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

Yves Saint Laurent vs Brompton Lifestyle Brands ...
2022 Latest Caselaw 3347 Del

Citation : 2022 Latest Caselaw 3347 Del
Judgement Date : 13 December, 2022

Delhi High Court
Yves Saint Laurent vs Brompton Lifestyle Brands ... on 13 December, 2022
                                   Neutral Citation Number: 2022/DHC/005670


                          $~40
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                  Date of Decision: 13th December, 2022
                          +      CS(COMM) 789/2022
                                 YVES SAINT LAURENT                                  ..... Plaintiff
                                               Through:        Mr. Akhil Sibal, Senior Advocate
                                                               with Mr. Nirupam Lodha, Ms.
                                                               Shivangi Narang, Mr. Gautam
                                                               Wadhwa, Ms. Asavari Jain and Ms.
                                                               Sanya Kumar, Advocates.

                                                   versus

                                 BROMPTON LIFESTYLE BRANDS PRIVATE LIMITED & ANR.
                                                                           ..... Defendants
                                              Through: Mr. Sandeep Sethi, Senior Advocate
                                                       with Mr. Nikhil Kohli, Mr. Gaurav
                                                       Gupta and Ms. Akshaya Ganpath,
                                                       Advocates for D-1.

                                 CORAM:
                                 HON'BLE MR. JUSTICE SANJEEV NARULA
                                                   JUDGMENT

SANJEEV NARULA, J. (Oral):

I.A. No. 18599/2022 (u/Order XXXIX Rules 1 & 2 r/w Section 151 of the Code of Civil Procedure, 1908, seeking ex-parte, ad interim relief)

BACKGROUND

1. The above captioned suit for infringement of Plaintiff's trademarks, copyrights and passing off, seeks inter-alia permanent and mandatory injunction against Defendant No. 1, which is stated to be unauthorisedly operating a boutique under Plaintiff's brand name in DLF's The Chanakya

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

Mall, New Delhi. During pendency of the suit, Plaintiff seeks an interim injunction for restraining use of its trademarks and copyrights.

RELATIONSHIP BETWEEN THE PARTIES AND THE CONTROVERSY

2. Plaintiff is part of a multi-national global luxury group, 'Kering' which owns other luxury brand businesses such as 'Balenciaga', 'Bottega Veneta', 'Gucci', and 'Alexander McQueen'. Plaintiff is owner of registered well-known marks, 'Yves Saint Laurent', 'YSL', 'Saint Laurent',

' ' and variations thereof [hereinafter collectively referred to as "YSL marks"] which have been in continuous and uninterrupted use by Plaintiff and its predecessor-in-title since 1961. The details of registrations are set out in paragraph 16 of the plaint. Plaintiff also has copyrights in product catalogue and literary materials used and displayed in Plaintiff stores across the globe.

3. Plaintiff has stores across the world and with an intent to establish its presence in Delhi, entered into a franchise agreement dated 19th April, 2019 [hereinafter "Franchise Agreement"] whereby Defendant No. 2-Beverly Luxury Brands Limited [hereinafter "Beverly"] was granted a franchise to open and operate a "Saint Laurent" Boutique [hereinafter "Boutique"] at DLF's The Chanakya Mall, New Delhi. This agreement stands terminated. However, Boutique is still operational under Plaintiff's brand name and Defendant No. 1-Brompton Lifestyle Brands Private Limited [hereinafter

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

"Brompton"] is presently in occupation thereof. Brompton asserts that it has heavily invested in the Boutique as a 'sub-franchisee' under Beverly and emphasises that Plaintiff all throughout, was aware, actively consented to its involvement and allowed it to operate the Boutique. Brompton in effect claims to be an 'authorized operator' of Boutique which is strongly refuted by Plaintiff.

