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

B C Hasaram And Sons Ayurvedic ... vs Pahari Garhwali Ayurvedic ...
2022 Latest Caselaw 2912 Del

Citation : 2022 Latest Caselaw 2912 Del
Judgement Date : 14 November, 2022

Delhi High Court
B C Hasaram And Sons Ayurvedic ... vs Pahari Garhwali Ayurvedic ... on 14 November, 2022
                                                                                        2022/DHC/004863




                          $~5
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                      Date of decision: 14th November, 2022
                          +                  CS(COMM) 223/2021
                                B C HASARAM AND SONS AYURVEDIC
                                PHARMACY & ANR.                               ..... Plaintiffs
                                             Through: Ms. Tusha Malhotra and Ms. Yamini
                                                       Jaswal, Advocates. (M:9878096700).
                                             versus
                                PAHARI GARHWALI AYURVEDIC PHARMACY ..... Defendant
                                             Through: Mr. Yashraj Samant and Mr. Shrirang
                                                       Verma, Advocates. (M:9829412764)
                                                       along with Mr. Vishnu Rathaur (Sole
                                                       Proprietor).
                                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 Plaintiffs seeking permanent injunction restraining the infringement of copyright, passing off, unfair competition, delivery up, rendition of accounts, damages, and other reliefs. The dispute in the present suit relates to the mark 'KESRI MARHAM' used by the Plaintiffs in respect of their flagship product which is an ointment for the treatment of body aches. The case of the Plaintiffs was that the Defendant is the manufacturer and marketer of 'PAHARI GARHWALI BALM' which is also a pain relief balm and is being packaged and sold in a nearly identical trade dress as that used by the Plaintiffs for its 'KESRI MARHAM' product.

3. The competing product labels of the Plaintiffs and the Defendant, as impugned in the present suit, are set out hereinbelow:

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46 2022/DHC/004863

Plaintiffs' product Defendant's product

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46 2022/DHC/004863

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46 2022/DHC/004863

4. Upon a consideration of the above competing labels, this Court had granted an ex parte ad-interim injunction, vide order dated 17th May, 2021, in the following terms:

"14. Prima facie, a bare glance of the label of the defendant, vis-a-vis that of the plaintiffs, indicates that there has been a conscious effort to copy the plaintiffs' labels, to the extent that the colours used by the defendant, the placing of various features on the label and the photographs representing the ailments which the balm is expected to alleviate, are also identically placed. There is, therefore, prima facie every possibility of an unwary purchaser or customer mistaking the product of the defendant as coming from the stable of the plaintiffs.

15. Prima facie, therefore, it appears that the defendant is passing off its products as those of the plaintiffs.

16. In view thereof, I am of the opinion that the plaintiffs have made out a good prima facie case for grant of ex- parte ad interim relief. In case such relief is not granted and the market is permitted to be flooded with the defendant's product, prejudice to the plaintiffs would be irreparable. The balance of convenience would also, therefore, justify grant of ad interim ex-parte relief as prayed.

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46 2022/DHC/004863

17. In view therefore, till the next date of hearing, there shall be an ex-parte ad interim order in terms of prayers

(a) to (c) of IA 6311/2021."

5. Post the above injunction order dated 17th May, 2021, the Defendant has entered appearance. However, the Defendant has failed to file the written statement. Accordingly, vide order dated 13 th July, 2022 passed by the ld. Joint Registrar, the Defendant's right to file the written statement has been closed.

6. As recorded in the previous order dated 30th August, 2022, during the pendency of the present suit, the Defendant made certain minor modifications in the colour scheme and packaging of the impugned product. The said packaging was shown to this Court on the said date. However, the same were not satisfactory, and vide order dated 30th August, 2022, it was directed as under:

"5. During the pendency of the present suit, the Defendant claims to have made some minor modifications in the colour scheme and packaging of the impugned product. The said packaging have been shown to the Court. Having perused the same, the Court is of the opinion that the change effected in the packaging of the Defendant‟s product is minimal in nature. Thus, the new packaging of the Defendant‟s product would, prima facie, amount to contempt of the orders passed by the Court in the present suit.

6. Interim order already granted shall stand confirmed during the pendency of the present suit. I.A. 6311/2021 is disposed of."

7. On the said date, I.A. 6313/2021 wherein the Plaintiff was seeking disclosure of the accounts and the quantum of sales by the Defendant, was also disposed of, in the following terms:

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46 2022/DHC/004863

"7. This is an application filed on behalf of the Plaintiff seeking the disclosure of the accounts and the quantum of sales by the Defendant, since the Defendant has not filed any written statement.

8. Let the Defendant file an affidavit, disclosing the time since when the impugned packaging for „PAHARI GARHWALI BALM‟ product was adopted by it and also giving the complete quantum and value of sales since adoption, on an annual basis. The said affidavit shall be filed within four weeks.

9. I.A. 6313/2021 is disposed of in the above terms."

8. During the course of hearing on the last date, i.e., 30th August, 2022, the sole proprietor of the Defendant - Mr. Vishnu Rathaur had joined the proceedings virtually and had also agreed to place new artwork proposed to be adopted by the Defendant before this Court. The Defendant was also directed to ensure that the change which is now brought about in the packaging for its product is substantial and not violative of the injunction order dated 17th May, 2021.

9. Today, Mr. Vishnu Rathaur is present in Court and his statement has been recorded. He has also filed an affidavit dated 8th November, 2022 wherein he has stated that the mediation proceedings between the parties failed only due to the legal costs that were demanded by the Plaintiffs. A perusal of the said affidavit also shows the gross sales of the Plaintiffs, which has been set out below:

i. Year ending 31st March, 2020 : Rs.70,277/- ii. Year ending 31st March, 2021 : Rs.2,25,729/- iii. Year ending 31st March, 2022 : Rs.5,97,959/-

10. Vide affidavit dated 8th November, 2022, the Defendant has also stated as under:

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46 2022/DHC/004863

"16. The defendant has also as per the order dt. 30.08.2022 prepared a proposed new design which is in no manner similar to the design of the plaintiff‟s product. The defendant most humbly produces the proposed new design for the perusal and approval of this Hon‟ble court.

A copy of the proposed new design prepared by the defendant is annexed herewith and marked as ANNEXURE A-8.

17. The defendant states that the defendant is ready and willing to make payment of reasonable amount to the plaintiff which may be directed to be paid by this Hon‟ble Court after considering the financial status of the defendant."

11. Accordingly, a further new label has been proposed to be adopted by the Defendant and the same has been extracted below:

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46 2022/DHC/004863

12. The above proposed label is broadly acceptable to the Plaintiffs, except for the green stripe at the bottom of the said label. Accordingly, Mr. Rathore who is present in Court has given instructions to his ld. Counsel that he would replace the green colour of the stripe at the bottom of the label with any other colour which is not similar to green colour. The statement of Mr. Rathour has also been recorded.

13. Considering the nature of the matter and the foregoing facts, the following directions are issued:

i. The present suit is decreed in terms of the reliefs as sought in paragraph 44(a), (b) and (c) of the Plaint; ii. The Defendant undertakes to destroy the products of its manufacture and sale bearing the impugned packaging, labels and patterns, and shall not use the same in future. The said undertaking is accepted;

iii. Going forward, the Defendant shall adopt the new label, as extracted hereinabove in paragraph 11, with the modification in terms of paragraph 12 to the effect that the green stripe at the bottom of the label shall be replaced with any other colour which is not similar to green colour;

iv. In addition, the Defendant shall pay a sum of Rs.1 lakh as nominal costs to the Plaintiffs.

v. If the Defendant is found to be violating any of the undertakings given to this Court or the decree passed hereinabove, the Defendant shall be liable to pay damages to the tune of Rs.25 lakhs, to the Plaintiff without further adjudication. The Plaintiff would also be entitled to enforce and

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46 2022/DHC/004863

avail of all its remedies in accordance with law, including the prayer for rendition of accounts and damages, as contained in paragraph 44(e) and (f) in the present suit. Subject to the above, ld. Counsel for the Plaintiff submits that the prayer for rendition of accounts and damages is not pressed at this stage.

14. Since the matter has been amicably resolved, full court fee is refunded to the Plaintiff, through ld. Counsel in terms of the judgment of the ld. Division Bench of this Court in Nutan Batra v. M/s. Buniyaad Associates, [2018 (255) DLT 696].

15. The present suit is decreed in the above terms. Decree sheet be drawn accordingly. All pending applications are also disposed of.

PRATHIBA M. SINGH JUDGE NOVEMBER 14, 2022 Rahul/AD

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:16.11.2022 16:01:46

 
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