Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Macleods Pharmaceuticals ... vs Aareen Healthcare Private ...
2023 Latest Caselaw 304 Del

Citation : 2023 Latest Caselaw 304 Del
Judgement Date : 23 January, 2023

Delhi High Court
Macleods Pharmaceuticals ... vs Aareen Healthcare Private ... on 23 January, 2023
                                           Neutral Citation Number : 2023/DHC/000512

                   $~14
                   *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                   +      CS(COMM) 234/2022 & I.A. 5786/2022
                          MACLEODS PHARMACEUTICALS LIMITED ..... Plaintiff
                                      Through: Ms. Archana Sahadeva and Ms. A.
                                      Saxena, Advs.

                                             versus

                          AAREEN HEALTHCARE PRIVATE LIMITED & ORS.
                                                                     ..... Defendants
                                      Through: Mr. Umesh Mishra and Mr. Vishal
                                      Patel, Advs. for D-1
                                      Mr. Pranav Sapra, Adv. for D-2

                          CORAM:
                          HON'BLE MR. JUSTICE C.HARI SHANKAR
                                             JUDGEMENT (ORAL)

% 23.01.2023

I.A. 5786/2022 (under Order XXXIX Rules 1 & 2)

1. This order disposes of the present application, preferred by the plaintiff Macleods Pharmaceuticals Limited under Order XXXIX Rules 1 and 2 of the Code of Civil Procedure, 1908 (CPC). An ad interim order already stands passed in favour of the plaintiff on 13 th April 2022. Ms. Sahadeva prays for confirmation of the ad interim order while Mr. Umesh Mishra, appearing for defendants Aareen Healthcare Private Limited prays for its vacation thereof.

2. I have heard both learned Counsel at some length and perused the

CS(COMM) 234/2022

Digitally Signed By:SUNIL SINGH NEGI Signing Date:24.01.2023 16:04:22 Neutral Citation Number : 2023/DHC/000512

material on record.

3. The plaintiff is, admittedly, the registered proprietor of the trademark "SETFRAC", whereunder the plaintiff manufactures and sales Cissus Quadrangularis Capsules, which are intended for healing bones and providing respite from pain and inflammation resulting from weakening of bones. The plaintiff manufactures, clears and sales the said drug both as "SETFRAC" as well as "SETFRAC PLUS".

4. The plaintiff claims to have come to learn, in or around November 2021, that the defendant was also manufacturing and selling combination capsules containing Cissus Quadrangularis and Moninga Oleifera Tablets, as a drug providing "comprehensive support for joints" under the trademark "SAFEFRAC". Sales of the said drug were also being made by the defendant across its website www.aareenhealthcare.com, both as "SAFEFRAC" and "SAFEFRAC PLUS". The main ingredient in the plaintiff's and the defendants' formulations being Cissus Quadrangularis, which apparently is a drug which treats bone and joint inflammations and other associated ailments, the plaintiff has filed the present suit, after serving, on the defendants, an unsuccessful cease and desist notice dated 7th December 2021, seeking an injunction against the defendants from using the "SAFEFRAC" and "SAFEFRAC PLUS" marks for manufacturing or selling their products.

5. Ms. Archana Sahadeva learned Counsel appearing for the plaintiff

CS(COMM) 234/2022

Digitally Signed By:SUNIL SINGH NEGI Signing Date:24.01.2023 16:04:22 Neutral Citation Number : 2023/DHC/000512

submits that the classical triple identity test1, which governs considerations of claims of infringement of trademark stands fully satisfied in the present case, as (i) the trade names "SAFEFRAC and SETFRAC" are phonetically nearly identical, (ii) the marks are used for identical pharmaceutical products which treat the same ailments and (iii) the products bearing the marks are available through the same trade channels and cater to the same class of consumers, namely patients suffering from bone and joint inflammatory diseases.

6. Inasmuch as the plaintiff is using its "SETFRAC and SETFRAC- PLUS" marks since 2013, and the defendant, while in its application seeking registration of its "SAFEFRAC" trademark has claimed user only from 10th July 2015, the plaintiff also claims priority of user vis-à- vis the defendant. In fact, submits, Ms. Sahadeva, the defendant was apparently seeking to capitalise on the goodwill earned by the plaintiff by manufacturing and marketing identical products using a mark which was, phonetically, practically indistinguishable from the mark of the plaintiff.

7. Responding to Ms. Sahadeva, Mr. Umesh Mishra, learned Counsel for the defendants submits that the suit is highly belated and that the prayer for interlocutory injunction deserves to be dismissed even on the ground of delay. He has sought to submit that the plaintiff and the defendant had been participating in exhibitions in which both their products were exhibited and sold and that, despite having been aware of the defendant's products, the plaintiff chose to file the suit years later. On

First enunciated by the House of Lords in Reckitt & Colman Products Ltd v. Borden Inc., (1990) 1 All ER 873 and followed, thereafter, by Courts in India in various decisions CS(COMM) 234/2022

Digitally Signed By:SUNIL SINGH NEGI Signing Date:24.01.2023 16:04:22 Neutral Citation Number : 2023/DHC/000512

the aspect of deceptive similarity, however, Mr. Mishra does not have any serious contention to urge. Ms. Sahadeva disputes this contention and submits that there is no material place on record to substantiate.

8. No other contention was urged by Mr Mishra.

Analysis

9. That mere delay is not sufficient to disentitle a plaintiff, whose trademark is infringed, from interlocutory relief, stands settled by the following passage from the judgment of the Supreme Court in Midas Hygiene Industries P. Ltd. v. Sudhir Bhatia2:

"5. The law on the subject is well settled. In cases of infringement either of trade mark or of copyright, normally an injunction must follow. Mere delay in bringing action is not sufficient to defeat grant of injunction in such cases. The grant of injunction also becomes necessary if it prima facie appears that the adoption of the mark was itself dishonest."

10. Ms. Sahadeva has pointed out, to support her claim for user (i) invoices, which have been placed on record, dating back to 2013, (ii) manufacturing license granted to the plaintiff, in 2012, for its "SETFRAC" drug and (iii) a Certificate of a Chartered Accountant, vouchsafing the fact that the plaintiff is selling its "SETFRAC/SETFRAC-PLUS" products since 2013. None of these documents have been doubted or discredited by the defendant.

11. The plaintiff, therefore, clearly has priority of user vis-à-vis the

(2004) 3 SCC 90 CS(COMM) 234/2022

Digitally Signed By:SUNIL SINGH NEGI Signing Date:24.01.2023 16:04:22 Neutral Citation Number : 2023/DHC/000512

defendant who, even in its application seeking registration of the "SAFEFRAC" trademark, claims user only from 10th June 2015.

12. The defendants' mark is as yet unregistered, whereas the plaintiff has, in its favour, a registered trademark which, therefore, is also entitled to a presumption of validity in view of Section 31(1)3 of the Trade Marks Act.

13. There can be no manner of doubt that the words "SETFRAC and SAFEFRAC" are phonetically practically identical to the extent that, unless properly and clearly intoned, they are practically indistinguishable from one another. There is, therefore, every possibility of confusion, both in the trade as well as among consumers, of one brand for the other.

14. Both the brands are used in respect of pharmaceutical products containing the same principal ingredient i.e. Cissus Quadrangularis, and are used for treating the same ailments. They, therefore, cater to the same category of consumers and are also available through the same outlets, both physical as well as virtual.

15. Ms Sahadeva is correct in her submission, therefore, that the triple identity test also stands satisfied in the present case.

16. In these circumstances, a prima facie case of infringement is made

31. Registration to be prima facie evidence of validity. -

(1) In all legal proceedings relating to a trade mark registered under this Act (including applications under Section 57), the original registration of the trade mark and of all subsequent assignments and transmissions of the trade mark shall be prima facie evidence of the validity thereof.

CS(COMM) 234/2022

Digitally Signed By:SUNIL SINGH NEGI Signing Date:24.01.2023 16:04:22 Neutral Citation Number : 2023/DHC/000512

out in favour of the plaintiff and against the defendants. The plaintiff had, prior to approaching the Court, issued a cease and desist notice to the defendants on 7th December 2021, but to no avail.

17. In the circumstances, the plaintiff has a clear prima facie case. If an interlocutory injunction as sought is not granted, the infringing product would be further released in the market, which would irreparably injure the plaintiff's intellectual property rights. Indeed, the Supreme Court has held, in Laxmikant V. Patel v. Chetanbhai Shah4 that, where a case of passing off is made out, the Court cannot hold its hands and has, necessarily to grant injunction and, in an appropriate case, even appoint a local commissioner to seize the infringing products. This protocol would, mutantis mutandis, also apply to cases of prima facie infringement.

18. In the circumstances, the ad interim interlocutory order passed by this Court on 13th April 2022 is made absolute pending disposal of the suit.

19. I.A. 5786/2022 stands allowed accordingly.

20. Needless to say, this order only disposes of the plaintiff's application under Order XXXIX Rules 1 and 2 of the CPC and is only intended to express a prima facie view to the extent necessary for disposing of the said applications. The observations in this order shall

(2002) 3 SCC 65 CS(COMM) 234/2022

Digitally Signed By:SUNIL SINGH NEGI Signing Date:24.01.2023 16:04:22 Neutral Citation Number : 2023/DHC/000512

not, therefore, influence the Court at the time when the suit is heard.

CS(COMM) 234/2022

21. List before the learned Joint Registrar (Judicial) for admission/denial of documents and marking of exhibits on 27 th February 2023, whereafter the matter would be listed before the Court for case management hearing and further proceedings.

C.HARI SHANKAR, J JANUARY 23, 2023 AR

CS(COMM) 234/2022

Digitally Signed By:SUNIL SINGH NEGI Signing Date:24.01.2023 16:04:22

 
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