Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Jallan Enterprises vs M/S Sarathi International Inc
2026 Latest Caselaw 2614 Kant

Citation : 2026 Latest Caselaw 2614 Kant
Judgement Date : 25 March, 2026

[Cites 36, Cited by 0]

Karnataka High Court

M/S Jallan Enterprises vs M/S Sarathi International Inc on 25 March, 2026

Author: Ravi V Hosmani
Bench: Ravi V Hosmani
                                                          -1-
                                                                       NC: 2026:KHC:16951
                                                                       MFA No. 5183 of 2025
                                                                   C/W MFA No. 5220 of 2025


                            HC-KAR



                                IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                                      DATED THIS THE 25TH DAY OF MARCH, 2026
                                                       BEFORE
                                      THE HON'BLE MR. JUSTICE RAVI V HOSMANI
                                   MISCELLANEOUS FIRST APPEAL NO.5183 OF 2025
                                                          C/W
                                   MISCELLANEOUS FIRST APPEAL NO.5220 OF 2025

                            BETWEEN:
                            M/s. JALLAN ENTERPRISES,
                            A SOLE PROPRIETORSHIP,
                            HAVING ITS OFFICE AT 1102
                            KRISHNA TOWER, SECTOR 35 E /
                            PLOT NO.4, KHARGHAR,
                            NAVI MUMBAI, RAIGAD,
                            MAHARASHTRA-410 210.
                            REP. BY ITS PROPRIETOR
                            SHIVAM JALLAN.
                                                                   ...APPELLANT (COMMON)
                            [BY SRI SIVARAMAKRISHNAN M. SIVSANKARAN, ADV]

                            AND:
                            M/s. SARATHI INTERNATIONAL INC.,
                            A PARTNERSHIP FIRM, INCORPORATED BY
CHANDRASHEKAR
                            PARTNERSHIP DEED DATED 29 DECEMBER
LAXMAN
KATTIMANI                   2008, HAVING ITS REGISTERED OFFICE AT
Digitally signed by
CHANDRASHEKAR LAXMAN
                            NO.459/30, 30TH CROSS, 4TH BLOCK,
KATTIMANI
Location: High Court of
Karnataka, Dharwad Bench
Date: 2026.03.26 04:58:05
                            JAYANAGAR, BANGALORE-560 011
                            AND AT 13, 3-D MAIN, 1ST PHASE,
+0000




                            J.P. NAGAR, BANGALORE-560 078.
                            REP. BY PARTNER
                            SRI SAPTHAGIRI S. BOGGARAM.
                                                              ...RESPONDENT (COMMON)
                            [BY SMT.PRIYA V., ADVOCATE]

                                   THIS MFA NO.5183/2025 IS FILED U/O 43 RULE 1(r) OF CPC
                            1908, AGAINST THE ORDER DATED 11.04.2025 PASSED ON I.A.NO.2
                            IN O.S.NO.3911/2024 ON THE FILE OF THE XVIII ADDITIONAL CITY
                                   -2-
                                                 NC: 2026:KHC:16951
                                                 MFA No. 5183 of 2025
                                             C/W MFA No. 5220 of 2025


HC-KAR



CIVIL JUDGE AND SESSIONS JUEDGE, BENGALURU (CCH-10),
ALLOWING THE I.A.NO.2 FILED UNDER ORDER 39 RULE 1 AND 2
R/W SECTION 151 OF CPC & ETC.

        THIS MFA NO.5220/2025 IS FILED U/O 43 RULE 1(R) OF CPC.,
AGAINST THE ORDER DATED 11.04.2025 PASSED ON I.A.NO.1 IN
O.S.NO.3911/2024 ON THE FILE OF THE XVIII ADDITIONAL CITY
CIVIL    JUDGE   AND   SESSIONS    JUEDGE,    BENGALURU    SCCH-10,
ALLOWING THE I.A.NO.1 FILED UNDER ORDER 39 RULE 1 AND 2
R/W SECTION 151 OF CPC, 1908 & ETC.


        THESE APPEALS HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 12.09.2025, COMING ON FOR PRONOUNCEMENT OF
JUDGMENT THROUGH VC FROM DHARWAD BENCH, THIS DAY, THE
COURT DELIVERED THE FOLLOWING:


CORAM:       HON'BLE MR. JUSTICE RAVI V HOSMANI

                         CAV JUDGMENT

Challenging common order dated 11.04.2025 passed by

XVIII Additional City Civil and Sessions Judge, Bengaluru (CCH-

10), on IAs.no.1 and 2 in OS no.3911/2024, this appeal is filed.

2. Sri Shivaramakrishnan M. Sivsankaran, learned

counsel for appellant submitted, appellant was defendant in

OS.no.3911/2024 filed by respondent - plaintiff seeking for

decree of permanent injunction restraining defendant from

infringement and passing off of its registered trademark

NC: 2026:KHC:16951

HC-KAR

'TULASI', for rendition of accounts and recovery of profits,

delivery-up and destruction of infringing materials etc.

3. In plaint, it was stated plaintiff was a partnership

firm engaged in manufacture and sale of incense sticks, cones,

burners and fragrance oils since 1945, formally constituted

under partnership deed dated 07.08.1992 and reconstituted

under partnership deed dated 20.12.2008. It was stated,

plaintiff was amongst largest incense manufacturers in Country,

operating 75,000-set integrated manufacturing unit at

Bangalore and exporting its products to more than 45 countries

worldwide. It was stated, plaintiff earned considerable goodwill

and reputation in domestic and international markets by

adhering to high quality standards and it held ISO 9001:2015,

ISO 14001:2015 and WHO-GMP certifications and also

undertook various social and charitable initiatives.

4. It was stated, plaintiff adopted trademark 'TULASI'

in year 1950 and using it continuously, extensively and

exclusively in respect of incense sticks and allied goods. It was

stated, mark was inherently distinctive and acquired secondary

meaning due to decades of uninterrupted use, extensive sales,

NC: 2026:KHC:16951

HC-KAR

advertisement expenditure and wide promotion. And for

protection of goodwill, plaintiff had multiple registrations,

including 'device mark' (granted registration dated 15.11.1962)

and 'word mark' (granted registration dated 19.10.2005) and

Trademark registration on 21.07.1952, which were periodically

renewed, valid and subsisting. It was stated, plaintiff holds

registrations for various variants of mark and obtained

international registrations in several jurisdictions worldwide, in

addition to operating domain name "<https://tulasi.com/>" for

marketing and sale of its goods.

5. It was stated, by virtue of prior adoption, long and

continuous use, extensive promotion and multiple trademark

registrations, plaintiff had acquired exclusive proprietary rights

over mark 'TULASI', and same was exclusively associated with

plaintiff in trade and among consumers. It was further stated

plaintiff had taken action against earlier infringers by filing

OS.no.5927/2015, where Civil Court had recognized plaintiff as

registered proprietor of mark and restrained unauthorized use

thereof.

NC: 2026:KHC:16951

HC-KAR

6. It was stated, cause of action for present suit arose

on account of defendant's adoption and use of mark 'TULSI' in

respect of identical goods, namely incense sticks under Class-3.

It was stated, impugned mark was phonetically identical and

deceptively similar to plaintiff's registered mark, differing only

by omission of letter "a", and same was adopted with malafide

intention to ride on goodwill and reputation of plaintiff. It was

stated, defendant's goods bearing impugned mark were

discovered in market in December 2023, leading to confusion

among consumers, some of whom allegedly enquired whether

defendant's products were associated with plaintiff. It was

stated, defendant was marketing impugned goods through its

website "<https://jallan.in/?s=tulsi&post type=product>".

7. It was stated, plaintiff issued a cease-and-desist

notice dated 04.01.2024, which defendant refused in reply

dated 15.01.2024 and admitted continued use of impugned

mark, which act constituted infringement of plaintiff's

registered trademark under Sections 27, 28 and 29 of Trade

Marks Act, 1999 ('TMA', for short) and also amounts to passing

off. It was stated defendant's acts had caused confusion and

NC: 2026:KHC:16951

HC-KAR

deception in market, diluted plaintiff's brand value, tarnished its

reputation and resulted in irreparable loss and injury.

8. It was stated, plaintiff was prior user and registered

proprietor of mark, whereas defendant's adoption was recent

and dishonest. Therefore, plaintiff had strong prima facie case,

balance of convenience lie in its favour and irreparable harm

would be caused, if relief was not granted. It was stated, cause

of action first arose from adoption and registration of plaintiff's

mark and subsequently in December 2023, on discovery of

defendant's infringing goods and continued day-to-day. It was

stated, trial Court had territorial jurisdiction under Section 134

of TMA and Section 20 of Code of Civil Procedure, 1908 ('CPC',

for short), as plaintiff carries on business within jurisdiction and

infringing goods are sold therein. Therefore, plaintiff filed suit.

9. Along with plaint, plaintiff had filed IAs.no.1 and 2

under Order XXXIX Rules 1 and 2 of CPC for temporary

injunction restraining defendant, assigns, agents etc. from

manufacturing, selling, marketing, offering for sale or in any

manner infringing and passing off plaintiff's trademark 'TULASI'

or any other mark that may be identical or deceptively similar

NC: 2026:KHC:16951

HC-KAR

to registered trademark of plaintiff and adopting assertions in

plaint sought for grant in temporary injunction.

10. In affidavit filed in support of applications, plaintiff

stated about its usage and registration of trademark/word

mark, about its business spreading across 45 countries around

world, about plaintiff having applied for or trademark

registrations in various countries, about investing time, effort

and money in earning trust as well as adopting certified

manufacturing processes. There is also assertion about having

huge turnover based on brand value and plaintiff's products

receiving awards.

11. There is also assertion about plaintiff having been

granted an order of injunction against infringement and passing

of against some other party in OS.no.5927/2015. There is

specific assertion about defendant resorting to exploit plaintiff's

goodwill by seeking to manufacture, distribute and sell incense

sticks under name and style of 'TULSI', which came to its

knowledge in December, 2023 and that same was also reflected

from defendant's website. Plaintiff further stated that it had

caused issuance of a cease-and-desist notice to defendant on

NC: 2026:KHC:16951

HC-KAR

04.01.2024, which defendant refused in its reply dated

15.01.2024. There is further assertion that defendant's product

being deceptively similar was likely to cause confusion in minds

of consumers and erode its profits and dilution of its brand

value alleging that it has a strong prima facie case, that

balance of convenience lie in its favour and plaintiff would

suffer irreparable loss and injury in case of denial of injunction,

it prayed for grant of temporary injunction.

12. On appearance, defendant filed written statement

and adopting same as its objections against applications for

temporary injunction denying plaint averments in toto and

stating that plaintiff's suit was not maintainable either in law or

on facts and plaintiff has not approached Court with clean

hands and by suppressing and misrepresenting material facts.

It was stated, defendant obtained GST registration on

12.08.2022 and thereafter commenced manufacturing and

marketing of agarbattis from 01.03.2023 and also secured

MSME registration on 11.05.2023. It was stated, defendant

adopted his surname as trademark 'JALLAN', which was

registered under no.5974549 dated 11.06.2023, and that said

NC: 2026:KHC:16951

HC-KAR

mark was only trademark used by defendant in relation to his

products.

13. Defendant specifically denied that word 'TULSI' was

not used as trademark or brand name but only to describe

smell or flavor of agarbatties, that it contains tulsi essence and

bonafide/descriptive use was protected under Sections 30 and

35 of TMA. It was contented words TULSI, CAMPHOR, LOBAN,

LEMONGRARASS, LAVENDER and BOSEWELLIA appearing on

packaging only describe character and quality of products and

were not trademarks. Defendant asserted any manufacturer of

agarbatties with tulsi fragrance was entitled to use word 'TULSI'

to describe scent and plaintiff cannot claim exclusive rights over

such descriptive usage, even assuming its alleged long standing

registration and usage of word 'TULASI', which was otherwise

denied.

