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

M/S. Delhi Marketing, Through Its ... vs Zydus Wellness Limited
2023 Latest Caselaw 2093 Del

Citation : 2023 Latest Caselaw 2093 Del
Judgement Date : 12 May, 2023

Delhi High Court
M/S. Delhi Marketing, Through Its ... vs Zydus Wellness Limited on 12 May, 2023
                                                                            Neutral Citation Number 2023:DHC:3302-DB

                          *        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                                      Reserved on: April 28, 2023
                          %                                                         Pronounced on: May 12, 2023

                          +                 FAO (COMM) 73/2021 & CM APPL. 10320/2021

                                   M/S. DELHI MARKETING                                            ..... Appellant
                                                 Through:                    Mr. Jayant Mehta, Sr. Advocate with
                                                                             Mr. Gaurav Miglani and Mr. P.D.V
                                                                             Srikar, Advocates

                                                                       Versus

                              ZYDUS WELLNESS LIMITED                     ..... Respondent
                                            Through: Mr. C.M. Lall, Sr. Advocate with Ms.
                                                     Bitika Sharma, Mr. Kapil Midha, Mr.
                                                     Lakshay    Kaushik,       Mr.   Utsav
                                                     Mukherjee and Ms. Ananya Chug,
                                                     Advocates.
                          CORAM:
                          HON'BLE MR. JUSTICE MANMOHAN
                          HON'BLE MR. JUSTICE SAURABH BANERJEE

                                                               JUDGMENT

SAURABH BANERJEE, J.

1. This appeal by appellant (original plaintiff) seeks to impugn order dated 8th January, 2023 passed by the learned Trial Court1 dismissing its application under Order XXXIX rules 1 & 2 read with Section 1512 of The Code of Civil Procedure, 19083 against the respondent (original defendant).

2. Succinctly put, appellant after its constitution on 25th December, 2015, commenced business of trading in Fast Moving Consumer Goods like

Hereinafter referred as "impugned order"

Hereinafter referred as "interim application"

Signature Not Verified Henceforth referred as "CPC" Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

edible oil, dairy and dairy products, beverages and other allied and cognate goods under various marks. One, Kwality Limited4, the predecessor of the appellant herein, also engaged in dealing in various Fast Moving Consumer Goods, particularly in different types of milk and milk products, was the owner of the trademark „SUGARLITE‟ for Class 29 products since 2003. The said predecessor, vide a Deed of Assignment in 2016, assigned the trademark „SUGARLITE' along with its goodwill to the appellant. Thereafter, the appellant appointed the predecessor as a permitted user/ licensee of the trademark „SUGARLITE‟ till 31st December, 2018 and then appointed one Goodhealth Industries Private Limited as a subsequent permitted user/ licensee. Interestingly, prior thereto, though the predecessor of appellant had filed an application for seeking registration of the same trademark „SUGARLITE‟ in Class 30 vide application No.2739962, however, the same was refused due to non-appearance of its nominated Advocate. As there is no conflicting mark to that of „SUGARLITE‟ of the appellant pending or registered in either Class 29 or Class 30, the use of an identical and/ or deceptively similar trademark by the respondent in respect of similar and/ or allied and cognate goods without its permission tantamounted to violation of both common law rights and the statutory rights under The Trade Marks Act, 19995.

3. Thereafter, the respondent commenced negotiations with the predecessor for assignment/ license of the said trademark „SUGARLITE‟ in April 2018 and upon its failure applied for registration of the impugned mark „SugarLite‟ in Class 30 vide application No.3192344 before the Trade Mark Registry, who, vide its Examination Report objected to its registration citing the already registered trademark „SUGARLITE‟ of the appellant. The

Hereinafter referred as "predecessor"

Signature Not Verified Hereinafter referred as "TM Act" Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

appellant then filed pre-publication objections against the said impugned mark „SugarLite‟ of respondent and also issued a Cease & Desist Notice dated 12th September, 2019 to the respondent leading to an exchange of letters until 17th March, 2020 and then finally instituted a suit for permanent injunction, restraining infringement of trademark, passing off, damages and rendition of accounts before the learned Trial Court seeking appropriate reliefs for restraining the respondent and others from using the impugned mark „SugarLite‟ or any other identical and/ or deceptively similar mark as that of the registered trademark „SUGARLITE‟ of the appellant.

4. The respondent in its written statement contended to be dealing in health and wellness products under various trademarks and that it had honestly and bona fidely coined the word „SugarLite‟ which was an extension of its already registered trademark „SUGAR FREE‟ and also that it was visually and structurally different from that of the appellant and further the competing marks were used for different class of goods as the trademark „SUGARLITE‟ of appellant was for milk/ dairy products falling in Class 29 whereas the impugned mark „SugarLite‟ of respondent was for sugar sweetener, a blend of sugar and stevia, falling in Class 30. Further, the respondent relying upon Vishnudas Kushandas v. Tah Vazir Sultan Tobacco Ltd & Anr6 and Nandhini Delux v. Karnataka Cooperative Milk Producers Federation Limited7 stated that appellant cannot have monopoly over the entire Class and that there was a delay in filing the suit.

5. The learned Trial Court after recording that though negotiations did not materialize inter-se the parties, however, held that "the defendant coined the mark SugarLite in the year 2018... ...", did not agree with the contentions of appellant that the competing marks were deceptively similar

366 1996 SCALE (5)267

Signature Not Verified (2018) 9 SCC 183 Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

or that the goods of the parties were cognate/ allied or that they were sold at the same shops to the same class of customers and distributed through the same channels and held that the competing marks were used for totally different class of products. Relying upon Nandhini (Supra) and National Sewing Thread Co. Ltd v. James Chadwick and Bros,8 the learned Trial Court held that not only was the visual appearance of the two marks different but they also related to different class of products and the manner in which the parties were trading, there would be no likelihood of confusion and further that the appellant never gave any sales or expenditure figures qua promotion of the trademark „SUGARLITE‟ and that the trademark „SUGARLITE‟ was not a well-known trademark within the meaning of Section 2(zg) of the TM Act. Lastly, holding that the appellant on the strength of its trademark „SUGARLITE‟ could not claim monopoly over the entire class of goods, the learned Trial Court dismissed the interim application of appellant. However, the learned Trial Court did not give any benefit of delay/ latches/ acquiescence to respondent.

6. Aggrieved thereby, the appellant filed the present appeal primarily contending that the learned Trial Court has erred in observing that the respondent "coined" the impugned mark „SugarLite‟ in 2018 and also that the competing marks are not deceptively similar as the competing goods are not totally different and are being sold together and further that the visual appearance of the competing marks is different.

7. Learned senior counsel for the appellant contended that reliance upon Vishnudas Kushandas (Supra) by the learned Trial Court is misplaced and the finding qua different trade channels and that there being no likelihood of confusion is wrong as the real test was whether the goods are cognate and

Signature Not Verified AIR 1956 SC 357 Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

allied and not with regard to the class in which they fall. Further, the sales and expenditure figures of the trademark „SUGARLITE‟ by appellant were irrelevant, especially, at the time of adjudicating an interim application in a suit of present nature, since the learned Trial Court in a suit for infringement, ignored the relevant factors of appellant being a prior adopter and user thereof who was holding a valid registration. It was also contended that the fact that respondent adopted the impugned mark „SugarLite‟ after negotiations with the predecessor of appellant failed to show that the adoption thereof by it was bona fide and that Section 17 of the TM Act has no relevance to the facts of the present case.

8. Per Contra, learned senior counsel for respondent supporting the impugned order, on the strength of non-filing of the Deed of Assignment inter-se the predecessor and appellant, primarily contended that appellant was not the owner of the trademark „SUGARLITE‟ and that the respondent coined the word „SugarLite‟, which was an extension of its prior registered trademark „SUGAR FREE‟ and that the conflicting marks being different are anyways used for different class of goods and that there was delay in institution of the suit by appellant.

9. The rest of the contentions raised qua dishonest adoption and non- usage of the trademark „SUGARLITE‟ by appellant and the respondent being a prior adopter of the trademark „SUGAR D‟LITE‟ and the trademark „SUGARLITE‟ of the appellant being a copy of the trademarks „SUGAR FREE‟ and „NUTRALITE‟ of respondent and the respondent being the owner of LITE ending trademarks cannot and need not be considered, as there were no pleadings to that effect before the learned Trial Court. This Court in Jain Shikanji (P) Ltd. vs. Satish Kumar Jain9, has

Signature Not Verified 2023 SCC OnLine Del 1241 Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

recently held so, observing that as the proceedings before the Appellate forum of subsequent instance are nothing but an extension/ continuation of the earlier proceedings before the original Court of first instance, no party like the appellant herein can be allowed to improve/ built upon its case. In view thereof, finding no merit in the said contentions, the same are rejected by this Court.

