Citation : 2024 Latest Caselaw 3954 Del
Judgement Date : 31 May, 2024
IN THE HIGH COURT OF DELHI AT NEW DELHI
% Reserved on : 06th May, 2024
Pronounced on : 31st May, 2024
+ CS(COMM) 251/2023, I.A. 8888/2023 & I.A. 13154/2023
JINDAL INDUSTRIES PRIVATE LIMITED. ..... Plaintiff
Through: Mr. Chander M. Lall, Sr. Adv. With Mr.
Sarad Kumar Sunny, Mr. Rohan Dua and Ms.
Yashi Aggarwal, Advs.
versus
JINDAL SANITARYWARE PRIVATE LIMITED & ANR. ..... Defendants
Through: Mr. Jayant Mehta, Sr. Advocate along with
Mr. Sudeep Chatterjee, Mr. Rohan Swarup,
Ms. Tanya Arora and Mr. Jaydeep Roy,
Advocates for D-1.
CORAM
HON'BLE MR. JUSTICE ANISH DAYAL
JUDGMENT
ANISH DAYAL, J.
I.A. 13154/2023 (Application under Order XXXIX Rule 4 of CPC) and I.A. 8888/2023 (Application under Order XXXIX Rules 1 and 2 of CPC)
1. The suit has been filed seeking a decree of permanent injunction restraining the defendants and all those acting for, and on their behalf, from using the marks
By:MANISH KUMAR CS(COMM) 251/2023 1 of 32
, (hereinafter referred to as "'JINDAL' marks") jointly or severally, or any other marks deceptively similar to the plaintiff's trademark 'JINDAL', and other attendant reliefs.
2. An ad interim injunction was granted on 09th May, 2023, in favour of plaintiff. The essential grievance of the plaintiff is that defendant has no registration for the mark 'JINDAL' in respect of Poly Vinyl Chloride (hereinafter referred to as "PVC") pipes and is the registered holder of the mark 'J-PLEX' w.e.f. 18th May, 2020, but had started using the mark 'JINDAL' for PVC pipes.
3. Pictures of PVC pipes manufactured by defendant as provided in para 26 of the plaint have been extracted as under:
By:MANISH KUMAR CS(COMM) 251/2023 2 of 32
4. Plaintiff asserted prior user in respect of the mark 'JINDAL' for PVC pipes, and registration of the mark with effect from 01st September 2006. Accordingly, the Court observed as under:
"25. Mr. Abhishek Grover, learned Counsel for the Defendant 1 is unable to support the use, by the defendant, of the mark "JINDAL" for PVC pipes. He merely asserts that Defendant 1 has the device mark "JINDAL"
registered in its favour.
xxxx xxxx xxxx
29. In that view of the matter, at this prima facie stage, there is no reason for the court not to believe the assertion in the plaint that the defendant was, till recently, using its registered mark J PLEX for PVC pipes and has only recently started using the mark JINDAL on such pipes.
xxxx xxxx xxxx
31. Prima facie, therefore, the user, by the Defendant 1, of JINDAL for its PVC pipes and fittings is recent and, in any event, later in point of time both to the registration and the user of the said mark in favour of the plaintiff for identical PVC pipes.
By:MANISH KUMAR CS(COMM) 251/2023 3 of 32
32. Moreover, even applying the principle of balance of convenience at this ad interim stage, the court does not find that the defendant would be subjected to any serious prejudice if it is restrained from using JINDAL on its PVC pipes, as it is already using the mark J PLEX, which is registered in the defendant's favour for PVC pipes.
33. The Court does not see how Defendant 1, while it has already obtained registration for the mark J PLEX for pipes, has chosen to include, on the body of the PVC pipes, the mark JINDAL, which stands registered for the PVC pipes in favour of the plaintiff.
34. A prima facie case of infringement is, therefore, made out.
xxxx xxxx xxxx
46. Till the next date of hearing, the defendants as well as all others acting on their behalf shall stand restrained from using the marks
or any other mark deceptively similar to the Plaintiff's trademark "JINDAL" in any manner whatsoever on PVC pipes or any goods allied thereto."
5. Defendants after entering appearance filed application under Order XXXIX Rule 4 of the Code of Civil Procedure, 1908 (hereinafter referred to as "CPC") claiming that defendants have been engaged in the business of manufacturing and
By:MANISH KUMAR CS(COMM) 251/2023 4 of 32
selling a wide variety of sanitary and bathroom fittings, including pipe-fittings made out of PPR and PVC pipes, for the last several decades.