14. Further, defendant had conducted business openly

and transparently, without copying or infringing any trademark

of plaintiff and sales invoices demonstrate continuous and

bonafide commercial activity. Defendant further denied

infringing or passing off plaintiff's mark and asserted a

- 10 -

NC: 2026:KHC:16951

HC-KAR

statutory and common law right to use words to bonafide

describes character or quality of goods. Therefore, plaintiff's

claim was untenable and sought dismissal of suit.

15. It was submitted defendant was proprietorship,

engaged in business of manufacture and sale of incense sticks

under registered trademark 'JALLAN' dated 11.06.2023, in

regular course of trade and commerce. It was submitted,

plaintiff had issued cease-and-desist notice to defendant on

04.01.2024, alleging that it was infringing plaintiff's trademark

by marketing incense sticks under name 'TULSI'. Defendant

replied on 15.01.2024 denying infringement and asserting that

'TULSI' was a descriptive expression referring to natural

fragrance of basil and was not used as a trademark. Despite

same, plaintiff filed suit for permanent injunction against

defendant, alleging infringement and passing off by use of word

'TULASI'. Plaintiff also filed I.As.no.1 and 2 under Order XXXIX

Rules 1 and 2 of CPC seeking ad-interim injunction.

- 11 -

NC: 2026:KHC:16951

HC-KAR

16. Based on same, trial Court framed following :

POINTS

1) Whether the plaintiff has made out prima facie case under I.A.No.1 and 2?

2) Whether balance of convenience leans in favour of the plaintiff under I.A.no.1 and 2?

3) Whether plaintiff will be put to more hardship if temporary injunction is not granted under I.A.no.1 and 2?

4) What order?

17. On consideration, trial Court answered points no.1

to 3 in affirmative and point no.4 by allowing IAs.no.1 and 2

and granting injunction as prayed, disrupting defendant's

business. Aggrieved thereby, defendant filed this appeal.

18. It was submitted, impugned order was ex facie

erroneous, contrary to settled principles of trademark law and

suffered from serious non-application of mind. It was

submitted, learned trial Judge, while professing to avoid a mini-

trial in effect conducted one by rendering findings on disputed

questions of fact and law, which could only be adjudicated after

trial. It was submitted, trial Court erred in clubbing IAs.no.1

and 2, notwithstanding fact that issues of infringement and

- 12 -

NC: 2026:KHC:16951

HC-KAR

passing off were distinct and governed by different legal

standards. Hence, same vitiated exercise of discretion.

19. It was contended, plaintiff does not enjoy

exclusivity over word 'TULASI' and plaintiff's case pivoted on

device mark containing word 'TULASI'. It was submitted, as per

Section 17 of TMA, registration of a composite mark does not

ipso facto confer exclusive rights over individual components

thereof, particularly when such components are descriptive or

common in trade. It was submitted, plaintiff's trademark

registration certificate contains a disclaimer expressly stating

that registration shall give no right to exclusive use of word

'TULASI' and other descriptive matter. It was submitted, trial

Court failed to consider legal effect of said disclaimer, despite

its attention drawn to same under memo dated 22.02.2025 and

placing on record Trademark Registration Certificate of plaintiff.

20. It was submitted, use of word 'TULSI' by defendant

was purely descriptive, intended only to indicate fragrance and

characteristics of incense sticks, and not as a trademark or

source identifier. Especially so as defendant's trademark

'JALLAN' was prominently displayed on packaging and 'TULSI'

- 13 -

NC: 2026:KHC:16951

HC-KAR

was used in same manner as other fragrance descriptors such

as Camphor, Lavender, Lemongrass and Loban and descriptive

use protected under Section 30 (2) (a) of TMA ruled out

infringement.

21. It was submitted, impugned order proceeded on a

fundamentally erroneous legal framework. It was submitted,

trademark protection was not absolute but depended on nature

of goods and context of use. While word 'TULASI' may be an

arbitrary or distinctive mark in relation to incense sticks, but,

position materially changes when goods in question are tulsi-

scented incense sticks. It was submitted, display of picture of

Tulsi Pot along with Tulsi leaves and people praying before it

were sufficient to distinguish defendant's product from that of

plaintiff. In such context, word 'TULSI' clearly indicated

fragrance/ingredient assuming descriptive character.

22. Relying on decision in case of Lotus Herbals Pvt.

Ltd. v. DPKA Universal Consumer Ventures Pvt. Ltd.,

reported in 2024 SCC OnLine Del 498, it was submitted,

when registered mark corresponds to an ingredient or

characteristic of goods, competitors are entitled to invoke

- 14 -

NC: 2026:KHC:16951

HC-KAR

statutory defence under Section 30 (2) (a) of TMA. It was

submitted, trial Court erred in adopting "prominence test," by

focusing on size and display of word 'TULSI' on defendant's

packaging. It was contended, Section 30 (2) (a) of TMA

protects use that indicates kind, quality or other characteristics

of goods and does not prescribe font size, prominence, or

display. Referring to decision in case of Marico Limited v.

Agro Tech Foods Limited, reported in 2010 SCC Online Del

3806, it was submitted, defence under Section 30 of TMA was

objective in nature and did not depend on intention, bonafides,

or alleged malafides of defendant. According to defendant, once

use indicates fragrance characteristic of goods, statutory

protection would be attracted and same cannot be defeated by

subjective considerations.

23. It was submitted, trial Court failed to correctly

apply settled principles governing grant of temporary

injunction, namely, prima facie case, balance of convenience,

irreparable injury etc. It was submitted, impugned order

virtually restrained defendant from marketing and selling its

product variant, resulting in serious commercial prejudice and

- 15 -

NC: 2026:KHC:16951

HC-KAR

disruption of business even when plaintiff could be adequately

compensated if it ultimately succeeds in suit. In view of same,

balance of convenience lie in favour of permitting descriptive

use pending trial and sought for allowing appeal.

