Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Aditya Birla Nuvo Limited vs Mr.Sanwar Lai Ajmera Alias Manish ...
2018 Latest Caselaw 200 Del

Citation : 2018 Latest Caselaw 200 Del
Judgement Date : 9 January, 2018

Delhi High Court
M/S Aditya Birla Nuvo Limited vs Mr.Sanwar Lai Ajmera Alias Manish ... on 9 January, 2018
       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                            Date of Decision: 09.01.2018
+      CS(OS) 3837/2014
       M/S ADITYA BIRLA NUVO LIMITED             ..... Plaintiff
                     Through  Mr.Ajay Amitabh Suman, Mr.Pankaj
                              Kumar, Mr.Kapil Giri, Mr.Vinay
                              Shukla and Mr.S.K.Bansal, Advs.

                          versus

       MR.SANWAR LAI AJMERA ALIAS
       MANISH & ORS.                                   ....... Defendants
                     Through None.

       CORAM:
       HON'BLE MR. JUSTICE JAYANT NATH

JAYANT NATH, J. (ORAL)

1. This suit is filed by the plaintiff seeking a decree of permanent injunction to restrain the defendants, etc. from manufacturing, marketing, purveying, supplying, exporting, selling, offering for sale or dealing in readymade clothing and other allied/related products etc. under the trade mark/label PETER ENGLAND or any other mark identical or deceptively similar to the plaintiff's aforesaid trade mark. Other connected reliefs are also sought regarding the said trademarks/label PETER ENGLAND.

2. It is averred that plaintiff was incorporated on 26.09.1956 under the name and style of M/s Indian Rayon Corporation limited. Subsequent to this on 23.01.1987 the name was again changed to M\s Indian rayon industries limited. Finally, on 27.10.2005 the plaintiff adopted the present name of the company i.e M/S Aditya Birla Nuvo Limited having its registered situated at

Indian Rayon Compound, Veraval 362266, Gujarat, India. It was also averred that plaintiff is acting through its division in the present suit namely, Madura Fashion & Lifestyle. It is relevant to mention here that vide order dated 25.02.2016 in an application being I.A no. 2641/2016 the court permitted and allowed the name of plaintiff to be substituted as Aditya Birla Fashion & Retail Limited.

3. On 07.04.2015 this court noted that the defendants have been served. The said defendants have neither entered appearance not have they filed their Written statements. Accordingly, they were proceeded ex-parte and an injunction order was also grant against the defendants.

4. In the plaint, it is pleaded by the plaintiff that it adopted the trademark PETER ENGLAND in the year 1889. The plaintiff has been using the said trade mark/label/trade name in relation to its goods and business since 1997 and has built up a valuable trade, goodwill and reputation. Plaintiff has the registered trademark PETER ENGLAND since 1995. Plaintiff has also registration of the said trademark in respect of other classes details of which are being given at para 7 of the plaint.

5. Hence, it is the case of the plaintiff that the trademark PETER ENGLAND have acquired distinctive character and is capable of distinguishing goods sold and manufactured by the plaintiff. The artwork involved in this trademark/label is the original art work of the plaintiff and is duly protected under the copyright act. Thus, it is pleaded that the plaintiff has the sole and exclusive right to use the said trademark/label/trade dress, etc. Reliance is also placed on various injunction orders passed in favour of plaintiff.

6. It is pleaded by the plaintiff that in the month of May, 2014, the

plaintiff came to know that the defendants are manufacturing and marketing goods being readymade garments under the identical trade mark PETER ENGLAND written in identical manner with identical colour scheme as that of the plaintiff in Bhilwara (Rajasthan). It is also stated that the defendants have used the said trade mark/label which is an essential feature of the registered trade mark of the plaintiff as detailed above and infringed the trade mark PETER ENGLAND (Label). Hence, the present suit.

7. It is also pleaded by the plaintiff that as soon as they learnt about the defendants' illegal activities a criminal complaint was filed and FIR was lodged. Raids were conducted at defendants' premises at Bhilwara where huge quantity of goods were seized from the premises of the defendants bearing the impugned trademark/label PETER ENGLAND. The plaintiff now claims punitive damages of Rs.20,00,000/- against the defendants.

8. The plaintiff led ex-parte evidence and examined Mr. Rishi Bansal as PW-1 who has reiterated the submissions as stated in the plaint. The power of attorney in his favour is marked as PW-1/13. Copies of applications filed before trademark registry is marked as PW-1/3. True representation of plaintiff's trademark is marked as PW1/2. The copies of the trade mark registration certificates of the plaintiff is marked as PW-1/3. The sales and advertisement figures of the plaintiff is marked as PW-1/7. The documents pertaining to the criminal proceedings in Bhilwara is marked as PW-1/8.

9. Even otherwise, defendant Nos. 1, 2 and 3 have not appeared in the matter and neither have filed any written statement. The pleas, of the plaintiff stands uncontested and un-rebutted.

10. It is quite clear that on account of a prior user of the trade mark PETER ENGLAND and the goodwill generated by the plaintiff on account

of extensive user, the plaintiff has common law rights in the said trade mark. The plaintiff also has statutory rights in the said trade mark. The action of defendants No.1, 2 and 3 in trying to sell garments, cloth, etc. using the said trade mark is clearly in violation of the rights of the plaintiff.

11. Learned counsel for the plaintiff has stressed that this court may award punitive damages to the plaintiff. It has been pleaded that a decree of damages to the tune of Rs.20,01,000/- be passed. Reliance is placed on a seizure report to submit that more than 20,000/- meters of cloth bearing the trademark 'Peter England' has been seized. The product of the defendant was of inferior quality and tarnished the goodwill and reputation of the plaintiff. Reliance is also placed on the judgment of this Court in Time Incorporated v. Lokesh Srivastava & Anr., 2005 (30) PTC 3 (Delhi).

12. Keeping in view the conduct of the defendant, in my opinion, it is a fit case to grant punitive damages amounting to Rs.5 lacs in favour of the plaintiff and against the defendant.

13. Accordingly, the suit is decreed in favour of the plaintiff and against Defendant Nos. 1, 2 and 3 in terms of prayer 31(a) of the plaint. A decree is also passed in favour of the plaintiff and against the defendants for a sum of Rs.5 lacs. The plaintiff shall also be entitled to costs.

14. The suit stands disposed of.

(JAYANT NATH) JUDGE JANUARY 9, 2018 Twinkle corrected & released on 30.07.2018.

 
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 : MAIMS

 
 
Latestlaws Newsletter