CONTENTIONS

4. Submissions of Mr. Akhil Sibal, Senior Counsel for Plaintiff, are summarised as follows:

4.1 Beverly was permitted to use the YSL marks only in accordance with terms and conditions stipulated in Franchise Agreement. On account of breach by Beverly, the agreement was terminated by Plaintiff vide notice dated 23rd July, 2021 which came into effect on 8th August, 2021. 4.2 Pursuant to termination of Franchise Agreement, Beverly cited hardship on account of COVID-19 and engaged in discussion with Plaintiff for reconciling their differences, including, by way of return of inventory and/ or alternatively handing over of operation of Boutique. 4.3 Plaintiff received an arbitration notice dated 22nd February, 2022 [hereinafter "Arbitration Notice"] from Brompton claiming that pursuant to Franchise Agreement, Beverly had executed a supply agreement dated 2nd July, 2019 with it [hereinafter "Supply Agreement"] undertaking to supply 'designer clothes and apparel' designed by Plaintiff. Said notice also alleged that Beverly had not been performing its obligation under the said Supply Agreement which included delay in delivery of goods and eventual cessation of delivery of goods altogether.

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

4.4 Per Franchise Agreement, the right to use YSL marks was given only to Beverly, on a non-exclusive basis for operating Boutique and sale of products, merchandise and items bearing YSL marks. Plaintiff neither had knowledge of alleged Supply Agreement nor was Beverly permitted by Plaintiff to enter into such an agreement at any point of time without prior consent. The said agreement is violative of Franchise Agreement and is not legally binding on the Plaintiff.

4.5 Despite termination of Franchise Agreement, Brompton is operating the Boutique claiming to be authorised by Plaintiff, a pretext which is ex- facie false and misconceived. Brompton was never granted any authorisation, license or franchise by Plaintiff. Permitting Brompton to continue as unauthorised user of YSL mark even after termination of Franchise Agreement would cause serious dent and damage to Plaintiff's reputation and goodwill. Apart from infringement, such unauthorised and continuous use would also dilute YSL marks. Reliance is also placed upon Vidya Mandir Classes Limited v. Harsh Tiwary.1 4.6 Per Section 29(1) of Trade Marks Act, 1999 [hereinafter "Trade Marks Act], use of registered marks by anyone but the registered proprietor or permitted user, amounts to infringement. Irrespective of rights claimed by Brompton under alleged Supply Agreement, its use of YSL marks, in absence of authorisation by Plaintiff is clearly violative of said provision. A clear case of infringement of YSL marks is made out and an injunction should follow. Reliance is placed upon Midas Hygiene Industries (P) Ltd. v. Sudhir Bhatia and Others.2

2021 SCC OnLine Del 5435, see paragraph 27.

2004 SCC OnLine SC 106, see paragraph 5.

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

4.7 Presently, at the Boutique: (i) there is no electricity connection, (ii) invoices are being sent via WhatsApp, (iii) price tags are being written by hand, and (iv) changing rooms are in disarray. Condition of Boutique, as also confirmed by the Local Commissioner, is such that it tarnishes Plaintiff's image and, therefore, Brompton should be injuncted from use of YSL marks.

4.8 Rights of a franchisee post termination are limited in terms of Clause 51.1 of Franchise Agreement, which stipulates that, 180 days post termination of Franchise Agreement, sale of products shall be discontinued, and marketing and promotion be ceased. Further, any remaining stock, along with relevant identification elements, accessories, advertising and promotional tools and material, packaging and promotional materials bearing YSL marks shall be destroyed. The same has not been complied with in the present case.

4.9 As regards documents relied upon by Brompton to insinuate Plaintiff's knowledge of former's involvement with Boutique, it is contended that (i) such documents do not, in any way, establish privity of contract between Plaintiff and Brompton. Brompton is only a "consignee" of the goods under the invoices and importer remains to be Beverly, with whom Plaintiff had Franchise Agreement, and (ii) at no stage of engagement, Brompton was permitted by Plaintiff as a 'sub-franchisee'. There is no communication or any shred of evidence placed on record to demonstrate an agreement or Plaintiff consenting to the arrangement. Mere indication of delivery address of goods under the name of Brompton does not create any vested right in favour of Brompton to operate the Boutique. 4.10 Allegations of concealment and non-disclosure levelled strongly by

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

Brompton are untenable and factually incorrect. To the extent necessary, Plaintiff's pleadings make a complete disclosure of the relationship. Concealment, if any, is on part of Brompton as it has not fully revealed its relationship with Bequest Group Ltd. [hereinafter "Bequest Group"], the parent entity of Beverly. Therefore, argument of concealment/ non- disclosure is intended only to scuttle the issue of infringement and passing off, which is ex-facie demonstrated.

