Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Astral Poly Technik Limited vs Ms Dharti Pipe & Ors.
2022 Latest Caselaw 1109 Del

Citation : 2022 Latest Caselaw 1109 Del
Judgement Date : 20 April, 2022

Delhi High Court
Astral Poly Technik Limited vs Ms Dharti Pipe & Ors. on 20 April, 2022
                                                            Signature Not Verified
                                                            Digitally Signed By:Devanshu
                                                            Signing Date:22.04.2022
                                                            21:10:16



$~2
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                    Date of Decision: 20th April, 2022
+          CS (COMM) 59/2021 & I.A. 1600/2021
     ASTRAL POLY TECHNIK LIMITED                    ..... Plaintiff
                        Through: Mr. Sachin Gupta, Ms. Jasleen Kaur,
                                 Mr. Pratyush Rao, Mr. Snehal Singh
                                 and Ms. Swati Meena, Advocates.
                                 (M:9811180270)
                        versus
     MS DHARTI PIPE & ORS.                          ..... Defendants
                        Through: Mr. Ritesh Kumar, Adv. for D-1 & 2.
                                 Mr. Amitesh Pandey, Adv. for D-3
                                 with D-3 in person. (M:8130012478)
                                 Mr. Sandeep Garg, Advocate for D-4
                                 with Defendant No.4 in person.
     CORAM:
     JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

2. The present suit has been filed by the Plaintiff - Astral Poly Technik Limited seeking declaration and permanent injunction restraining the infringement of trade mark, passing off, unfair competition, damages, delivery up, etc. The case of the Plaintiff is that it has adopted the trade mark 'ASTRAL', both in word form and logo form in respect of pipes, parts and fittings thereof in Class 17, for use in plumbing, sewage and drainage, agriculture, surface drainage, industrial use, fire protection, cable protection, urban infrastructure, insulation, adhesives, and ancillary products such as clams, hangers, sanitizers, etc. The Plaintiff adopted the trade mark

' ' (ASTRAL), both as part of its corporate name as

Signature Not Verified Digitally Signed By:Devanshu Signing Date:22.04.2022 21:10:16

also its trade mark, in the year 1996. Since then, the Plaintiff has extensively used the said mark for high quality products of its manufacture and sale. The Plaintiff is also stated to have been awarded various awards and accolades for innovation in the field of plumbing and drainage systems, which are detailed in the plaint.

3. The trade mark 'ASTRAL', though a dictionary word, was adopted as an arbitrary mark in the year 1996, and its variants have been registered in Classes 17, 19, 11, amongst others. The trade mark 'ASTRAL' is also protected by the Plaintiff against misuser. The Plaintiff claims extensive goodwill owing to sales of more than Rs.2000 crores in the year 2019-20 and more than Rs.70 crores spent on promotion and advertisement. The Statement of Revenue and Sales Promotion Expenditure of the Plaintiff has been set out below:

4. The website of the Plaintiff is www.astralpipes.com, which has been

Signature Not Verified Digitally Signed By:Devanshu Signing Date:22.04.2022 21:10:16

registered by the Plaintiff for promoting and advertising its goods. According to the Plaintiff, the mark 'ASTRAL' is also a well-known mark in view of the extensive usage and registrations, which are held by it.

5. The Defendant No.1 - M/s. Dharti Pipe is a partnership concern of Shri Narendrabhai B. Umretiya and Defendant No.2 - Shri Maheshbhai G. Gajera, who are stated to be the partners of M/s. Dharti Pipe, which is using the mark 'ARSTAL' in respect of pipes and parts and fittings thereof. Defendant No.3 - M/s. Shree Vishnu Electric Paint & Hardware and Defendant No.4 - M/s. Aggarwal Sanitary Store, are the retail shops of Defendant Nos.1 & 2.

