Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hadiklaim Central Agricultural ... vs Ms Dharamraj And Sons And Ors & Ors.
2022 Latest Caselaw 3296 Del

Citation : 2022 Latest Caselaw 3296 Del
Judgement Date : 8 December, 2022

Delhi High Court
Hadiklaim Central Agricultural ... vs Ms Dharamraj And Sons And Ors & Ors. on 8 December, 2022
                             Neutral Citation Number : 2022/DHC/005421

                  $~6(Original)
                  *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                  +      CS(COMM) 307/2021 & I.A.7749/2021, I.A.13848/2021,
                         I.A.19423/2022,       I.A.19424/2022,       I.A.19425/2022,
                         I.A.20732/2022, I.A.20733/2022, I.A.20767/2022

                         HADIKLAIM        CENTRAL            AGRICULTURAL
                         COOPERATIVE SOCIETY LTD                  ..... Plaintiff
                                      Through: Mr. G. Nataraj, Mr.Ankur
                                      Vyas, Mr.Shashikant Yadav, Ms.Garima
                                      Joshi, Ms.Harshita Agarwal and Mr.Rahul
                                      Bhujbal, Advs.
                                             versus
                         MS DHARAMRAJ AND SONS AND ORS & ORS.
                                                                  ..... Defendants
                                      Through: Mr.Sanjay        Dewan         and
                                      Mr.Anish Dewan, Advs. for D-1
                                      Mr.Ashutosh Nagar, Adv. for D-2
                                      Mr.Tarun Kumar, Adv. for D-4
                                      Mr. Mayank Khurana, Adv. for D-5
                                      Mr.Rajesh Banati and Mr.Tarun Walia,
                                      Advs. for D-6
                         CORAM:
                         HON'BLE MR. JUSTICE C.HARI SHANKAR
                                             JUDGMENT (O R A L)
                  %                              08.12.2022
                  I.A.20732/2022

1. This is the same application as IA 20733/2022. Accordingly, no orders are required to be passed thereon.

2. The application stands disposed of.

I.A.19423/2022

3. By settlement agreement dated 26th October 2022, the dispute between the plaintiff and Defendant 1 stands settled. The terms of settlement are as under:

Signature Not Verified

By:KAMLA RAWAT Signing Date:09.12.2022 16:08:01 Neutral Citation Number : 2022/DHC/005421

"i. The Defendant acknowledges the Plaintiff to be the proprietor of the trademark/label KING SOLOMON DATES and

and the Proprietor to be the undisputed, absolute and exclusive owner of all statutory and equitable rights therein.

ii. The Defendant No.1 further acknowledges the Plaintiff to be the proprietor of the trademark registrations set out in ANNEXURE A thereto, in India and abroad and the Proprietor to be the undisputed, absolute and exclusive owner of all statutory and equitable rights therein.

iii. The Defendant No. l is a partnership and hereby undertakes that by itself and any and all persons acting for and on its behalf will not produce, sell, offer for sale, package for sale or otherwise, or advertise, promote its goods or services, export, import, or enable advertising campaigns either directly or indirectly in physical/electronic form, internet, websites or in any manner any product bearing the mark /label KING SOLOMON DATES and

in conjunction with any other word which is identical or deceptively similar to the Plaintiffs marks /labels of KING

SOLOMON DATES and or any colourable variant or deceptively similar variant thereof, or ma manner so as to suggest an affiliation, approval, license, connection, sponsorship or endorsement by the Plaintiff without the express prior written permission of the Plaintiff.

iv. The Defendant No. 1 undertakes that neither itself nor anyone acting for and on its behalf shall directly or indirectly, (a) claim any right, title or interest in respect of the trademark KING

SOLOMON DATES and including by registering or attempting to register any trademark which is identical to, comprises of, or is similar to the trademark KING SOLOMON

DATES and in respect of any of its products/services anywhere in the world; (b) use the trademark KING SOLOMON Signature Not Verified