4.11 Documents on record indicate that Plaintiff was selling goods only to Beverly and not Brompton. In its pleadings and submissions, Brompton has argued that there is no privity with Plaintiff and thus, no restrictions can be imposed qua use of YSL marks and sale of products bearing YSL marks. However, in sharp contradiction, Brompton seeks to rely on privity with Plaintiff to sustain ongoing arbitration proceedings initiated under the Supply Agreement, wherein Plaintiff has been wrongly impleaded as a party. In light of the admitted position of no privity, the present dispute should not be referred to arbitration and instead an injunction be granted for violation of Trade Marks Act.

DEFENDANT'S CONTENTIONS

5. Mr. Sandeep Sethi, Senior Counsel for Defendant No. 1/ Brompton made the following submissions -

5.1 Plaintiff had been in constant communication with Brompton's representatives, as is obvious from the emails relating to setting up of Boutique being marked and exchanged with 'Mr. Tript Singh' who is director on the Board of Brompton as is conspicuous from the Board

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

Resolution filed alongwith the reply. The email dated 13th February, 2020 sent by Plaintiff's representative requesting for a letter of invitation from Brompton to visit the Boutique and response dated 13th February 2020 from Brompton to facilitate issuance of visa further demonstrate that Plaintiff was having complete knowledge of Brompton's association with Boutique. In fact, the store at the authorised location for operation of the Boutique at 'The Chanakya Mall', was taken up on lease by Brompton wherefrom it has been operating since 2019 with Plaintiff's consent and knowledge and therefore, the allegation that Brompton has 'popped up' from nowhere is entirely belied. Thus, the injunction should be denied.

5.2 By way of Supply Agreement, Brompton was granted the right to develop and operate the Boutique in accordance with the right granted to Beverly under the Franchise Agreement. The invoices for supply of stocks, fittings and fixtures, clearly mention Brompton's name. It is Brompton, that has made an investment of approximately 20 crores in setting up the Boutique apart from purchase of regular inventory of goods. Plaintiff was, thus, well-informed of involvement of Brompton in operation of Boutique from the get-go and never raised any objection.

5.3 Boutique was to be set up strictly in terms of standards, designs and guidelines shared by Plaintiff which are framed with the objective of having Boutiques with a uniform standard. In order to meet the high standards, set by Plaintiff, huge costs were incurred and after opening, copy of Boutique's description and its association with Plaintiff and YSL marks was published on the official website of The Chanakya Mall. Plaintiff knowingly authorised Brompton to be associated with the Boutique and also benefited from the same.

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

5.4 Despite Brompton's authorisation for the Boutique being within Plaintiff's knowledge, Plaintiff has labelled Brompton as 'Logistics Partner' of Beverly with a design to keep the association at arm's length. There is thus active concealment and complete non-disclosure of material and essential facts. The strict requirement for making truthful disclosures by filing of 'Statement of Truth' under Commercial Courts Act, 2015, is breached and thus, the injunction should be refused and the suit itself should be dismissed. Reliance is placed upon Policybazaar Insurance Web Aggregator and Anr. v. Acko General Insurance Ltd. & Ors.3, Oswal Fats and Oils Limited v. Additional Commissioner, Bareily & Ors.4, and M/s Seemax Construction (P) Ltd. v. State Bank of India & Anr.5 5.5 Reliance is placed on email dated 21st January, 2021 received from Plaintiff [Document 1 of additional documents filed vide Diary No. 1980713], to demonstrate that Plaintiff itself instructed that payments should be made by Brompton to Beverly, who, in turn would make payments to Plaintiff.

5.6 Brompton approached Plaintiff and provided a list of inventory/ stock at Boutique as on February, 2021, but Plaintiff failed to exercise repurchase option under Franchise Agreement. Instead, Plaintiff arbitrarily made an unfair one-sided offer of settlement, and granted only two days for acceptance of same, without taking into account the investments made by Brompton. The email dated 17 January, acknowledges that expenditure incurred by Brompton amounted to approximately 2 million Euros. 5.7 Cause of action for the suit is the afore-said Arbitration Notice. The

