Citation : 2023 Latest Caselaw 5367 Del
Judgement Date : 21 December, 2023
$~45
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 21st December, 2023
+ CS(COMM) 926/2023, I.As. 25850/2023, 25851/2023 &
25852/2023
JOY CREATORS LLP ..... Plaintiff
Through: Mr. Hemant Daswani, Ms. Saumya
Bajpai, Ms. Pranjal, Mr. Kunal
Prakash, Advs. (M. 9810556744)
versus
PARFUMS CHRISTIAN DIOR AND ORS ..... Defendants
Through: Ms. Pooja Dodd, Ms. Akanksha
Singh, Ms. Saumya Agarwal, Ms.
Rishika Aggarwal, Advs. for D-1 (M.
9550433496)
Mr. Kapil Midha & Mr. Garv Singh,
Advs. for D-2 (M. 8826977395)
CORAM:
JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)
1. This hearing has been done through hybrid mode.
I.A. 25852/2023 (for exemption)
2. This is an application filed by the Plaintiff seeking exemption from filing originals/certified/cleared/typed or translated copies of documents, proper margins, electronic documents, etc. Original documents shall be produced/filed at the time of Admission/Denial, if sought, strictly as per the provisions of the Commercial Courts Act and the DHC (Original Side) Rules, 2018.
3. Exemption is allowed, subject to all just exceptions. Accordingly, the application is disposed of.
I.A.25851/2023 (u/S 12A of the Commercial Courts Act)
4. This is an application filed by the Plaintiff seeking exemption instituting pre-litigation mediation under Section 12A of the Commercial Courts Act. Considering the facts and circumstances of the case, the Court is satisfied that in terms of the judgment of the Hon'ble Supreme Court in Yamini Manohar v. T.K.D Keerthi, SLP(C) 023488/2023, that the present suit contemplates urgent interim relief. Thus the exemption is granted to the Plaintiff.
5. Accordingly, the application is disposed of.
CS(COMM) 926/2023
6. Let the plaint be registered as a suit.
7. Issue summons to the Defendants through all modes upon filing of Process Fee. Summons are accepted by Defendant Nos.1 & 2.
8. The summons to the Defendants shall indicate that the written statement to the plaint shall be positively filed within 30 days from date of receipt of summons. Along with the written statement, the Defendants shall also file an affidavit of admission/denial of the documents of the Plaintiff, without which the written statement shall not be taken on record.
9. Liberty is given to the Plaintiff to file the replication within 15 days of the receipt of the written statement. Along with the replication, if any, filed by the Plaintiff, an affidavit of admission/denial of documents of the Defendants, be filed by the Plaintiff, without which the replication shall not be taken on record. If any of the parties wish to seek inspection of any documents, the same shall be sought and given within the timelines.
10. List before the Joint Registrar for marking of exhibits on 29th January, 2024. It is made clear that any party unjustifiably denying documents would
be liable to be burdened with costs.
11. List before Court on 14th February, 2024.
I.A. 25850/2023 (u/O XXXIX Rules 1 & 2 CPC)
12. Issue notice in the application. Notice is accepted on behalf of the Defendant Nos.1 & 2.
13. The present suit relates to the trademark 'JOY' in which the Plaintiff
- JOY Creators LLP claims both statutory and common law rights in the said mark and seeks an injunction against Defendant No.1- M/s. Parfums
Christian Dior & Ors. herein from using the mark bearing no. 4070959 under class 3 for perfumes.
14. The Plaintiff has adopted the mark 'JOY' in respect of a large variety of cosmetic products including perfumes since 1988. It is stated that the firm had started manufacturing and marketing of talcum powders, creams, lotions, and other personal care products.
15. The case of the Plaintiff is that it had adopted the mark 'JOY' in respect of soaps and various other cosmetic products. The Plaintiff also has
registration for 'JOY/ ' mark and logo, the details of which are set out as under:
16. It is averred that the Plaintiff also has copyright registrations for the mark and logo 'JOY' bearing no.A-119220/2017. The sale of the Plaintiff for the financial year 2022-23 is stated to be over Rs.403 crores. It is further claimed that the Plaintiff also exports its goods across the world to different countries including Russia, Romania, Africa etc. The Plaintiff also claims to have extensively advertised the products under the 'JOY' mark across the print and electronic media. The products of the Plaintiff are also available on e-commerce platforms like Amazon, Flipkart, Walmart Best Price, Metro Cash & Carry, Reliance Retail Limited, Big Bazaar, Vishal Mega Mart, Nykaa, Big Basket, Easy day, Apollo Pharmacy, D'Mart as also in various other pharmacies and retail stores as stated in paragraph 16 of the Plaint.
17. According to the Plaintiff, it has 3.7% share in the skincare market, 36.4% share in the moist cream category for women and has substantial market share in other skin care segments as well, including sunscreen etc. It is claimed that the Plaintiff is 4th among the top 10 players for the skin care segment in India along with other leading cosmetic manufacturing companies.