6. Defendant no. 1 was started as a partnership firm by the father of defendant no. 2, Sh. Lal Chand, and is presently a sole proprietorship under defendant no. 2, Shri Ram Niwas Jindal. It is submitted that they had adopted and started using the mark 'JINDAL' in respect of sanitaryware and bathroom fittings in PVC pipes from 1st July, 2006, and therefore, using the trademark 'JINDAL' as part of the primary essential and distinctive part of the family name. In the year 2009, defendant no. 2 incorporated defendant no.1 company under the name and style of 'Jindal Sanitaryware Private Limited'. Prior to said incorporation, defendant no. 1 had been duly permitted by defendant no. 2 use of their registered mark "JINDAL".
7. The essential dispute is regarding the use of the mark 'JINDAL' for PVC pipes by both, plaintiff and defendant, with a disputing claim as to who was the prior user. In this regard, it will be useful to tabulate, as under, the marks and registrations in question:
Trademark Registrations of the Plaintiff
MARK REGISTRATION CLASS USER CATEGORY DATE OF NO. DETAIL OF GOODS APPLICATION
1483835 17 Proposed to PVC Pipes and 01.09.2006 be used Fittings
"JINDAL" 1483834 17 Proposed to PVC Pipes and 01.09.2006 be used Fittings
By:MANISH KUMAR CS(COMM) 251/2023 5 of 32
1787420 17 01.04.2006 PVC Pipes and 19.02.2009 Fittings
"JINDAL" 2697386 17 01.04.2006 PVC Pipes and 12.03.2014 Fittings
384816 06 01.05.1972 Galvanised 31.12.1981 Iron Pipes and Tubes
Trademark Registrations of the Defendants
MARK REGISTRATION CLASS USER CATEGORY DATE OF NO. DETAIL OF GOODS APPLICATION
861968 11 16.04.1981 Cisterns and 21.06.1999 Cistern Parts
1820964 11 01.05.2009 Toilet Seats, 22.05.2009 Toilet Parts
792571 20 01.10.1997 PVC Water 24.02.1998 storage tanks
861967 20 01.04.1990 Mirror cabinet 21.06.1999 and Mirror Frame
1694903 20 01.04.2007 Water Storage 04.06.2008 Tanks (Not of (not yet registered)
By:MANISH KUMAR CS(COMM) 251/2023 6 of 32
metal nor of masonry)
5633766 17 16.04.1981 Watertight 03.10.2022 Rings for (not yet registered) Plumbing Pipes
4428202 17 01.10.1997 PVC Pipes and 03.02.2020 (not yet registered) Fittings
Submissions on behalf of plaintiff
8. Mr. C.M. Lall, Senior Counsel for plaintiff, submitted that plaintiffs have a registered trademark in the word mark 'JINDAL', effective from 01st September, 2006, and defendant would have to show evidence to trump the 2006 user. If the defendant manages to do so, then it would be hit by the 1981 user of plaintiff in Galvanized Iron (hereinafter referred to as "G.I.") pipes.
9. In order to refute defendants attempt to show prior user, Senior Counsel for plaintiff submitted that defendant no. 2 in an affidavit dated 09 th July, 2010, for the
mark 'JINDAL' in class 17 shows user of the mark since 2006
-2007 onwards, but did not file any bills to substantiate the same; firstly, the mark in any case was objected to and has not been granted registration; secondly, for the
mark in class 17, the affidavit dated 1st October, 2022 filed certain bills to claim user, the earliest bill being of 14th December, 2010; thirdly, On 03rd February, 2020, defendant no.1 had filed a trademark application for the device
By:MANISH KUMAR CS(COMM) 251/2023 7 of 32
mark in class 17 on a 'proposed to be used' basis, and later corrected it to 01st October, 1997, pursuant to the opposition by plaintiff regarding the application on 'proposed to be used' basis, however, defendant had not filed any document to substantiate the same; fourthly, defendant no.2 applied for the
mark in class 17 with user claim of 01st July, 2006. Plaintiff's mark was cited as a conflicting mark. Defendant no. 2, in response, did not produce any invoices and did not claim priority vis-a-vis plaintiff, on the contrary, defendant no. 2 stated that the trademark applied by defendant no. 2, is identical and similar to the plaintiff's registered trademark, and is in respect of same or similar goods and eventually abandoned its trademark application.
10. Plaintiff's counsel contended that defendants in their company profile have stated that they commenced the business of PVC pipes in the year 2007 and that they were using the mark 'J-PLEX' for pipes.
11. Plaintiff's counsel further contended that sales figures claimed by defendant pertaining to Jindal Sanitary Works are from 2017-2018; first sales figures of defendant no.1 start from 2013-2014; sales figures pertaining to Jindal Plast (India) start from 01st April 2007; sales figures pertaining to JS Industries start from 01st April 2009.
12. It was brought to attention that defendants, in para 26 of the application, stated that they have used the mark 'JINDAL' since the last 16 years, prior to institution of the suit on 26th April, 2023, and on a calculation their user would be from 24th April, 2007. No dispute had been raised by the defendants regarding plaintiff's invoices starting from 1973 with respect to steel pipes and tubes.
By:MANISH KUMAR CS(COMM) 251/2023 8 of 32
13. It was submitted that defendants' invoices of the year 2006 bear license numbers for various products inter alia plastic flushing cisterns, polythene floats and valves, and none of the goods were registered in class 17.
14. It was submitted that defendants have been using the mark 'J-PLEX' on a standalone basis in relation to the goods in class 17 which is evident from the company's profile, and the defendants' affidavit dated 30th October 2014.
15. There was no suppression by the plaintiff since all three enlisted trademark applications of defendants had been disclosed by plaintiff in the plaint, as also the e-records of the three applications of defendants had been filed by plaintiff.
16. The defense of Section 35 of the Trade Marks Act, 1999 (hereinafter referred to as "the Act") would not be available since, in the trademark application no. 606858, defendant no. 2 had mentioned his father's surname as "Gupta" and not "Jindal". Despite this, defendant no. 2 pleaded that the defendants adopted the mark 'JINDAL' from the surname of father of defendant no. 2, Sh. Lal Chand Jindal.
17. The order of 09th May, 2023, was passed after having heard the defendants and was not ex parte. The plaintiff had not made any false or misleading statement which would trigger vacation of the injunction under Order XXXIX Rule 4 of CPC. There had been no change of circumstance on the present date, as compared to 09th May, 2023.
18. The defendants did not have a single 'JINDAL' trademark registration in Class 17 and all the defendants' marks were in either Class 11 or 20 and were in respect of unrelated goods like water storage tanks, cabinets, mirrored cabinets etc. Only one registered mark 'J-PLEX' in Class 17 was available for the defendants for the PVC pipes.
19. It was pointed out that defendants have also admitted that they deal in pipes and fittings under the mark 'J-PLEX'. The plaintiff had stated in its plaint that it
By:MANISH KUMAR CS(COMM) 251/2023 9 of 32
came to its knowledge in 1st week of February 2023 that defendants had started embossing the mark 'JINDAL' on PVC pipes, although they had not produced a single document or photograph to show prior use of the mark 'JINDAL' on PVC pipes before February 2023.
20. The plaintiff has registrations since 1973 in the Jindal brand which are in relation to steel pipes and tubes in Class 6. Steel pipes and tubes were allied and cognate goods to PVC pipes.
21. The defendant's plea, that it intends to expand its mark 'JINDAL' in other classes beyond Class 17, plaintiff's counsel submits will need to be accounted for, considering it will trample on the plaintiff's usage of the mark.
22. Counsel for plaintiff relied upon Section 35 read with Section 29(1) of the Act, to submit that use of 'JINDAL', as use of the "name" as part of business is permissible, however, use of the same as a mark is prohibited under Section 29(1).
23. Counsel for plaintiff relied upon the following decisions:
i. Preetendra Singh Aulakh v. Green Light Foods Pvt. Ltd., 2023 SCC Online Del 2492, on the doctrine of approbate/reprobate was not applicable to the plaintiff since both parties had taken contrary stands; ii. Parker Knoll v. Knoll International Ltd, (1962) 10 RPC 265 (278), submitting that the defense of Section 35 was not available to the defendants; iii. Rajesh Chugh and Anr v. Chhavi Poplai & Ors., 2019 SCC Online Del, 6717 on marks common to trade;
iv. Raj Kumar Prasad v. Abbott Healthcare (P) Ltd., 2014 SCC Online Del 7708, on the issue of maintainability of trademark infringement suits against registered proprietors;
v. Evergreen Sweet House v. Ever Green and Others, 2008 SCC OnLine Del 1665, on distinctiveness of a mark.