2019 SCC OnLine Del 8901, see paragraphs 10, 11 and 12.

2010 SCC OnLine SC 430, see paragraph 20.

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

agreement with Beverly was terminated in July 2021, whereas the present suit has been filed only in November, 2022 after passage of sixteen months. Evidently, Plaintiff had no grievances till initiation of arbitration and thus, acquiesced to use of YSL marks by Brompton. Reliance is placed on decision in M/s Power Control Appliances and Ors v. Sumeet Machines Private Limited.6 5.8 No counterfeit goods are being sold at the Boutique as alleged by Plaintiff. All goods sold or offered for sale have been purchased from Plaintiff and there is no bar on sale of such goods under Section 30 of Trade Marks Act. Plaintiff cannot, therefore, restrain Brompton from sale of such goods. The Local Commissioner's report clarifies that goods/ merchandise at the Boutique are original.

5.9 Plaintiff is a party to and has participated in arbitration proceedings. Reliance is placed upon order dated 26th November, 2022 passed by Hon'ble Justice (Retd.) Bharat Bhushan Parsoon, Sole Arbitrator, Former Judge, High Court of Punjab and Haryana, to demonstrate Plaintiff's participation. Reliance is placed on decision in Hero Electric Vehicles Private Limited and Anr. v. Lectro E-Mobility Private Limited and Anr.7 to state that the dispute is contractual in nature and not a violation of the Trade Marks Act. Therefore, subject matter of the suit is arbitrable and should be referred to arbitration, as prayed in I.A. 20643/2022 under Section 8 of the Arbitration and Conciliation Act, 2015 [hereinafter "A&C Act, 2015"]. ANALYSIS & DIRECTIONS

6. On consideration of material on record and contentions advanced by

1991 SCC OnLine Del 668, see paragraphs 11 and 12.

(1994) 2 SCC 448, see paragraphs 27 to 31.

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

counsel, the most notable fact on which this case is hinged and remains irrefutable is that: the Boutique in question was set-up under Franchise Agreement, to which only Plaintiff and Beverly are parties. Brompton is clearly not a signatory to the said agreement, yet it is operating the Boutique under Plaintiff's brand as an authorised store by prominently displaying YSL marks at the entrance of the Boutique. Thus, before going further, it would be apposite to first examine the rights and obligations of the parties stipulated in the Franchise Agreement, of which relevant ones for deciding the present application are as follows: -

"2. GRANT OF LICENSE

2.1 Franchisor confirms that it is entitled to grant the non-exclusive right to make use of the Concept and the Trademarks to the Franchisee and that the use of them by the Franchisee will not infringe any third party rights. Franchisor hereby grants to Franchisee, and Franchisee accepts, for the term of the Agreement and until its termination or expiration, the non- transferable right and license to use the Concept and the Trademarks listed in Annex A and such other trademarks as Franchisor may direct from time to time (the "Saint Laurent Boutique Trademarks"), which are a portion of the Trademarks, for the sole purpose of:

(a) establishing and operating, according to the Concept, one boutique store (the "Boutique") to be located at the premises listed in Annex B ("Authorized Locations"), and

(b) the promotion and sale of, at the Boutique only, of all original products, merchandise and items bearing the Saint Laurent Boutique Trademarks listed in Annex C[the "Saint Laurent Product(s)"]

Franchisee hereby undertakes to operate the Boutique only at the Authorized Location, using the Saint Laurent Boutique Trademarks in compliance with the terms and conditions of this Agreement as well as the instructions, conforming with the terms and conditions of this Agreement, from time to time given by Franchisor to Franchisee.

2.2 In connection hereof, Franchisor hereby grants to Franchisee, and Franchisee hereby accepts, the non-transferable right to use the Saint Laurent Boutique Trademarks and the Concept for the promotion and sale,

2021 SCC Online Del 1058, see paragraphs 45, 48 to 49 and 55.

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

at the Boutique only, of the Saint Laurent Products. Franchisee hereby acknowledges and agrees that the granting by Franchisor of the franchise is contingent upon Franchisee's full and unconditional compliance hereof and relies upon the representations made by Franchisee to Franchisor under the present Agreement.

2.3 The license hereby granted to Franchisee is limited to the right to develop and operate the Boutique at the Authorized Location and does not include, inter alia, any right to sell the Saint Laurent Products at any location other than the Authorized Location, it being understood that Franchisee can sell online provided that Franchisee complies with the Online Guidelines, if any, provided by Franchisor to Franchisee.

