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

Aditya Birla Fashion And Retail Limited vs Friends Inc & Anr.
2025 Latest Caselaw 2070 Del

Citation : 2025 Latest Caselaw 2070 Del
Judgement Date : 7 February, 2025

Delhi High Court

Aditya Birla Fashion And Retail Limited vs Friends Inc & Anr. on 7 February, 2025

                          $~15
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +       CS(COMM) 566/2024, I.A. 33082/2024 & I.A. 33087/2024
                                  ADITYA BIRLA FASHION AND RETAIL LIMITED                  .....Plaintiff
                                                     Through:     Mr. Ankur Sangal, Mr. Ankit Arvind
                                                                  and Mr. Shashwat Rakshit, Advs.
                                                                  M: 8874643389
                                                     versus

                                  FRIENDS INC & ANR.                                   .....Defendants
                                                Through:          Ms. Sonia Bemera, Adv.
                                                                  M: 8920524605

                                  CORAM:
                                  HON'BLE MS. JUSTICE MINI PUSHKARNA
                                                     ORDER
                          %                          09.01.2025
                                  MINI PUSHKARNA, J (ORAL)

1. The present suit has been filed on behalf of the plaintiff seeking permanent injunction restraining the use of the impugned mark „PETER ENGLAND‟ by the defendants causing infringement of the plaintiffs‟ trademark, copyright and artistic work on the mark „PETER ENGLAND‟

.

2. When the matter was listed for hearing on 12th July, 2024, this Court had restrained the defendants from putting the sign board with the mark „PETER ENGLAND‟, and were restrained from using the mark on their invoice/ business paper.

3. This Court notes that on 05th September, 2024, learned counsel

appearing for the defendants had submitted that defendants had already removed the sign board from outside their shop and that the defendants were not using the mark „PETER ENGLAND‟ on their invoices, or any other material. The order dated 05th September, 2024, is reproduced as under:

"1. Learned counsel for the defendants has appeared, along with the defendant in person. She submits that the defendants have already removed the Sign Board from outside their shop, reflecting the trademark „PETER ENGLAND‟. She further submits that the defendants are not using the mark „PETER ENGLAND‟ on their invoices or on any other material.

2. Let an affidavit to the said effect be filed by the defendants before the next date of hearing.

3. It is clarified that the defendants can continue with their business of dealing in genuine „PETER ENGLAND‟ shirts and other apparels. This Court has not injuncted the defendants, from carrying out their business of the genuine products.

4. Re-notify on 13th September, 2024."

4. Subsequently, vide order dated 13th September, 2024, it was recorded that the defendants had filed an affidavit of compliance wherein, the defendants had stated that they were not using the „PETER ENGLAND‟ mark either on their invoices, or on any other material. Further, the sign board outside their shop had also been removed. The affidavit of compliance dated 11th September, 2024, filed on behalf of the defendants, is reproduced as under:

"xxx xxx xxx

2. I say that the present Affidavit is being filed in compliance with the order dated 5 September 2024 of this Hon‟ble Court, and accordingly I confirm the following:

i. That I have taken down the sign board of the Plaintiffs artistic work/ trade mark from my shop, and will not use the same in future in any manner until and unless permitted in future by the plaintiff;

ii. That I have also removed the trade mark from all the invoices, printed material, stationery material or any other material and will not use the same in future in any manner for conducting the business through Defendant No. 1 or any other entity until and unless permitted in future by the plaintiff;

3. That I undertake that Defendant No. 1 will not use the trade mark „PETER ENGLAND‟ or any other trade mark of the Plaintiff (either on its billboard / signboard / invoices) until and unless permitted in future by the plaintiff.

4. I say that Mr. Amandeep Singh i.e. Defendant No. 2 is the Manager at Defendant No. 1 (entity) and shall be covered by the aforesaid undertaking.

xxx xxx xxx"

5. Learned counsel appearing for the plaintiff submits that he is satisfied with the aforesaid undertaking and submits that the suit can be decreed in favour of the plaintiff.

6. When the matter was listed for hearing on 13th September, 2024, learned counsel appearing for the plaintiff had prayed that the mark of the plaintiff, i.e., „PETER ENGLAND‟ be declared as well-known. Accordingly, liberty was granted to the plaintiff to file evidence by way of affidavit in this regard.

7. Pursuant thereto, an evidence affidavit has been filed on behalf of the plaintiff. The matter was listed before the Joint Registrar (Judicial) on 06 th November, 2024. The statement of counsel for defendants was noted, wherein, she stated that she has no objection to the affirmations made in the evidence affidavit. The order dated 06th November, 2024, is reproduced as under:

"The plaintiff has already filed the affidavit of evidence in view of the directions dated 13.09.2024. The counsel for the defendants states that she has no objection to the affirmations made in this affidavit. Both these counsels thus states that the matter be now placed before the Flon'ble

Court for final disposal. Accordingly list the matter before the Hon'ble Court on 18.12.2024."

8. Accordingly, considering the fact that the defendants have already removed the infringing board from outside their shop and in view of the compliance affidavit filed by the defendants, the suit is decreed in favour of the plaintiff and against the defendants in terms of prayer (a) to (d) of the plaint.

9. As regards the declaration of the mark as well-known, this Court notes that in the evidence affidavit, the plaintiff has clearly stated that the trademark „PETER ENGLAND‟ was originally conceived and adopted more than a century ago, i.e., in the year 1889, by the plaintiff‟s predecessor, Carrington Viyella Garments Limited ("CVGL"), England. Subsequently, the brand „PETER ENGLAND‟ was introduced in India in the year 1997 by the plaintiff‟s predecessor in title. The brand was subsequently acquired by the plaintiff group in the year 2000. The mark „PETER ENGLAND‟ was assigned in favour of the plaintiff by an Assignment Deed dated 21 st January, 2000.

10. It is deposed that the plaintiff has over 382 stores, with the mark „PETER ENGLAND‟, spread across more than 180 towns and cities in the country.

11. It is deposed that the brand „PETER ENGLAND‟ is a sustainable fashion brand and also is the only brand in India to have a design patent for its product, i.e., Cordeans, by PE Jeans.

12. It is deposed that the plaintiff is the registered proprietor of the trademark „PETER ENGLAND‟ in different classes. The chart showing the list of registered trademarks of the plaintiff, is exhibited as Ex. P-4, which is reproduced as under:

By:AMAN UNIYAL Signing Date:07.02.2025 20:36:50

13. It is deposed that the registrations in favour of the plaintiff are legal, valid and subsisting in India. The printouts of the Online Status Registration Certificate of the various registrations, in favour of the plaintiff, have been filed as Ex. P-5 Colly.

14. It is further deposed that besides registrations in India, the plaintiff has got the said trademark registered in all major countries of the world, and across all continents and regions.

15. This Court notes that the plaintiff has deposed that the plaintiff is also using the „PETER ENGLAND‟ trademark in an artistic manner, i.e.,

in relation to its goods and businesses and the art work involved in the said trademark/ label is an original artistic work. The plaintiff has secured copyright registrations in the

artistic works for and its variants.

The plaintiff is the owner of the registered works bearing registration nos.

A-69196/2005, A-112666/2014 and A-68774/2005 for and its variants. The copyright certificates in favour of the plaintiff, have been exhibited as Ex. P-6 Colly.

16. It is deposed that apart from the plaintiff‟s trademark and artistic work, the stores of the plaintiff is also designed in a specific way, wherein

the artistic work or its variants are prominently placed as the sign of the plaintiff‟s store. The screenshots of the stores of the plaintiff, as given in the evidence affidavit, are reproduced as under:

17. Learned counsel appearing for the plaintiff also submits that the plaintiff has the registration of the domain name www.peterengland.com. The extracts from the plaintiff‟s website for its brand „PETER ENGLAND‟ has been exhibited as Ex. P-8.

18. It is submitted that the domain name of the plaintiff was registered on 06th January, 1997. Further, printouts of the WHOIS record for plaintiff‟s domain name, has also been exhibited, as Ex. P-7.

19. This Court takes note of the submission on behalf of the plaintiff that the plaintiff‟s website under its domain name is accessible to customers worldwide and it provides information about the plaintiff‟s business and the products provided by it.

20. It is deposed by the plaintiff that plaintiff‟s products under the trademark „PETER ENGLAND‟ have become trend setting products, due to their unmatched and remarkable quality. The plaintiff‟s products have been continuously, extensively and exclusively used throughout India and abroad on a very large scale. The various NEWS articles pertaining to the plaintiff‟s expansion of its retail presence in India, have been exhibited as Ex. P-9.

21. This Court also takes note of the deposition, where the plaintiff has

launched numerous different products with „PETER ENGLAND‟ as a trademark, which are available throughout the world. The plaintiff has extensive sales of its products under the trademark „PETER ENGLAND‟. The sales turnover of the plaintiff, has been exhibited as Ex. P-11, which is reproduced as under:

22. The invoices showing the sale of goods under the „PETER ENGLAND‟ mark have been exhibited as Ex. P-11.

23. This Court also notes that the plaintiff has spent huge amount on the endorsement of the products and company by various superstars like Ayushman Khurrana, players of Chennai Super Kings Cricket Team, etc. The said public figures have regularly acted as the brand ambassador of the plaintiff‟s product and represented the plaintiff‟s product on various leading newspapers, journals, including, Times of India.

24. The photographs of some of the brand ambassadors of the plaintiff, as given in the evidence affidavit, is reproduced as under:

25. This Court also takes note of the fact that the plaintiff has expended a

lot on advertisement and its promotion. The CA certificate evidencing the sale and advertisements of the plaintiff is exhibited as Ex. P-13, which is reproduced as under:

26. Considering the aforesaid, it is manifest that the plaintiff‟s trademark „PETER ENGLAND‟ has become distinctive and has acquired secondary significance with respect to the plaintiff and plaintiff‟s goods and business. The purchasing public, the trade and industry at large identify and distinguish the plaintiff‟s goods under the trademark „PETER ENGLAND‟ with the plaintiff and from the plaintiff‟s source and origin alone.

27. This Court also takes note of the various articles showing the business activities and growth of the plaintiff, as given in Ex. P-10, which is reproduced hereinabove:

By:AMAN UNIYAL Signing Date:07.02.2025 20:36:50

By:AMAN UNIYAL Signing Date:07.02.2025 20:36:50

By:AMAN UNIYAL Signing Date:07.02.2025 20:36:50

28. On account of the extensive promotion of its brand undertaken by the plaintiff, and on account of the fact that the plaintiff has numerous stores across the country, it is evident that the customers across India recognize the mark of the plaintiff, i.e., „PETER ENGLAND‟.

29. This Court also takes note of the fact that the plaintiff has also been conferred with various awards/ recognition for its trademark „PETER ENGLAND‟, details of which have been exhibited as Ex. P-14, which is reproduced as under:

By:AMAN UNIYAL Signing Date:07.02.2025 20:36:50

By:AMAN UNIYAL Signing Date:07.02.2025 20:36:50

30. Considering the aforesaid facts and considering the widespread promotional and advertisement activities undertaken by the plaintiff, it is apparent that the trademark „PETER ENGLAND‟ has become the single source identifier of the plaintiff and its goods and services. This Court also notes the fact that the plaintiff has the sole and exclusive rights in and over the trademark „PETER ENGLAND‟.

31. Taking note of the fact that the public in general is aware of the mark of the plaintiff, the immense knowledge and recognition of the trademark „PETER ENGLAND‟, in the relevant section of consumers on account of

extensive advertisement and promotion of the said trademark, is evident.

32. This Court also takes note of the fact that the plaintiff has spent huge amount on advertisement and promotion of its mark „PETER ENGLAND‟ in the last several years. The plaintiff has around 380 outlets in more than 180 cities across the country. It is also to be noted that the plaintiff‟s sale figures since the year 2010 for its goods under the trademark „PETER ENGLAND‟ have been in crores. Evidently the duration, extent and geographical area of the use of the trademark „PETER ENGLAND‟ are immense.

