Citation : 2025 Latest Caselaw 3520 Del
Judgement Date : 28 May, 2025
* I N T H E H I G H CO U R T O F D E L H I A T N E W D E L H I
Reserved on: May 09, 2025
% Pronounced on: May 28, 2025
+ C.O.(COMM.IPD-TM) 196/2022
SELLE ROYAL GROUP S.P.A. .....Petitioner
Through: Mr. Dhruv Anand, Ms. Udita Patro,
Ms. Vaishali Sharma and Ms. Nimrat
Singh, Advocates.
Versus
ACE FOOTMARK (P) LTD. AND ANR. .....Respondents
Through: None.
CORAM:
HON'BLE MR. JUSTICE SAURABH BANERJEE
JUDGMENT
Preface:
1. By virtue of the present petition, originally filed as an application before the Intellectual Property Appellate Board (IPAB) and transferred therefrom after its abolition and promulgation of Tribunal Reforms (Rationalization and Conditions of Service) Ordinance, 2021, the petitioner seeks cancellation of registration of the mark FIZIKFREAK1 of the respondent no.1 and removal thereof from the Register of Trade Marks on the ground that the same is identical and/ or confusingly similar to the trademark fi'zi:k belonging to the petitioner.
Hereinafter 'impugned mark'
Brief facts:
2. As per pleadings, the petitioner is a global company founded in Italy in 1956 and is engaged in manufacture and sale of bicycle accessories, saddles, handlebars, jackets, etc. which it is exporting to over 70 countries worldwide.
3. For a certain class of high-performance saddles launched in the United States of America and then handmade in Italy, the petitioner adopted and has been continuously using the trademark fi'zi:k since the year 1995. The said trademark fi'zi:k was also subsequently adopted with respect to a new line of shoes for professional cyclists, as also other footwear, since the year 1997.
The said products are in circulation in India through authorized distributors since the year 2004 as also available on the registered website www.fizik.com, also operational within the territory of India, along with the respective websites of such authorized distributers.
4. The said trademark fi'zi:k is registered in the name of the petitioner in numerous jurisdictions across the world, including in India through a multiclass application dated 01.06.2016 under the Trade Marks Act, 19992, which was granted on 12.07.2019. Barring the said trademark fi'zi:k, the petitioner is also using the trademark FREE:K which is registered in the European Union.
5. The petitioner has generated substantial revenue in relation to its trademark fi'zi:k and has built a reputation as a racing brand across the world. So much so, the said trademark fi'zi:k has garnered considerable
Hereinafter 'TM Act'
goodwill and reputation and is exclusively associated with the petitioner in the specific trade, with various publications in print and electronic media such as Mountain Bike Rider magazine, Big Bike magazine, etc.
6. The respondent no.1 vide application no.2762781 applied for registration of the impugned mark FIZIFREAK under Class 25 of the TM Act on 26.06.2014, with a claimed user from 01.06.2014, and was granted registration of the same vide certificate no.164457 issued on 07.09.2017 for "footwear including slippers, flip-flops, sandals, shoes, boots, soles; clothing". The said registration stands expired since 26.06.2024, and despite service of renewal/ O-3 notice upon the respondent no.1 by the respondent no.2, registration qua the impugned mark has not been renewed by the respondent no.1 till date.
7. The impugned mark has dishonestly been adopted by the respondent no.1, combining the fi'zi:k as well as the FREE:K trademarks being used by the petitioner to cause confusion amongst the public. Further, that the petitioner's trademark being a coined mark without any dictionary meaning, is entitled to the highest form of protection.
Arguments on behalf of the petitioner:
8. Based thereon, Mr. Dhruv Anand, learned counsel for the petitioner submitted that this is a fit case for grant of cancellation of the impugned mark FIZIFREAK.
9. Mr. Dhruv Anand submitted that the lackadaisical attitude of the respondent no.1 in not renewing the registration for the impugned mark FIZIFREAK, as well as in not appearing before this Court, despite service
through WhatsApp on 16.04.2024 and through e-mail on 19.04.2024, is clear evidence of mala fide on its part, as also of the fact that the impugned mark has been adopted by the respondent no.1 without any real basis. The learned counsel then submitted that the maximum period of one year for renewal of a trademark under Section 25(4)3 of the TM Act is on the verge of coming to an end on 26.06.2025. Thereafter, taking this Court through various other deceptively similar versions of popular third-party trademarks for which the respondent no.1 has maliciously filed application for registration, learned counsel submitted that the respondent no.1 is a habitual offender.