3. EXCLUSIVITY

3.1 Subject to Articles 3.3, 3.4 and 3.5, Franchisor will not open a boutique store, nor will grant to any other entity a franchise to locate and operate a Saint Laurent boutique store and/or to offer, sell or distribute any products or services bearing the Saint Laurent Boutique Trademarks to multibrand dealers, in the territory described in Annex B (the "Territory") so long as this Agreement is in effect. Franchisee does not have any right to sublicense or sub-franchise, within or outside of the Territory, and/or to relocate the Boutique to any other location within or outside the Territory, unless agreed in writing with Franchisor before.

                                                        xx       ..      xx       ..      xx
                                39.    TRANSFER

39.1 Franchisor has entered into this Agreement with specific reliance upon Franchisee's financial qualifications, experience, skills and managerial qualifications as being essential to the satisfactory operation of the Boutique. Consequently, neither Franchisee's interest in this Agreement nor in the Boutique or in Franchisee and/ or in the premises/land/lease on which the Boutique is established may be - directly or indirectly - transferred or assigned to or assumed by any other person or entity, in whole or in part without the prior consent of the Franchisor. Subject to Franchisor's consent, It is further agreed that during the course of this Agreement, the Franchisee shall have the absolute authority to have a change in shareholding of the Franchisee within the family of the Franchisee or in the event of private equity or a financial institutional investor is required to invest in the Franchisee for further funding or strategic purposes."

[Emphasis Supplied]

6.1 Plaintiff as Franchisor granted Beverly as Franchisee, a non- transferable right to use Plaintiff's 'Trademarks' and 'Concept' for promotion and sale at Boutique of 'Saint Laurent Products'. This agreement

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

stands terminated, a fact not in controversy, rather specifically admitted by Brompton. Beverly, party to the said agreement and also to present proceedings has not assailed the termination. Instead, Brompton has initiated arbitration proceedings inter-alia for a money claim against Beverly and the Plaintiff, relying upon the Supply Agreement.

6.2 This brings our immediate attention to the asserted rights of Brompton to operate the Boutique and use YSL marks. Brompton's claim of being an authorised operator of the Boutique originates from the Supply Agreement, relevant clauses whereof are as under: -

"WHEREAS

A. The Supplier entered into a franchise agreement with Yves Saint Laurent ("YSL") dated April 19, 2019 (the "Franchise Agreement") for exclusive operations of Saint Laurent boutique in New Delhi; B. By virtue of the said Franchise Agreement, it was agreed between the Supplier and YSL that YSL will supply the Saint Laurent products (the "Products") to the Supplier for sale in the boutique store in New Delhi;"

                                                       xx          ..       xx      ..      xx

                                    1.    GRANT OF LICENSE

1.1 The Supplier confirms that it is entitled to grant non-exclusive right to make use of the concept and the Trademarks to the Purchaser and that the use of them by the Purchaser will not infringe any third party rights. Supplier hereby grants to the Purchaser, and the Purchaser term of the Agreement and until its termination or expiration, accepts, for the term of the Agreement and until its termination or expiration, the non-transferable right and license to use the Concept and the Trademarks listed in Annex A.

                                                       xx          ..       xx      ..      xx

                                    2.1   OWNERSHIP AND TRADEMARK

2.1 Nothing contained in this Agreement is intended to or shall be construed to vest in, transfer or otherwise convey to Purchaser any right, title or interest in, or to, the Trademarks or any other trademark used by YSL and its group, designs, patents and domain names or the goodwill associated therewith or pertaining thereto, other than the

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

right to use the Saint Laurent Boutique Trademarks in connection hereof, for the duration of this Agreement and under the conditions set forth herein."

[Emphasis Supplied]

7. Beverly as the Supplier under the afore-noted agreement relied upon and declared its rights as a 'franchisee' under Franchise Agreement, to Brompton the Purchaser. As can be seen from the afore-noted clauses, Supply Agreement does not unconditionally transfer or convey to Brompton, any right, title or interest to YSL marks. The rights conveyed are restricted, circumscribed and co-terminus with Beverly's rights. Brompton fully aware of limitations, willingly and knowingly entered into the Supply agreement, agreeing to use YSL marks till such time the Franchise Agreement was in force. Thus, irrespective of the question pertaining to legality, validity and binding effect of the Supply Agreement on the Plaintiff, license granted in favour of Brompton to use YSL marks, stands terminated, given the unconverted fact that Franchisee agreement has been terminated. In other words, rights if any, which were transferred in Brompton's favour under Supply Agreement, have perished. Elaborate submissions have been made by Mr. Sethi, suggesting a contractual relationship between Brompton and Plaintiff, however the undeniable fact remains that Franchise Agreement grants limited rights only to Beverly to use YSL marks and not to Brompton.