24. On other hand, Smt.Priya V., learned counsel for

plaintiff supported impugned order and contended, plaintiff was

prior adopter and registered proprietor of trademark 'TULASI',

having used same continuously for over seven decades i.e.

since 1950 as against rather recent trademark registration of

defendant i.e. since 2023. It was submitted, plaintiff's

trademark had acquired enormous goodwill and reputation and

registration under TMA carried presumption of its validity under

Section 31 of TMA. Relying upon decision in case of Lupin Ltd.

v. Johnson and Johnson, reported in 2014 SCC OnLine

Bom 4596, it was submitted, High Court of Bombay had held,

registration certificate was prime facie proof of trademark

ownership as per Section 31 of TMA and Court should not

lightly interfere with statutory rights of registered proprietor at

interlocutory stage. It was held, even while challenge of

registration was permissible, same could not be a ground to

- 16 -

NC: 2026:KHC:16951

HC-KAR

deny protection, which set exceptionally high threshold

requiring defendant to prove registration was ex-facie illegal or

fraudulent, which in any case, requires trial. She submitted, at

interlocutory stage, trial Court was not to examine validity or

strength of registration in detail and therefore, impugned order

could not be faulted.

25. It was further submitted, mark 'TULASI' was in

continuous use by plaintiff since 1950 and subject matter of

valid registration in Class-3. It was submitted, said 'mark' was

arbitrary in relation to incense sticks and therefore, adoption of

word 'TULSI' by defendant, in relation to same class of goods

i.e. incense sticks since 2023 was clear case of infringement

under Section 29 (2) (c) of TMA as mark was phonetically

similar and in respect of identical goods/product. She relied on

decision in case of Cadila Healthcare Ltd. v. Cadila

Pharmaceuticals Ltd., reported in (2001) 5 SCC 73 to

emphasize that phonetic similarity and likelihood of confusion

were sufficient to constitute infringement.

26. It was submitted, defendant's mark 'TULSI' was

phonetically identical to plaintiff's registered mark 'TULASI' and

- 17 -

NC: 2026:KHC:16951

HC-KAR

used in respect of identical goods, namely incense sticks, which

would squarely attract provisions of Sections 29 (2) (c) and 29

(3) of TMA and which mandate a presumption of likelihood of

confusion. She further contended, omission of letter 'a' from

plaintiff's word mark would not avoid infringement.

27. It was contended, defendant's use of word 'TULSI'

was not descriptive but as trademark. Drawing attention to

packaging, it was submitted, word 'TULSI' was displayed in a

prominent and eye-catching manner, in larger font than

defendant's trademark 'JALLAN', and therefore, an average

consumer with imperfect recollection would perceive 'TULSI' as

a brand identifier rather than mere description of fragrance,

increasing likelihood of confusion. She pointed, defendant used

english descriptors for other fragrances such as Camphor and

Lavender, but deliberately chose word "TULSI" instead of

"BASIL" to ride on goodwill of plaintiff's trademark. In support

of said proposition, she relied on decisions in Hem

Corporation Pvt. Ltd. v. ITC Limited, reported in 2012 SCC

Online Bom 551 and Piruz Khambatta and Anr. v. Soex

India Pvt. Ltd., reported in 2011 SCC OnLine Del 5598 to

- 18 -

NC: 2026:KHC:16951

HC-KAR

contend that even if a word has a descriptive meaning, its use

can amount to infringement if presented in a manner that

consumers are likely to perceive it as a trademark. Further, trial

Court exercised its discretion judiciously and in view of law laid

down in Wander Ltd. and Anr. v. Antox India (P) Ltd.,

reported in 1990 SCC Online SC 490, first appellate Court

ought not to interfere merely because another view is possible.

28. It was further contended scope of interference by

first appellate Court against interlocutory order was limited,

relying on decision in Wander Ltd.'s case (supra). Learned

counsel further relied on decision in case of Anand Prasad

Agarwalla v. Tarkeshwar Prasad, reported in (2001) 5 SCC

568, to contend that at interlocutory stage, trial Court should

not conduct mini-trial or finally adjudicate disputed questions.

Learned counsel argued that trial Court duly considered prima

facie case, balance of convenience and risk of irreparable harm

likely to be suffered and arriving at conclusion that same

favoured plaintiff given its longstanding registration and

goodwill built up, granted orders of temporary injunction as

prayed. Therefore, same did not call for interference.

- 19 -

NC: 2026:KHC:16951

HC-KAR

29. Learned counsel for plaintiff also relied on following

decisions:

             i.     Kaviraj Pandit Durga Dutt Sharma v.
                    Navaratna             Pharmaceuticals
                    Laboratories, reported in 1964 SCC
                    OnLine SC 14;

             ii.    Wander Ltd. and Anr. v. Antox India (P)

Ltd., reported in 1990 SCC Online SC 490;

iii. Cadila Healthcare Ltd. v. Cadila Pharmaceuticals Ltd., reported in (2001) 5 SCC 73;

iv. Anand Prasad Agarwalla v. Tarkeshwar Prasad, reported in (2001) 5 SCC 568;

v. Syed Mohideen v. P Sulochana Bai, reported in (2016) 2 SCC 683;

vi. Ellora Industries v. Banarasi Das Goela, reported in 1979 SCC OnLine Del 198;

vii. Adiga's Abhiruchi and Ors. v. Adiga's Fast Food, reported in 2007 SCC OnLine Kar 756;

viii. Piruz Khambatta and Anr. v. Soex India Pvt. Ltd., reported in 2011 SCC OnLine Del 5598;

ix. Hem Corporation Pvt. Ltd. v. ITC Limited, reported in 2012 SCC Online Bom 551;

             x.     Lupin Ltd. v. Johnson and Johnson,
                    reported in 2014 SCC OnLine Bom 4596;
                                 - 20 -
                                                  NC: 2026:KHC:16951




 HC-KAR



xi. Gufic (P) Ltd. v. Vasu Healthcare (P) Ltd., reported in 2016 SCC OnLine Bom 1814;

xii. Bata India Ltd. v. Chawla Boot House, reported in 2019 SCC OnLine Del 8147;

xiii. Anil Verma v. RK Jewellers SK Group, reported in 2019 SCC OnLine Del 8252;

xiv. Free Elective Network (P) Ltd. v.

Matrimony.com. Ltd., reported in 2022 SCC OnLine Mad 3811; and

xv. Sun Pharmaceutical Industries Ltd. v. Protrition Products LLP, reported in 2023 SCC OnLine Del 7467.

30. Heard learned counsel, perused impugned order

and material available on record.

31. These appeals are by defendant against

discretionary order passed by trial Court on IAs.no.1 and 2 filed

under Order XXXIX Rules 1 and 2 of CPC in a suit for

permanent and mandatory injunction restraining defendant

from infringing and passing of in violation of plaintiff's

trademark. Main grounds urged are that impugned order was

passed without proper consideration of facts/material of case

and contentions urged and therefore perverse. Hence, common

point arising for consideration is:

- 21 -

NC: 2026:KHC:16951

HC-KAR

"Whether impugned order passed by trial Court on I.As.no.1 and 2 calls for interference on ground of being contrary to law and perversity?"

32. At outset, it is seen, trial Court considered rival

pleadings, contentions, decisions relied and after framing

proper points for consideration arrived at its conclusions. It

noted Annexure-L Certificate no.144477 showed registration of

device mark 'TULASI' in respect of goods and description in

Class-3 - Agarbatties, granted to BK Annapoornamma - a

partner of M/s.Sarathi International (Partnership Firm), with

renewal on 18.07.2017 and valid till 18.07.2027. Likewise,

Annexure-M Certificate no.188079 indicated registration of

device mark 'Tulasi Agarbathi' in respect of goods and

description in Class-3 - Agarbatties, granted to same

person/firm, renewed and valid upto 13.12.2027. And

Annexure-P Certificate no.780870 showed registration of word

mark 'TULASI' issued to same person/firm in respect of incense

sticks in Class-3, renewed and valid upto 04.12.2027. It also

noted, Annexures - Q to AK depicted registration of trademark

'TULASI' in various other countries by plaintiff. On said basis it

- 22 -

NC: 2026:KHC:16951

HC-KAR

concluded, there was no dispute about plaintiff being registered

trademark holder of 'TULASI' as device mark as well as word

mark in respect of goods in Class-3 and using it since 1950.

33. It noted, documents produced by defendant at

Sl.nos.1 and 2 were Registration Certificates of defendant

under GST and as Industry. And document at Sl.no.3 was

Trademark Certificate no.5974549 dated 11.06.2023 for

registration of 'JALLAN' in respect of goods and description in

Class-3 - namely Essential Oils, Air Freshners, Agarbatti,

Dhoop, Diffuser and Aroma Oils. And document at Sl.no.4

indicated usage of trade mark 'JALLAN' by defendant and one of

its products used word 'TULSI' on its package. Thus, there was

no dispute about defendant being registered trademark holder

of 'JALLAN' and using it since 2023. It noted, both plaintiff and

defendant were in same business namely manufacture and sale

of incense sticks. And defendant was not disputing usage of

word 'TULSI' on package of one of it's products and claimed it

to be bonafide descriptive to show it contained tulsi fragrance

or flavour protected under Sections 30 and 35 of TMA.

- 23 -

NC: 2026:KHC:16951

HC-KAR

34. Therefore, whether usage of word 'TULSI' on

package of one of defendant's products was in descriptive

manner or prominent manner and infringes on plaintiff's

trademark and amounts to passing off would establish triable

case.

35. On perusal of package, trial Court arrived at

conclusion that usage of word TULSI by defendant was not

descriptive, but prominent being in larger font style attracting

attention of customers and likely to confuse as if it was a

product of plaintiff, as defendant's trademark JALLAN was

depicted in smaller size font than word TULSI. It concluded

same was with intention to attract customers of plaintiff and

therefore, defendant's claim of protection under Sections 30

and 35 of TMA was unacceptable.

36. It clarified, confusion arose only in respect of

defendant's product with word 'TULSI' on its package. It

observed, if defendant intended to use 'TULSI' in descriptive

manner, said word would have been in smaller font style than

its trademark. It concluded ratio laid down in Hem

Corporation's case (supra) would apply, that usage of mark to

- 24 -

NC: 2026:KHC:16951

HC-KAR

describe aroma of product would make no difference if it was

likely to be understood as a trademark and 'intention of usage'

was not sole factor. It also referred to ratio in Piruz

Khambatta's case (supra), wherein High Court of Delhi held

usage of RASNA prominently in PAN RASNA could not be held to

be in descriptive manner.

37. It also considered defense that use of word 'TULSI'

was in descriptive manner and registration granted to plaintiff

over device mark 'TULASI' was conditional and did not exclusive

right to use said word and excepted descriptive usage. It held,

decisions relied upon by defendant in Cadila Health Care

Ltd.; Lotus Herbals Pvt. Ltd.; Marico Ltd. cases (supra) and

Stokely Van Camp Inc. and Anr. v. Heinz India Pvt. Ltd.,

reported in 2010 SCC OnLine Del 2153, were not helpful as

defendant was not using word 'TULSI', in descriptive manner. It

discounted decision in case of Bhole Baba Milk Food

Industries Ltd. v. Parul Food Specialities Pvt. Ltd.,

reported in 2011 SCC OnLine Del 4422 on ground that

plaintiff herein had registration not only of device mark but also

word mark.

- 25 -

NC: 2026:KHC:16951

HC-KAR

38. Likewise, on reasoning that in case defendant

intended to use word TULSI in descriptive manner, it would

have used it in smaller font than its trademark and therefore

protection under Section 30 of TMA was not available to

defendant, it held decision in case of Om Prakash Gupta v.

Praveen Kumar, reported in ILR 2000 Del. 124 was not

available. On said reasoning, it held plaintiff had established

prima facie case and observing that in case of refusal of

injunction, plaintiff would suffer more, it answered points for

consideration in favour of plaintiff and granted injunctions as

sought for.

39. It is seen, trial Court noted plaintiff's long prior use

and valid registrations as well as phonetic similarity between

plaintiff's trademark 'TULASI' and word 'TULSI', mentioned

on defendant's packaging and by examining packaging of rival

products rejected defendant's contention that defendant

contends that word TULSI was used on descriptive manner in

context of tulsi-scented incense. It observed, whether

defendant succeeds in establishing its usage was purely

- 26 -

NC: 2026:KHC:16951

HC-KAR

descriptive within meaning of Section 30 (2) (a) of TMA would

require trial.