6. Mr. Gupta ld. Counsel submits that the Plaintiff is stated to have filed a suit being Trademark Suit No.9/2019 before the District Court, Surat, Gujarat in August, 2019 seeking permanent injunction restraining the Defendant No.1 and 2 from passing off their goods under the deceptively similar mark 'ARSTAL'. In the said suit, as per ld counsel an ex parte interim injunction was granted against the Defendant Nos.1 & 2. Since the Defendants did not enter appearance despite service, the injunction was confirmed till the disposal of the suit. However, as per ld. Counsel, the Defendants continued to manufacture and sell their products under the impugned mark. Thereafter, it was realized by the Plaintiff that the Defendants were also selling their products under the identical trademark 'ASTRAL', which would, therefore, amount to counterfeiting. Hence, he submits that the present suit was filed by the Plaintiff.

7. In the present suit, vide order dated 2nd February, 2021, an ex parte ad interim injunction was granted in the following terms.

"6. Clearly, the mark ARSTAL being used by the

Signature Not Verified Digitally Signed By:Devanshu Signing Date:22.04.2022 21:10:16

defendants is deceptively similar to the plaintiffs trade mark ASTRAL and is likely to create confusion. Further, it is stated that the defendants in any case are selling counterfeit products using the trade mark of the plaintiff ASTRAL.

7. The plaintiff has made out a prima facie case. An interim injunction is passed in favour of the plaintiff and against the defendants in terms of para 16 of the application."

8. Local Commissioners were also appointed. A perusal of the reports filed by the Local Commissioners would show that various goods bearing the marks 'ASTRAL' / 'ARSTAL' were seized by them from the premises of the Defendants. The inventory of goods seized from the premises of the Defendants, is as under:

Defendant No.3:

               S. NO.      PARTICULARS OF                QUANTITY
                           INFRINGING                    SEIZED
                           PRODUCTS
                    1.     ¾" CPVC SDR-11 pipes          100 pieces
                    2.     1" CPVC SDR-11 pipes          21 pieces
                    3.     ¾" CPVC union - Arstal        17 pieces
                           Brand
                    4.     ¾" Brass FTA sockets          5 pieces
                    5.     ¾" Brass MTA sockets          1 piece
                           (Arstal)
                    6.     ¾" Plain T CPVC (Arstal)      1 piece





                                                        Signature Not Verified
                                                       Digitally Signed By:Devanshu
                                                       Signing Date:22.04.2022
                                                       21:10:16



7. ¾" Tank nipple (Arstal) 6 packets (50 pieces each)

8. 1" Tank nipple (Arstal) 7 packets (30 pieces each)

9. ¾" x ½" FTA (Arstal) 5 packets (50 pieces each)

10. ¾" x ½" FT (Arstal) 3 packets (25 pieces each)

11. 1" T (Arstal) 7 packets (25 pieces each)

12. 1" socket (Arstal) 5 packets (50 pieces each)

13. 1" elbow (Arstal) 4 packets (50 pieces each)

14. ¾" x ½" female elbow 11 packets (50 (Arstal) pieces each)

15. ¾" x ½" MTA (Arstal) 22 packets (50 pieces each)

16. ¾" union (Arstal) 4 packets (50 pieces each)

17. 1" union (Arstal) XX packets (25 pieces each)

18. ¾" socket - (Arstal) 1 packet (100 pieces each)

19. LPCPV Ball Valve (1") 89 pieces (Arstal)

Defendant No.4:

Signature Not Verified Digitally Signed By:Devanshu Signing Date:22.04.2022 21:10:16