In fact, the Franchise agreement specifically prohibits transfer of franchisee's rights, title or interests under the said agreement directly or to any other person or entity, in whole or in part, without the prior consent of the Franchisor. The recitals and clauses of Supply Agreement make it abundantly clear that rights qua YSL marks in favour of Brompton, being limited as they are, stem from rights secured by Beverly under Franchise

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

Agreement. Brompton also admits that as a consequence of termination of Franchise Agreement, the Supply Agreement itself stands terminated. Therefore, in view of the Court, Supply Agreement, which forms the sheet anchor of Brompton's claim of being an 'authorised operator' cannot sustain. There is thus no legal basis to allow Brompton to use YSL marks.

8. Mr. Sethi has also extensively laboured on the aspect of Plaintiff being aware of Brompton operating the Boutique to suggest that the store was being operated with Plaintiff's permission and authorisation. This contention is however not corroborated by the documents on record. The invoices/bills for supply of fittings and products, heavily relied upon by Brompton mention Beverly as "importer", "invoice customer" or "order holder" and Brompton's name is referenced only as delivery location or as "consignee" which indicates its limited role as recipient of goods, or a logistics handler, which is the term used by the Plaintiff in its pleadings.

9. With respect to correspondence relied upon by Brompton, Mr. Sibal has argued that Mr. Tript Singh, whose presence in reconciliation meetings with Plaintiff was noted as "Tript Singh (Bequest)", is Director of Beverly. Reliance has also been placed on online records retrieved from the website of Government of United Kingdom and the domain name mentioned in the email ID of Mr. Tript Singh viz. "@beuqestgroup.com" to contend that he was part of Bequest Group, which is the parent entity of Beverly as per Franchise Agreement. Thus, Plaintiff's correspondence and interaction with Brompton is a highly disputed fact which cannot be read dehors the obligations apparent from the Franchise Agreement. At this interlocutory stage, afore-noted documents cannot be interpreted as creating a contractual obligation on basis of conduct of parties overriding the contract terms. The

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

written agreements on record - Franchise Agreement and Supply Agreement clearly and unambiguously set out rights and obligations of the parties. No other understanding as asserted by Brompton can be inferred or implied. There is no written agreement between Plaintiff and Brompton that could demonstrate that Plaintiff has either granted Brompton any right to use YSL marks or consented to Brompton as a 'sub-franchisee'. Thus, prima facie Brompton and Beverly did not obtain consent from Plaintiff for grant of alleged 'sub-franchise' which was a pre-requisite for sub-franchising. There is also no document to show that either of the Defendants had at any point of time informed Plaintiff of execution of Supply Agreement. Arbitration Notice conspicuously does not mention the fact that under the Supply Agreement, Beverly has 'sub-franchised' the right to operate the Boutique to Brompton and merely refers to it as a 'Sub-Franchise Agreement'. Since Brompton was well-aware that Beverly had no ability to grant any 'sub- franchise/ sub-license' without Plaintiff's prior written consent, which was also never obtained, in order to overcome this embargo, the arrangement was described as a "Supply Agreement" and not a 'Sub-Franchise Agreement'. Further, objective of the agreement as per the terms stated therein is for supply of goods and not 'sub-franchising'. Even as per Brompton's own position, there is no written authorization in its favour which authorizes it to use YSL Marks in relation to the Boutique, the goods offered from the Boutique or otherwise. This hard fact, cannot be shaken by mere mention of Brompton/its representative as a 'consignee' and in the delivery address column of documents on record or references to emails which marks members of Bequest/ Brompton.