33. Perusal of the documents on record also makes it manifest that the plaintiff has been using its mark „PETER ENGLAND‟ regularly and has also asserted its right in the trademark „PETER ENGLAND‟.

34. The plaintiff satisfies all the principles adduced in Section 2(1)(zg) of the Trade Marks Act, 1999, as well as what has been elucidated by this Court in various judgments.

35. This Court takes note of the fact that the trademark „PETER ENGLAND‟ has been registered for the last two decades vide several trademark registrations. The plaintiff has received various awards for its trademarks/ brand „PETER ENGLAND‟.

36. This Court also notes the fact that plaintiff has sales turnover of approximately INR 1289 Crores for the year 2023-2024 under the trademark „PETER ENGLAND‟. This Court also notes that the plaintiff has spent approximately INR 31 Crores on advertisement promotional expenses for the year 2023-2024.

37. While elucidating upon the scope of a well-known trademark carrying immense reputation amongst the general public and the factors which have

to be taken into consideration in dealing a mark as a well-known mark, this Court in the case of Tata Sons Ltd. versus Manoj Dodia and Others, 2011 SCC OnLine Del 1520, has held as follows:

"xxx xxx xxx

5. A well known trademark is a mark which is widely known to the relevant general public and enjoys a comparatively high reputation amongst them. On account of advancement of technology, fast access to information, manifold increase in international business, international travel and advertising/publicity on internet, television, magazines and periodicals, which now are widely available throughout the world, of goods and services during fairs/exhibitions, more and more persons are coming to know of the trademarks, which are well known in other countries and which on account of the quality of the products being sold under those names and extensive promotional and marketing efforts have come to enjoy trans-border reputation. It is, therefore, being increasingly felt that such trademark needs to be protected not only in the countries in which they are registered but also in the countries where they are otherwise widely known in the relevant circles so that the owners of well known trademarks are encouraged to expand their business activities under those marks to other jurisdictions as well. The relevant general public in the case of a well known trademark would mean consumers, manufacturing and business circles and persons involved in the sale of the goods or service carrying such a trademark.

xxx xxx xxx

13. Trademarks Act, 1999 does not specify the factors which the Court needs to consider while determining whether a mark is a well known mark or not, though it does contain factors which the Registrar has to consider whether a trademark is a well known mark or not. In determining whether a trademark is a well known mark or not, the Court needs to consider a number of factors including (i) the extent of knowledge of the mark to, and its recognition by the relevant public; (ii) the duration of the use of the mark; (iii) the extent of the products and services in relation to which the mark is being used;

(iv) the method, frequency, extent and duration of advertising and promotion of the mark; (v) the geographical extent of the trading area in which the mark is used; (vi) the state of registration of the mark; (vii) the volume of business of the goods or services sold under that mark; (viii) the nature and extent of the use of same or

similar mark by other parties; (ix) the extent to which the rights claimed in the mark have been successfully enforced, particularly before the Courts of law and trademark registry and (x) actual or potential number of persons consuming goods or availing services being sold under that brand. A trademark being well known in one country is not necessarily determinative of its being well known and famous in other countries, the controlling requirement being the reputation in the local jurisdiction.

xxx xxx xxx"

(Emphasis Supplied)

38. Considering the aforesaid detailed discussion, this Court is of the view that the mark of the plaintiff, „PETER ENGLAND‟ is entitled to be declared as a „Well-Known‟ mark. Accordingly, it is so declared.

39. Consequently, decree is passed in favour of the plaintiff in terms of prayer (e) of the plaint, declaring the plaintiff‟s trademark PETER ENGLAND as a well-known trademark under Section 2(1)(zg) of the Trade Marks Act, 1999.

40. Let decree sheet be drawn up.

41. The present suit, along with the pending applications, stands disposed of.

MINI PUSHKARNA, J JANUARY 9, 2025

Corrected & Released on: 07th February, 2025 kr

 
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