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

Allied Blenders And Distillers Limited vs Boutique Spirit Brands Private Limited ...
2025 Latest Caselaw 2428 Del

Citation : 2025 Latest Caselaw 2428 Del
Judgement Date : 22 February, 2025

Delhi High Court

Allied Blenders And Distillers Limited vs Boutique Spirit Brands Private Limited ... on 22 February, 2025

                          $~6 & 7
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +      C.O. (COMM.IPD-TM) 166/2023
                                 ALLIED BLENDERS AND DISTILLERS LIMITED .....Petitioner
                                              Through: Mr. Pravin Anand with Mr. Shrawan
                                                       Chopra, Mr. Achyut Tewari and
                                                       Mr. Aayush Maheshwari, Advocates.
                                                       (M): 8604633567
                                              versus

                                 BOUTIQUE SPIRIT BRANDS PRIVATE LIMITED &
                                 ANR.                                 .....Respondents
                                               Through: None.
                          7
                          +      C.O. (COMM.IPD-TM) 167/2023
                                 ALLIED BLENDERS AND DISTILLERS LIMITED .....Petitioner
                                              Through: Mr. Pravin Anand with Mr. Shrawan
                                                       Chopra, Mr. Achyut Tewari and
                                                       Mr. Aayush Maheshwari, Advocates.
                                                       (M): 8604633567
                                              versus
                                 BOUTIQUE SPIRIT BRANDS PRIVATE LIMITED &
                                 ANR.                                 .....Respondents
                                               Through: None.
                                 CORAM:
                                 HON'BLE MS. JUSTICE MINI PUSHKARNA
                                                      ORDER
                          %                           10.02.2025
                                 MINI PUSHKARNA, J (ORAL)

1. The present petitions are filed under Section 57 of the Trade Marks Act, 1999 ("the Act") seeking cancellation of registration no. 4544212 in Classes 32, and registration no. 4544211 in Class 33 for the mark, „BSB MYRON‟ in the name of respondent no. 1 and rectification of the Trade

Marks Register under Rule 7 of the Delhi High Court Intellectual Property Rights Division Rules, 2022.

2. It is to be noted that the petitioner herein has also filed a suit, i.e. CS (COMM) 395/2023, titled as Allied Blenders and Distillers Limited Versus Boutique Spirit Brand Private Limited, against respondent no. 1, i.e., defendant in the suit, for infringement of their registered mark, „KYRON‟, against the usage of the impugned mark, „MYRON‟ by defendant/respondent no.1.

3. An interim order dated 01st June, 2023 was passed by this Court restraining the defendant/respondent no. 1 from using the marks, „MYRON‟, „BSB MYRON‟ or any other mark, which includes the word „MYRON‟ for Indian Made Foreign Liquor ("IMFL") or for any other allied or cognate goods. The said interim order was made absolute pending disposal of the suit vide order dated 18th December, 2023.

4. This Court notes that respondent no. 1 was first issued notice in the present petitions on 01st June, 2023. Subsequently, vide order dated 04th September, 2023, the Court directed the petitioner to effect service upon respondent no. 1 by way of email, affixation and publication in one English and one Hindi newspaper, having circulation in the area where the respondent is located. Consequently, the respondent no. 1 was duly served by way of publication on 20th December, 2023, the factum of which is recorded in the order dated 18th December, 2023.

5. Despite service, none appeared for respondent no. 1, on account of which, the right to file reply in the petitions was closed vide order dated 01st March, 2024. The respondent no. 1 has failed to make an appearance or put forth any pleadings before this Court. Hence, in view thereof, this Court has

proceeded to finally hear the matter.

6. In both the petitions, respondent no. 2, i.e., Registrar of Trade Marks, is a formal party.

7. Facts, as canvassed in the petitions, are as follows:

7.1 The petitioner is engaged in the business of inter alia manufacturing and marketing of alcoholic beverages, including IMFL. The said beverages are sold under different trademarks and labels, i.e. KYRON, OFFICER'S CHOICE, OFFICER'S CHOICE BLUE, CLASS VODKA, LORD & MASTER, CALYPSO, SUMO, 1OOO GUINEAS & JOLLY ROGER, OFFICER'S CLUB, CLUB CLASS, STERLING RESERVE, etc. 7.2. The petitioner adopted the mark, „KYRON‟ during the year 2010, which is being used openly, continuously, extensively, consistently and exclusively by the petitioner since 2012, for which the petitioner holds registrations in Classes 9, 32 and 33. Further, the origination of the mark „KYRON‟ is from the Greek mythological character "CHIRON" who symbolizes strength, thereby, making the said mark as distinctive and arbitrary, for alcoholic beverages in Classes 32 and 33. 7.3 The respondent no. 1 is dealing in alcoholic beverages under the impugned mark, „BSB MYRON‟ registered in both Class 32 under registration no. 4544212 dated 28th January, 2021 and in Class 33 under registration no. 4544211 dated 29th January, 2021, on a „proposed to be used‟ basis.

7.4 The mark of the respondent no. 1 is identical as that of the petitioner.

The petitioner came across the impugned mark of respondent no. 1 in March, 2023, and thereafter, the present rectification petitions have been filed.

8. On behalf of the petitioner, the following submissions have been made:

8.1 The petitioner‟s goods under the mark „KYRON‟ are sold all around the country, and have acquired impeccable and formidable reputation and goodwill in relation to its goods, merchandise and business. Further, the petitioner‟s brandy sold under the said mark has become very popular amongst the trade and public, and has become a source identifier for the petitioner‟s products.

8.2 By virtue of its quality, characteristics and distinctive packaging, the petitioner‟s products sold under its „KYRON‟ marks, have been awarded the Superior Taste Award in 2021 by the International Taste Institute‟s Jury of the world‟s best Chefs and Sommeliers. Further, the petitioner was also awarded the Monde Selection Award 2022 by the International Institute for Quality Selections, Brussels, Belgium.

8.3 The petitioner has made substantial sales under their mark, „KYRON‟ and has incurred large expenditure for sales and promotion of the products bearing the petitioner‟s mark, „KYRON‟. Further, the petitioner has promoted its products through sponsorship events such as KYRON Pondicherry, Kochi, and Hyderabad Fashion Week, as well as through posters, videos, etc. 8.4 The petitioner, on account of continuous and extensive use of the mark, „KYRON‟ all over the world, enjoys a reputation and goodwill in the market and with the consumers, who exclusively associate the mark with the petitioner in India and abroad.

8.5 The petitioner has spent considerable time, effort and monetary resources in securing registrations of the mark, „KYRON‟ worldwide,

including, India.

8.6 Further, the petitioner has also placed on record the status of pending applications of the petitioner before the Trade Marks Registry, wherein, opposition proceedings are pending, for the label and not over the brand, as such.

8.7 The essential and dominant feature of the respondent no. 1‟s mark is the word, „MYRON‟ in the impugned mark, „BSB MYRON‟ which is deceptively similar and a substantial reproduction the petitioner‟s mark, „KYRON‟. Further, respondent no. 1 is in the same industry and operates its mark under the same Classes, i.e. 32 and 33, for the segment of goods identical to that of the petitioner, which shows the mala fide and dishonest adoption by respondent no. 1 in use of the impugned mark, which is substantially similar to that of the petitioner‟s mark. 8.8 The word, „MYRON‟ used by respondent no. 1 is deceptively similar to the petitioner‟s mark, „KYRON‟, thus, the same would cause confusion for an average consumer, considering that products of both the parties are the same. Further, the petitioner has coined the word, „KYRON‟ and is the prior adopter of the same. Therefore, on account of the deception, dishonest adoption and subsequent user of respondent no. 1, the mark of respondent no. 1 ought to be removed from the Register of Trade Marks. 8.9 Respondent no. 1 has registered the mark, „BSB MYRON‟ in Classes 32 and 33, however, its manner of use of the said mark is only as „MYRON‟ and the acronym, „BSB‟ has been rendered inconspicuous owing to its reduced font size and separated placement. The same indicates clear intention of mischief on part of respondent no. 1, which is bound to cause confusion between the petitioner‟s products and that of the respondent no. 1.

9. I have heard learned counsel for the petitioner and perused the record.

10. At the outset, this Court notes the submission of learned counsel for the petitioner that they have no grievance with respect to respondent no. 1 using only the mark, „BSB‟ without the word „MYRON‟ included in their mark.

11. The petitioner is the registered owner of several trademarks with the mark „KYRON‟, that are valid and subsisting, out of which, the earliest application for registration is dated 12th November, 2010. The registrations in favour of the petitioner are reproduced, as under:

12. The petitioner has placed on record a certified CA Certificate dated 24th May, 2023, indicating their usage and sales under the mark „KYRON‟ from the years 2012-2013 to 2022-2023 in export and pan India. The sales of petitioner‟s product bearing the „KYRON‟ mark, are indicated in the following table, as given in the petition:

13. Further, the petitioner has also placed on record another certified CA Certificate dated 24th May, 2023, indicating the expenditure incurred by the petitioner for sales and business promotion for products bearing the mark, „KYRON‟ in the years 2011-12 to 2022-23, which is reproduced as under:

14. The issue for consideration before this Court is whether the mark of respondent no. 1, „BSB MYRON‟ is deceptively similar to that of the petitioner‟s mark, „KYRON‟.

15. It is to be noted that both the parties are in an identical business of selling alcoholic beverages, and their marks are registered under the same Classes, i.e. 32 and 33. Further, both parties are selling the product, i.e. brandy, under their respective marks, which are reproduced as under:

                                PETITIONER'S MARK                    RESPONDENT NO. 1'S MARK
                                          KYRON                                 BSB MYRON

16. Perusal of the marks makes it evident that, the essential and dominant feature of respondent no. 1‟s mark is the word „MYRON‟, as is indicated in the manner of usage and display of the mark by respondent no. 1 in the label used for their product. Photograph of the label in respondent no. 1‟s product, is as under:

17. The label as used by respondent no. 1, shows that the word „MYRON‟ has been displayed in a large font size with a glaring font, while the acronym, „BSB‟ is displayed in a much smaller font size at the top in comparison, making it exceedingly inconspicuous. An average consumer,

when coming across the said display/label, would certainly be focussed on the word „MYRON‟, due to its manner of glaring display, and owing to the discreet font size and placement of the acronym, „BSB‟, which appears to be the impression attempted to be made by respondent no. 1 through their label in the product. The respondent no. 1, despite seeking registration of the complete word mark, „BSB MYRON‟, has surreptitiously rendered the appearance of the acronym „BSB‟ otiose due its manner of display. The same is indicative of the dishonest intention on part of respondent no. 1, as despite seeking registration for the complete word, „BSB MYRON‟, the manner of usage in the product prima facie appears to be clandestine.

18. Further, it is also made out that the word, „MYRON‟ is deceptively similar to the petitioner‟s word mark, „KYRON‟, by manner of its appearance along with the phonetic similarity. Therefore, respondent no. 1 by the approach of its use of the impugned mark, has evidently endeavoured to bring its mark, as close to that of the petitioner‟s mark. This is clearly in view of the petitioner‟s presence in a similar business in India and abroad since 2012. It is apparent that the mark of respondent no. 1, „MYRON‟ is deceptively similar to the petitioner‟s mark, „KYRON‟ and is likely to cause confusion.

19. This Court in the case of Lakme Limited Versus Subhash Trading and Others, 1996 SCC OnLine Del 585, while elucidating on the aspect of phonetic similarity between marks and its likelihood to cause confusion, held as follows:

"xxx xxx xxx

12. In the case of K.R. Chinna Krishna Chettiar v. Sri Ambal & Co., (1969) 2 SCC 131: AIR 1970 SC 146 it has been held that the resemblance between the two marks must be considered with

reference to the ear as well as the eye and ocular comparison is not always the decisive test. Therefore, even if there be no resemblance between the two marks that does not matter when there is a close affinity of sound between the distinctive features of the two marks.

The Supreme Court further pointed out that merely because the distinctive words used in both the marks have distinctive meaning it cannot be said that the phonetic resemblance does not lead to confusion, when it is likely that majority of the customers are not capable of understanding the fine distinction between the meanings of the two words. In the same case the Supreme Court was called upon to consider whether there is striking similarity and affinity of sound between the words "AMBAL" and "ANDAL". After considering various decisions, the Supreme Court held that there is a close affinity of sound between the words "AMBAL" and "ANDAL".

13. Similarly in the case of Ruston v. Zamindara Engg. (supra) the Supreme Court came to consider whether there was resemblance between the words "RUSTON" and "RUSTAM", and on consideration of various decisions came to uphold the decision of the High Court that there was deceptive resemblance between the words "RUSTON" and "RUSTAM" and therefore, the use of the bare word "RUSTAM" constituted clear infringement of the plaintiff's trade mark "RUSTON".

14. In this context I may also appropriately refer to a decision of a Division Bench of this Court in Hitachi Ltd. v. Ajay Kr. Agarwal, 1996 PTC (16) (DB). In that case the Court was considering whether there is a similarity between the two trade marks "HITACHI" and "HITAISHI". The Court, after considering the facts and circumstances of the case and the various decisions of this Court as also of the Supreme Court held that the question as to whether there is a similarity between the two trade marks has to be approached from the point of view of an average man with imperfect memory and that even though the two trade marks, one written in English and the other written in Hindi may not be visually similar because of the difference in script but undoubtedly there is a marked phonetic similarity and therefore, the words "HITACHI" and "HITAISHI" are pronounced almost in the same way and an average or ordinary purchaser will not be able to know the difference between the two when he goes to the market to buy the said product. This is likely to cause deception and confusion in his mind. It is further held that to the purchasers and traders these would sound alike and they would be pronounced in the same way, and therefore, applying the test of ear the Court was of the view that there is real danger of deception and confusion being caused by the two marks because of the similarity in the two marks "HITACHI" and "HITAISHI".

xxx xxx xxx

16. The specific case of the plaintiff is that the plaintiff is the registered proprietor of the trade mark "LAKME" and the work „Designer‟ is registered in the name of the plaintiff w.e.f. 1951; whereas the trade mark "LIKE ME" of the defendants is stated to be used from the year 1988 as stated by the defendants in their written statement. The Counsel for the defendants during the course of his arguments stated that it is the specific case of the defendants in the written statement itself that the defendants have nothing to do with the trade mark "LAKSME" & "SWEETY DESIGNER" and that the said trade marks are not being used by the defendants. The defendants however, admit of using the trade mark "LIKE ME". But according to the said defendants the said trade mark "LIKE ME", its get-up, design and colour scheme and over-all appearance is different from the product of the plaintiff and accordingly there can be no action of any passing off in respect of the said article. Therefore, it is necessary to find out as to whether the trade mark "LIKE ME" adopted by the defendants is phonetically similar to the registered trade mark "LAKME" of the plaintiff and the use of the former is likely to cause deception and confusion in the minds of the traders and general public inasmuch as the goods of the defendants would be taken as the goods of the plaintiff. The Counsel for the defendants submitted that there is no phonetic resemblance between the two words and that in the word "LIKE ME" there are altogether six letters as against five in the trade mark of the plaintiff "LAKME". Further there is a hyphen in between the words „LIKE‟ and „ME‟. The words "LIKE ME" coined by the defendants actually convey a message and therefore, there could be no confusion and deception.

17. The two words with which we are concerned in the present case although may convey a different meaning and also not contain the same letters yet in my opinion both the words bear a close resemblance to the ears. When both the words are articulated, it would be difficult for an ordinary prudent man to distinguish between the two sounds produced by the two words. Applying the test of phonetic resemblance as laid down by the Supreme Court I am of the view that there is a striking resemblance between the two words and there is a real danger of deception and confusion being caused by the two marks in view of the similarity and affinity of sounds between the words "LIKE ME" and "LAKME".

xxx xxx xxx"

(Emphasis Supplied)

20. In the present case, the impugned mark of respondent no. 1, „BSB MYRON‟ is deceptively similar to that of the petitioner‟s mark, „KYRON‟.

Moreover, the parties are dealing in the same business and selling the same product, thereby catering to the same customer base.

21. This Court in the case of Heifer Project International Versus Heifer Project India Trust, 2024 SCC OnLine Del 2847, while holding that an impugned mark that is nearly identical, along with a business that is operating in the same areas and targeting the same segments of the public, would be certain to cause deception and confusion among the general public, has held as follows:

"xxx xxx xxx

30. Indeed, the present case is a classic instance of „triple identity.‟ The Impugned trademarks are nearly identical, as are the areas of operation, and the segments of the public they target. Therefore, the Defendants' use of these nearly identical and deceptively similar marks is certain to cause deception and confusion among the general public. Besides, the Defendants have persistently engaged in activities that unlawfully exploit Plaintiff's reputation and goodwill. Even after the termination of their contractual relationship and the explicit withdrawal of rights to use the Plaintiff's trademarks and logos, Defendants have unauthorisedly continued use of their deceptively similar marks. This defiance not only violates the agreement but also misleads the public and the relevant stakeholders regarding the nature of Defendants' affiliation with Plaintiff. Defendants have further compounded their infringement by falsely representing their relationship with Plaintiff. They have insinuated to the public and stakeholders that they remain affiliated or integrally connected with Plaintiff, thereby undermining Plaintiff's brand/trademark integrity and causing confusion about its unique identity in the marketplace. Defendants lack any legal right or justification to the use of contested marks, or applying for their registration of identical marks for conducting any business activities.

xxx xxx xxx"

(Emphasis Supplied)

22. At this stage, it would be pertinent to consider the usage of the respective marks by the parties. This Court notes that the earliest registration of the petitioner for the mark, „KYRON‟ in Class 32 dates back to the year

2012, dated 7th July, 2012. The registration certificate to that effect, is reproduced as under:

23. Further, the earliest registration of the petitioner for the mark KYRON in Class 33, also dates back to the year 2012, dated 1 st May, 2012, which is reproduced as under:

24. On the other hand, the application of the respondent no. 1 for registration of the mark, „BSB MYRON‟ in Class 32 under registration no. 4544212, is dated 25th June, 2020, on a „proposed to be used‟ basis. The screenshot of the status of registration of respondent no. 1, is reproduced as under:

25. Likewise, the date of the application for registration of the mark in favour of the respondent no. 1 under registration no. 4544211 in Class 33 is dated 25th June, 2020, on a „proposed to be used‟ basis, which is reproduced as under:

26. Perusal of the status of the aforesaid registrations, bring to light that the petitioner has its earliest registrations under Classes 32 and 33 in the year 2012, while the respondent no. 1 has filed its applications in the same Classes for its mark in the year 2020, which were subsequently registered in the year 2021. It is also to be noted that the petitioner has placed on record several documents, i.e. CA Certificates dated 24th May, 2023 showing the sales and expenditure along with promotional materials and campaigns undertaken by the petitioner for their products, showing their continuous and prior use of their mark, „KYRON‟. Further, the petitioner has also placed on record invoices for sale of its goods under the mark „KYRON‟, the earliest

invoice being of the year 2012. Thus, it is manifest that in view of the materials placed on record, and the non-contest on part of respondent no. 1, the petitioner is the prior user with the mark „KYRON‟. The respondent no. 1, is clearly the subsequent user, that also on a „proposed to be used‟ basis, and has failed to place on record any usage of its mark, „BSB MYRON‟.