40. Various decisions are relied upon. In Marico

Limited's case (supra), it was held descriptive

words/expressions or their phonetic variations cannot be

monopolized as trademarks and bonafide descriptive use was

protected. Since "LOW ABSORB" merely described a product

characteristic, injunction was refused.

41. In Cadila Health Care Ltd.'s case (supra), it was

held "Sugar Free" was a descriptive expression indicating a

product characteristic, and such terms cannot be monopolized

and defendant's use of "Sugar Free" along with its own brand

"Amul" was held to be bonafide descriptive use and injunction

was refused.

42. In Stokely Van Camp Inc.'s case (supra), it is

held common descriptive words such as "Rehydrate, Replenish,

Refuel," which describe function or effect of a product, cannot

be monopolized as trademarks if such words are used in a

bonafide descriptive manner along with defendant's own brand

- 27 -

NC: 2026:KHC:16951

HC-KAR

and such use did amount to infringement. Based on these

decisions, defendant contends, word 'TULSI' is descriptive of

ingredient or characteristic of product, and when used along

with defendant's own brand, it constitutes bonafide descriptive

use and would not amount to infringement.

43. In Bhole Baba Milk Food Industries Ltd's case

(supra) it is held, a trader cannot monopolize common name of

deity like 'Krishna,' when culturally associated with product.

Court ruled, protection applies only to specific label or stylized

mark, not word itself, and defendant's qualified mark avoided

confusion. Based on same, it is contended that 'TULSI', being a

culturally and religiously significant term, cannot be exclusively

monopolized by plaintiff, and defendant's use of word along

with its distinct trademark / branding does not amount to

infringement or passing off.

44. In Om Prakash Gupta's case (supra), it is held

phonetic similarity and imitation of overall label/get-up can

create consumer confusion, especially where goods are

common consumer products and applying "average consumer

with imperfect recollection" test, Court granted injunction due

- 28 -

NC: 2026:KHC:16951

HC-KAR

to defendant's slavish imitation of plaintiff's mark and

packaging.

45. In Pernod Ricard India (P) Ltd. v. Karanveer

Singh Chhabra, reported in 2025 SCC OnLine SC 1701, it

was held, 'London Pride' was not deceptively similar to

'Blenders Pride', emphasizing that trademarks must be

assessed as a whole and common words like 'Pride' cannot be

monopolized and distinct prefixes create different commercial

impressions. Based on same, defendant contends presence of a

common word like 'TULASI' does not automatically give rise to

infringement if overall mark, prefix/suffix, and branding create

a distinct commercial impression, reducing likelihood of

consumer confusion.

46. In Reliance Industries Ltd. v. Reliance

Polycrete Ltd., reported in 1997 SCC OnLine Bom 786, it

was held, word "Reliance" had not acquired exclusive secondary

meaning for plaintiff across all industries and as parties

operated in different fields, Court found little likelihood of

consumer confusion and refused to grant an injunction.

Therefore, defendant contends that commonly used word like

- 29 -

NC: 2026:KHC:16951

HC-KAR

'TULASI' cannot be monopolized by one trader unless said word

had acquired exclusive secondary meaning, and if defendant

used it with its own branding, likelihood of consumer confusion

was minimal.

47. Defendant also relies on decision in Lotus Herbals

Private Limited's case (supra), wherein it was held word

'Lotus' was common descriptive term in cosmetic industry to

indicate ingredient and it's usage was not as a trademark, and

prominent display of defendant's trademark '82°E' removed

likelihood of confusion and on said basis, no infringement was

found and interim injunction was refused.

48. Distillate of above decisions is, where monopoly

over descriptive or common words is limited, even in face

of trademark registration, decisions in Marico Ltd.; Cadila

Health Care Ltd. and Stokely Van Camp Inc. cases (supra)

shield traders who use terms that describe a product's

characteristics or ingredients (like "Low Absorb" or "Sugar

Free") in a bonafide manner, asserting such words must

remain available for public use, while Bhole Baba Milk Food

Industries Ltd. and Pernod Ricard cases (supra), reinforce

- 30 -

NC: 2026:KHC:16951

HC-KAR

culturally significant or common terms (like "Krishna" or

"Pride") cannot be exclusively claimed when distinct prefixes or

house marks are present to prevent confusion. Om Prakash

Gupta and Reliance Industries cases (supra) focus on need

to apply overall visual impression and necessity of proving

acquisition of secondary meaning test.

49. Even plaintiff relies on various decisions.

50. In Bata India Ltd.'s case (supra), it was held,

strength of a mark depends on its position on spectrum of

distinctiveness, with suggestive and arbitrary marks receiving

higher protection. Though defendant contends that word

TULASI is of common usage and cannot attract high degree of

protection as sought, long usage of registered mark coupled

with time and money spent on earning goodwill through

promotional activities, indicated word TULASI had attained

distinctiveness entitled for protection.

51. In Anil Verma's case (supra), High Court of Delhi

held descriptiveness must be assessed by applying Degree of

Imagination Test and Competitors Need Test. If a term directly

- 31 -

NC: 2026:KHC:16951

HC-KAR

conveys quality or characteristic of goods without requiring

mental effort, it is descriptive; however if some imagination is

required and competitors have alternative means to describe

their goods, mark leans towards suggestiveness.

52. In Free Elective Network's case (supra), while

examining whether sub-element "Jodi" in mark "Jodi365" was

descriptive or inherently distinctive, High Court of Madras noted

that trademarks fall along a spectrum from generic (with no

protection), descriptive (protection only if secondary meaning is

acquired) and suggestive to arbitrary/fanciful (attracting strong

protection). It was submitted, tests applied to determine

descriptiveness i.e. (i) dictionary meaning of term; (ii) degree

of imagination required to connect term with goods/services;

(iii) competitors' need to use term; and (iv) extent of use by

others, would favour plaintiff as continuous long and registered

usage by plaintiff established secondary meaning.