By:MANISH KUMAR CS(COMM) 251/2023 10 of 32
Submissions on behalf of defendants
24. Mr. Ajay Sahani, counsel for defendants, asserted that defendants and their sister concerns have been using the trademark 'JINDAL' in respect of goods in classes 11 and 20, sanitary and bathroom fittings, sanitary pipes and storage tanks, since 1981. The use in PVC pipes and fittings in class 17 was since 2006, which was prior to the injunction.
25. The ad interim injunction ought to be vacated since there was concealment and suppression of material facts by plaintiff. Plaintiff was aware of the use by defendant of the mark 'JINDAL', by virtue of various proceedings between the parties, inter alia as under:
i. Oppositions in May 2010 to plaintiff's application for registration of 'JINDAL' under application no. 1522441 and 1522442, where user pleaded by defendant no. 2 was of 1981 and 2006 respectively. ii. Opposition dated May 2010 filed by sister concern of defendants, Jindal Plast (India), against plaintiff's registration no. 1522441 of the mark 'J I N D A L', where evidence was also led before the trademark registry, and documents in relation to defendant's user of the mark 'JINDAL' were also with the plaintiff.
iii. Opposition was filed by the plaintiff on 03rd September, 2009, to the defendant's trademark application no. 1500231 for the trademark 'JINDAL'
in class 11.
By:MANISH KUMAR CS(COMM) 251/2023 11 of 32
iv. Plaintiff filed application for registration of the mark 'JINDAL' and the label
in September 2006 in class 17 on a 'proposed to be used' basis. On 11th May, 2009, plaintiff filed an affidavit before the registry claiming they shall be launching goods under Jindal "very shortly". On this basis, defendant's counsel claimed that up to the year 2009, the plaintiff had not commenced business under the trademark 'JINDAL' for goods in class
17. After noticing claim of user and defendant's applications, plaintiff filed subsequent applications under nos. 1522441, 1522442, 1522447, 1787420, 2697386, 2697387 for trademarks 'JINDAL' claiming user since 1st April 2006 to make it prior to the defendant's use of 1st July, 2006. The registrations were therefore prima facie invalid based on a false user.
26. Plaintiff itself is not the owner of the mark 'JINDAL', as another entity Jindal India Limited claims ownership and user since 1952, which is admitted by the plaintiff.
27. In reply to examination report by plaintiff to application no. 1787420 in class 17 for Jindal, the plaintiff admits before the Registrar that trademark 'JINDAL
(label)' as well as goods of the plaintiff are entirely different from
trademark 'JINDAL' of defendant no. 2. The same was the situation in
application no. 1856072 in class 11 for the mark 'JINDAL (label)' .
By:MANISH KUMAR CS(COMM) 251/2023 12 of 32
28. Several other entities have obtained registration of the mark 'JINDAL' and the plaintiff cannot claim exclusivity in any event. The defendants placed reliance on various registrations, details of which are extracted as hereunder:
By:MANISH KUMAR CS(COMM) 251/2023 13 of 32 By:MANISH KUMAR CS(COMM) 251/2023 14 of 32 Signing Date:31.05.2024 20:36:40 By:MANISH KUMAR CS(COMM) 251/2023 15 of 32 By:MANISH KUMAR CS(COMM) 251/2023 16 of 32 Signing Date:31.05.2024 20:36:40 By:MANISH KUMAR CS(COMM) 251/2023 17 of 32
29. The first user of the plaintiff in relation to mark 'JINDAL' class 17, is since 2022-2023 as per website records of the plaintiff, which is subsequent to defendant's use of since 2006. These website records, as placed on record, are extracted hereunder:
Plaintiff's Website in 2022
By:MANISH KUMAR CS(COMM) 251/2023 18 of 32
Plaintiff's Website in 2023
By:MANISH KUMAR CS(COMM) 251/2023 19 of 32
30. It was highlighted by the defendant's counsel that it is evident from para 25 of order dated 09th May, 2023, that an ad interim injunction was passed in favour of plaintiff, since the counsel for defendants was unable to present the user of the mark 'JINDAL' for PVC pipes, and merely asserted that defendant no.1 has a device mark registered in their favour.
31. Counsel for the defendant relied upon the following decisions:
i. Veerumal Praveen Kumar v. Needle Industries (India) Ltd. & Anr., 2001 SCC OnLine Del 892, particularly para 24, whereby it was held that non-use by a registered owner for a long time, disentitles them from an injunction against the defendant;
ii. Neon Laboratories Limited v. Medical Technologies Limited and Others, (2016) 2 SCC 672, particularly paras 7 and 8, to submit that a proprietor does not have the right to prevent use by another party of an identical or similar
By:MANISH KUMAR CS(COMM) 251/2023 20 of 32
mark, for which the user commenced prior to the proprietor's user/registration;
iii. Vikas Gupta v. Sahni Cosmetics, 2021 SCC OnLine Del 4643, particularly paras 5 and 8, to submit that when the defendant has been using the impugned mark for a long period of time, prior to the filing of the suit, the plaintiff is not entitled to an injunction.
iv. Jindal Industries (P) Ltd. v. Suncity Sheets (P) Ltd., 2024 SCC OnLine Del 1632, to submit that one who obtains registration of a common name like 'Jindal' as a trademark does so with the risk that such registration entails, since it is open to everyone to use their names on goods.
32. Balance of convenience lies in favor of the defendants since they have been using it for 13 years. There were other persons using 'JINDAL' as well. Additionally, the ground of non-use is not maintainable, since use by the plaintiff itself was in 2022. As regards father's name, partnership deed dated 16 th October 2007 was shown which clearly states the name of the father of defendant no. 2 as Shri Lal Chand Jindal.
Analysis
33. The crux of the dispute revolves around which party is the prior user for the mark 'JINDAL' on PVC pipes under class 17. Plaintiff has relied upon their registration no. 2697386 (for the word mark 'JINDAL' in class 17), to claim user
since 01st April, 2006 and no. 1787420 (for the device mark in class 17) and user detail of 01st April, 2006. On this basis, the plaintiff claims user since April 2006.
By:MANISH KUMAR CS(COMM) 251/2023 21 of 32
34. Defendant contends that they have been using the mark 'JINDAL' in respect of goods in classes 11 and 20 (sanitary and bathroom fittings and sanitary pipes etc.) since 1981 and have registrations for the device marks being no. 861968 for
(in class 11) and no. 792571 for (in class 20). The use of the mark on PVC pipes and fittings, in class 17 was since 2006, which was much prior to the injunction being granted on 09th May 2023.
35. The plaintiff's user being claimed on the basis of the proposed registration may stand on thin ground considering that the same word mark 'JINDAL' and the
device mark was originally applied for registration under application No. 1483834 and 1483835 respectively on 01st September, 2006, on a 'proposed to be used basis'.
36. However, subsequent applications for registration were made under class 17 to change the user from 'proposed to be used' to 01st April, 2006. Application no. 1787420 dated 19th February, 2009 showed user since 01st April, 2006 for the
mark and application no. 2697386 was made on 12th March, 2014 for the word mark 'JINDAL' showed user since 01st April, 2006. A bare perusal of these subsequent applications would show that as regards class 17 (PVC pipes and fittings) the re-think by plaintiff of the user was revised, first in 2009, and then in 2014.
37. The issue then arises as to is there any actual proof of the claimed user by plaintiff. There is no document filed by plaintiff which determinatively shows that
By:MANISH KUMAR CS(COMM) 251/2023 22 of 32
the mark 'JINDAL' was used by them, as of April 2006, or even subsequently. In fact, defendants have pointed out to various instances, relying on plaintiff documents from which it can be gleaned that the user of plaintiffs on PVC pipes would at best be from 2022.
i. First, is an affidavit dated 11th May, 2009 filed by plaintiff through its General Manager. This affidavit was filed in support of their change of user for class 17 made in 2009. Though the application had been filed in the category of 'proposed to be used basis', the said affidavit stated categorically that they had applied to the relevant authorities and 'will start the use of said trademark in connection with the said goods very soon.'. This is a clear admission by plaintiff, on record before the Registrar, that the mark was not in use at least till 2009. On this basis alone the amendment of the user of 2006 itself is vitiated and cannot be countenanced. The subsequent statement made in para 4 of the affidavit that the trademark has been continuously in use since adoption of the mark is general, contradicts the previous statement made in the affidavit, without any specification in support and cannot be relied upon. ii. Second, to further substantiate that user of plaintiff was only post 2022, reliance was placed by defendant on the plaintiff's brochure which was titled "Jindal Hissar Introduces Super Strong Lead Free uPVC column pipe". The said brochure stated that "JINDAL HISSAR" is a leading manufacturer of inter alia G.I. pipes and has taken a step ahead by manufacturing Unplasticized Polyvinyl Chloride (hereinafter referred to as "uPVC") column pipes and the product was being introduced. Though the brochure is undated, it has a logo stating, "60 years since 1962". The brochure though undated, can therefore be said to be of 2022, and bears out that the PVC
By:MANISH KUMAR CS(COMM) 251/2023 23 of 32
products were being introduced then, leading to a fair conclusion that they were not producing such products prior to that.
iii. Third, defendants have also adverted to the website of 2021 and 2022, and the annual report dated 04th June, 2022 appended by plaintiff, which does not mention the PVC products as part of their portfolio.
iv. Fourth, the reference to the invoice dated 06th February, 2020 of plaintiff was also instructive, since it states that plaintiffs were manufacturers of galvanized and black steel tubes, and PVC is conspicuous by its absence. v. Fifth, on the contrary, an invoice of 06th April, 2022 of plaintiff shows presence of uPVC pipe on their invoice, which carries the HSN code 39172390, the code allotted to a PVC product.
38. If one joins these dots, there is no evidence prima facie to accept plaintiff's claim that they had started producing PVC pipes prior to 2022 and therefore, the claim of user for trademark, for such products in class 17, is untenable.
39. There is something which can also be gleaned from the prosecution history of the plaintiff in their marks, 'JINDAL' in class 17.
i. Firstly, similar marks 'JINDAL' (including the defendants' marks ,
, )were cited in the examination report in application
no. 1787420 for the mark and application no. 1856072 for the mark
, to which the plaintiff filed a reply stating that they were not similar, even though the cited marks did state 'JINDAL'.
By:MANISH KUMAR CS(COMM) 251/2023 24 of 32
ii. Secondly, an agreement dated 23rd May 1989, had been arrived between the
plaintiff and another entity Jindal (India) Limited, filed under an application under Order XXIII Rule 3, CPC in suit no. 1257/1988, where plaintiff had agreed that both parties were independent owners of the trademark 'JINDAL' in respect of steel pipes and therefore, admitted to a shared reputation. iii. Application no. 152242 was moved by plaintiff for registration of 'J I N D A L C O R' showing user from 01 st April, 2006, but the application was opposed by Jindal Plast (India) and was subsequently abandoned. This is relevant since defendant no. 2 is the current proprietor of Jindal Sanitary Works, and in 2005, defendant no. 2 started the partnership firm Jindal Plast (India).
40. This itself dilutes the stand of plaintiff to an exclusivity over the 'JINDAL' mark, considering that the agreement to coexist with respect to steel pipes, the plaintiff cannot be seen to be asserting its exclusivity on PVC pipes, a product which they adopted much later (seemingly in 2022, as per the discussion above).
41. The assertion of the counsel for plaintiff that a "name" cannot be used as a trademark when Section 35 is read with Section 29 (1) of the Act, does not hold much water. Reliance in this regard is placed on the decision in Jindal Industries Private Limited vs Suncity Sheets Private Limited, 2024 SCC OnLine Del 1632, in which Single Judge of this Court has held as under:
"37. Indeed, one who obtains registration of a common name, or surname, like JINDAL, as a trade mark in his favour, does so with all the risks that such registration entails. It is open to anyone, and everyone, to use his name on his goods, and, therefore, the possibility of there being several JINDAL's looms large. The plaintiff cannot, by obtaining registration for JINDAL as a word mark, monopolize the use of JINDAL even as a part - and not a
By:MANISH KUMAR CS(COMM) 251/2023 25 of 32
very significant one at that-of any and every mark, even in the context of steel, or SS pipes and tubes. The Trade Marks Act, and the privileges it confers, cannot be extended to the point where one can monopolize the use of a common name for goods, and, by registering it, foreclose the rest of humanity from using it.
38. For that reason, Mr. Lall's lament that, if the defendants are permitted to use the impugned , mark, the plaintiff's statutory rights in its registered JINDAL word mark would be jeopardized is really misplaced. The risk of having others bona fide using "JINDAL" as a name for their products, and in the marks used on their products, is a risk that the plaintiff consciously took, when it obtained registration of the mark. If one registers a mark which lacks inherent distinctiveness, the possibility of others also using the same mark for their goods, and of the registrant being powerless to restrain such use, is a possibility that looms large, which the registrant has to live with.
