Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mongia Steel Limited vs Saluja Steel And Power Private Limited
2025 Latest Caselaw 871 Jhar

Citation : 2025 Latest Caselaw 871 Jhar
Judgement Date : 17 July, 2025

Jharkhand High Court

Mongia Steel Limited vs Saluja Steel And Power Private Limited on 17 July, 2025

Bench: Sujit Narayan Prasad, Rajesh Kumar
                                             2024:JHHC:26916-DB

                                                            2024:JHHC:26916-DB

 IN THE HIGH COURT OF JHARKHAND AT RANCHI
        Commercial Appeal No.08 of 2023
                      -----
Mongia Steel Limited, a company within the meaning of the
Companies Act, 2013 having its registered office at Room
No.226, Kamalalaya Centre, 156A, Lenin Sarani, Kolkata-
700013, West Bengal through its Director Gunwant Singh
Mongia alias Gunwant Singh Saluja, Aged about 59 years,
son of Late Daljeet Singh Saluja, resident of Saluja House,
Netaji Chowk, Bhandaridih, P.O. + P.S. Giridih, District:
Giridih-815301.             ...    ...     Appellant/Plaintiff
                          Versus
Saluja Steel and Power Private Limited, a company within the
meaning of the Companies Act, 2013 having its registered
office at Netaji Chowk, Bhandaridih, P.O. + P.S. Giridih,
District: Giridih-815301, Jharkhand.
                            ...    ...    Respondent/Defendant
                         -------
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
            HON'BLE MR. JUSTICE RAJESH KUMAR
                         -------
For the Appellant    : Mr. Debnath Ghosh, Sr. Advocate
                     : Mr. Arijit Bardhan, Advocate
                     : Mr. S. Dasgupta, Advocate
                     : Mr. Piyush Poddar, Advocate
                     : Mr. Manav Poddar, Advocate
For the Respondent   : Mr. Prashant Pallav, Advocate
                     : Mr. Amit Sinha, Advocate
                     : Mr. Parth Jalan, Advocate
                            ------
C.A.V. on 02.07.2025       Pronounced on 17/07/2025

Per Sujit Narayan Prasad, J.

1. At the outset, it requires to refer herein that the suit

was earlier heard by this Court.

2. This Court, vide order dated 19.07.2024, had

dismissed the suit by refusing to condone the delay of 356

days.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

3. The appellant has preferred an appeal before the

Hon'ble Apex Court being Civil Appeal No.5602 of 2025 and

thereby the matter has again been listed before this Court.

4. This Court has gone through the order passed by the

Hon'ble Apex Court wherein it has been observed that the

issue requires consideration on merit.

5. Accordingly, we have heard learned counsel for the

parties on merit.

Prayer

6. The instant appeal has been filed under Section 13

of the Commercial Courts Act, 2015 directed against the

order dated 15.03.2022 passed in Commercial Case No.63 of

2020 by the learned Presiding officer, Commercial Court,

Ranchi whereby and whereunder the plaint pertaining to

Commercial Case No.63 of 2020 has been rejected in exercise

of power conferred under Order VII Rule 11 of the Code of

Civil Procedure, 1908.

Factual Matrix

7. The brief facts of the case as per the pleading made

in the memo of appeal also having been incorporated in the

impugned order needs to be referred herein :-

The Appellant is engaged in the business of

manufacturing and/or marketing and/or selling of various

metallic and/or non-metallic materials, including TMT Bars,

CTD Bars, Joist, Channels, M.S. Rounds, M.S. Flats, M.S.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Wires, Common Metals, Apparatus for Lighting, Heating,

Steam Generating, Cooking, Refrigerating, Drying,

Ventilating, Water Supply and Sanitary purpose, Pipes and

tubes of Metal, etc.

The Appellant was incorporated on March 10, 1995

under the name and style Mongia Hi-Tech Private Limited.

At the time when the Appellant was incorporated, Mr.

Gunwant Singh Mongia alias Gunwant Singh Saluja, Mr.

Amarjeet Singh Saluja and Mrs. Manmeet Kaur were its first

shareholders and Directors. Mr. Gunwant Singh Mongia and

Mr. Amarjeet Singh Saluja are brothers.

Since the incorporation of the Appellant Mr.

Gunwant Singh Mongia has been managing, running and

looking after day to day affairs of the Appellant. The name of

the Appellant subsequently sometime on or about September

7, 2010 was changed to Mongia Steel Private Limited and

thereafter sometime on or about January 31, 2011 to Mongia

Steel Limited, its present name.

The Respondent was incorporated sometime on or

about July 26, 2004 with Amarjeet Singh Saluja, Taranjeet

Singh Saluja, Satwinder Singh Saluja as its first

shareholders and Directors. Though the Respondent was

incorporated in July, 2004 but the Respondent was not into

the business of manufacturing of TMT Bars prior to 2014.

The Respondent was, however, marketing and/or trading

2024:JHHC:26916-DB

2024:JHHC:26916-DB

TMT Bars using the Trade Mark "SALUJA" prior to 2014

without any device and/or photo of "Sardarji".

The Respondent with the intention of grabbing the

readily available market created by the Appellant started

projecting itself as sister concern of the Appellant to the

members of trade and public. The Respondent applied for

registration of the mark "SALUJA (Label)", with the Registrar

of Trade Marks on or about March 14, 2013 vide Trade Mark

Application No.2496055. Inasmuch as the mark "SALUJA

(Label)" which was being used by the Respondent was

different from the numerous marks and artistic works used

and owned by the Appellant, the Appellant had absolutely no

objection in the Respondent using the mark "SALUJA

(Label)" while marketing its products.

The Appellant started its business of manufacturing

and/or marketing of various TMT Bars, CTD Bars, Joist

Channels, M.S. Rounds etc. in the year 1995. The Appellant

immediately on its incorporation coined and adopted

numerous marks. Prominent and essential feature of all the

marks adopted by the Appellant in the year 1995 was device

of photograph of its Director Mr. Gunwant Singh Mongia and

the word "MONGIA". The Appellant at the same time coined,

adopted and devised numerous marks, all comprising of

device of prominent photo of its Director, Mr. Gunwant Singh

Mongia, in different style and manner along with the word

2024:JHHC:26916-DB

2024:JHHC:26916-DB

"MONGIA" written in numerous stylized forms and/or in

different languages. The Appellant has from time to time

applied for and obtained registration over its numerous

marks and some of the marks of the Appellant are pending

registration before the Trade Marks Registry. The Appellant

ever since its incorporation has been continuously,

uninterruptedly, extensively and exclusively been using its

marks.

All the labels coined and adopted by the Appellant

are original artistic work within the meaning of the

Copyrights Act, 1957 and the Appellant is the owner of and

has copyrights over all its artistic work. The Appellant being

owner of its artistic works has applied for and obtained

Copyright registration over its numerous artistic works.

The Appellant has spent huge amount of money for

advertisement and/or publicity of its marks. The members

of trade and public identify the trade mark/trade name

"MONGIA" and/or Device of Sardarji (Label) with Appellant

alone and none else. In fact the products of the Appellant is

referred to as "Sardar Chhaap Chhar" and/or "Sardarji's

Chhar" by the members of the trade and/or buying public.

The Appellant ever since having coined and adopted,

Inter alia, its marks "MONGIA with Device of Sardarji (Label)"

have used the same continuously, extensively, openly,

uninterruptedly and to the exclusion of others. The

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Respondent and its promoters especially Mr. Amarjeet Singh

Saluja have all throughout being aware of such fact.

The getup and trade dress which the products of the

Appellant bear constitute a mark within the meaning of the

Trademarks Act, 1999.

The Appellant in the year 1995 also introduced

tagline "Nirmaan ka Majjboot Aadhaar" along with the mark

"MONGIA with (Device of Sardarji)" and has been using such

tagline continuously and such tagline has also become very

popular amongst the members of the trade and buying

public and the same is identified with the Appellant alone.

Appellant has advertised the said marks in various

leading newspapers in India like Dainik Jagran, Prabhat

Khabar, Hindustan etc.

By reason of the aforesaid, the Appellant's products

sold, inter alia, under the said marks have captured the

imagination of the trade and public at large. The products

manufactured and/or marketed under the said marks are

exclusively identified with the Appellant and none else. The

Appellant has huge market share in the line of business in

which the Appellant carries and conducts its business.

The Appellant has always been extremely vigilant and

proactive in protecting its Intellectual Property rights and is

always committed to maintain the high standard of quality

of its products. Therefore, the said marks of the Appellant

2024:JHHC:26916-DB

2024:JHHC:26916-DB

being extremely distinctive, invented, original and coined

mark, is entitled to the highest degree of protection under

the Intellectual Property law as also common law.

It is the case of the appellant that Mr. Amarjeet Singh

Saluja and his sons Mr. Taranjeet Singh Saluja and

Satvinder Singh Saluja, with the purpose of completely

severing all ties with the Appellant and/or Mr.Gunwant

Singh Mongia formed and incorporated the Respondent

sometime on or about July 26, 2004. The main object of the

Respondent was to manufacture Sponge Iron, however, no

such business was started by the Respondent prior to the

year 2014. In this connection it will not be out of place to

mention here that at the time when the Respondent was

formed and incorporated, Mr. Amarjeet Singh Saluja and his

wife Smt. Manmeet Kaur continued to be the Directors and

shareholders of the Appellant and resigned from the

Appellant sometime in the year 2006. Mr. Amarjeet Singh

Saluja and Smt. Manmeet Kaur also sold and transferred

their entire shareholdings of and in the Appellant company

in favour, inter alia, of Mr. Gunwant Singh Mongia.

The Appellant alone is entitled to use the mark

"Device of Sardarji" in respect of TMT Bars and Iron and Steel

Products and use of any mark which is similar and/or

identical and/or deceptively similar to the mark "Device of

Sardarji" belonging to the Appellant tantamount to

2024:JHHC:26916-DB

2024:JHHC:26916-DB

infringement of Trade Mark, Copyright and also passing off

by the anyone using such mark and/or deceptively similar

mark and the same would also amount to violation of the

common law right of the Appellant.

The Respondent in the meantime sometime on or

about June 27, 2014 filed numerous applications for

registration of marks "SALUJA GOLD with Device of Sardarji"

along with a tag line "Majboot Nirmaan Ki Guarantee" with

the Registrar of Trade Marks alleging user of such marks

since July 26, 2004. All such marks applied for registration

by the Respondent carried device of photographs of Sardarji

as its essential and prominent feature and in identical

and/or similar get up as that of the Appellant's mark.

The overall getup of the alleged marks applied for

registration by the Respondent gave an immediate

impression that the Respondent has imitated and adopted

the style of the device of Sardarji (label) in the same manner

and/or style as being used by the Appellant, which the

Appellant had coined and adopted sometime in the year

1995 and has been using ever since.

Such slavish imitation by the Respondent made it

abundantly clear that the Respondent had no other

intention, except to wrongfully and illegally ride on the long-

standing hard-earned goodwill and reputation of the marks

of the Appellant in every possible manner. Further the

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Respondent had fraudulently, wrongfully and illegally

claimed user of the alleged mark "SALUJA GOLD along with

Device of Sardarji" from July 26, 2004.

The Appellant then sometime on or about November,

2014 came to learn that the Respondent had started

advertising and marketing its products in an identical

and/or similar getup and manner as that of the Appellant by

using its mark "SALUJA GOLD" along with the bust

photograph of Mr. Amarjeet Singh Saluja, where the most

prominent and essential feature of the mark of the

Respondent was the photograph of Sardarji.

The Respondent is effectively practising fraud on the

consumers by its use of the alleged mark "SALUJA GOLD

with Device of Sardarji" on the products manufactured

and/or marketed by the Respondent. The particulars of such

fraud are as follows:-

(a) The Respondent is giving an impression to the members

of the public and trade that it has trade connections with the

Appellant.

(b) The consumers are purchasing the products of the

Respondent believing that the Respondent is licensed or

authorized by the Appellant or have some connection or

association with the Appellant.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

(c) The Respondent has led the consumers of the Appellant

and members of trade into believing that the products of the

Respondent are that of the Appellant.

(d) The alleged claim of the Respondent of using the offending

marks from July 27, 2004 is false and false to the knowledge

of the Respondent.

(e) By Respondent's own admission it launched its alleged

mark "SALUJA GOLD" in the year 2014 which evidently

proved the claim of alleged user from the year 2004 by the

Respondent to be false and untrue.

(f) The Respondent is giving an impression to the public that

it is in the business since 40 years, which is not the case and

is false representation to the public.

(g) The Respondent has been destroying and/or damaging

the properties, i.e. hoardings, banners, billboards,

advertisements etc., belonging to the Appellant.

(h) The Respondent has committed various acts intended to

deceive the customers of the Appellant and/or consumers at

large.

The aforesaid wrongful and illegal actions of the

Respondent have caused serious loss and damage to the

Appellant and will continue to cause huge loss and damage

to the Appellant unless restrained. The Appellant had

reasonably assessed such loss and damage at

Rs.5,00,00,000/- (Rupees Five Crores), which sum the

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Respondent is liable to pay to the Appellant as compensation

and/or damages. In the alternative, the Appellant prays for

an enquiry to ascertain the loss and damage suffered by the

Appellant and a decree for such sum as may be found due

upon enquiry.

In the facts and circumstance aforesaid the Appellant

on having come to know of the illegal, wrongful and

fraudulent acts and activities of the Respondent immediately

took steps to stop the Respondent from its wrongful and

illegal acts by filing a Civil Suit sometime on or about April

22, 2015 before the Learned Judicial Commissioner, Ranchi,

which suit was initially numbered as Title Suit No.6 of 2015

and subsequently came to be numbered as Commercial Case

No.6 of 2015 and stood transferred to the Court of the

Learned Commercial Court, Ranchi.

During the course of hearing of the aforesaid suit, the

Appellant realised that there were some defects in the suit

and case of Appellant was not properly pleaded and as such

the Appellant filed an application under Order XXIII Rule 1

(3) read with Section 151 of the Code of Civil Procedure

seeking leave of the Learned Court to withdraw the

Commercial Case No. 6 of 2015 with a liberty to file a fresh

suit on the self same cause of action.

The Respondent filed its Written Objection to the said

Application. The said Application was taken up for hearing

2024:JHHC:26916-DB

2024:JHHC:26916-DB

and the Learned Court by an Order dated September 29,

2020 was pleased to allow such application, subject to

payment of cost of Rs. 10,000/- to the Respondent.

The Appellant thereafter tendered the cost of Rs.

10,000/- to the Respondent, which was duly received by the

Respondent.

The Appellant thereafter sometime on or about

23.12.2020 in compliance with the Order dated September

29, 2020 passed by the Learned Commercial Court at Ranchi

in Commercial Case No.6 of 2015 filed Commercial Case

No.63 of 2020 (Mongia Steel Limited Vs Saluja Steel and

Power Private Limited) by filing Plaint with annexures before

the Learned Commercial Court at Ranchi.

The respondent thereafter sometime on or about

August, 2021 filed an application purportedly under Order

VII Rule 11 read with Section 151 of the Code of Civil

Procedure, 1908 seeking rejection of the plaint filed by the

Appellant.

The Appellant filed its Written Objection to the

purported application under Order VII Rule 11 of the Code

of Civil Procedure filed by the Respondent.

Thereafter the aforesaid suit was taken up for

hearing on the point of admission and the purported

application under Order VII Rule 11 of the Code of Civil

Procedure, 1908 filed by the respondent from time to time.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

The Learned Commercial Court by the impugned

judgment and order dated March 15, 2022 was pleased to

allow the Application under Order VII Rule 11 of the Code of

Civil Procedure, 1908 filed by the Respondent consequently

rejecting the plaint filed by the Appellant, inter alia, holding

that the plaint filed in the suit travelled beyond the

conditions imposed by the Learned Court vide order dated

September 29, 2020 in Commercial Suit No.06 of 2015,

against which the present appeal has been filed.

8. It is evident from the factual aspect as referred

hereinabove that the Appellant is engaged in the business of

manufacturing and/or marketing and/or selling of various

metallic and/or non-metallic materials, including TMT Bars,

CTD Bars, Joist, Channels, M.S. Rounds, M.S. Flats, M.S.

Wires, Common Metals, Apparatus for Lighting, Heating,

Steam Generating, Cooking, Refrigerating, Drying,

Ventilating, Water Supply and Sanitary purpose, Pipes and

tubes of Metal, etc. The Appellant was incorporated on

March 10, 1995 under the name and style Mongia Hi-Tech

Private Limited. At the time when the Appellant was

incorporated, Mr. Gunwant Singh Mongia alias Gunwant

Singh Saluja, Mr. Amarjeet Singh Saluja and Mrs. Manmeet

Kaur were its first shareholders and Directors.

The Respondent was incorporated sometime on or

about July 26, 2004 with Amarjeet Singh Saluja, Taranjeet

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Singh Saluja, Satwinder Singh Saluja as its first

shareholders and Directors.

The Respondent applied for registration of the mark

"SALUJA (Label)", with the Registrar of Trade Marks on or

about March 14, 2013 vide Trade Mark Application

No.2496055. Inasmuch as the mark "SALUJA (Label)" which

was being used by the Respondent was different from the

numerous marks and artistic works used and owned by the

Appellant, the Appellant had absolutely no objection in the

Respondent using the mark "SALUJA (Label)" while

marketing its products.

The Appellant immediately on its incorporation

coined and adopted numerous marks. Prominent and

essential feature of all the marks adopted by the Appellant

in the year 1995 was device of photograph of its Director Mr.

Gunwant Singh Mongia and the word "MONGIA". The

Appellant has from time to time applied for and obtained

registration over its numerous marks and some of the marks

of the Appellant are pending registration before the Trade

Marks Registry. The Appellant ever since its incorporation

has been continuously, uninterruptedly, extensively and

exclusively been using its marks.

The Appellant in the year 1995 also introduced

tagline "Nirmaan ka Majjboot Aadhaar" along with the mark

2024:JHHC:26916-DB

2024:JHHC:26916-DB

"MONGIA with (Device of Sardarji)" and has been using such

tagline continuously.

By reason of the aforesaid, the Appellant's products

sold, inter alia, under the said marks have captured the

imagination of the trade and public at large.

It is the case of the appellant that the Respondent on

or about June 27, 2014 filed numerous applications for

registration of marks "SALUJA GOLD with Device of Sardarji"

along with a tag line "Majboot Nirmaan Ki Guarantee" with

the Registrar of Trade Marks alleging user of such marks

since July 26, 2004. All such marks applied for registration

by the Respondent carried device of photographs of Sardarji

as its essential and prominent feature and in identical

and/or similar get up as that of the Appellant's mark.

In the aforesaid facts and circumstance, to stop the

Respondent from its wrongful and illegal acts, the appellant

filed a Civil Suit before the Learned Judicial Commissioner,

Ranchi, which suit was numbered as Commercial Case No.6

of 2015 and stood transferred to the Court of the Learned

Commercial Court, Ranchi.

During the course of hearing of the aforesaid suit, the

Appellant realised that there were some defects in the suit

and case of Appellant was not properly pleaded and as such

the Appellant filed an application under Order XXIII Rule 1

(3) read with Section 151 of the Code of Civil Procedure

2024:JHHC:26916-DB

2024:JHHC:26916-DB

seeking leave of the learned court to withdraw the

Commercial Case No. 6 of 2015 with a liberty to file a fresh

suit on the self same cause of action.

The Respondent filed its Written Objection to the said

Application. The said Application was taken up for hearing

and the Learned Court by an Order dated September 29,

2020 was pleased to allow such application.

The Appellant thereafter in compliance with the

Order dated September 29, 2020 passed by the Learned

Commercial Court at Ranchi in Commercial Case No.6 of

2015 filed Commercial Case No.63 of 2020.

The respondent thereafter sometime on or about

August, 2021 filed an application purportedly under Order

VII Rule 11 read with Section 151 of the Code of Civil

Procedure, 1908 seeking rejection of the plaint filed by the

Appellant.

The Appellant filed its Written Objection to the

application under Order VII Rule 11 of the Code of Civil

Procedure filed by the Respondent.

Thereafter the aforesaid suit was taken up for

hearing and the Learned Commercial Court by the impugned

judgment and order dated March 15, 2022 was pleased to

allow the Application under Order VII Rule 11 of the Code of

Civil Procedure, 1908 filed by the Respondent consequently

rejecting the plaint filed by the Appellant, inter alia, holding

2024:JHHC:26916-DB

2024:JHHC:26916-DB

that the plaint filed in the suit travelled beyond the

conditions imposed by the Learned Court vide order dated

September 29, 2020 in Commercial Suit No.06 of 2015,

against which the present appeal has been filed.

9. The crux of the issue involved in the present case is

that while granting leave to withdraw the suit vide order

dated 29.09.2020 passed in Miscellaneous Application

No.105 of 2020 arising out of Commercial Case No.06 of

2015, the petition filed for withdrawal has been allowed with

a liberty to file a fresh suit subject to the following conditions

:-

(1) The plaintiff shall not introduce any new/fresh

cause of action,

(2) The plaintiff shall not be permitted to bring on

record any document which has been issued in his

favour after the institution of the present suit and

(3) The plaintiff shall be only permitted to seek all the

relief as sought by him in para 5 of Misc Case.

10. The learned Presiding Officer has also clarified

that if any defiance to the observation made above is found

in the newly instituted suit, then the fresh suit shall be liable

to be dismissed at the stage of admission itself.

11. The plaintiff has further been directed to serve a copy

of the fresh plaint upon the defendant or his counsel prior to

filing of the suit.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

12. The present Misc Case stands disposed of

accordingly. Main case record bearing Commercial Case

No.06/2015 has been dismissed as withdrawn.

13. The appellant, thereafter, has filed fresh suit praying

therein the following reliefs :-

a) Permanent injunction restraining the defendant its men, assigns, servants, agents, officers, distributors, representatives or anyone claiming through or under them from in any way or manner infringing Plaintiff's Registered Trade Marks, inter alia, "MONGIA along with Device of Sardarji" by using marks "SALUJA GOLD with Device of Sardarji" and / or any other deceptively similar and / or identical and / or visually similar mark as that of Plaintiff's registered Trade Marks "MONGIA with Device of Sardarji" in any way or manner whatsoever.

b) Permanent injunction restraining the defendant its men, assigns, servants, agents, officers, distributors, representatives or anyone claiming through or under them from in any way or manner passing off and enabling others to pass off their products by using marks "SALUJA GOLD with Device of Sardarji" and / or any other mark having similar get up and / or which is deceptively similar and / or identical and / or visually similar mark as that of Plaintiff's Trade Marks "MONGIA with Device of Sardarji" in any way or manner whatsoever;

c) Permanent injunction restraining the defendant its men, assigns, servants, agents, officers, distributors, representatives or anyone claiming through or under them from in any way or manner infringing Plaintiff's Copyright over and in respect of its artistic work "MONGIA with device of Sardarji" by using SALUJA GOLD along with Device of Sardarji" and / or any other artistic work, which is identical and / or deceptively and / or visually similar to the artistic works of the Plaintiff;

d) Perpetual injunction restraining the defendant its men, assigns, servants, agents, officers, distributors, representatives or anyone claiming through or under them from in any way or manner using device and / or photograph of "Sardarji" in a way or manner where the photograph of Sardarji is displayed in a prominent and / or

2024:JHHC:26916-DB

2024:JHHC:26916-DB

essential way and / or manner and enabling others to use the same in any way or manner whatsoever;

e) Delivery up on oath any article and / or all labels, dyes, blocks, plates, moulds, screen prints, cylinders, advertising materials, products, name boards, letter heads, stationeries, pamphlets, brouchures and any other materials of the defendant bearing the mark "SALUJA GOLD with Device of Sardarji" or any other mark that is identical and / or deceptively and / or visually similar to the plaintiff's mark "MONGIA with Device of Sardarji" and the same be cancelled and / or destroyed;

f) Decree for a sum of Rs. 5,00,00,000/- (Rupees Five Crores) only against the defendant for damages suffered by the plaintiff;

g) In the alternative an enquiry be made to ascertain the loss and damage suffered by the plaintiff and a decree be passed for such sum as may be found due upon enquiry against the defendant;

h) Preliminary decree be passed in favour of Plaintiff directing the defendant to render true and faithful accounts of profits earned by the defendant by use of Trade Mark "SALUJA GOLD along with Device of Sardarji" and /or any other mark that is deceptively and /or visually similar to the mark "MONGIA with Device of Sardarji"

belonging to the Plaintiff, and a final decree be passed in favour of the Plaintiff for the amount of profits thus found to have been made by the Defendant after the Defendant has rendered accounts;

        i)    Attachment;
        j)    Accounts;
        k) Receiver;
        l)    Injunction;
        m) Costs;
        n) Further and or other reliefs;

14. The respondent has filed an application under Order

VII Rule 11 of the C.P.C. for rejection of the plaint on the

ground that the conditional liberty which has been given by

the learned court while granting leave to file fresh suit vide

order dated 29.09.2020, has been violated and, as such,

there is deviation from the liberty so granted by the court.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

15. The ground has been taken by filing the petition

under Order VII Rule 11 of the C.P.C. that the original suit

being Commercial Case No.06 of 2015 was permitted to be

withdrawn subject to certain conditions. The condition has

been violated by filing suit by inserting the new cause of

action pertaining to the Copyright Act, 1957.

16. The learned court has considered the said

application and after going through the condition stipulated

in the order dated 29.09.2020 while granting leave to file

fresh suit, the conclusive finding has been arrived at that

insertion of the prayer pertaining to the Copyright Act is a

new cause of action and, as such, the Condition No.2 of the

order dated 29.09.2020 has been violated and on the

aforesaid ground the plaint has been rejected vide order

impugned dated 15.03.2022, which is the subject matter of

the present appeal.

Argument advanced on behalf of the appellant

17. Mr. Debnath Ghosh, learned senior counsel

appearing for the appellant, has taken the following grounds

in assailing the order impugned :-

(i) The learned court has committed gross error in

rejecting the plaint on the ground that there is deviation

in the prayer made in the subsequent suit filed in

pursuance to order dated 29.09.2020, since, the fresh

suit was filed in pursuance to the averment made at

2024:JHHC:26916-DB

2024:JHHC:26916-DB

paragraph-5 of the miscellaneous application based

upon that the permission was granted to withdraw the

suit with a liberty to file fresh, which is the subject

matter of the suit. The learned court has not considered

the specific averment made at paragraph 5 of the

miscellaneous application and even though there is no

deviation to the condition stipulated in the order dated

29.09.2020 while granting leave to file fresh suit, the

plaint was rejected in exercise of power conferred under

Order VII Rule 11 of the C.P.C.

(ii) The rejection of plaint also suffers from error on the

ground that the issue of Trademark and the Copyright

are interlinked cause of action and since both cannot

be segregated, hence, in order to avoid the multiplicity

of proceedings if the issue of royalty has also been

inserted in the fresh suit filed in pursuance to the leave

granted by the learned court, the same cannot be said

to suffer from an error.

(iii) The learned court has not appreciated the fact that the

order of withdrawal with conditions has not been

assailed by the respondent and once the leave has been

granted, there cannot be any opposition in filing of the

fresh suit.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

18. Learned senior counsel, based upon the aforesaid

ground, has submitted that the impugned order suffers from

an error, hence, not sustainable in the eyes of law.

Argument advanced on behalf of the Respondent

19. Per contra, Mr. Prashant Pallav, learned counsel

appearing for the respondent, defending the impugned order,

has taken the following grounds :-

(i) There is no error in the order passed by the learned

court in exercise of power conferred under Order VII

Rule 11 of the C.P.C. since, it is the admitted case

herein that the fresh suit was filed by inserting the new

cause of action which pertains to the issue of Copyright

Act.

(ii) The contention has been raised that while allowing the

application filed under Order XXIII Rule 1(3) of the

C.P.C., leave has been granted to file fresh suit subject

to compliance of certain conditions and also clarifying

in the order passed by the learned court while granting

such leave, as would be evident from the order dated

29.09.2020, that there should not be any deviation

from the condition stipulated in the order dated

29.09.2020 while filing the fresh suit.

(iii) It has been submitted that the original suit being

Commercial Case No.06 of 2015 was confined only to

the Trademark Act since, after filing of the suit, also the

2024:JHHC:26916-DB

2024:JHHC:26916-DB

prayer was made therein raising the cause of action

pertaining to the Copyright Act which was sought to be

deleted by the appellant herein for which an application

was filed under Order VI Rule 17 seeking leave of the

court to allow the deletion of the prayer pertaining to

Section 51 and 62 of the Copyright Act, 1957 from the

cause title page of the plaint which was passed on

03.09.2015.

(iv) It has been contended by referring to the said order that

the appellant had also prayed to reserve its right to file

another suit under Section 51 and 62 of the Copyright

Act, 1957, if and when so desired, meaning thereby, the

right was reserved to file another suit under Section 51

and 62 of the Copyright Act if and when so desired and

the court has passed order to consider the said issue at

the time of final hearing of the case. But, while

reserving the right, it has been taken note by the

learned court on the basis of the prayer made on behalf

of the appellant, also suggests that the prayer

pertaining to Section 51 and 62 of the Copyright Act

has been deleted by the order passed by the court dated

03.09.2015.

(v) The argument has been advanced that the aforesaid

prayer pertaining to Section 51 and 62 of the Copyright

Act, 1957, since has been deleted, hence, the earlier

2024:JHHC:26916-DB

2024:JHHC:26916-DB

suit being Commercial Case No.06 of 2015 will only

confine to the issue of Trademark Act.

(vi) The ground has also been taken that since the fresh

cause of action has been agitated in the fresh suit,

hence, the same having been found by the learned

court to be deviation in pursuance to the direction

passed in the order dated 29.09.2020 hence, the

rejection of the plaint based upon the specific

observation made in the said order that in case of any

deviation made from the condition while granting

liberty to file suit will be there, the suit will be dismissed

and acting in pursuance to the said observation, if the

plaint has been dismissed, it cannot be said to suffer

from an error.

(vii) The argument has been advanced that the cause of

action pertaining to the Copyright Act has been raised

by the appellant by filing a separate suit being

Commercial Case No.06 of 2015 for the cause of action

of sometime of the year 2014 in a composite suit

seeking relief for infringement of Copyright as well as

Trademark but the appellant has deleted the pleading

on the issue of Copyright. If the prayer pertaining to the

Copyright Act, after withdrawal of the said issue from

the Commercial Case No.06 of 2015 if allowed to be

sustained by addition of the prayer pertaining to the

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Copyright Act along with the issue of Trademark Act,

then the issue pertaining to the Copyright Act by which

the appellant has sought to get an adjudication of an

issue which had crept up sometime in the year 2014

and, as of now, is barred by limitation. Hence, allowing

the prayer by insertion of the issue of Copyright Act will

be contrary to the Limitation Act and, therefore, the

plaint is to be rejected in view of the condition

stipulated under Order VI Rule 11(d) of the C.P.C.

(viii) The issue has also been raised that the withdrawal of

the suit being Commercial Case No.06 of 2015 in view

of the provision of Order XXIII Rule 1(3) of the C.P.C.

and as per the statutory mandate the defect is required

to constitute to be a formal defect within the meaning

of Order XXIII Rule 1(3)(a) of the C.P.C. But, in the

withdrawal application, no formal defect has been

pointed out and, as such, on this ground also, the order

passed by the learned court cannot be said to suffer

from any error.

20. Mr. Debnath Ghosh, learned senior counsel

appearing for the appellant, in response, has submitted that

so far as the issue of formal defect for the purpose of

withdrawal as per requirement stipulated under Order XXIII

rule 1(3)(a) of the C.P.C. is concerned, the order of

withdrawal since has not been challenged by the respondent

2024:JHHC:26916-DB

2024:JHHC:26916-DB

and, as such, it is not available for him to now take the

ground pointing out error in the order dated 29.09.2020

passed by giving liberty to file a fresh suit subject to certain

conditions.

21. We have heard the learned counsel for the parties

and gone through the pleading made in the memo of appeal

as also the finding recorded by the learned court in the

impugned judgment.

22. The issue which requires consideration herein are as

under :-

(i) Whether the order passed by the learned court dated

15.03.2022 rejecting the plaint is sustainable in the eye

of law, if filed in deviation to the condition stipulated by

the learned court in its order dated 29.09.2020 passed

in Commercial Case No.06 of 2015.

(ii) Whether seeking relief with respect to the Copyright

Act, which was not the subject matter of the suit

pertaining to the Commercial Case No.06 of 2015, will

be construed to be a fresh cause of action or not?

(iii) Whether the reference of subject matter of suit as

referred in paragraph-5 of the Miscellaneous

application can be construed to be the suit pertaining

to Trademark Act after deletion of the issue of Copyright

and, as such, the issue pertaining to Copyright Act will

be construed to be fresh cause of action or not?

2024:JHHC:26916-DB

2024:JHHC:26916-DB

23. All the issues are interlinked and are being

considered together hereinbelow but before consideration of

the aforesaid issues, certain admitted facts needs to be

referred herein:-

The appellant herein filed a Civil Suit being

Commercial Case No.6 of 2015 against the respondent before

the Commercial Court, Ranchi. The allegation therein is that

the respondent company is intentionally camouflaging the

established registered trademark of the appellant in their

trade of steel products.

The appellant had initially filed a composite suit

seeking relief for infringement of copyright as well as

trademark. However, the appellant filed an application under

Order VI Rule 17 for seeking amendment in the plaint to the

effect that the prayer pertaining to Section 51 and 62 of the

Copyright Act may be deleted from the plaint of Commercial

Case No.06 of 2015. The said application was allowed

whereby and whereunder the amendment sought for has

been considered to be formal in nature and hence, the same

has been allowed by granting leave to delete the cause of

action pertaining to the Copyright Act.

Since as per the appellant, there were some defects

in the suit and case of appellant was not properly pleaded,

the appellant filed an application under Order XXIII Rule 1

(3) read with Section 151 of the Code of Civil Procedure

2024:JHHC:26916-DB

2024:JHHC:26916-DB

seeking leave of the learned court to withdraw the

Commercial Case No. 6 of 2015 with a liberty to file a fresh

suit on the self-same cause of action.

The Respondent filed its Written Objection to the said

application.

The learned Court by an order dated 29.09.2020 has

allowed the application filed under Order XXIII Rule 1 (3) of

the Code of Civil Procedure with liberty to the appellant to

file a fresh suit.

The appellant, thereafter, filed Commercial Case

No.63 of 2020 in terms of the aforesaid order.

The respondent filed an application under Order VII

Rule 11 of the Code of Civil Procedure, 1908 seeking

rejection of the plaint filed by the appellant.

The Learned Commercial Court by the impugned

judgment 15.03.2022 allowed the application filed by the

respondent under Order VII Rule 11 of the Code of Civil

Procedure, 1908 consequently rejecting the plaint filed by

the appellant, inter alia, holding that the plaint filed in the

suit travelled beyond the conditions imposed by the learned

Court vide order dated 29.09.2020 in Commercial Suit No.06

of 2015, against which the present appeal has been filed.

24. The provision of Order VII Rule 11 of the C.P.C. is

also required to be referred herein which reads hereunder as

:-

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Order VII

11. Rejection of plaint.-- The plaint shall be rejected in the following cases:--

(a) where it does not disclose a cause of action;

(b) where the relief claimed is undervalued, and the plaintiff, on being required by the Court to correct the valuation within a time to be fixed by the Court, fails to do so;

(c) where the relief claimed is properly valued, but the plaint is returned upon paper insufficiently stamped, and the plaintiff, on being required by the Court to supply the requisite stamp-paper within a time to be fixed by the Court, fails to do so;

(d) where the suit appears from the statement in the plaint to be barred by any law;

(e) where it is not filed in duplicate;

(f) where the plaintiff fails to comply with the provisions of rule 9;

Provided that the time fixed by the Court for the correction of the valuation or supplying of the requisite stamp-paper shall not be extended unless the Court, for reasons to be recorded, is satisfied that the plaintiff was prevented by any cause of an exceptional nature from correcting the valuation or supplying the requisite stamp-paper, as the case may be, within the time fixed by the Court and that refusal to extend such time would cause grave injustice to the plaintiff.

25. It is evident from the provision of Order VII Rule 11

that the plaint can be rejected or returned back in favour of

the plaintiff subject to availability of either of the conditions

as referred in (a) or (b) or (c) or (d).

26. The reference of Order XXIII Rule 1(3) of the C.P.C. is

also required to be made which reads hereunder as :-

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Order XXIII

1. Withdrawal of suit or abandonment of part of claim

-

              (1)   ...        ...        ...
              (2)   ...        ...        ...
              (3) Where the Court is satisfied,--

(a) that a suit must fail by reason of some formal defect, or

(b) that there are sufficient grounds for allowing the plaintiff to institute a fresh suit for the subject matter of suit or part of a claim, It may, on such terms as it thinks fit grant the plaintiff permission to withdraw from such suit or such part of the claim with liberty to institute a fresh suit in respect of the subject-matter of such suit or such part of the claim.

27. It is evident from the aforesaid provision that the

plaintiff has been given a liberty to withdraw the suit by filing

appropriate application under the aforesaid provision and

the concerned court can grant such indulgence with a liberty

to file fresh suit subject to availability of the two conditions

:-

(i) formal defect, or

(ii) that there are sufficient grounds for allowing the

plaintiff to institute a fresh suit for the subject matter

of suit or part of a claim.

28. As per Order XXIII Rule 1(3) of the C.P.C., the suit

may only be withdrawn with permission to bring a fresh suit

when the court is satisfied that the suit must fail for reason

of some formal defect or that there are other sufficient

2024:JHHC:26916-DB

2024:JHHC:26916-DB

grounds for allowing the plaintiff a fresh suit. The power to

allow withdrawal of a suit although is discretionary. The

plaintiff has to make out a case in terms of Order XXIII Rule

1(3) (a) or (b) of the C.P.C. by asking for leave. The court can

allow the application filed under Order XXIII Rule 1(3) of the

C.P.C. for withdrawal of the suit with a liberty to bring a fresh

suit only if the condition in either of the Clauses (a) or (b),

i.e., existence or formal defects or sufficient grounds.

29. It has been laid down by Hon'ble Apex Court that the

principle under Order XXIII Rule 1(3) of the C.P.C. is founded

on public policy to prevent institution of suit again and again

on the same cause of action, for ready reference, Para-9 of

the judgment rendered by Hon'ble Apex Court in the case of

V. Rajendran and Another v. Annasamy Pandian (Dead)

through legal representatives Karthyayani Natchiar

[(2017) 5 SCC 63] is being referred herein which reads

hereunder as :-

"9. Order 23 Rule 1(3) CPC lays down the following grounds on which a Court may allow withdrawal of suit. It reads as under:

"1. Withdrawal of suit or abandonment of part of claim.--(1)-(2) * * * (3) Where the Court is satisfied--

(a) that a suit must fail by reason of some formal defect, or

(b) that there are sufficient grounds for allowing the plaintiff to institute a fresh suit for the subject-matter of a suit or part of a claim,

2024:JHHC:26916-DB

2024:JHHC:26916-DB

it may, on such terms as it thinks fit, grant the plaintiff permission to withdraw from such suit or such part of the claim with liberty to institute a fresh suit in respect of the subject-matter of such suit or such part of the claim."

(emphasis supplied)

As per Order 23 Rule 1(3) CPC, suit may only be withdrawn with permission to bring a fresh suit when the Court is satisfied that the suit must fail for reason of some formal defect or that there are other sufficient grounds for allowing the plaintiff to institute a fresh suit. The power to allow withdrawal of a suit is discretionary. In the application, the plaintiff must make out a case in terms of Order 23 Rules 1(3)(a) or (b) CPC and must ask for leave. The Court can allow the application filed under Order 23 Rule 1(3) CPC for withdrawal of the suit with liberty to bring a fresh suit only if the condition in either of the clauses (a) or (b), that is, existence of a "formal defect" or "sufficient grounds". The principle under Order 23 Rule 1(3) CPC is founded on public policy to prevent institution of suit again and again on the same cause of action."

30. Adverting to the factual aspect of the case herein, it

is evident from the plaint of Commercial Case No.06 of 2015

that originally the relief was sought for pertaining to two

prayers, first prayer pertains to the Trademark Act and

second pertains to the Copyright Act.

31. The appellant has filed an application under Order VI

Rule 17 CPC for seeking amendment in the plaint to the

effect that the prayer pertaining to Section 51 and 62 of the

Copyright Act may be deleted from the plaint of Commercial

Case No.06 of 2015. The said application had been allowed

2024:JHHC:26916-DB

2024:JHHC:26916-DB

vide order dated 03.09.2015 whereby and whereunder the

amendment sought for has been considered to be formal in

nature and hence, the same has been allowed by granting

leave to delete the cause of action pertaining to the Copyright

Act, for ready reference, the said order is being referred

herein which reads hereunder as :-

3.9.15 "Pursuant to order dated 12.8.15 this petition has been filed today whereby it is prayed that now petition dated 12.8.15 may be considered as has been filed under Order VI Rule 17 r/w section 151 CPC.

It has been submitted in the petition dated. 12.8.15 that Title Suit has been filed under sections 29 and 134 of the Trade Marks Act 1999 and appellant may be allowed to delete the words "and section 51 and 62 of the Copyright Act 1957" from the cause title page of the plaint.

Since the amendment is formal in nature, prayer is allowed. Learned counsel is directed to make amendment in this regard in the manner as prayed for.

Further learned counsel prays to reserves its right to file another suit under section 51 and 62 of the Copyright Act 1957 if and when so desired. This issue will be considered at the time of final hearing of the suit.

Put up on 17.9.15 after fresh stamp report obtained from Sharistedar."

32. It is evident from the order as referred hereinabove

that while allowing the amendment for deletion of the issue

pertaining to Copyright Act, the appellant has reserved its

right to approach the court of law pertaining to Copyright Act

by filing fresh suit. The court has made observation that the

appropriate order shall be passed at the time of final hearing

of the case. Therefore, the fact about deletion of issue of

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Copyright Act is admitted one and that is by virtue of the

order passed by the learned court on an application filed

under Order VI Rule 17 of the C.P.C. on behalf of the

appellant.

33. The suit being Commercial Case No.06 of 2015,

therefore, will be said to be filed only for the purpose of

adjudication of the issue pertaining to the Trademark Act.

The suit proceeded. The written statement was filed. Issues

framed and even the respondent has led the evidence and at

that juncture, a miscellaneous application was filed being

Miscellaneous Civil Application No.105 of 2020 seeking

therein prayer for withdrawal of the Commercial Case No.06

of 2015. The said petition contains a statement at paragraph

5 wherein it has been stated that the plaintiff has since come

to know that there are formal defects in the plaint and/or no

proper and separate prayers inter alia for passing off,

infringement of Trade Mark and infringement of Copyright

has been prayed for against the defendant, which has all

throughout been the desire of the plaintiff. The plaintiff as

such intends to withdraw the instant suit with

liberty/permission from the Hon'ble court to institute a fresh

suit against the defendant in respect to the subject matter of

the suit, for ready reference the statement made at

paragraph-5 of the application is being referred hereunder

as :-

2024:JHHC:26916-DB

2024:JHHC:26916-DB

"5. The plaintiff has since come to know that there are formal defects in the plaint and/or no proper and separate prayers inter alia for passing off, infringement of Trade Mark and infringement of Copyright has been prayed for against the defendant, which has all throughout been the desire of the plaintiff. The plaintiff as such intends to withdraw the instant suit with liberty/permission from the Hon'ble court to institute a fresh suit against the defendant in respect to the subject matter of the suit."

34. The said miscellaneous application was allowed vide

order dated 29.09.2020 which is at page 243 of the paper

book. The said order starts with the word by making

reference of the averment at paragraph 5 of the said

application. The reference of the statement made at

paragraph-6 of the miscellaneous application has also been

made to the effect that due to numerous defects in the plaint

filed in the instant suit, the plaintiff intends to withdraw the

instant suit with liberty/permission to file a fresh suit.