10. Mr. Dhruv Anand then, drawing the attention of this Court to the date of user, i.e. 01.06.2014, claimed by the respondent no.1 in its application for registration of the impugned mark FIZIFREAK, submitted that the same itself shows that the petitioner is the prior user of the trademark fi'zi:k since its adoption for bicycle saddles in the year 1995, and for shoes and other footwear in the year 1997, it has been in use specifically in India since the year 2004. As per Mr. Dhruv Anand, the respondent no.1 is a subsequent user of the impugned mark FIZIFREAK. Hence, the very registration thereof is bad in law, and the same in barred by Section 11(1)(b)4 of the TM Act,
"25. Duration, renewal, removal and restoration of registration.- (***) (4) Where a trade mark has been removed from the register for non-payment of the prescribed fee, the Registrar shall, after six months and within one year from the expiration of the last registration of the trade mark, on receipt of an application in the prescribed form and on payment of the prescribed fee, if satisfied that it is just so to do, restore the trade mark to the register and renew the registration of the trade mark either generally or subject to such conditions or limitations as he thinks fit to impose, for a period of ten years from the expiration of the last registration."
"11. Relative grounds for refusal of registration.-
being similar to the petitioner's earlier trademark as well as being in respect of identical goods, i.e. footwear.
11. Then, relying upon H&M Hennes & Mauritz AB & Anr. v. HM Megabrands Pvt. Ltd. & Ors.5 as also upon Article 6bis of the Paris Convention for Protection of Industrial Property (1883), Mr. Dhruv Anand submitted that any mark which is identical and/ or confusingly similar to the mark of an aggrieved party exclusively identifying and associated with such party, cannot proceed for registration under Section 11(3)(a)6 of the TM Act even if such prior mark is not yet registered, since the same amounts to passing off. Also, relying upon Alfred Dunhill Limited v. R.P.S. Chawla and Ors.7, Mr. Dhruv Anand submitted that registration of the impugned mark FIZIFREAK amounts to not only violation of the petitioner's prior rights under Section 28 of the TM Act but also amounts to infringement under Section 29 of the TM Act as well.
12. On the aspect of fi'zi:k trademark being registered as a 'device' mark and not a 'word' mark, Mr. Dhruv Anand, relying on Vishesh Films Private
(1) Save as provided in section 12, a trade mark shall not be registered if, because of- (***)
(b) its similarity to an earlier trade mark and the identity or similarity of the goods or services covered by the trade mark, there exists a likelihood of confusion on the part of the public, which includes the likelihood of association with the earlier trade mark."
2018 (74) PTC 229 (Del)
"11. Relative grounds for refusal of registration.- (3) A trade mark shall not be registered if, or to the extent that, its use in India is liable to be prevented--
(a) by virtue of any law in particular the law of passing off protecting an unregistered trade mark used in the course of trade; (***)"
2004 (29) PTC 39 Del
Limited v. Super Cassettes Industries Limited8, submitted that although the position is as stated above, however, the trademark fi'zi:k appears in a simple font without any other stylization or accompanying images or designs which could take the attention away from the word itself, and so, any deceptive similarity would have to be tested in the context of the said word itself. Further, Mr. Dhruv Anand took this Court through numerous publications in journals across the world where the petitioner and its products have been simpliciter referred to as 'Freek' and 'Fizik' without any extraneous elements/ punctuations, to support the conclusion that the words themselves, being fizik and freek, are associated with the petitioner, and the same have been combined by the respondent no.1 to arrive at the impugned mark FIZIFREAK.
13. Lastly, placing reliance on Tata Sons Ltd. v. Prakash Yadav & Ors.9, learned counsel submitted that the respondent no.1 is liable to be burdened with heavy costs by virtue of being a habitual offender. Analysis and Findings:
14. This Court has heard learned counsel for the petitioner, as also gone through the pleadings and documents on record and also gone through the judgments cited at Bar.
15. While adjudicating the present petition, this Court has to take into account that despite the respondent no.1 being duly served, since there was neither any appearance on its behalf nor did it file any response thereto, the
2024:DHC:6691
CS(COMM) 383/2018
respondent no.1, vide order dated 29.04.2025 was proceeded ex parte. The conduct of the respondent no.1 in abstaining from participating in the present proceedings speaks volumes. As such, since there is no general/ specific denial of the pleadings by the respondent no1., therefore, under such circumstances, all the said averments made before this Court, are deemed to be admitted as true.