53. In Hem Corporation and Piruz Khambatta's

cases (supra), it was held, trademark infringement and passing

off are distinct causes of action with different evidentiary

requirements. It was held actual confusion requires to be

- 32 -

NC: 2026:KHC:16951

HC-KAR

proved in case of passing off; while likelihood of confusion is

sufficient in case of infringement. Court ruled that even

innocent adoption of similar mark can be restrained if it creates

confusion and mark that has acquired distinctiveness through

long use cannot be defeated by claim of descriptive use.

54. And though in Adiga's Abhiruchi's case (supra),

defendant contended word "Adiga" being a common community

name, its use in business could not be restrained in view of

Section 35 of TMA, it was rejected relying on decisions in

Dr.Reddy's Laboratories Ltd v. Reddy Pharmaceuticals

Ltd., reported in 2004 SCC OnLine Del. and Bajaj

Electricals Ltd. v. Metals & Allied Products, reported in

1987 SCC OnLine Bom 225, holding mere fact that a name

was a surname or community name did not confer a right to

use it in a manner that infringes registered trademark and

usage by defendant was not bonafide.

55. In Syed Mohideen's case (supra), it said that

rights in a trademark arise primarily from "prior use" and not

merely from registration and rights of registered proprietor

under TMA are subject to rights of a prior user. It also

- 33 -

NC: 2026:KHC:16951

HC-KAR

reiterated that a passing off action protects goodwill and its

essential elements are goodwill, misrepresentation and

damages. In present case, plaintiff is admittedly, prior and

continuous user of 'TULASI', hence its rights prevail.

56. In Ellora Industries's case (supra), it is held that

tort of passing off protects commercial goodwill and reputation

of trader as a form of property. It held plaintiff must establish

that its mark acquired reputation and goodwill in market and

that law of passing off aims to prevent unfair competition

where a trader uses deceptive devices or marks to

misappropriate reputation of another trader.

57. In Gufic's case (supra), it was held, crucial

question was whether defendant was using word "as a

trademark or in descriptive sense". It observed, when a word is

used prominently on packaging and product labels to identify

source of goods, it amounts to trademark use and not

descriptive use. It further held, claim of defendant that a word

is generic or common to trade must place clear evidence of

extensive market usage and mere assertions or references from

websites are insufficient.

- 34 -

NC: 2026:KHC:16951

HC-KAR

58. In Kaviraj Pandit's case (supra), it was held

passing off and infringement are distinct causes of action. While

passing off depends on deceptively similarity in overall getup

and presentation, in case of infringement, where once essential

features of registered mark are adopted and similarity is close,

visually or phonetically, differences in packaging or addition of

defendant's name are held immaterial.

59. In Sun Pharmaceutical's case (supra), High Court

of Delhi held trademark infringement must be assessed by

comparing marks themselves and examining whether they are

likely to cause confusion to an average consumer with

imperfect recollection. It was held that even if packaging or

label differ, phonetic similarity between marks can still lead to

deceptive similarity, and such visual differences or 'added

matter' cannot defeat claim of infringement.

60. It is significant to note that one of main grounds of

challenge was based on finding of High Court of Delhi in Lotus

Herbals (Pvt.) Ltd.'s case (supra) on ground that it was under

similar facts and circumstances and considering similar

contentions. However, it is recently reversed by Division Bench

- 35 -

NC: 2026:KHC:16951

HC-KAR

of Delhi High Court in Lotus Herbals (P) Ltd. v. DPKA

Universal Consumer Ventures (P) Ltd., reported in 2026

SCC OnLine Del 540, wherein Division Bench was considering

use of mark "Lotus Splash" in respect of identical cosmetic

products, where plaintiff was registered proprietor of word as

well as device mark "Lotus" and defendants had raised defence

under Section 30 (2) (a) of TMA, claiming expression as

descriptive. Said contention was examined in light of principles

laid down in Cadila Health Care Ltd. and Marico Ltd's cases

(supra) and applying settled tests of anti-dissection, dominant

feature, overall similarity and likelihood of confusion from

perspective of an average consumer, Court came to prima facie

conclusion that expression "Lotus Splash" was being used as a

trademark/sub-mark and not merely in a descriptive sense. It

observed, Degree of Imagination and Competitors' Need tests,

as propounded in McCarthy on Trademarks were of persuasive

value and as use of word 'Lotus' clearly indicated trademark

usage, than descriptive, defence under Section 30 (2) (a) of

TMA was unavailable and prima facie case of infringement was

held established, entitling protective injunction.

- 36 -

NC: 2026:KHC:16951

HC-KAR

61. While adjudicating applications for interim

injunction in trademark cases, findings required to be given by

trial Courts as evolved in American Cyanamid Co. v. Ethican

Ltd. [1975 (1) All ER 504] would be:

(i) Serious question to be tried/triable issue, i.e. plaintiff must show genuine and substantial question fit for trial, which is not frivolous, vexatious or speculative.

(ii) Likelihood of confusion/deception, without requiring detailed analysis of merits, assessed on prima facie strength of case and probability of consumer confusion or deception.

(iii) Balance of convenience, requiring Courts to weigh inconvenience or harm that may result to either party from grant or refusal of injunction.

(iv) Irreparable harm: Where use of impugned mark by defendant may lead to dilution of plaintiff's brand identity, loss of consumer goodwill, or deception or public-harm which are inherently difficult to quantify - remedy of damages may be inadequate. In such cases, irreparable harm is presumed.

(v) Public interest: In matters involving public health, safety, or widely consumed goods, courts may consider whether public interest warrants injunctive relief to prevent confusion or deception in marketplace.

- 37 -

NC: 2026:KHC:16951

HC-KAR

62. As noted above, trial Court noted rival pleadings,

contentions and material relied on by parties. It noted,

admitted usage by plaintiff of registered trademark 'TULASI'

not only as device mark but also as word mark in respect of

incense sticks, since 1950 was for nearly seventy years; as

against usage by defendant of word 'TULSI' on one of its

products was since 2023, by claiming such usage was

descriptive. On comparison of package of rival products, trial

Court noted usage of word 'TULSI' by defendant was not

descriptive, but prominent being in larger font style attracting

attention of customers and likely to confuse even prudent man,

especially as defendant's trademark 'JALLAN' was depicted in

smaller size font than word 'TULSI'.

