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

Eureka Forbes Limited (Formerly Forbes ... vs Om Sai Enterprises And Ors
2025 Latest Caselaw 2647 Del

Citation : 2025 Latest Caselaw 2647 Del
Judgement Date : 4 March, 2025

Delhi High Court

Eureka Forbes Limited (Formerly Forbes ... vs Om Sai Enterprises And Ors on 4 March, 2025

Author: Amit Bansal
Bench: Amit Bansal
                          $~42
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                        Date of decision: 4th March, 2025

                                 I.A. 5751/2025
                                 IN
                          +      CS(COMM) 567/2023
                                 EUREKA FORBES LIMITED (FORMERLY FORBES ENVIRO
                                 SOLUTIONS LIMITED)                       .....Plaintiff
                                              Through: Mr. Shivankar Sharma, Mr. Ayush
                                                       Singh & Ms. Urvashi Raj, Advocates.


                                                     versus

                                 OM SAI ENTERPRISES AND ORS                           .....Defendants
                                              Through:

                          CORAM:
                          HON'BLE MR. JUSTICE AMIT BANSAL

                          AMIT BANSAL, J. (Oral)

1. The present suit has been filed seeking relief of permanent injunction restraining the defendants from infringing the trademark and copyright of the plaintiff, passing off their goods as that of the plaintiff, along with other ancillary reliefs.

PLEADINGS IN THE PLAINT

2. The plaintiff is a portfolio company of Advent International, a global private equity firm, and is engaged in diverse business activities that encompasses manufacturing, marketing, and selling of home appliances such as water purifiers, vacuum cleaners, air purifiers, etc., under a number

of distinctive trademarks.

3. The predecessor in title of the plaintiff is M/s. Samuel Osborn (India) Limited, which was incorporated in the year 1931. In the year 1982, the name of the company was changed to Eureka Forbes Limited and since then, the plaintiff's business was extended to the field of water purification systems.

4. The plaintiff through its predecessor in title adopted the trademark

'AQUAGUARD'/ in 1982 in respect of water purification systems that were premised on UV and Reverse Osmosis ("RO") technology.

5. Apart from water purifiers, the plaintiff's revenue is also generated from the sale of spares and consumables under the marks 'AQUAGUARD', 'AQUAGUARD I FILTER' and 'AQUASFILTER', which were specifically designed as per sediment filtration technology. To replace the aforesaid spares having the said technology, the plaintiff provides Annual Maintenance Contracts (AMC) to its customers after the warranty period of the water purifiers expires which is on a year-on-year basis.

6. The earliest registration of the mark 'AQUAGUARD' dates back to the year 1992 in India. The certificates of trademark registrations granted in favour of the plaintiff in respect of the marks 'AQUAGUARD', 'AQUASFILTER' and other 'AQUA' formative marks has been filed along with the plaint (pages 182-1017, 1093-1105 and 1127-1167 of the plaintiff's documents filed with the plaint).

7. The plaintiff is also the proprietor of the artistic work in the

'AQUASFILTER'/ / , 'AQUAGUARD

CLASSIC' / , 'AQUAGUARD I NOVA'/ ,

'AQUAGUARD DUAL' / , 'AG WATER FILTER

CARTRIDGE 1' / , 'AG WATER FILTER CARTRIDGE

2' / , 'AG WATER FILTER CARTRIDGE 3' /

/ , 'ACTIVE COPPER SPARES KIT' /

, 'AQUAGUARD PAANI KA DOCTOR' / .

The plaintiff's aforementioned artworks/labels are "original artistic work"

within the meaning of Section 2(c) of the Copyright Act, 1957, and the plaintiff is the first owner of the copyright therein by virtue of Section 17 of the Copyright Act, 1957. The certificates of copyright registrations are filed as documents along with the plaint at pages 1018-1088 and 1106-1122. All the aforesaid trademark/copyright registrations remain valid and subsisting.

8. In over four decades, the plaintiff has grown its operations exponentially in the Indian market. The plaintiff operates in over 135 cities across India and has further expanded into 1515 towns and 400 smaller towns through its authorized channels, with 19,850 dealers all over the

country.

9. The plaintiff has given its sales turnover and advertisement expenses for the period 1983-2022 supported by a CA Certificate, which shows that the sales turnover in respect of the products sold under the mark 'AQUAGUARD' of the plaintiff is quite substantial (filed as document along with the plaint at pages 133-134). For the financial year 2021-2022 alone, the sales figures are to the tune of Rs.276,84,99,000/- and the advertisement expenses amount to Rs.2,76,82,000/-.

10. In April-May 2023, the plaintiff began receiving complaints that certain spare parts and consumables (including but not limited to Water Filters, Candles, MLTs [Multi Layered Threaded Filters], Tubes, RO Membranes, Flow Restrictor, Connectors, Hooks, Copper/Zinc Infusion Cartridges) were being counterfeited by third party entities in the market.

11. Through multiple enquiries, the plaintiff learnt that the defendants are operating in various parts of Bihar and Delhi and are involved in the manufacture and sale of counterfeit products that incorporate the registered marks and the original copyrighted artistic work owned by the plaintiff. Defendants no.1 and 2 have been marketing and selling the counterfeit products, which were procured from the manufacturer i.e. defendant no. 3.

12. Accordingly, the plaintiff filed the present suit on 17th August, 2023 seeking to restrain the defendants from carrying on their infringing activities.

PROCEEDINGS IN THE SUIT

13. On 21st August, 2023, this Court granted an ex parte ad interim injunction in favour of the plaintiff restraining the defendants from manufacturing, selling and advertising the water purification systems and

spare parts or any cognate goods bearing 'AQUAGUARD', 'AQUASFILTER', 'ACTIVE COPPER MAXX', 'PAANI KA DOCTOR' marks and any get-ups/artworks/labels similar to that of the plaintiff. This Court also appointed three Local Commissioners to visit the defendants' premises.

14. The Local Commissioners executed the commissions at the respective locations of the defendants on 28th August, 2023 and effected seizure of the infringing products.

15. Vide order dated 19th October, 2023, the Joint Registrar noted that the defendant no.3 was served through ordinary process on 7th October, 2023. On the same date, counsel for the defendant no.1 entered appearance and sought time to file written statement/reply.

16. In the order dated 10th January, 2024, the Joint Registrar recorded that the written statement filed on behalf of the defendant no.1 is on record.

17. The counsel for the defendant no.3 entered appearance on 24th January, 2024. On the same date, the parties were referred for mediation to the Delhi High Court Mediation and Conciliation Centre.

18. Subsequently, counsel for the defendant no.3 stopped appearing after 2nd May, 2024.

19. The present suit was decreed qua the defendant no.1 vide order dated 27th November, 2024 on the basis of a settlement. In the same order, the defendant no.3 was proceeded against ex-parte and his right to file written statement was closed. Further, fresh summons were issued to the defendant no.2.

20. The plaintiff now seeks a decree against the defendant no.3 in terms of Order VIII Rule 10 of the Code of Civil Procedure, 1908 (hereinafter,

'CPC').

ANALYSIS AND FINDINGS

21. I have heard the submissions of Mr. Shivankar Sharma, learned counsel for the plaintiff and also perused the material on record.

22. The plaint has been duly verified and is also supported by the affidavit of the plaintiff. In view of the fact that no written statement has been filed on behalf of the defendant no.3, all the averments made in the plaint have to be taken to be admitted. Further, since no affidavit of admission/denial has been filed on behalf of the defendant no.3 in respect of the documents filed with the plaint, in terms of Rule 3 of the Delhi High Court (Original Side) Rules 2018, the same are deemed to have been admitted. Therefore, in my opinion this suit does not merit trial and the suit is capable of being decreed in terms of Order VIII Rule 10 of CPC.

23. From the averments made in the plaint and the evidence on record, the plaintiff has been able to prove that it is the registered proprietor of the trademark 'AQUAGUARD' and other formative marks. Due to its long and continuous use, the plaintiff has also acquired a copyright over the labels.

24. The plaintiff has also filed several documents in support of its contentions including but not limited to sales invoices, CA Certificates for sales turnover and advertisement expenses establishing goodwill and reputation as well as several trademark registration certificates for the plaintiff's 'AQUAGUARD' mark and 'AQUA' formative marks, in support of prior registrations of the plaintiff.

25. The plaintiff has placed on record images of the defendant no.3's impugned trademarks/labels to show that the defendant no.3 is indulging in infringement and passing off of the plaintiff's registered mark,

'AQUAGUARD' and other formative marks. The similarities between the plaintiff's marks/labels and the defendant no.3's impugned marks/labels are set out below:

                                PLAINTIFF'S PRODUCTS                 DEFENDANT'S PRODUCTS











By:AANCHAL TAGGAR
Signing Date:08.03.2025
18:32:58







By:AANCHAL TAGGAR
Signing Date:08.03.2025
18:32:58







By:AANCHAL TAGGAR
Signing Date:08.03.2025
18:32:58

26. On a perusal of the product of the defendant no.3, it is evident that the marks used are identical to 'AQUAGUARD' and 'AQUA' formative marks and that the defendant no.3 had employed a nearly identical trade dress and have substantially reproduced the plaintiff's artistic work in the spares/consumables of the water purification systems.

27. Based on the discussion above, a clear case of infringement of trademark and copyright is made out. The defendant no.3 has taken unfair advantage of the reputation and goodwill of the plaintiff's trademarks/artistic works and has also deceived the unwary consumers of their association with the plaintiff by dishonestly adopting the plaintiff's registered marks/labels without any plausible explanation. Therefore, the

plaintiff has established a case of passing off as well.

28. At this stage, it may be relevant to note that the defendant no.3 did not appear before the Court, despite service of summons. Further, no communication on behalf of the defendant no.3 has been placed on record in respect of the allegations of the plaintiff in this suit.

29. Since the defendant no.3 has failed to take any requisite steps to contest the present suit, despite having suffered an ad interim injunction order, it is evident that he has no defence to put forth on merits.

30. Counsel for the plaintiff also presses for a decree on the aspect of damages and costs.

31. One of the factors that could be considered by the Court while considering the aspect of damages is the conduct of the infringing party.

32. In the present case, the report of Local Commissioner (Ms. Ridhima Singh) has recorded that the Head Constables, Mr. Rajesh Kumar along with Mr. Sandeep tried to dissuade the plaintiff from executing the commission. The two Head Constables approached the Local Commissioner to convey that the said premise was empty since two years and that they should drop the search attempt.

33. Thereafter, Mr. Sandeep, who claimed to be the brother of the defendant no.3, arrived on the site and started obstructing the peaceful execution of the commission by causing loud nuisance and affecting the cooperation of the staff by stirring everyone present into a flurry of heated resistance, and even intimidation tactics. Further, Mr. Sandeep tried to stall the collection of evidence at every stage.

34. Further, taking into account that the defendant no.3 failed to object to the observations made in the Local Commissioner's report and was

proceeded against ex-parte, the plaintiff is entitled to damages and costs from the defendant no.3. In this regard, a reference may be made to the judgment in M/s Inter Ikea Systems BV v. Imtiaz Ahamed & Anr, 2016 SCC OnLine Del 6717. The relevant observations are set out below:

"21. The court is mindful of the fact that in such a situation where the defendant chooses to stay away from the court proceedings, he should not be permitted to enjoy the benefits of such an evasion. Any view to the contrary would result in a situation where a compliant defendant who appears in court pursuant to summons being issued, participates in the proceedings and submits his account books, etc., for assessment of damages, would end up on a worse footing, vis-a-vis a defendant who chooses to conveniently stay away after being served with the summons in the suit. That was certainly not the intention of the Statute. Section 135 (1) of the Trademarks Act, 1999 provides that relief that may be granted in any suit for infringement of or for passing off includes injunction and at the option of the plaintiff, either damages or an account of profits. The plaintiffs in the present case have opted for claiming damages and have established beyond doubt that they have suffered damages on account of the conduct of the defendants which are a result of infringement of their trademark and copyright."

[Emphasis Supplied]

35. On the aspect of costs, it cannot be disputed that at the bare minimum, the plaintiff has incurred legal costs of Rs. 2,05,000/- towards court fees and further a sum of Rs. 3 lakhs towards the fees of the three Local Commissioners appointed by this Court.

36. In light of the discussion above, besides the relief of permanent injunction, the plaintiff has also made out a case for award of damages and costs.

RELIEF

37. In view of the foregoing analysis, a decree of permanent injunction is passed in favour of the plaintiff and against the defendant no.3 in terms of

prayer clauses 56(a), 56(b) and 56(c) of the plaint.

38. A decree of damages and costs of Rs.2,00,000/- is passed in favour of the plaintiff and against the defendant no.3 in terms of prayer clauses 56(h) and 56(i) of the plaint.

39. Counsel for the plaintiff does not press for the remaining reliefs against the defendant no.3. Further, the counsel for the plaintiff does not press for any reliefs against the defendant no.2.

40. Let the decree sheet be drawn up.

40.1. To be noted, the suit has already been decreed qua defendant no.1.

41. All pending applications stand disposed of.

42. The date already fixed before Joint Registrar stands cancelled.

AMIT BANSAL, J MARCH 4, 2025 at

 
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