Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Makind Pharma Limited vs The Registrar Of Trade Marks
2022 Latest Caselaw 1596 Del

Citation : 2022 Latest Caselaw 1596 Del
Judgement Date : 18 May, 2022

Delhi High Court
Makind Pharma Limited vs The Registrar Of Trade Marks on 18 May, 2022
                                                        Signature Not Verified
                                                        Digitally Signed
                                                        By:DEVANSHU JOSHI
                                                        Signing Date:20.05.2022
                                                        17:57:54


$~4
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                 Date of decision: 18th May, 2022
+                C.A.(COMM.IPD-TM) 52/2022
      MANKIND PHARMA LIMITED                   ..... Appellant
                   Through: Mr. Hemant Daswani, Ms. Bhawani
                             Singh, Advocates (M:8233686869)
                   versus
      THE REGISTRAR OF TRADE MARKS             ..... Respondent

Through: Mr. Harish V. Shankar, CGSC, Ms. S.

Bushra Kazim, Mr. Srish Kumar Mishra, Mr. Sagar Mehlawat, Advocates (M:9810788606) CORAM:

JUSTICE PRATHIBA M. SINGH Prathiba M. Singh, J.(Oral)

1. This hearing has been done through hybrid mode.

2. The present appeal was filed before the IPAB and has been received by this Court, pursuant to the Tribunals Reforms Act, 2021.

3. The Appellant has filed the present appeal challenging the impugned order dated 2nd August, 2019 passed by the Senior Examiner of Trade Marks by which the review petition filed by the Appellant has been dismissed. The said petition was filed by the Appellant seeking review of order dated 20th December, 2018 vide which the trade mark application of the Appellant bearing no. 2457850 for registering the word mark "DON'T WORRY" in Class- 3 had been rejected. The said application is in respect of the goods and services including:

`Bleaching Preparations and Other Substances for Laundry Use; Cleaning, Polishing, Scouring and Abrasive Preparations; Soaps; Perfumery, Deodorants, Essential Oils, Cosmetics, Hair Lotions; Dentifrices.'

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:20.05.2022 17:57:54

4. The reasoning given for the rejection of the mark in the order dated 20th December, 2018 is as under:

"The trade mark applied for is objectionable under Section 9/11 of the Act. The application is accordingly refused."

5. A review petition was preferred against the said order by the Appellant. The review petition was dismissed by the Senior Examiner of Trade Marks on 2nd August 2019, in the following terms:

"The present petition on form TM-M has been filed for review of the order dated 20 December 2018. None appeared. No relevant facts are established for the acceptance of trade mark application in the review petition. Application is devoid of any distinctive character. The mark is a combination of non-distinctive words. The mark is descriptive in nature and shows the intended purpose. Refusal order is sustained. Review application is disallowed on merit.

The request on form TM-M is accordingly Refused."

6. The statement of grounds of decision under Rule 36 (1) of the Trade Marks Rules, 2017 has been provided to the Appellant which states as under:

"Application was examined and objections were raised under section 9 of Trade Marks Act, 1999. The Trademark "DON'T WORRY" is devoid of any distinctive character. The mark is descriptive in nature and shows the intended purpose of the applied goods. Reply filed, perused but found not satisfactory. Application proceeded for show cause hearing. The refusal order was passed on 20/12/2018 by the hearing officer.

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:20.05.2022 17:57:54

On 21/01/2019 the review petition was filed for review the refusal order. None appeared on behalf of the Applicant. The materials available on record till the date of hearing was considered. The available records of the subject application shows that the application has been filed on propose to be used basis.

The applicant stated in para 6 of the affidavit that the applicant had filed the documents for user claim and voluminous sales of the mark "Don't worry" but the available documents and material provided by the application shows that the applicant is using the said mark in class 5 Sanitary Napkin. The applicant adopted the mark "DON'T WORRY" in 2013 as per the applicant claim but the applicant filed the mark in class 3 on proposed to be used basis."

7. A perusal of the reasoning given by the Senior Examiner would show that the ground for rejection of the application is that the mark "DON'T WORRY" is devoid of any distinctive character and is descriptive in nature. The Senior Examiner also notes that the mark "DON'T WORRY" is being used by the Appellant for Sanitary Napkins in Class-5.

8. The submission of ld. Counsel for the Appellant is that the Appellant has various registrations for the mark "DON'T WORRY" with or without the prefix "Mankind's" in Classes - 1,5,31,32,35,44. He further submits that there is no reason which has been given by the Senior Examiner of Trade Marks for the rejection of Appellant's application. Accordingly, the mark ought to be permitted to proceed for registration.

9. A perusal of record shows that the Appellant has the following registrations for marks consisting of the words "DON'T WORRY":

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:20.05.2022 17:57:54

MARK CLASS APPL. NO. STATUS MANKIND'S 01 2520512 Registered DON'T WORRY

MANKIND'S 05 2332721 Registered DON'T WORRY DON'T WORRY 05 2332722 Registered DON'T WORRY 31 2457857 Registered

DON'T WORRY 32 2457860 Registered DON'T WORRY 35 2457863 Registered DON'T WORRY 44 2457866 Registered

10. On a query by the Court to the counsel, it is submitted that the mark is being used by the Appellant in respect of sanitary napkins and therefore the present application is a bona fide application by the Appellant. The words "DON'T WORRY" being the registered trademark of the Appellant in other classes, there can be no reason for refusing the application in question, even though it is on a 'proposed to be used' basis.

11. In the opinion of the Court, the application on 'proposed to be used' basis in Class-3 cannot be rejected merely on the ground that words "DON'T WORRY" are devoid of distinctive character. The said mark would be an arbitrary or a suggestive mark in respect of goods falling in Class-3. Accordingly, this Court is of the view that the application ought to be permitted to proceed for advertisement before acceptance on the following terms and conditions:

i. The application shall be associated with the trademarks of the Appellant "MANKIND'S DON'T WORRY" registered in

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:20.05.2022 17:57:54

Class-1 and Class-5 bearing nos. 2520512 and 2332721 respectively.

ii. The use of the mark in Class-3, if any, shall be with the word 'MANKIND'S' and the registration shall not grant any exclusive rights in the words 'DON'T' and 'WORRY' separately or conjointly in respect of unrelated products and/or services.

12. The application of the Appellant shall be advertised before acceptance in the Trade Mark Journal within a period of four months.

13. The observations in this order shall not in any manner prejudice any opposition proceedings, if commenced against the application.

14. The appeal is allowed in the above terms.

15. The present order shall be communicated to the Registrar of Trade Marks for compliance by Mr. Harish Vaidyanathan, ld. CGSC.

PRATHIBA M. SINGH JUDGE MAY 18, 2022/aman/SK

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter