Private Investigator.
11. A perusal of the evidence by way of affidavit of Ms. Samhita Chowdhary, AR of the plaintiff would show that she is appointed as an authorized representative by a Board resolution of the plaintiff company, the same is marked and exhibited as Ex. PW1/1. She acknowledges the signatures in the plaint of the previous AR of the plaintiff, Ms. A. Loordma Mary, who instituted the present proceeding. Board resolution for appointment of Ms. A. Loordma Mary as the authorized representative of the plaintiff company is marked and exhibited as Ex. PW1/2. She has further affirmed the contents of the plaint. She states that the plaintiff is the lawful owner of the trademark "PULSE" candies. It is stated that the plaintiff company has a strong presence in the market of Pan Masala, Tobacco Mouth Fresheners and confectionery segments manufacturing famous flagship brands of the plaintiff such as "TULSI", "RAJNIGANDHA" which has
attained a status of well know trademark. Extracts from the website of the plaintiff company promoting these products is marked and exhibited as Ex. PW1/3. Documents showing plaintiff "PULSE" candies promotional/sale materials are also marked and exhibited as PW 1/4 to PW1/8. It is further stated that "PULSE" attained mass popularity in the market and the company has attained total revenue of Rs. 566.04 crores till February, 2017. Various invoices and Chartered Accountant certificate are marked and exhibited as Ex. PW 1/9 and Ex. PW 1/10 respectively. It is also stated that the plaintiff is the registered owner of the word "PULSE" and also have exclusive rights to use the trademark and trade dress of the "PULSE" candies. Trademark application is marked and exhibited as Ex. PW 1/11. Plaintiff is also a copyright holder of layout/get-up of the "PULSE" candies. The NOC from the Designer is marked and exhibited as Ex. PW 1/12. It is also stated that the defendants were manufacturing and selling candies under the brand name of "PLUSS+" candies in Kacchi Kerry, Mango and Orange flavour which are similar and delusional to plaintiffs' "PULSE" trademark. A comparison chart is marked and exhibited as Ex. PW 1/15.
12. A perusal of evidence by way of affidavit of PW 2, Mr. Nripendra Kashyap, Private Investigator and PW 3, Mr. D.C. Sharma, Private Investigator shows that they were hired to conduct an enquiry into the operations of the defendants whereby they have purchased the boxes of defendants' product containing "PLUSS+" candies. The transaction slip of Rs. 4000/- buying "PLUSS+" candies of the defendants is marked and exhibited as Ex. PW 3/3. Photograph of candy box of the defendants is marked and exhibited as Ex. PW 2/3.
13. It is quite clear from the averments in the plaint and the evidence on
record that the plaintiff is the registered owner of the trademark PULSE in class 30 for Chewing Gums, Candy and confectionary products. Defendants are using the trademark PLUSS+ and are selling the candies using the said trade mark. A visual look at the two trademarks would show that the trademark of the defendant is deceptively similar to the trademark of the plaintiff. The trade dress is also somewhat similar to that being used by the plaintiff. Both the plaintiff and defendants are in the same trade. The deceptive similarities of the candies and their visuals and trade dress are bound to create deception and confusion amongst the consumers and members of the trade.
14. In view of the above, a decree is passed in favour of the plaintiff and against the defendant in terms of para 48(a), (b) and (c). Keeping in view the acts of the defendant a decree is also passed in favour of the plaintiff and against the defendant for a sum of Rs.5,00,000/-. The plaintiff shall also be entitled to costs.
15. The suit is accordingly disposed of and all pending applications, if any, also stands disposed of.
JAYANT NATH, J.
DECEMBER 18, 2018/ss Corrected and released on:19.1.2019
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!