By:KAMLA RAWAT Signing Date:09.12.2022 16:08:01 Neutral Citation Number : 2022/DHC/005421

DATES and in any manner including but not limited to as part of its trade name, trademark, business name, logo, tagline, domain name in respect of any products/services; ( c) oppose the applications filed by the Plaintiff for registrations of the

trademark KING SOLOMON DATES and by the Plaintiff anywhere in the world and (d) challenge the validity of registrations of Plaintiff in respect of the trademark KING

SOLOMON DATES and the goodwill attached thereto, anywhere in the world.

v. The Defendant No. 1 hereby undertakes to restrain itself and anyone acting for and on its behalf from infringing the copyright of the Plaintiff in the trademark KING SOLOMON

DATES and .

vi. The Defendant No. 1 hereby undertakes that it does not and has not dealt with any products, including Medjoul dates bearing

the Plaintiffs mark KING SOLOMON DATES and and any deceptive or colourable varient thereof;

vii. The Defendant No. I hereby confirms that no vendor, dealer, manufacturer, distributor, retailer has in the past approached the Defendant qua any products bearing the Plaintiffs mark KING

SOLOMON DATES and and any deceptive or colourable variant thereof. Further, the Defendant No. l in good faith may voluntarily inform the Plaintiff and give details of any such vendor, dealer, manufacturer, distributor, retailer approaches/enquires with the Defendant No. I in future qua any

Signature Not Verified

By:KAMLA RAWAT Signing Date:09.12.2022 16:08:01 Neutral Citation Number : 2022/DHC/005421

products bearing the Plaintiffs mark KING SOLOMON DATES

and ."

4. Learned Counsel for the plaintiff and Defendant 1 are present. They undertake on behalf of their respective clients to abide by the terms of settlement. The application stands allowed accordingly.

I.A.19424/2022

5. By settlement agreement dated 26th October 2022, the dispute between the plaintiff and Defendant 4 stands settled.

6. Learned Counsel for the plaintiff and Defendant 4 are present. They undertake on behalf of their respective clients to abide by the terms of settlement. The application stands allowed accordingly.

I.A.19425/2022

7. By settlement agreement dated 26th October 2022, the dispute between the plaintiff and Defendant 5 stands settled.

8. Learned Counsel for the plaintiff and Defendant 5 are present. They undertake on behalf of their respective clients to abide by the terms of settlement. The application stands allowed accordingly.

I.A.20733/2022

9. By settlement agreement dated 26th October 2022, the dispute between the plaintiff and Defendant 6 stands settled.

10. Learned Counsel for the plaintiff and Defendant 6 are present. They undertake on behalf of their respective clients to abide by the terms of settlement.

Signature Not Verified The application stands allowed accordingly.

By:KAMLA RAWAT Signing Date:09.12.2022 16:08:01 Neutral Citation Number : 2022/DHC/005421

I.A.20767/2022

11. By settlement agreement dated 26th October 2022, the dispute between the plaintiff and Defendant 2 stands settled.

12. Learned Counsel for the plaintiff and Defendant 2 are present. They undertake on behalf of their respective clients to abide by the terms of settlement. The application stands allowed accordingly.

CS(COMM) 307/2021 & I.A.7749/2021, I.A.13848/2021

13. In view of the settlement agreements between the plaintiff and Defendants 1, 4, 5, 6 and 2 respectively, nothing survives for adjudication in the present suit.

14. The suit would stand decreed qua Defendant 1, 4, 5, 6 and 2 as per the terms of settlement agreement referred to hereinabove.

15. The Registry is directed to draw up the decree sheets accordingly.

16. The plaintiff would be entitled to be refunded the court fees deposited by it in the present matter.

17. Miscellaneous applications also stand disposed of.

C.HARI SHANKAR, J DECEMBER 8, 2022/kr

Signature Not Verified

By:KAMLA RAWAT Signing Date:09.12.2022 16:08:01

 
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