63. In light of same, it held defendant's claim of

protection under Sections 30 and 35 of TMA was unacceptable

at that stage. While clarifying that confusion arose only in

respect of one of defendant's products with word 'TULSI', it

concluded ratio in Hem Corporation's case (supra) would

apply, that usage of mark to describe aroma of product would

make no difference if it was likely to be understood as a

- 38 -

NC: 2026:KHC:16951

HC-KAR

trademark and intention of usage was not sole factor. Referring

to Piruz Khambatta's case (supra), it held prominent usage

could not be held to be in descriptive manner. It also referred

to decisions relied by defendant in Cadila Health Care Ltd.;

Lotus Herbals Pvt. Ltd.; Marico Ltd. and Stokely Van

Camp Inc. cases (supra), and concluded they would not be

helpful to defendant as it was not using word 'TULSI', in

descriptive manner. It discounted decision in case of Bhole

Baba Milk Food Industries' case (supra) on ground that

plaintiff herein had registration not only of device mark but also

word mark. And on reasoning that if defendant intended to use

word TULSI in descriptive, it would have used it in smaller font

than its trademark, it held plaintiff established prima facie case

and observing in case of refusal of injunction, plaintiff would

suffer more harm, answered remaining points in favour of

plaintiff and granted injunctions as sought for.

64. There cannot be any dispute about proposition that

while applying strength of mark test, Courts are required to

consider distinctiveness, with suggestive and arbitrary marks

receiving higher protection. And descriptiveness has to be

- 39 -

NC: 2026:KHC:16951

HC-KAR

assessed by applying dictionary meaning of term, degree of

imagination required to connect term with goods/services,

competitors' need to use term and extent of use by others.

65. It is seen, trial Court has by and large adhered to

above principles while considering application for temporary

injunctions. Its conclusion is based on its observation that

plaintiff's mark 'TULASI' has been in long, continuous and

exclusive use and registered. That plaintiff has earned goodwill

not only based on long and continuous use as a registered

holder of word mark as well as device mark in respect of

'TULASI', but also asserts to have spent time and money on

promotional activities establishing 'TULASI' as a brand.

Therefore, there was plain connection of word 'TULASI' with

incense sticks manufactured and sold by plaintiff. It noted,

there was no material to indicate word 'TULASI' was of common

usage in relation to incense sticks. It also noted display of word

'TULSI' by defendant on its package was not only in large font

style masking its trademark 'JALLAN', which was in significantly

smaller font and therefore prominent, rather as trademark than

as descriptor. Further, defendant is using equivalent English

- 40 -

NC: 2026:KHC:16951

HC-KAR

words to describe contents/flavour of its products in all but

'Loban' and 'Tulsi', without establishing their common usage by

others in trade. Even though defendant is displaying pictures of

Tulsi pot and leaves on its package, its claim on need to use

word Tulsi to describe contents/flavour would fail, apparently

on account of prominent use of word 'TULSI'. Thus, there would

be sufficient justification for conclusion by trial Court that

'TULASI' functions as a source identifier than ingredient and

competitors are not dependent on this term alone for

description. Moreso, when 'TULASI' and 'TULSI' are phonetic

similar. Hence, conclusion that defendant's use of similar mark

'TULSI' prima facie constitutes infringement regardless of

packaging differences, even if proof of goodwill for passing off

is limited at interlocutory stage, also cannot be contended to be

without any basis or contrary to material on record. Though

protection under Section 30 (2) (a) of TMA is urged on ground

that 'TULASI' denotes fragrance, underlying principle is that

statutory protection is available only for bonafide and purely

descriptive use. On analysis of various factors, trial Court held

manner of usage of word 'TULSI' by defendant was not

bonafide by comparing all features on packaging of rival

- 41 -

NC: 2026:KHC:16951

HC-KAR

products. Hence, finding about plaintiff establishing prima facia

case for protection of mark 'TULASI' until final adjudication,

would be justified.

66. Even contention of defendant that there were

sufficient added matters such as picture of praying before tulsi-

pot and tulsi leaves depicted on its packaging, none of which

were existing on plaintiff's package, as per Kaviraj Pandit and

Sun Pharmaceuticals's cases (supra), such visual differences

or 'added matter' cannot defeat claim of infringement.

Defendant would also not be justified in relying on Om

Prakash Gupta's case (supra) to contend that only in case of

slavish imitation of label, packaging and overall get-up leading

to likelihood of confusion there would be scope for granting

temporary injunction.

67. However, it requires to be clarified, though

defendant cannot succeed at interlocutory stage, it may seek to

establish its claims/contentions in trial and escape liability if it

can show that added matter was sufficient to distinguish its

goods from those of plaintiff and was sufficient to avoid

confusion in mind of average consumer. It would also appear

- 42 -

NC: 2026:KHC:16951

HC-KAR

appropriate to direct both parties to co-operate for early

conclusion of suit.

68. Lastly, these appeals are against orders passed by

trial Court on application for temporary injunctions filed under

Order XXXIX Rules 1 and 2 of CPC, which are discretionary in

nature and scope for interference against such orders as held

by Hon'ble Supreme Court in Mohd. Mehtab Ibrahim Khan v.

Khushnuma Ibrahim Khan, reported in 2013 (9) SCC 221,

would be limited to examining its untenability or perversity etc.

It is clarified, even if view taken by trial Court on available

material were to be one of possible views, there could be no

interference. Even in Wander Ltd.'s case (supra), it is held

Appellate Court will not interfere with trial Court's exercise of

discretion unless it is shown to be arbitrary, capricious,

perverse or in disregard of settled legal principles and that

appellate Court was not entitled to substitute its own view

simply because it might have reached a different conclusion. As

noted above, there are no grounds to interfere. Wherefore,

point for consideration is answered in negative. Consequently,

following:

- 43 -

NC: 2026:KHC:16951

HC-KAR

ORDER

Appeals are dismissed with observations as above.

Sd/-

(RAVI V HOSMANI) JUDGE

GRD LIST NO.: 19 SL NO.: 1

 
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 : IDRC

 
 
Latestlaws Newsletter