10. Learned senior counsel for the appellant then apprised this Court that the respondent had, three months after passing of the impugned order, during the pendency of the present appeal, filed a petition under Section 57 and 47 of the TM Act for expunging/ removal of the registered trademark „SUGARLITE‟ of the appellant10. As the said rectification petition has been filed recently after passing of the impugned order, the same cannot be considered by this Court, as it was not before the learned Trial Court. As such the said rectification petition is of no relevance for the purposes of adjudication of the present appeal. Learned senior counsel for respondent then prayed that as the trial before the learned Trial Court has already commenced, it would be in the interest of parties to relegate them before it.

11. Learned senior counsel for the appellant in rejoinder, objecting to the fresh contentions raised before this Court, contended that admittedly appellant is the recorded owner/ registered proprietor of the trademark „SUGARLITE‟ in Class 29 which is validly subsisting and renewed in the name of appellant. It was also submitted that, admittedly, the respondent had approached the predecessor of appellant for negotiations qua assignment/ license of the said trademark „SUGARLITE‟ and that the respondent adopted and commenced using the impugned mark „SugarLite‟ only after the negotiations failed. According to learned senior counsel for

Signature Not Verified Hereinafter referred as "rectification petition" Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

appellant, in view of the aforesaid, the appellant was entitled to the interim injunction.

12. Based on the contentions raised by learned senior counsel for both the parties, this Court after hearing them and perusing the various documents and considering the law involved is of the opinion that since the present appeal arises from an impugned order involving an interim application, the scope for determination involved before the learned Trial Court was based upon three basic tests of, there being a prima-facie case, irreparable harm, loss and injury and balance of convenience. So, this Court has to examine whether the appellant was able to fulfill the above three conditions so as to make out a case in its favor and against the respondent.

13. The facts reveal that, admittedly, appellant is the recorded registered proprietor of the valid and subsisting trademark „SUGARLITE‟ in Class 29 and the respondent, despite knowledge thereof, instead of challenging the same approached its predecessor in April 2018 for negotiations and thereafter upon failure of talks, filed an application for registration of the impugned mark „SugarLite‟ in Class 30 to which the appellant filed pre- publication objections. The facts also reveal that, admittedly, the appellant issued a Cease & Desist Notice in September 2019 to the respondent which led to a further exchange of letters till March 2020. In the opinion of this Court, the aforesaid factors were sufficient enough for the learned Trial Court to hold that the appellant was able to make out a prima facie case in its favor and against the respondent with chances of irreparable harm, loss, and injury caused/ likely to be caused to it with the balance of convenience in its favor. Having not done so, the contrary findings thereto in the impugned order are liable to set aside.

Signature Not Verified Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

14. Facts reveal that respondent, despite having variants of its registered trademark „SUGAR FREE‟, adopted „SugarLite‟ in Class 30, that too after failure of talks with the predecessor of appellant. Facts also reveal that there is no plausible reason given by the respondent for such adoption, either before the learned Trial Court or before this Court, much so, whence the respondent adopted an already existing, identically similar and deceptive mark which was visually, phonetically and structurally as that of appellant despite knowledge thereof. As such, this Court does not agree with the finding of the learned Trial Court that the impugned mark „SugarLite‟ was "coined" by respondent. In the opinion of this Court, the respondent knowingly took a big calculated risk in adopting an identically similar mark „SugarLite‟ as that of the registered trademark „SUGARLITE‟ of appellant despite complete knowledge of its existence since before. Having done so, the respondent is estopped from contending something which is far from reality.

