Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cadila Healthcare Limited vs Uniza Healthcare Llp & Anr.
2021 Latest Caselaw 584 Del

Citation : 2021 Latest Caselaw 584 Del
Judgement Date : 22 February, 2021

Delhi High Court
Cadila Healthcare Limited vs Uniza Healthcare Llp & Anr. on 22 February, 2021
$~OS-3
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                                Date of decision: 22.02.2021
+     CS(COMM) 415/2020
      CADILA HEALTHCARE LIMITED                    ..... Plaintiff
                   Through Mr.Dayan Krishnan, Sr.Adv. with
                           Mr.Vivek Sarin and Ms.Harshita
                           Chauhan, Advs.
                   versus
      UNIZA HEALTHCARE LLP & ANR.            ..... Defendants
                   Through Mr.P.K.Jain, Adv.

      CORAM:
      HON'BLE MR. JUSTICE JAYANT NATH

JAYANT NATH, J.(ORAL)
      This hearing is conducted through video conferencing.
IA No.11873/2020
1.    This application is filed by the defendants under Order 7 Rules 10 and
11 CPC praying that the plaint be rejected for want of cause of action as the
same neither accrued nor arose in favour of the plaintiff and against the
defendants within the territorial jurisdiction of this court.
2.    It is pleaded in the application that the plaintiff has its office at
Ahmedabad, Gujarat. The defendants have their corporate office at
Mehsana, Gujarat. None of the parties has their registered office within the
territorial jurisdiction of this court and no part of cause of action arose
within the jurisdiction of this court.
3.    The defendant carries on its business at Ahmadabad and has not made
any sales of medicines under the alleged trademark 'ZACLEAR' within the
jurisdiction of this court. It is further stated that the plaintiff carries its


IAs. No.11873 & 8953/2020 IN CS(COMM) 415/2020                     Page 1 of 11
 business at Ahmadabad. Defendant No.2 has served the plaintiff during his
employment at Ahmedabad. Hence, the present application.
4.    I have heard learned senior counsel appearing for the plaintiff and
learned counsel for the defendants.
5.    Learned senior counsel for the plaintiff has relied upon the judgments
of a Co-ordinate Bench of this court in the case of Bristol Myers Squibb
Company & Anr. vs. V.C. Bhutada & Ors.', 2013 SCC OnLine Delhi 4129
and of a Division Bench of this court in the case of Shilpa Medicare
Limited vs. Bristol-Myers Squibb Company & Ors., 2015 SSC OnLine
Delhi 11164 to plead that a perusal of the plaint would show that clear
averments are made that the plaintiff apprehends that the defendants would
be selling products in Delhi. Hence the suit is in the nature of a quia timet
action.
6.    Learned counsel for the defendants, on the other hand, relies upon a
judgment of a Co-ordinate Bench of this court in the case of M/s Allied
Blenders & Distillers Pvt. Ltd. v. R.K. Distilleries Pvt. Ltd., IA.
No.18636/2013 in CS(OS) 2266/2013, decided on 27.07.2016.
7.    A perusal of the plaint filed by the plaintiff shows that the averments
regarding territorial jurisdiction of this court are made in paras 39 to 45 of
the plaint. The same are read as follows:
      "39. It is submitted that this Hon'ble Court has the jurisdiction
      to entertain and try the present suit on account of the fact that
      the Plaintiff is carrying on business in Delhi through its branch
      office. It is also submitted that Delhi has been one of the largest
      markets for sale and distribution of the Plaintiff's products. It is,
      thus, the reasonable apprehension of the Plaintiff that the
      Defendants would undoubtedly be interested in exploring this
      market for sale of their goods under the Impugned Mark



IAs. No.11873 & 8953/2020 IN CS(COMM) 415/2020                     Page 2 of 11
       shortly. The threat of Defendants attempting to ride off the
      goodwill and reputation of the Plaintiff looms large as the
      Defendant No. 2 had been employed with the Plaintiff for
      nearly 12 years in the Sales and Marketing Department and is
      well aware of the focus markets and brand strategies of the
      Plaintiff. His plans, therefore, to launch ZACLEAR, a brand
      deceptively similar to ZYCLEAR, within 4 months of quitting
      the Plaintiff's employment, reeks of dubious designs and
      manifestly mala-fide and calculated to deceive the public and
      members of trade.