10. For the foregoing reasons, since Brompton cannot be considered as a

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

"permitted user" of the YSL Marks, use thereof in relation to the Boutique amounts to infringement under Section 29(1) of Trade Marks Act. Thus, a prima facie case of trademark and copyright infringement and passing off is made out. The balance of convenience lies in favour of Plaintiff and if Defendants are not restrained, irreparable loss would be caused to Plaintiff.

11. In view of the above, till pendency of the suit, Defendant No. 1- Brompton, its representatives, agents and anybody acting on their behalf directly or indirectly is restrained from, using YSL marks and any mark similar to any of the YSL marks, including as (or as part of) a trademark, trading name, style, domain name, corporate name or as part of packing, artwork, get-up, layout (including on façade of the Boutique) or any other manner whatsoever; passing off its goods as those of the Plaintiff, including by using the YSL marks or any marks similar thereto; and reproducing the

logos ' ' and ' ' and product catalogue and other literary material relating to the products under the YSL marks.

12. With the above directions, the present application is disposed of.

I.A. 20643/2022 (Application u/s 8 of Arbitration and Conciliation Act, 1996 to refer present dispute to pending arbitration)

13. By way of present application, Applicant/ Defendant No. 1-Brompton seeks reference of disputes arising in the present suit to pending arbitration initiated by Applicant against Plaintiff and Beverly. Applicant's case is that the Suit seeks remedies against infringement and passing off solely on the

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

ground that the right to use YSL marks is not founded under terms of Franchise Agreement and Supply Agreement; and it is not for deceptively using similar trademarks. Therefore, it is contended that Plaintiff's asserted rights emanate from the afore-said agreements, and not under the provisions of Trade Marks Act. Disputes raised predominantly in respect of the rights and obligations under a contract - including those of arbitrability of disputes and use/license of trademarks are required to be addressed by the arbitral tribunal keeping in view the doctrine of 'kompetenz-kompetenz'. It is also contended that agent-principal relationship is established between Beverly and Plaintiff; and Beverly, as agent, acted under authority of Plaintiff to enter into Supply Agreement with Brompton. Reliance is placed on Shapoorji Pallonji and Co. Pvt. Ltd. v. Rattan India Power Ltd. and Anr,8 to argue that in such circumstances, even a party which is non-signatory to Supply Agreement can be referred to arbitration; and Plaintiff having secured benefits from the operation of store and acted in terms of Supply Agreement, is amenable to arbitration in terms of the Supply Agreement in view of its conduct.

14. In the opinion of the Court, the present application is entirely misconceived. Despite expressly acknowledging that there is no privity of contract with the Plaintiff, Brompton has initiated arbitration proceedings under the Supply Agreement, to which Plaintiff is not a party. The instant suit is for infringement of YSL marks and passing off based on statutory rights under Trade Marks Act. Plaintiff had granted rights of use of YSL marks to Beverly alone under afore-said Franchise Agreement, wherein Brompton is not party. This agreement also prohibited transfer of rights

2021 SCC OnLine Del 3688, see paragraphs 23 to 27.

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33 Neutral Citation Number: 2022/DHC/005670

without prior consent. Further, Plaintiff is admittedly neither a party nor has it consented to the Supply Agreement cited by Brompton for use of YSL marks. The claim of use of the marks by Brompton as an authorised user falls under Section 29(1) of the Trade Marks Act. Thus, scope of the present suit is entirely different, based on statutory rights under the Trade Marks Act as well as the Franchise Agreement to which Brompton is not privy. These disputes are founded on a different cause of action and Brompton not being privy to the Franchise Agreement cannot seek reference of disputes arising therefrom to arbitration. The judgments relied upon are entirely inapplicable.

15. In light of the above, Brompton's request under Section 8 of the A&C Act by relying on an arbitration clause contained in Supply Agreement is clearly misconceived and cannot be granted.

16. For the above reason, the application is not maintainable and is accordingly dismissed.

CS(COMM) 789/2022

17. List before the Joint Registrar for completion of pleadings and admission denial on 9th February, 2023.

18. List before the Court on 12th May, 2023.

SANJEEV NARULA, J DECEMBER 13, 2022/MR (Corrected and released on 19th December, 2022 i)

iThe order was dictated in open court on the date of hearing. Additional reasoning has been supplied by the undersigned subsequently in-chamber.

Signature Not Verified Digitally Signed

Signing Date:19.12.2022 18:43:33

 
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