35. It further appears that the said application had

vehemently been opposed by filing rejoinder thereto which is

also available on record. The objection has also been taken

note, particularly, by making reference of paragraph-6 of the

miscellaneous application wherein it has been stated that

the plaintiff has not specifically pointed out as to what are

the numerous defects on account of which the suit is liable

to fail and therefore the prayer of the plaintiff cannot be

allowed on such vague averment made in the petition.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

36. The learned court has passed the order by making

reference of the original prayer made in the plaint, i.e.,

"Decree of perpetual injunction restraining the defendant, its

directors, servants, agents, distributors, franchisees, dealers,

representatives and assigns from using the trade marks as

mentioned in Annexure-2 and 2/A and/or any other trade

mark deceptively or confusingly similar to the plaintiff's

registered well known artistic work of the Trademark having

photograph of Sardar (Annexure 1) or in any other manner

infringing the same and passing off their goods".

37. Besides this, the plaintiff has prayed for damages of

the suit.

38. The learned court has allowed the miscellaneous

application by coming to the conclusion that the formal

defect is there. No reference having been made by the

appellant with respect to the suit describing the suit property

as Survey No.192/9 but the respondents are said to have

transferred the patta for the suit property settling as Survey

No. 192/14. The court has considered that the defect in the

survey number of the suit property goes to the very core of

the subject matter of the suit and the entire proceedings

would be fruitless if the decree holder is not able to get the

decree executed successfully and thus, the said defect will

constitute to be a "formal defect" within the meaning of Order

23 Rule 1(3)(a) CPC. The court has also considered that the

2024:JHHC:26916-DB

2024:JHHC:26916-DB

respondents are said to have executed an Inam settlement

deed on 21.09.2012, in favour of their son Aranmanai

Pandian, mentioning the suit property as Survey No.

192/14. The court, in view of the aforesaid has found the

nature of defect to be formal and hence, the prayer for

withdrawal of the suit has been allowed with a liberty to file

a fresh suit subject to the condition that (1) the plaintiff shall

not introduce any new/fresh cause of action, (2) the plaintiff

shall not be permitted to bring on record any document

which has been issued in his favour after the institution of

the present suit and (3) the plaintiff shall be only permitted

to seek all the relief as sought by him in para 5 of Misc Case

which has been noted above separately in the prayer portion

of the plaint. The further direction has been passed clarifying

that if any deviance to the observation made above is found

in the newly instituted suit then the fresh suit shall be liable

to be dismissed at the stage of admission itself.

39. The plaintiff (appellant herein) has further been

directed to serve a copy of the fresh plaint upon the

Defendant or his Counsel prior to filing of the suit.

40. It is, thus, evident that the permission to withdraw

the suit was granted subject to the leave to file fresh suit

depending upon three conditions. The condition No.(3) is

with the permission to seek all the relief as sought by the

appellant in paragraph 5 of the miscellaneous case.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

Although the statement made at paragraph-5 of the

miscellaneous case has already been referred hereinabove,

but again at the risk of repetition, the same is being referred

hereunder as :-

"5. The plaintiff has since come to know that there are formal defects in the plaint and/or no proper and separate prayers inter alia for passing off, infringement of Trade Mark and infringement of Copyright has been prayed for against the defendant, which has all throughout been the desire of the plaintiff. The plaintiff as such intends to withdraw the instant suit with liberty/permission from the Hon'ble court to institute a fresh suit against the defendant in respect to the subject matter of the suit."

41. It is evident from the statement made at paragraph-

5 as quoted and referred hereinabove that the prayer has

been made by way of specific pleading made therein that the

liberty may be granted to file fresh suit in respect to the

subject matter of the suit.

42. The appellant has filed fresh suit praying therein by

insertion of the relief pertaining to Section 51 and 62 of the

Copyright Act also.

43. The respondent has filed an application under Order

VII Rule 11 of the C.P.C. for rejection of the plaint on the

ground that the condition based upon that the leave was

granted by the learned court vide order dated 29.09.2020,

has been violated by insertion of a new cause of action

pertaining to the Copyright Act.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

44. The ground has also been taken that the issue of

Copyright Act cannot be allowed to be inserted in the present

suit in the garb of leave having been granted by the court

vide order dated 29.09.2020, since, the cause of action

pertaining to the Copyright Act was of the year 2014 and

hence, the said suit will be barred by limitation after expiry

of the period of three years as provided under Section 57 of

the Limitation Act.

45. Although the issue of limitation has been raised and

even though there is no consideration to that effect in the

order of the learned court but since the same involves the

legal issues, as such, the same has been taken into

consideration on the basis of settled position of law that a

suit cannot be allowed to be filed after lapse of a period of

three years as provided under Article 57 of the Limitation Act

and admittedly herein, the suit for Copyright was filed in the

year 2015 for the cause of action of the year 2014 and

subsequently withdrawn and after getting leave to file fresh

suit, the prayer with respect to Copyright has also been

inserted after lapse of the period of limitation in the garb of

the leave granted by the learned court.

46. Even in the case of amendment, the amendment

cannot be allowed if the cause of action which is sought to

be inserted by way of amendment is barred by limitation,

since, the moment the amendment will be allowed, it will

2024:JHHC:26916-DB

2024:JHHC:26916-DB

date back to the cause of action and, as such, the principle

of limitation is having applicability in such circumstances.

47. It needs to refer herein that the courts would, as a

rule, decline to allow amendments, if a fresh suit on the

amended claim would be barred by limitation on the date of

the application, reference in this regard may be made to the

Judgment rendered by the Hon'ble Apex Court in L.J. Leach

& Co. Ltd. v. Jardine Skinner & Co., 1957 SCC OnLine

SC 68.

48. Further, the Hon'ble Apex Court in the case of

Pirgonda Hongonda Patil v. Kalgonda Shidgonda Patil

and Ors., AIR 1957 SC 363, has observed which reads as

under:

"All amendments ought to be allowed which satisfy the two conditions (a) of not working injustice to the other side, and (b) of being necessary for the purpose of determining the real questions in controversy between the parties... but I refrain from citing further authorities, as, in my opinion, they all lay down precisely the same doctrine. That doctrine, as I understand it, is that amendment should be refused only where the other party cannot be placed in the same position as if the pleading had been originally correct, but the amendment would cause him an injury which could not be compensated in costs. It is merely a particular case of this general rule that where a plaintiff seeks to amend by setting up a fresh claim in respect of a cause of action which since the institution of the suit had become barred by limitation, the amendment must be refused; to allow it would be to cause the defendant an injury which could not be compensated in costs by depriving him of a good defence to the claim. The ultimate

2024:JHHC:26916-DB

2024:JHHC:26916-DB

test therefore still remains the same: Can the amendment be allowed without injustice to the other side, or can it not ?"

49. It is settled connotation of law that an amendment

once incorporated relates back to the date of the suit.

However, the doctrine of relation back in the context of

amendment of pleadings is not one of universal application

and in appropriate cases the Court is competent while

permitting an amendment to direct that the amendment

permitted by it shall not relate back to the date of the suit

and to the extent permitted by it shall be deemed to have

been brought before the Court on the date on which the

application seeking the amendment was filed, reference in

this regard be made to the Judgment rendered by the

Hon'ble Apex Court in the case of Siddalingamma and Anr.

v. Mamtha Shenoy, [2001] 8 SCC 561.

50. The argument has also been advanced in this context

that it is the sole purpose of the withdrawal of the original

suit, being Commercial Case No.06 of 2015, in the garb of

formal defect, is insertion of a fresh cause of action

pertaining to Section 51 and 62 of the Copyright Act, which

cannot be permitted to be inserted by virtue of expiry of the

period of limitation.

