Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Indian Plywood And Sunmica ... vs M/S Century World & Anr.
2023 Latest Caselaw 166 Del

Citation : 2023 Latest Caselaw 166 Del
Judgement Date : 13 January, 2023

Delhi High Court
M/S Indian Plywood And Sunmica ... vs M/S Century World & Anr. on 13 January, 2023
                                                                  Neutral Citation Number: 2023/DHC/000270




                              $~6
                              *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                              +     FAO (COMM) 11/2023

                                    M/S INDIAN PLYWOOD AND SUNMICA THROUGH ITS
                                    PROPRIETOR MD. YUSUF HASAN AND ANR & ANR. ... Appellants
                                                  Through: Mr.Jeevesh Nagrath with Mr.Sujoy Datta,
                                                           Ms.Nishtha Khurana, Mr.Aarsheya
                                                           Sharda and Ms.Monika Prakash, Advs.


                                                       Versus

                                    M/S CENTURY WORLD & ANR.                              ..... Respondents
                                                       Through:     Mr.Samar Bansal (through VC) with
                                                                    Mr. Anmol Chadha, Adv. for R-1.
                                                                    Advocate for R-2 (appearance not given).


                              %                                 Date of Decision: 13th January, 2023


                              CORAM:
                              HON'BLE MR. JUSTICE MANMOHAN
                              HON'BLE MR. JUSTICE SAURABH BANERJEE
                                                            JUDGMENT

MANMOHAN, J: (ORAL)

C.M.No.1395/2023 Keeping in view the averments in the application, the delay in filing the present appeal is condoned.

Accordingly, the application stands disposed of.

Signature Not Verified Digitally Signed By:JASWANT

Signing Date:16.01.2023 10:00:16 Neutral Citation Number: 2023/DHC/000270

C.M.Nos.1393-1394/2023 Exemption allowed, subject to all just exceptions. Accordingly, the applications stand disposed of. FAO (COMM) 11/2023 & C.M.No.1392/2023

1. Present appeal has been filed challenging the ex parte ad-interim order dated 7th October, 2022 passed by the learned District Judge (Commercial Court), North-West District, Rohini Courts, Delhi in CS (Comm.) No. 778/2022.

2. Learned counsel for the Appellants states that the Respondent No. 1/Plaintiff No.1 has incorrectly arrayed Appellant no.1/Defendant No.1 in the impugned suit proceedings, as the Appellant No. 1 is neither the manufacturer nor the holder of any trademark and is merely engaged in the sale and distribution of various goods including kitchen hardware, door hardware etc. including goods bearing mark 'PAR CENTUARY' which it procures from the manufacturer -M/s National Hardware Products i.e., the Respondent No. 2 in the present proceedings.

3. He states that the impugned order has been passed on a misrepresentation and concealment of facts by the Respondent No.1/ Plaintiff No.1. He further states that the Respondent No. 1/ Plaintiff No.1 has only disclosed that he has previously filed a suit being CS (COMM) 393/2021 against the Respondent No.2 and has obtained an injunction order dated 24th December, 2021 restraining the Respondent No.2 from using the mark 'PAR CENTURY'. He emphasises that the Respondent No.1/ Plaintiff No.1 has deliberately concealed the order dated 31st January, 2022, whereby the learned District Judge has categorically and expressly refused any interim relief with respect to the mark 'PAR CENTUARY' in Class 21. He contends that the present suit is a third attempt by

Signature Not Verified Digitally Signed By:JASWANT

Signing Date:16.01.2023 10:00:16 Neutral Citation Number: 2023/DHC/000270

the Respondent No. 1/ Plaintiff No.1 to obtain interim relief for the mark 'PAR CENTUARY'.

4. Per contra, learned counsel for the Respondent No.1/ Plaintiff No.1, who appear on advance notice, states that in the products being sold by the Appellant No.1/Defendant no.1, there is no mention that the Respondent no.2 is the actual manufacturer of the goods in question. He vehemently denies the allegation of suppression and seeks to rely upon the orders passed by the learned predecessor Division Bench of this Court in FAO (COMM) Nos.130/2022 and 102/2022.

5. Learned counsel for the Respondent No.2, in the present appeal, states that he has filed applications for impleadment and for vacation of stay. He states that advance copies of the said applications have been served upon the learned counsel for the plaintiff.

6. Having heard learned counsel for the parties, this Court is of the view that the Appellants/Plaintiffs have an alternative effective remedy by filing an application for vacation of the ad-interim injunction. In any event, this Court is informed that the suit is listed for arguments on the injunction application on 19th January, 2023.

7. Keeping in view the aforesaid, this Court disposes of the present appeal as well as the application with a direction to the Appellants/Plaintiffs to file a reply to the injunction application on or before 14th January, 2023. Rejoinder, thereto, if any, shall be filed on or before 18th January, 2023. The replies to the applications filed by Respondent No.2 shall be filed by the plaintiff on or before 18th January, 2023. The Trial Court is directed to decide the said injunction application on the date already fixed i.e. 19th January, 2023 or immediately thereafter. Needless to state that the Trial Court shall decide the matter uninfluenced by any observations made by this Court. It is clarified that the

Signature Not Verified Digitally Signed By:JASWANT

Signing Date:16.01.2023 10:00:16 Neutral Citation Number: 2023/DHC/000270

rights and contentions of all the parties are left open. The parties are given liberty to mention the matter in the event present order is not complied with.

MANMOHAN, J

SAURABH BANERJEE, J JANUARY 13, 2023/KA

Signature Not Verified Digitally Signed By:JASWANT

Signing Date:16.01.2023 10:00:16

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter