Citation : 2021 Latest Caselaw 15512 Mad
Judgement Date : 3 August, 2021
O.S.A. (CAD) No.161 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Reserved on : 06.01.2022
Pronounced on : 21.01.2022
CORAM :
THE HON'BLE MR.MUNISHWAR NATH BHANDARI,
ACTING CHIEF JUSTICE
AND
THE HON'BLE MR.JUSTICE P.D.AUDIKESAVALU
O.S.A. (CAD) No. 161 of 2021
and
C.M.P. Nos. 21504 and 21508 of 2021
1.A.D.Padmasingh Isaac
Trading as Aachi Spices and Foods
Old No.4, New No. 181/1,
6th Avenue, Thangam Colony,
Anna Nagar, Chennai – 600 040.
2.M/s. Aachi Masala Foods (P) Ltd.,
Old No.4, New No.181/1,
6th Avenue, Thangam Colony,
Anna Nagar, Chennai – 600 040.
Represented by its Director
Mr. Ashwin Pandian .. Appellants
vs
___________
Page 1 of 19
https://www.mhc.tn.gov.in/judis
O.S.A. (CAD) No.161 of 2021
Sudali Aachi Provisions
No.28, First Floor,
Velachery, Bazzar Road,
Balayagarden,
Chennai – 600 091.
Represented by its Partners
Mrs.Muthu Mari Ammal and Mr.G.Iyappan .. Respondents
Prayer: Original Side Appeal is filed under Order XXXVI Rule 1 of Original
Side Rules read with Section 15 of Letters Patent, 1865 and the Provisions
of 13(1) of the Commercial Courts Act, 2015, praying to set aside the
Judgment and Decree dated 03 August 2021 passed in C.S. (Comm. Div.)
No.558 of 2018, allow the suit as prayed for.
JUDGMENT
(Order of the Court was made by the Hon'ble Mr.Justice P.D.Audikesavalu)
(through video conference)
This inter-court appeal under Clause 15 of the Letters Patent, 1865,
read with Section 13 of the Commercial Courts Act, 2015, arises out of the
judgment and decree dated 03.08.2021 passed in C.S. (Comm.Div.) No.558
of 2018 on the file of the original side of this Court.
2. The trademark 'Aachi' is said to have been conceived and adopted by
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
the First Appellant, as a proprietary concern 'Abhishek Enterprises' which
commenced in the year 1995 for manufacturing and marketing a variety of
spices, and the First Appellant applied and registered that trademark in the
year 1999. Later, in the year 2002, the First Appellant entered into a
partnership along with one Rani Pandian under the name and style of
'Naveen Products' for the same business. After incorporation of the Second
Appellant viz., Aachi Masala Food Private Limited on 13.06.2006, the assets
and liabilities of the said Naveen Products have been transferred to the
Second Appellant with effect from 30.11.2006 and the said company has
been carrying on business as manufacturers, traders, wholesalers, retailers,
producers, inventors, importers, exporters, agents, distributors, consignors
or otherwise dealing in masala and food products under the trademark
'Aachi'. Thereafter, on 31.03.2007, the said partnership firm Naveen
Products was dissolved. The First Appellant on 01.04.2007 and 21.04.2010
executed License User Agreements in favour of the Second Appellant.
Another company viz., Aachi Spices and Foods Private Limited had been
incorporated on 17.03.2010 and another license user agreement was entered
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
by the First Appellant with that company on 21.04.2010. The First
Appellant as the proprietor of the trademark 'Aachi' continues to use it
through its licencees, viz., the Second Respondent and the said Aachi Spices
and Foods Private Limited. The First Appellant has also obtained
registration of the trademark 'Aachi Super Stores' in A.No.1690157 in Class
42 with respect to wholesale and retail stores for food products since
22.05.2008, which is valid and subsisting.
3. The Respondent viz., 'Sudali Aachi Provision', is a partnership firm
registered under the Indian Partnership Act, 1932, in which Mrs. Muthu
Mari Ammal and Mr. G.Iyappan are partners, carrying on business of
provision store at No.28, first Floor, Velachery, Bazzar Road, Balayagarden,
Chennai – 600091. The Appellants object to the Respondent using the word
'Aachi' in their tradename viz., 'Sudali Aachi Provision' and have filed the
suit in C.S. (Comm.Div.) No.558 of 2018 claiming the following reliefs:-
“ (a) granting a permanent injunction, restraining the
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
defendant by itself, its servants, agents, distributors, or anyone claiming through him from manufacturing, selling, advertising, offering for sale and running the website using same or similar or identical Trade Mark SUDALI AACHI PROVISION/sudaliaachi.com or any other similar Trademark or in any media and use the same in invoices, letter heads and visiting cards or by using any other Trademark which is in any way visually or phonetically similar to the 1 st plaintiff's trademark AACHI/AACHI SUPER STORE and use the mark in invoices, letters heads and visiting cards or any other trade literature or by using any other Trademark which is in any way visually, or phonetically similar to the plaintiffs' registered trademark No.1690157 in Class 42 or in any manner infringe the 1st plaintiff's registered trademark.