39. Albeit in an entirely different context, the Supreme Court has this to say, with respect to a name and its importance:
"1. "What's in a name? That which we call a rose by any other name would smell as sweet", said Juliet. This quote from William Shakespeare's "Romeo and Juliet" is unarguably one of the most iconic dialogues in classical literature. It conveys that the natural characteristics of an individual are more important than his/her artificial/acquired characteristics. A poetic statement as it certainly is, it does not go in tune with the significance of a name in marking the identity of an individual in his/her societal transactions. To put it differently, name is an intrinsic element of identity.
*****
By:MANISH KUMAR CS(COMM) 251/2023 26 of 32
123. The question whether bye-laws under consideration impose reasonable restrictions on the exercise of rights under Article 19 of the Constitution of India, may have to be understood in the context of enunciation of this Court that the core existence of an individual is not exemplified by her outer characteristics but by her inner self- identification and also about the significance of the acquired identity in the form of name. The identity of an individual is one of the most closely guarded areas of the Constitutional scheme in India. The sanctity of identity has been recognised by this Court in a plethora of cases including National Legal Services Authority v. Union of India, Navtej Singh Johar v. Union of India, and K.S. Puttaswamy (Privacy-9J.) v. Union of India.
124. In fact, in Navtej Singh Johar, the Court noted how the core existence of an individual is not exemplified by her outer characteristics but by her inner self-identification. In the context of natural identity of an individual, this Court in Navtej Singh Johar had noted that:
"5. The natural identity of an individual should be treated to be absolutely essential to his being. What nature gives is natural. That is called nature within. Thus, that part of the personality of a person has to be respected and not despised or looked down upon. The said inherent nature and the associated natural impulses in that regard are to be accepted. Non-acceptance of it by any societal norm or notion and punishment by law on some obsolete idea and idealism affects the kernel of the identity of an individual. Destruction of individual identity would tantamount to crushing of intrinsic dignity that cumulatively encapsulates the values of privacy, choice, freedom of speech and other expressions. It can be viewed from another angle. An individual in exercise of his choice may feel that he/she should be left alone but no one, and we mean, no one, should impose solitude on him/her."
By:MANISH KUMAR CS(COMM) 251/2023 27 of 32
125. Identity, therefore, is an amalgam of various internal and external including acquired characteristics of an individual and name can be regarded as one of the foremost indicators of identity. And therefore, an individual must be in complete control of her name and law must enable her to retain as well as to exercise such control freely "for all times". Such control would inevitably include the aspiration of an individual to be recognised by a different name for a just cause. Article 19(1)(a) of the Constitution provides for a guaranteed right to freedom of speech and expression. In light of Navtej Singh Johar, this freedom would include the freedom to lawfully express one's identity in the manner of their liking. In other words, expression of identity is a protected element of freedom of expression under the Constitution."
(Underscoring supplied; italics in original)
40. To the extent it protects against interference with the use of one's name, Section 35 has to be understood in the context of the law enunciated in the above decision, and those cited within it. The right of a person to use her, or his, own name on her, or his, own goods, cannot be compromised; else, it would compromise the right to use one's name as an identity marker, which would ex facie be unconstitutional.
41. In the absence of any such caveat to be found in Section 35, it may be arguable, at the very least, whether, while the use of one's name as an identity marker is permissible under Section 35, but the instance it spills over into "trade mark" territory, it is rendered impermissible. Any such interpretation, in my prima facie view, would be reading a non-existent proviso into Section 35 and, in effect, rewriting the provision."
(emphasis added)
By:MANISH KUMAR CS(COMM) 251/2023 28 of 32
42. Having assessed that the plaintiff's user could possibly be only from 2022 in respect to PVC pipes, what needs to be seen next is whether defendant's user was prior.
43. The following documents do bear out that the defendants were in the industry of PVC pipes much prior and were manufacturing and selling the products under their brand 'JINDAL'.
i. The Central Sales Tax Registration Certificate issued in the name of M/s Jindal Sanitary works is dated 16 April 1981, and bears out that plastic products were being sold in 1981.
ii. A license by Bureau of Indian Standards dated 23rd June 2010, for permission to use their standards on UPVC pipes to the licensee being Jindal Plast (India).
iii. Invoice dated 16th April 1981 issued by Jindal Sanitary Works for plastic related material showed presence of PVC sanitary goods and the current defendant no. 1.
iv. Invoice dated 14th December 2010 issued by Jindal Sanitary Works showing presence of Chlorinated Polyvinyl Chloride (hereinafter referred to as "CPVC") Pipes.
v. Invoice of 27th December 2010 issued by Jindal Sanitary Works showing presence of CPVC pipes and other such invoices.
vi. Invoices of 18th October 2013, 22nd November 2013, 26th July 2014, 11th September 2014, 23rd November 2014, et al. issued by Jindal Sanitary Work for plumbing pipes using the aforementioned HSN classification no. 39172390.