INVENTORY LIST

1. Tank Nipple I inch-ARSTAL 274 Nos.

2. Tank Nipple 3/4 inch - ARSTAL 151 Nos.

              3. TCPVC                         75 Nos.
              4. FTA Brass 1 x 3/4             91 Nos.
              5. FTA Brass 3/4 x 1/2           57 Nos.
              6. 3/4 Elbows                    110 Nos.
              7. 3/4 x 1/2 Brass Elbow         66 Nos.
              8. 1 x 3/4 MTA Male Threaded
              Adapter                          15 Nos.
              9. Union 1 x 1/4                 13 Nos.
              10. ¾ x ½ MTA                    237 Nos.
              11. ¾ x ½ Brass TCPVC            127 Nos.
              12. Elbow ¾ Plastic              222 Nos.
              13. ¾ TCPVC Plastic              212 Nos.
              14. MTA Brass 1 x ¾              15 Nos.
              15. ¾ " ARSTAL PIPES             37 Nos.
              16. 1.1/2 INCH ARSTAL PIPES      1 No.
              17. ¾ INCH ASTRAL PIPES          38 Nos.

9. The parties, thereafter, explored mediation. However, the same did not fructify into a settlement. On the last date of hearing i.e., 31st March, 2022, ld. Counsel for the Defendant Nos.1 & 2 submitted that they are willing to give up the trade mark 'ASTRAL' and 'ARSTAL' and would not use the same for the products of their manufacture or sale. Accordingly, this Court had directed the Defendants to be present in Court or join the proceedings virtually on the next date, so that a decree may be passed in this matter.

10. Mr. Ritesh Kumar, ld. Counsel appearing for the Defendant Nos.1 & 2, submits that the Defendants' undertaking may be recorded. He submits, under instructions, that the suit may be decreed against the Defendant Nos.1 & 2. Mr. Amitesh, ld. Counsel has appeared for the Defendant No.3 and takes the same stand. Insofar as the Defendant No.4 is concerned, Mr.

Signature Not Verified Digitally Signed By:Devanshu Signing Date:22.04.2022 21:10:16

Aggarwal, the proprietor of Defendant No.4-M/s. Aggarwal Sanitary Store has joined the proceedings virtually. He is represented by his counsel, Mr. Sandeep Garg. Thus, all the Defendants have agreed to suffer an injunction, in terms of paragraphs 44(a), (b) & (d) of the Plaint.

11. In view of the fact that the mark 'ASTRAL' has been used for several years i.e., since the year 1996 and considering the extensive sales made by the Plaintiff, especially in respect of pipes, fittings, etc., this Court is convinced that the Plaintiff is entitled to permanent injunction for protecting the mark 'ASTRAL', from misuse, either by the use of the mark 'ASTRAL' or 'ARSTAL', or any other identical or deceptively similar mark. Accordingly, a permanent injunction is granted against the Defendant Nos.1 to 4, in terms of the reliefs sought in paragraphs 44(a) & (b) of the Plaint.

12. Insofar as the goods seized from the premises of the Defendants are concerned, the Plaintiff and the Defendants are agreeable that the marks 'ASTRAL'/'ASTRAL' appearing on the said goods can be effaced and the same can be put to use by the Defendants. The said effacing of the marks shall be done in the presence of the Plaintiff's representatives, who may visit the premises of Defendants, on or before 15th May, 2022, in order to ensure that the mark 'ASTRAL'/'ARSTAL' is removed from the Defendants' products. The remaining reliefs sought in the Plaint are not pressed by the Plaintiff.

13. Insofar as the declaration of the Plaintiff's mark as a well-known mark is concerned, since the Defendants are conceding to a decree, the said issue is left open to be asserted by the Plaintiff in an appropriate case.

14. Considering that the parties have resolved their disputes amicably and in view of the judgment in Munish Kalra v. Kiran Madan [C.S. (OS)

Signature Not Verified Digitally Signed By:Devanshu Signing Date:22.04.2022 21:10:16

2940/2014 decided on 8th April, 2019], the entire court fee is directed to be refunded to the Plaintiff.

15. The present suit stands decreed in terms of paragraphs 44(a) & (b) of the Plaint. All pending applications are also disposed of. No further orders are called for.

16. Decree sheet be drawn accordingly.

PRATHIBA M. SINGH JUDGE APRIL 20, 2022/dk/ad

 
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 Partner Event : LL

 
 
 
Latestlaws Newsletter