15. This Court is also unable to agree with the finding of the learned Trial Court that "...there would hardly be any question of confusion or deception..." whence, in the opinion of this Court, a bare glance tells otherwise. This is more so because though the font of the two competing marks is different, nonetheless, they are overall identically similar to each other. In any event, in view of this Court, the reasoning given by the learned Trial Court to hold otherwise is insufficient. Moreover, this Court feels that the products involved in Class 29 and Class 30 are somewhat similar, being allied and cognate products and as they are generally procured from the same source in the market and sold over the counter to almost the same class of purchasers, there is all likelihood of confusion in the minds of the

Signature Not Verified Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

general public in assuming that the two competing marks are emanating from a common source of origin.

16. In the opinion of this Court, the fact that the appellant categorically asserted in the plaint that the use of the impugned mark by respondent "... ...interferes with Plaintiff‟s right of expansion of use of the said trademark SUGARLITE to cognate and allied goods". The intention qua expansion of business in forthcoming times plays an extremely vital role when the user has been in the market for already a substantial period of time. A Coordinate Bench of this Court in Montari Overseas Limited v. Montari Industries Ltd.11 relying upon The Dunlop Pneumatic Tyre Co. Ltd. v. The Dunlop Lubricant Co.12 and Crystalate Gramophone Record Manufacturing Co. Ltd. v. British Crystalite Co. Ltd.13and also a learned Single Bench of this Court in Sona BLW Precision Forging Ltd. v. Sonae EV Private Limited14 held that there will be a likelihood of confusion in the mind of an unwary customer being a person of average intelligence and imperfect recollection inter-se the two competing marks in the coming times. Additionally, the fact that the predecessor of appellant had applied for registration of the trademark „SUGARLITE‟ in Class 30, refusal whereof is immaterial for purposes of adjudicating the interim application, along with the fact that the respondent was negotiating with the predecessor of the appellant after which it received a Cease & Desist Notice in September 2019 and exchanged letters till March 2020, were sufficient for the learned Trial Court to draw the conclusion that the appellant was clearly interested in proceeding to venture in Class 30 products. Moreover, the averments to those effect in the plaint were in compliance with the

1995 SCC OnLine Del 865

1899 (XVI) RPC 12

1934 (51) RPC 315

Signature Not Verified 2022 SCC OnLine Del 2321 Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

provisions enunciated in Order VI rules 1 and 2 of the CPC. In view of this Court, the learned Trail Court committed a grave error in ignoring the aforesaid to conclude otherwise. Thus, this Court is not in agreement with the findings of the learned Trial Court which are contrary thereto.

17. Reliance upon Vishnudas (Supra) and Nandhini (Supra) by the learned Trial Court is misplaced as judgments in both cases were rendered in the facts and circumstances involved therein, i.e. these were judgments in personam and further these judgments were rendered in cases wherein the applicant/ registrant had obtained registration of a trademark for all the goods or articles in one Class, however, the said applicant/ registrant was neither using nor intended to use the said trademark for all, barring few/ some particular, products and goods. In the opinion of this Court, the appellant could not be said to monopolize the trademark „SUGARLITE‟ in any manner. In any event, the Court in Vishnudas (Supra) was dealing with a rectification petition whereas in the present appeal, this Court is dealing with a suit for infringement and passing off of a trademark, thus the benchmark is different and the same is not applicable.

18. Facts further reveal that the learned Trial Court has completely ignored the numerous invoices filed by the appellant showing sale and usage of the trademark „SUGARLITE‟ by it for a considerable period. Therefore, this Court is not in agreement with the finding that appellant had not given the sales and expenditure figures showing promotion of the trademark „SUGARLITE‟. More-so, in the opinion of this Court, the said figures were not required for purposes of adjudication of an interim application in a suit for infringement in the present scenario, as this was not the trial stage and it was undisputed that the appellant was the recorded

Signature Not Verified Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

registered proprietor of the valid and subsisting trademark „SUGARLITE‟ in Class 29 and that the said registration remained unchallenged.

19. In any event, the contention qua non-usage ought to have been rejected on the following counts, firstly it was nowhere pleaded before the learned Trial Court, secondly the appellant had filed voluminous invoices showing use thereof and thirdly the respondent never challenged the registration of the trademark „SUGARLITE‟ till the passing of the impugned order and fourthly it is trite law that the registration of a trademark does not automatically extinguish for the reason of non-usage without there being any challenge thereto and without any adjudication thereupon, more as, as the same rectification petition has been filed belatedly, only now, during the pendency of the appeal before this Court. Reliance is placed upon Thukral Mechanical Works v. P.M Diesels Private Limited and Another15 which has since been followed by learned Single Judges of this Court in Union of India v. Malhotra Book Depot16, Exide Technologies v. Exide Industries Ltd. And Ors.17 and D. Baskaran v. Deputy Registrar of Trade Marks and Another18 from time to time.