      40. This Hon'ble Court also has jurisdiction to entertain the
      present suit under Section 20 CPC, 1908 because the
      Defendants have been advertising and inviting the enquiries and
      trade interest through its website for the sale of commercial
      quantities and the website www.unizagroup.com which is
      accessible from any part of the world including Delhi for
      placing orders and/or enquiries which is within the territorial
      jurisdiction of this Hon'ble Court. Printouts from the website
      are being filed in the present proceedings. 41. The Defendants
      are engaged in the marketing and sale of several pharmaceutical
      products within the jurisdiction of this Hon'ble Court and it is
      apprehended that the Defendants are likely to launch, market
      and sell offending products under deceptively similar
      trademarks within the territorial jurisdiction of this Hon'ble
      Court.

      42. Moreover, the Plaintiff submits that a part of cause of action
      has arisen in New Delhi as the Defendants have customers,
      consumers, buyers and host of other persons for various aspects
      of their business activities in New Delhi and are also involved
      in large number of activities in New Delhi. All these establish
      beyond doubt that the Defendants have targeted New Delhi and
      purposefully availed the jurisdiction of this Hon'ble Court.

      43. It is further submitted that New Delhi is the largest hub for
      the treatment for dermatological problems and has hospitals,
      clinics and experts and New Delhi is the hub for research in the



IAs. No.11873 & 8953/2020 IN CS(COMM) 415/2020                   Page 3 of 11
       field of dermatology. It is reasonable to apprehend that anybody
      who manufactures 'Amorolfine cream 0.25% w/w' will
      necessarily sell it in New Delhi and target customers,
      consumers, hospitals, pharmacies, etc. in New Delhi. It is
      therefore, apprehended that when the Defendants commercially
      launches their infringing product the same would be available
      within the territorial jurisdiction of this Hon'ble Court. It is
      submitted that the threat that the Defendants will sell and/or
      offer for sale the offending products within the jurisdiction of
      this Hon'ble Court is credible and eminent, giving rise to a
      substantial and integral part of the cause of action within the
      jurisdiction of this Hon'ble Court.

      44. The subject matter of the suit is a "commercial dispute" as
      defined in Section 2(1)(c) of the Commercial Courts,
      Commercial Division and Commercial Appellate Division of
      High Court Act, 2015.

      45. The Plaintiff is selling its product under trade name
      'ZYCLEAR' in New Delhi and apprehends that the Defendants
      are also targeting Delhi as its focus market and are likely to
      launch the product in New Delhi in the near future. In such
      circumstances, the Defendants are going to commit the
      violation of the Plaintiff's statutory rights in New Delhi and
      pass off their products/ formulations as those of the Plaintiff
      within the territorial jurisdiction of this Hon'ble Court. In such
      circumstances, the Plaintiff's goodwill and reputation will
      suffer irreparably in case the relief claim is not granted. The
      damages if calculated shall not be less than INR 2 crores
      therefore, for the purpose of peculiarly jurisdiction the present
      suit is valued at INR 2,00,00,600/-."

8.    Hence, as per the plaint, Delhi is one of the largest markets for sale
and distribution of the plaintiff's products and there is a reasonable
apprehension that the defendants would be interested in exploring this
market for sale of impugned mark. It is also stated that the defendants are



IAs. No.11873 & 8953/2020 IN CS(COMM) 415/2020                   Page 4 of 11
 engaged in the marketing and sale of several pharmaceutical products within
the territorial jurisdiction of this court and the plaintiff apprehends that the
defendants are likely to launch of the offending products under the
deceptively similar trademark within the territorial jurisdiction of this court.
Other similar averments have also been made. Further it is pleaded by the
plaintiff that a part of cause of action had arisen in Delhi as the defendants
have customers, consumers, buyers etc. in Delhi whom they have
approached for the proposed product.
9.    Keeping in view the above averments, reference may be had to the
judgment of the Co-ordinate Bench of this court relied upon by the learned
senior counsel for the plaintiff in Bristol Myers Squibb Company & Anr. vs.
V.C. Bhutada & Ors.(supra), where the Co-ordinate Bench on the issue of
territorial jurisdiction of this court held as follows:
      "20. From the averments in the plaint it is seen that the
      Plaintiffs are seeking to invoke the jurisdiction of this Court on
      the basis of the threat or apprehension that the actions of the
      Defendant within the territorial jurisdiction of this Court are
      likely to cause prejudice to the Plaintiff. In other words, this suit
      is in the nature of quia timet action. The Plaintiffs urge that such
      action can be entertained by the Court, even if the threat has not
      culminated into a reality. So, one of the issues that arises for
      determination is whether, in the facts and circumstances of the
      present case, based on the averments made in the plaint, it can
      be said that the Court has territorial jurisdiction to entertain the
      suit. Particular to the present case, the question that arises is
      whether the mere apprehension of the Plaintiff or its perception
      of a threat of infringement by the Defendants of its patent
      occurring within the local limits of this Court is sufficient to
      attract the jurisdiction of this Court.