By:MANISH KUMAR CS(COMM) 251/2023 29 of 32
44. These documents bear out that the defendant which has 'JINDAL' as part of its trade name, was manufacturing and selling PVC materials, including pipes, much before 2022, which is when the plaintiff's user has been prima facie established.
45. The plaintiff's application no. 1522441 for registration of 'J I N D A L' for class 17 was opposed by defendant no.1 and Jindal Plast (India) in 2010, and therefore the assertion by counsel for defendant that plaintiff knew of the use in 2010 itself ought to be taken into account, considering that the suit has been filed in 2023.
46. Reliance by defendant on Neon laboratories (supra) is appropriate as it holds that the proprietor of a mark does not have the right to prevent use by another party of an identical mark, which has user prior to the use or the registration by the proprietor.
47. Moreover, the plaintiff cannot monopolize the use of 'JINDAL' in the context of PVC pipes and tubes, particularly, when there are many marks of 'JINDAL' available on the register (as noted in para 28); the plaintiff have themselves agreed to co-existence with another 'JINDAL' user and have sought to plead dissimilarly with identical 'JINDAL' marks, which is without any basis.
48. The use of the phrase "name" in Section 35 cannot be read as divorced from and de hors "mark", otherwise it may not have any meaning whatsoever. This aspect has been dealt with in Suncity (supra) and is already referred to in para 41 above.
49. The reliance of the plaintiff's Counsel on Parker Knoll (supra) was also not sustainable, since its application itself had been rejected by this Court in para 31-33 of Suncity (supra). Para 33 is extracted as under:
"33. It would be stretching the limits of credulity, in my opinion, to hold that the use of JINDAL, by the defendants, as a mere part of the total composite impugned mark , is likely to deceive a consumer of average
By:MANISH KUMAR CS(COMM) 251/2023 30 of 32
intelligence and imperfect recollection that the goods of the defendants, on which the mark is used, are those of the plaintiff. The plaintiff, admittedly is not known as "R.N. Jindal" or "RNJ", and that, indeed, is not even the plaintiff's case. Besides, unlike the position that obtains in the US (as the extracts from Parker Knoll seem to suggest), Section 35 protects bona fide use of one's own name, and proscribes any interference therewith. No exception is created in a case where the name is used as a trade mark, or otherwise. Whereas innocent use is, therefore, as per Parker Knoll, impermissible, if the use is bona fide, the defendant, in India, is entitled to the benefit of Section 35. Whether Parker Knoll applies, mutatis mutandis, to India and the law in this country, may, therefore, be debatable. To the extent it does, however, it does not substantiate the plaintiff's case for injunction."
(emphasis added)
50. The balance of convenience also falls in favour of the defendant, since prima facie they have been using the mark 'JINDAL' for 13 years, as also they are using their family name 'JINDAL', evident from the partnership deed dated 16th October 2007, which states the name of their father as Shri Ram Niwas Jindal.
Conclusion
51. In these circumstances, the ad interim injunction granted on 09th May, 2023, cannot subsist. At that stage on 09th May, 2023, as evident from para 30, the counsel for defendant could not state facts as have been discussed above, and therefore, prompted the Court to issue an ad interim injunction.
52. Now, after a more comprehensive analysis of these facts, and having heard both the parties, in the opinion of this Court, the ad interim injunction ought not to subsist.
By:MANISH KUMAR CS(COMM) 251/2023 31 of 32
53. I.A. 8888/2023 under Order XXXIX Rule 4, CPC of the defendant is therefore allowed, and the ad interim injunction granted on 09th May, 2023, is set aside. I.A. 13154/2024 under Order XXXIX 1 & 2, CPC of the plaintiff therefore dismissed.
54. Accordingly, applications are disposed of.
CS(COMM) 251/2023
1. List before the Joint Registrar on 24th July, 2024.
2. Judgment be uploaded on the website of this Court.
(ANISH DAYAL)
JUDGE
MAY 31, 2024/RK/ig/kp
By:MANISH KUMAR CS(COMM) 251/2023 32 of 32
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!