27. Thus, this Court in the case of Kia Wang Versus Registrar of Trademarks and Another, 2023 SCC OnLine Del 5844, while dealing with similar facts, wherein the respondent had failed to appear and refute any claims of the petitioner, and upon the petitioner proving their prior user, held that the right of a prior user is superior in comparison to a subsequent user, and cancelled the mark of the respondent. The relevant paras are as under:

"xxx xxx xxx

17. Having examined the matter further, this Court is of the view that Petitioner has been able to substantiate his case of „prior user‟ of the

trademark which was coined and adopted by the Petitioner in 2014 and for which he subsequently secured the domain name www.rockpapa.com. To buttress the case of „prior user‟, learned counsel relied upon the judgments in Milmet Oftho (supra), Neon Laboratories (supra) and S. Syed Mohideen (supra). In Milmet Oftho (supra), the Supreme Court held that the ultimate test should be, who is „first in the market‟, where the trademarks are similar. In Neon Laboratories (supra) the Supreme Court observed that „first user‟ rule is a seminal part of the 1999 Act and in fact recognized that the right of a „prior user‟ is superior to a registrant of the trademark, reiterating and reaffirming the law declared in S. Syed Mohideen (supra). Therefore, it is a well settled principle of Trademark law that a prior user's rights will override the rights of a subsequent user even though the latter's mark may be a registered trademark. Petitioner has

categorically pleaded use of the trademark from 2014 and

claimed that the same is prior to that of Respondent No. 2, who despite being impleaded as a party by the Petitioner and being served with the notice of this petition, chose to remain absent, instead of contesting the position. In the absence of a reply controverting the pleadings, the same have to be treated as admitted albeit in this case Petitioner has been able to show „prior user‟. Therefore, in wake of prior use of the

trademark by the Petitioner, coupled with several registrations abroad, in support of which registration certificates, whose validity is unrefuted and unrebutted, have been filed, as well as the continuous and uninterrupted use of the mark in course of trade in respect of the goods aforementioned, the trademark has become distinctive of the goods of the Petitioner and is associated with him. xxx xxx xxx

20. Clearly, „bad faith‟ is an unfair practice involving lack of honest intention, a conscious doing of wrong and not just a mistake. It includes dealings which fall short of standards of acceptable commercial behaviour. When one examines the adoption of the impugned trademark by Respondent No. 2 in the present case, there is little doubt that there was a dishonest intention in adopting Petitioner's similar mark for identical goods including the word in the same colour, font and style, as a part of the device mark. The dishonest intention is with a view to encash on the goodwill of the trademark of the Petitioner and this gets pronounced by the fact that Respondent No. 2 has allowed the petition to go uncontested without even appearing in the matter, leave alone filing any counter statement or evidence to rebut even the „prior user‟. Therefore, the impugned trademark is liable to be cancelled and removed from the Register of Trade Marks rectifying the Register.

xxx xxx xxx"

(Emphasis Supplied)

28. Thus, in view of the above, the mark of respondent no. 1, i.e. „BSB MYRON‟ is held to be deceptively and phonetically similar to the mark of the petitioner, i.e. „KYRON‟, and therefore is likely to cause confusion being under the same Classes, i.e. 32 and 33, especially, on account of the similar products, business and segment of customers that the parties deal in.

Further, it is established that the petitioner‟s mark has the prior user, and therefore, the impugned mark of the respondent no. 1, is liable to be removed from the Register of Trade Marks.

29. This Court notes the submission of learned counsel appearing for the petitioner that the petitioner gives up its prayer for costs. Further, this Court records the submission made on behalf of the petitioner that the petitioner has no objection to the use of the mark „BSB‟ by the respondent no. 1.

30. Accordingly, the following directions are issued:

30.1 The trademark registration no. 4544212 in Class 32 for the mark, „BSB MYRON‟, registered in favour of respondent no. 1, is hereby cancelled.

30.2 The trademark registration no. 4544211 in Class 33 for the mark, „BSB MYRON‟, registered in favour of respondent no. 1, is hereby cancelled.

30.3 The Registrar of Trade Marks is directed rectify, remove and expunge the aforesaid entries from the Register of Trade Marks.

31. The Registry is directed to supply a copy of the present order to the Office of the Controller General of Patents, Designs and Trade Marks of India, on E-mail Id: [email protected], for compliance.

32. The present petitions are, accordingly, disposed of, with the aforesaid directions.

MINI PUSHKARNA, J FEBRUARY 10, 2025 Corrected & Released on: 22nd February, 2025 ak

 
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