18. Defendant No.1 in the present case is the principal company selling the said products i.e., perfumes, make-up preparations and cosmetics in
India under the mark and Defendant No.2 - Dior, Select Citywalk Retail Pvt. Ltd. is the entity running a retail outlet for the DIOR products. Defendant No.3 - RSH Global Pvt. Ltd. is a proforma Defendant, which is manufacturing and marketing JOY products as a licensee for the Plaintiff.
19. It is the case of the Plaintiff that in January, 2022 it came across the
impugned mark , bearing no. 4070959 under class 3 in respect of perfumery, make-up preparations and cosmetics by the Defendant No. 1, claiming usage since 2018, which was published in the trademark journal no.2017 dated 13th September, 2021. An opposition was filed by the Plaintiff on 12th January, 2022. The said opposition proceedings are currently pending. It is further averred that in February, 2023, the Plaintiff found the products of the Defendant No.1 being openly sold in retail stores including that of the Defendant No.2 etc. The said products include perfumes, eau de toilette, cosmetic sprays, deodorants and other products. A comparative chart of the Plaintiff's and Defendant's mark are set out below:
Plaintiff's mark/logo Defendants' mark/logo
20. It is claimed that a cease and desist notice dated 27th February, 2023 was sent to Defendant No.1. The Defendant No.1 replied to the same on 6th March, 2023 and on 21st March, 2023, wherein the Defendant refused to accede to the demands of the Plaintiff. Thereafter the present suit was filed.
21. Ld. counsel for the Plaintiff submits that the mark
is identical and the manner in which the Defendant uses the said mark clearly shows that the prominent word in the mark is 'JOY' and not `DIOR'.
22. The Defendant No.1 is represented on caveat by Ms. Pooja Dodd, ld. Counsel. She submits that a legal notice dated 27th February, 2023 was issued to the Defendant No.1, which was replied to on 6th March, 2023 and 21st March, 2023. Since she is on caveat, she may be given time to file a reply.
23. On a specific query as to which are the products which have been launched by the Defendant No.1 in India, she submits that apart from perfumes the Defendant No.1 also manufactures skin care products such as body lotion etc.
24. The Court has considered the matter. The Plaintiff is clearly the prior user of the mark 'JOY' having rights since 1988. In reply to the legal notice, the three pronged response given by the Defendant No.1 is that the mark:
1. Is common to the trade and that various 'JOY' formative marks are co-existing in class 3;
2. The Plaintiff's registration is primarily for a device/logo. It is
also claimed that perfumes of the Defendant are also endorsed by various celebrities and that and that it has been in use since 2018 and have co-existed with the Plaintiff's products;
3. The target customer class is also sought to be distinguished, by claiming that the product is an expensive product;
25. The reply to the legal notice does not claim any prior user rights in the mark 'JOY' either in India or globally prior to the Plaintiff. The Plaintiff is clearly the prior user of the mark 'JOY' in India. The Plaintiff also has registrations in India. Even though the same may be in respect of logo or device the prominent and essential feature of the Plaintiff's mark is the mark 'JOY'. The Plaintiff and the Defendant No.1 are in the same product segment i.e. cosmetics, health care products, body care products etc.
26. On behalf of the Defendant No.2, Mr. Kapil Midha, ld. Counsel submits that Dior, Select Citywalk Retail Pvt. Ltd. has a retail sales agreement with Defendant No.1- M/s. Parfums Christian Dior.
27. A perusal of the product listings of the Plaintiff would show that the products of the Plaintiff are a large range and the mere use of the mark 'DIOR' with the mark 'JOY' would not eliminate confusion. The mere fact that the mark DIOR is well known would not be sufficient for the Defendant to believe that it can impinge upon the rights of the Plaintiff as such use would also amount to infringement of the Plaintiff's trademark under Section 29 of the Act. The clear impression that the Court has is that the mark 'JOY', prima facie has been adopted recently by the Defendant No.1.
However, considering the fact that the Defendants may be having certain stock of the products in the market, while the Defendants may file reply to the injunction application, after having prima facie considered the matter, the following directions are issued:
(1) The Defendant No.1 shall file a detailed statement of account of
all products sold under the mark 'JOY or ', since inception by way of an affidavit.
(2) Insofar as the existing stock is concerned, which may be available in all retail outlets and shops or online, the Defendant No.1 is free to exhaust the same. However, no fresh products shall be infused into the market by the Defendant No.1 till hearing of the present injunction application.
28. Reply to the application be filed within two weeks. Rejoinder thereto be filed within two weeks thereafter.
29. List for hearing in the injunction application on 14th February, 2024.
PRATHIBA M. SINGH JUDGE DECEMBER 21, 2023/dk/ks
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!