IAs. No.11873 & 8953/2020 IN CS(COMM) 415/2020                     Page 5 of 11
       26. In Pfizer Products, Inc v. Rajesh Chopra 2006 (32) PTC
      301, the Court observed as under:

           "The other aspect of the matter is that a threat of selling the
           offending goods in Delhi would in itself confer jurisdiction
           in the courts in Delhi to entertain a suit claiming an
           injunction in respect thereof. Whether the threat perception
           is justified or not is another matter which has to be
           considered and decided upon in the application filed by the
           plaintiff under Order 39 Rules 1 and 2 or on merits when the
           suit is taken up for disposal. Insofar as Order 7 Rule 10 is
           concerned, assuming that whatever is stated in the plaint is
           correct, one would have to also assume that the threat or the
           intention of the defendants to sell and offer for sale the
           offending goods in Delhi is also correct. Therefore, if the
           threat exists then this court would certainly have jurisdiction
           to entertain the present suit.""

10.   Similarly, reference may also be had to the judgment of the Division
Bench of this court relied upon by the learned senior counsel for the plaintiff
in Shilpa Medicare Limited vs. Bristol-Myers Squibb Company &
Ors.(supra), where the Division Bench held as follows:

      14. The suit filed by the respondents is by way of a quia

timet action, which visualizes apprehended injury. No doubt, there are important constraints placed upon a plaintiff who brings such an action, the most prominent one being that the burden of proving such apprehension is heavy. Yet, the fact remains that the suit is based to a large extent on the threat. Now how does a court evaluate a threat to adjudge if it is justified, in the context of a dispute about its territorial jurisdiction? This is to be seen from the requirements of what has to be pleaded in a plaint, and what can legitimately be seen when a dispute (with regard to the territorial jurisdiction) arises. The court necessarily has to confine its gaze to the plaint and

the documents filed with it. It has been held in Saleem Bhai v. State of Maharashtra (2003) 1 SCC 557 that a plaint must be read as a whole to find out if it discloses cause of action. What is a cause of action, is a question of fact, which has to be decided on the basis of averments made in the plaint in its entirety, taking them as correct. It is also settled that the court cannot exercise the power to return, or reject the plaint where the averments made in plaint do disclose cause of action. (Ref. Mayar (H.K.) Ltd. v. Owners and Parties, Vessel M.V. Fortune Express (2006) 3 SCC 100). As to what constitutes a 'cause of action', has been described as "every fact, which, if traversed, it would be necessary for the plaintiff to prove in order to support his right to a judgment of the Court." (Ref. A.B.C. Laminart Pvt. Ltd. v. A.P. Agencies, Salem (1989) 2 SCC 163 and Bloom Dekor Ltd. v. Subhash Himatlal Desai (1994) 6 SCC 322).

15. In Teva Pharmaceutical Industries v. Natco Pharma Ltd. 2014 (59) PTC 124 the appellant had a process patent; it filed a quia timet suit before this Court complaining of infringement as the Defendant was preparing to export the product manufactured by the process covered in the patent. The Defendant filed an application under Order VII Rule 10 of CPC seeking return of the plaint. The learned single judge allowed the application, stating that there was no averment in the plaint of the violation of the plaintiff's process patent in Delhi. It was also held that since the suit was for process patent, the pleadings as regards the product being sold in Delhi or the possibility of the product being launched in Delhi or elsewhere cannot justify the territorial jurisdiction of this Court. Reversing the decision and restoring the suit, the Division Bench held that:

"We are of the opinion that once the appellants/plaintiffs have pleaded apprehension of sale/marketing in Delhi, the Courts in Delhi would have jurisdiction to entertain the suit and such jurisdiction cannot be ousted by the defendant by making a statement not to do any such act in Delhi, though the defendant would be entitled to prove that there is no

basis for such apprehension. If such a course of action were to be permitted, it would enable a defendant to avoid action in a particular Court by making such a statement and indulge in forum shopping. We also find that the same was not permitted by this Court in Rana Steels v. Ran India Steels Pvt. Ltd. (2008) 37 PTC 24 (Del); there, though the counsel for the defendant stated that the defendant had no intention to sell its products in Delhi, it was held that the plaint could not be ordered to be returned on the basis of the said statement." [Para 20]

11. In my opinion, the facts in the relevant paras of the plaint noted above clearly state the reasons as to why the goods, which are likely to be manufactured by the defendants using the impugned trademark, namely, 'ZACLEAR' are likely to be sold in Delhi. Detailed reasons are given to elaborate this apprehension. At this stage, the court has to decide this application assuming the averments made in the plaint to be correct.