20. Similarly, this Court does not see any relevance of the trademark „SUGARLITE‟ of the appellant not being a well-known trademark under Section 2(zg) of the TM Act to the facts of the present case, as it was immaterial for adjudication at the stage of disposal of an interim application in a suit for infringement. The act of respondent adopting and using the identically similar mark „SugarLite‟ as that of the trademark „SUGARLITE‟ of the appellant even though in a different Class, does not exude confidence.


                             (2009) 2 SCC 768

                             2013 SCC OnLine Del 828

                             2016 SCC OnLine Del 4326

Signature Not Verified       2019 SCC OnLine Mad 31016
Digitally Signed

Signing Date:12.05.2023
18:18:58
                                                                  Neutral Citation Number 2023:DHC:3302-DB

21. Similarly, existence of the Deed of Assignment not being a part of the record before the learned Trial Court, in the opinion of this Court, was of no consequence, as the appellant had complied with the provisions of Order VI rules 2 and 4 of the CPC by pleading about the same and it was sufficient for purposes of adjudication of the interim application at this stage.

22. However, this Court is in consonance with the finding that the respondent cannot claim any benefit on account of delay/ latches/ acquiescence on the part of the appellant, as the records reveal that the appellant was at all stages diligently pursuing with the negotiations and its stand/ case at all stages since 2018 till the institution of the suit before the learned Trial Court, more so, whence the respondent always had an active role to play all throughout. As per this Court, the appellant cannot be held responsible for the aforesaid.

23. In view of the aforesaid reasoning and factual findings, this Court is of the opinion that there is no need to dwell upon the legal issues in the judgments cited for and on behalf of the parties.

24. For the aforesaid reasons, this Court, being in agreement with the contentions raised by learned senior counsel for appellant, is of the opinion that the learned Trial Court has arbitrarily, capriciously and perversely, completely ignoring the documents on record, passed the impugned order against the settled principles of law. In view thereof, this Court is not in agreement with either the reasoning or the findings in the impugned order as they are not plausible. As per settled law, the Court is well within its right to interfere with the findings arrived by the learned Trial Court in the impugned order, however, only in exceptional circumstances where it is so felt/ required. In the opinion of this Court, this is one such case of an Signature Not Verified Digitally Signed

Signing Date:12.05.2023 18:18:58 Neutral Citation Number 2023:DHC:3302-DB

exceptional circumstance calling for interference by this Court at the appeal stage as the impugned order suffers from patent illegality. It has been held by the Hon‟ble Supreme Court in Wander Ltd. & Anr. Vs Antox India P. Ltd.19, Ramdev Food Products (P) Ltd. Vs Arvindbhai Rambhai Patel & Ors.20 and Skyline Education Institute (India) Pvt. Ltd. Vs SL Vaswani & Anr.21 that interference by the appellate court is justified in exceptional circumstances. It has been held in Wander (Supra) as under :-

"14. The appeals before the Division Bench were against the exercise of discretion by the Single Judge. In such appeals, the appellate court will not interfere with the exercise of discretion of the court of first instance and substitute its own discretion except where the discretion has been shown to have been exercised arbitrarily, or capriciously or perversely or where the court had ignored the settled principles of law regulating grant or refusal of interlocutory injunctions. An appeal against exercise of discretion is said to be an appeal on principle. Appellate court will not reassess the material and seek to reach a conclusion different from the one reached by the court below if the one reached by that court was reasonably possible on the material."

25. Accordingly, for the afore-going reasons, this Court has no hesitation in allowing the present appeal, along with application, if any, and setting aside the impugned order dated 8th January, 2023 of the learned Trial Court, leaving the parties to bear their own respective costs.

SAURABH BANERJEE, J.

MANMOHAN, J.

                          MAY 12, 2023
                          akr



                             1990 (Supp) SCC 727

                             2006 (8) SCC 726

Signature Not Verified       2010 (2) SCC 142
Digitally Signed

Signing Date:12.05.2023
18:18:58
 

 
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