16. It has also to be borne in mind that the registration of the impugned mark FIZIFREAK already stands expired since 26.06.2024 and the maximum period of one year for renewal thereof under Section 25(4) of the TM Act is also on the verge of coming to an end on 26.06.2025, and that despite the same, the respondent no.1 has not taken any steps qua renewal of its trademark also speaks volumes.
17. Based on the pleadings, this Court finds that the trademark fi'zi:k of the petitioner is a coined word, which is neither generic to the trade of footwear nor descriptive or suggestive of the products of the petitioner.
18. Though, the petitioner did not have a registration for the trademark fi'zi:k in India on the date of registration of the impugned mark FIZIFREAK, however, the petitioner has been able to show proof of adoption of the trademark fi'zi:k by it across the world since as far back as 1996 and its actual market presence in India since 2004. An affidavit to that effect on behalf of one Naren International, one of the authorized distributors of the petitioner, has also been annexed with the present petition. In fact, considering that the respondent no.1 filed application for registration of the impugned mark FIZIFREAK subsequent to the adoption of the trademark
fi'zi:k by the petitioner across the world, including India, only on 26.06.2014, there is no doubt that the petitioner is the prior adopter and user of the trademark fi'zi:k, which in turn has given birth to goodwill and reputation [N.R. Dongre v. Whirlpool Corporation10]. In fact, as observed by this Court in H&M Hennes & Mauritz (supra), referring to another judgement rendered by this Court in Cadbury UK Ltd. v. Lotte India Corporation Limited11, even visibility in India through webpages, keeping in view the high exchange of human and other resources across borders, is sufficient to establish reputation.
19. In any event, it is worthy of noting that even though in the present case the respondent no.1 has filed an application for registration of the impugned mark FIZIFREAK prior to the petitioner herein in India, but that in itself under the aforesaid circumstances, is not sufficient to allow the registration thereof to remain in the Register of Trade Marks or to allow it to steal a march over the petitioner and/ or its world-renowned/ well-established trademark fi'zi:k.
20. Under such circumstances, the petitioner is entitled to the benefit of Section 11(3)(b) of the TM Act, particularly, since the same bars the registration of any mark, use whereof would amount to passing off of a prior mark, even if the same is unregistered.
21. The registration of the impugned mark FIZIFREAK is also liable for cancellation as both the registered trademarks fi'zi:k and FREE:K of the
(1996) 5 SCC 714
2014 SCC OnLine Del 367
petitioner have been referred to as fizik and freek. In this backdrop, viewing the impugned mark FIZIFREAK of the respondent no.1 through the eyes of an ordinary consumer with imperfect recollection, the same appears to be visually, structurally, phonetically as well as conceptually similar to the petitioner's registered trademarks fi'zi:k and FREE:K, often referred to as fizik and freek. So much so, the former part of the impugned mark 'FIZIFREAK' is phonetically identical to the 'fizik' in the petitioners fi'zi:k trademark, and the latter part of 'FIZIFREAK' is also phonetically identical to, rather completely incorporates the 'freek'/ FREE:K trademark also being used by the petitioner.
22. The adoption and registration of the impugned mark FIZIFREAK by the respondent no.1, for identically similar goods as that of the petitioner, appears to be a deliberate attempt by the respondent no.1 to come as close as possible to the petitioner's world-renowned registered trademarks fi'zi:k and FREE:K, often referred to as fizik and freek, to exploit the petitioner's goodwill and reputation by creating confusion in the minds of the general public exposed to the deceptively similar impugned mark through identical trade channels for the exact same class of products.
23. This is more so, since the petitioner has from the documents on record, been able to show that the conduct of the respondent no.1 has always been to try to squat upon the goodwill and reputation of well-established mark(s), as it has been repeatedly filing application for registration of marks such as 'CRUZE' identical to 'CHEVROLET CRUZE', or 'TOYOYO' identically similar to 'TOYOTA', amongst others. This, prima facie, leads this Court to
infer that the respondent no.1 is a habitual offender and the adoption of the impugned mark FIZIFREAK by the respondent no.1 is shrouded in mystery.
Conclusion:
24. In view of the aforesaid, this Court has no hesitation in directing the Registrar of Trademarks/ respondent no.2 to proceed for cancellation of the impugned mark FIZIFREAK registered in the name of the respondent no.1 pursuant to application no.2762781 dated 26.06.2014, vide certificate no.164457 issued on 07.09.2017 under Class 25 of the TM Act and remove the impugned mark FIZIFREAK from the Register of Trade Marks.
25. Accordingly, the present petition is disposed of with no order as to costs.
SAURABH BANERJEE, J.
MAY 28, 2025/AB
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!