12. I may also have a look at the judgment relied upon by the learned counsel for the defendants. A perusal of the said judgment in the case of M/s Allied Blenders & Distillers Pvt. Ltd. v. R.K. Distilleries Pvt. Ltd.(supra) shows that the facts of that case were different. The court concluded on the facts that as per the averments in the plaint, the cause of action, if any, has occurred in Andhra Pradesh and not in Delhi. The court further noted that the said case was not a case where the products had not been launched or were likely to be launched. That was a case in which the product with the impugned mark/label was in the market but not in Delhi but in Andhra Pradesh. Clearly, the said judgment relied upon by the defendants does not help the case of the defendants.

13. It is manifest that this court would have territorial jurisdiction to entertain the present suit and Order 7 Rule 10 or Rule 11 CPC will have no

application. The application is dismissed.

IA. 8953/2020

14. This application is filed by the plaintiff seeking an ad-interim injunction in favour of the plaintiff and against the defendants restraining defendants No.1 and 2, their franchises etc. from offering or selling product under the mark 'ZACLEAR' or any other deceptively similar variant thereby passing of their products as that of the plaintiff's trademark "ZYCLEAR".

15. It is the case of the plaintiff that for treatment of allergic conjunctivitis the plaintiff created the trademark "ZYCLEAR". The same is a coined word derived from a combination of the alphabets Z & Y from the plaintiff's trade names ZYDUS and the term CLEAR. It is pleaded that the plaintiff's trademark "ZYCLEAR" has been in used since 2017 for eye-drops. The plaintiff has also filed a trademark application on 28.06.2019 for registration of the trademark "ZYCFEAR" under class 05. It is stated that defendant No.2 by nature of his employment with the plaintiff from 27.08.2008 to 04.02.2020 had undergone necessary training wherein defendant No.2 acquired access to and came in possession of plaintiff's proprietary information. It is pleaded that it came to the notice of the plaintiff that defendant No.2 in collusion with other certain former senior employees of the plaintiff who were privy to plaintiff's proprietary information drew up a plan to set up manufacturing units as business operations under the name of defendant No.1 using the plaintiff's proprietary information. Defendant No.2, it is pleaded, in collusion with the others malafidely applied for trademark 'ZACLEAR' in class 5 which is visually, phonetically and structurally similar to the plaintiff's prior in use trademark "ZYCLEAR"

applied for in the same class. Defendants have adopted a phonetically, visually and structurally identical trademark 'ZACLEAR' in respect of an anti-fungal cream and the same is a malafide attempt to pass off the impugned mark as that of the plaintiff.

16. Defendants have filed a written statement. Essentially the defence taken is that this court has no territorial jurisdiction to entertain the present suit. It is also pleaded that a large number of trademarks have the suffix 'clear' and adoption of the impugned trademark by the defendants is in order. It is not denied that the defendants have yet to launch the product with the trademark in question 'ZACLEAR'.

17. On a pointed quarry from the court, learned counsel for the defendants was not able to submit any details of sales being made of the said medicinal products using the trademark 'ZACLEAR'. Learned counsel for the defendants also stated that his basic submission relates to lack of territorial jurisdiction of this court to decide the present matter. He did not make any submission on the merits of the matter.

18. I may note that in the application filed for registration of the mark "ZYCLEAR" the plaintiff has noted the user of the mark since 22.01.2019. However, the plaintiff in the plaint claims that it has been using the mark since 2017.

19. Learned senior counsel for the plaintiff has shown me invoices for the year 2017 which have been filed along with the plaint in the list of documents. There are invoices on record dated 13.05.2017, 15.05.2017 and 16.02.2018. Prima facie it appears that the plaintiff has been using the mark "ZYCLEAR" since 2017.

20. It is also obvious that the proposed trademark 'ZACLEAR' of the

defendants is deceptively similar to the plaintiff's mark "ZYCLEAR". The said mark "ZYCLEAR" has been used uninterruptedly by the plaintiff since 2017. The attempt of defendants prima facie appears to be to pass off its goods as that of the plaintiff by dishonestly using the trademark 'ZACLEAR' which is deceptively similar to the plaintiff's trademark "ZYCLEAR".

21. The plaintiff has made out a prima facie case. The balance of convenience is in favour of the plaintiff. The defendants, its agents etc. are restrained from manufacturing, offering for sale or dealing with the products under the mark 'ZACLEAR' or any other mark, which is deceptively similar to the products of the plaintiff under the trademark "ZYCLEAR" till pendency of the present suit.

22. The application is disposed of.

JAYANT NATH, J.

FEBRUARY 22, 2021/v

 
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