51. It is the admitted position herein that the permission

of withdrawal of the suit being Commercial Case No.06 of

2015 was granted vide order dated 29.09.2020. Thus, order

2024:JHHC:26916-DB

2024:JHHC:26916-DB

dated 29.09.2020 has not been challenged by the

respondent. Further, the conditions stipulated in the order

dated 29.09.2020 has also not been assailed by the

appellant.

52. Although this point has been raised that permission

was granted to withdraw the suit with a leave but since that

order was not challenged by the respondent and, as such, it

is not available for him to take that ground. But, the question

which is now being considered by this Court that even

accepting the fact that the order granting permission to

withdraw and leave to file fresh suit is admitted one, then

can the fresh suit will be allowed to be filed inserting the

new/fresh cause of action.

53. The appellant, in pursuance to the order dated

29.09.2020 has filed a fresh suit also adding the new prayer

of Copyright Act:-

(i) Whether insertion of the issue of Copyright Act is

construed to be fresh cause of action or not?

(ii) Whether the same is considered to be defiance to the

condition stipulated in the order dated 29.09.2020?

(iii) Whether the condition No.(3) basis upon which

permission was granted to file fresh suit which refers about

the subject matter of suit "will the issue of Copyright be said

to be subject matter of the suit after withdrawal of the prayer

pertaining to the Copyright Act?"

2024:JHHC:26916-DB

2024:JHHC:26916-DB

54. We have already referred hereinabove that the suit

being Commercial Case No.06 of 2015 was filed both for

Trademark Act and Copyright Act, but the prayer pertaining

to the Copyright Act was already amended on the basis of an

order passed on an application filed on behalf of the

appellant under Order VI Rule 17 of the C.P.C. vide order

dated 03.09.2015, as quoted and referred hereinabove.

Therefore, the suit which was filed, by virtue of the effect of

the order dated 29.09.2020 will be said only to the issue of

Trademark Act.

55. Since the withdrawal of the suit and leave to file fresh

suit was subjective one with specific condition that plaintiff

shall not introduce any new/fresh cause of action and the

plaintiff shall be only permitted to seek all the relief as

sought for by him in paragraph 5 of the miscellaneous case.

56. The introduction of new/fresh cause of action has

been taken as a ground for rejection of the plaint.

57. This Court is of the view that when the appellant

himself has confined the first suit being Commercial Case

No.06 of 2015 only with respect to the issue of Trademark

Act by deleting the issue of Copyright Act by virtue of order

passed by the learned court dated 03.09.2015, then the suit

being Commercial Case No.06 of 2015 will only be the

subject matter of Trademark Act. The issue of Copyright Act

will admittedly be new/fresh cause of action.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

58. This Court is further of the view that if the issue of

Copyright Act will not be considered to be a new/fresh cause

of action then such consideration will be contrary to the

judicial order passed by the concerned court dated

03.09.2015 whereby and whereunder leave was granted to

delete the prayer pertaining to Copyright Act.

59. Further, this Court has gone through the statement

made at paragraph-5 of the miscellaneous application

wherein also it has been stated about grant of leave to file

fresh suit on the subject matter of the suit then what would

be the subject matter of the suit of Commercial Case No.06

of 2015. Admittedly, after effect of the amendment and

deletion of the prayer pertaining to the Copyright Act, as

would be evident from the first page of the miscellaneous

application as available on page No.93 of the paper book, the

prayer pertaining to the Copyright Act will be treated to be

new/fresh cause of action otherwise if the contention of the

appellant will be accepted, then the same will be contrary to

the judicial order passed by the learned court dated

03.09.2015.

60. It also needs to refer herein that the application filed

under Order XXIII Rule 1(3) of the C.P.C. as available in

Annexure-3, wherein statement has been made at

paragraph-4 that the appellant since has not satisfied with

the services of its conducting Advocate who has drafted the

2024:JHHC:26916-DB

2024:JHHC:26916-DB

plaint in the instant suit and has been conducting the

instant suit and as such, approached another counsel where

the appellant was advised to seek relief against the defendant

for infringement of Trademark and Copyright, passing of

damages and other consequential reliefs.

61. It has also been stated that instead of seeking

amendment of the plaint it should withdraw the instant suit

with the leave of the Hon'ble Court to institute a fresh suit

on the self same cause of action and by properly

incorporating reliefs therein, for ready reference, paragraph-

4 of the application filed under Order XXIII Rule 1(3) of the

C.P.C. is being quoted hereunder as :-

"4. The Plaintiff, in the meantime, not satisfied with the services of its conducting advocate, who had drafted the plaint in the instant suit and has been conducting the instant suit, sometime in or about August, 2020 approached another Advocate and placed the cause papers of the instant suit before him and Informed him that the plaintiff Intended to seek relief against the defendant for infringement of Trade Marks and Copyrights, Passing Off, Damages and other consequential reliefs. The Learned Advocate after perusing the cause papers of the instant suit informed the plaintiff that reliefs as desired by the plaintiff has not been properly prayed for in the instant suit and that the plaint filed in the instant suit had formal defects. The plaintiff was further advised that inasmuch as trial had commenced in the instant suit, in the interest of justice, instead of seeking amendment of the plaint it should withdraw the instant suit with the leave of the Hon'ble Court to institute a fresh suit on the self-same cause of action and by properly incorporating reliefs therein,

2024:JHHC:26916-DB

2024:JHHC:26916-DB

which have not been properly prayed for in the instant suit."

62. Thus, it is evident that for the purpose of making

prayer with respect to the issue of Copyright, the application

under Order XXIII Rule 1(3) of the C.P.C. has been filed for

withdrawal of the suit with a leave to file a fresh one and so

as to include also the prayer pertaining to Copyrights.

63. This Court, therefore, is of the view that the appellant

has tried to misuse the judicial proceeding which would be

evident from the statement as has been made at paragraph-

4 itself. If that be so, then why an application was filed under

Order VI Rule 17 of the C.P.C. for withdrawal of the issue of

Copyright Act which has been allowed vide order dated

03.09.2015 and thereafter when the suit has proceeded,

then the application was filed under Order XXIII Rule 1(3) of

the C.P.C. on 10.09.2020.

64. Therefore, withdrawal application is only for the

purpose of again filing a fresh suit along with the cumulative

prayer of Trademark and Copyright issues.

65. As has been submitted by the learned counsel for the

respondent, the suit has proceeded and at the stage of

evidence of the defendant, application for withdrawal was

filed and thereby the learned court has granted such liberty

to file fresh suit but without addition of any new/fresh cause

of action.

2024:JHHC:26916-DB

2024:JHHC:26916-DB

66. Admittedly, the insertion of Copyright Act in the fresh

suit is in defiance to the condition stipulated by the learned

court, i.e., Condition No.(1) as available in the order dated

29.09.2020 and the Condition No.(3) together.

67. This Court, having discussed the legal as well as the

factual aspect and after having gone through the impugned

order wherefrom it is evident that the learned court has

considered the insertion of the issue of Copyright to be

deviation from the Condition No.(1) and (3) of the order dated

29.09.2020 and since the leave was granted to file fresh suit

depending upon the conditions and there is violation of said

conditions, hence, the plaint if has been rejected in exercise

of power conferred under Order VII Rule 11 of the C.P.C., the

same cannot be said to suffer from an error.

68. Accordingly, the instant appeal fails and the same is

hereby dismissed.

69. Pending interlocutory application(s), if any, also

stand(s) disposed of.

                  I agree                  (Sujit Narayan Prasad, J.)



            (Rajesh Kumar, J.)                 (Rajesh Kumar, J.)

Birendra/A.F.R.





 

 
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