(b) granting a permanent injunction, restraining the defendant, by itself, its servants, agents, distributors, or anyone claiming through him from manufacturing, selling, advertising, offering for sale and running the website using same or similar or identical Trade Mark SUDALI AACHI PROVISION/sudaliaachi.com or any other similar Trademark or in any media and use the same in invoices, letter heads and visiting cards or by using any other trade mark which is in any
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
way visually or deceptively or phonetically similar to the plaintiffs' trademark AACHI/AACHI SUPER STORE or use the mark in invoices, letters heads and visiting cards or any other trade literature or by using any other Trademark which is in any way visually, or phonetically similar to the plaintiffs' Trademark AACHI/AACHI SUPER STORE or in any manner pass off the plaintiffs' goods.
(c) directing the defendant to surrender to the plaintiffs all the packing material, cartons, advertisement materials and hoardings, letter-heads, visiting cards, office stationery and all other materials containing/bearing the name Sudali Aachi Provision or other visually or phonetically similar trade mark used in the pouches and packets.
(d) directing the defendant to render an account of profits made by them by the use of the impugned trademark Sudali Aachi Provision and decree the suit for the profits found to have been made by the defendant, after the defendant has rendered accounts.”
4. The Respondent had filed Written Statement contending that the shop
where they are carrying on business as provisional store has been named
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
after Sudali Aachi, who is the grandmother of one of their partners and that
the word 'Aachi', which means grandmother in Tamil Language is a publici
juris and has a separate distinct character prior to the registration of the
trademark itself and entitled the protection under Section 30 of the Trade
Marks Act, 1999. It is further pointed out that while the Appellants
primarily dealt with masala and spices, the Respondent is the retailer and
wholesalers of provisions, and though the Appellants claim to have obtained
the trademark for 'Aachi Super Stores', they are not carrying any such
wholesale or retail activity in the groceries and as such, they cannot restrain
the Respondent from adopting the name chosen for their business.
5. The following issues had been framed for trial on the basis of the
pleadings of the parties:-
“(i) Whether the word 'AACHI' is a publici juris available in public domain and entitled to protection under Section 30 of the Trade Marks Act, 1999?
(ii) Whether the plaintiffs' trademark “AACHI SUPER
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
STORES” bearing No.1690157 under Class 42 is infringed by the defendant by using the name “SUDALI AACHI PROVISION”?
(iii) Whether the mark of the defendant 'SUDALI AACHI PROVISION' on the whole or part is identical or deceptively similar to the registered trademark of the plaintiff 'AACHI SUPER STORES'?
(iv) Whether the plaintiffs are entitled for the relief of permanent injunction against the defendant from using the mark “SUDALI AACHI PROVISION” and the website Sudaliaachi.com?
(v) Whether the plaintiffs have suffered any monetary loss of goodwill on the defendant using the word 'SUDALI AACHI PROVISION'?
(vi) Any other relief ?”
The learned Judge elaborately considered the rival submissions with
reference to the evidence on record. After holding issues (i) to (iii) against
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
the Appellants and that they were not entitled to the reliefs claimed, the suit
was dismissed with costs.
6. Mr. P.S.Raman, Learned Senior Counsel assisted by Ms. Gladys
Daniel, Learned Counsel for the Appellants vehemently contended that the
trademark 'Aachi' is distinctive of the goods of the Appellants alone and has
obtained secondary meaning in the market of spices, masalas and other food
products from the time of commencement of their business, and the
inclusion of that word 'Aachi' in the tradename of 'Sudali Aachi Provision' by
the Respondent causes deception and confusion in the minds of the
consumers who would be misled to believe that some sort of business
connection exists between the Appellants and the Respondent when there is
none.
7. At this juncture, it would be useful to refer to the decision of the
Hon'ble Supreme Court of India in Laxmikant V.Patel -vs- Chetanbhai
Shah [(2002) 3 SCC 65], where the legal position on protection of
trademark has been laid down as extracted below:-
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
“12. In Oertli v. Bowman (at p. 397) the gist of passing-off
action was defined by stating that it was essential to the
success of any claim to passing off based on the use of given
mark or get-up that the plaintiff should be able to show that
the disputed mark or get-up has become by user in the
country distinctive of the plaintiffs goods so that the use in
relation to any goods of the kind dealt in by the plaintiff of
that mark or get up will be understood by the trade and the
public in that country as meaning that the goods are the
plaintiffs goods. It is in the nature of acquisition of a quasi-
proprietary right to the exclusive use of the mark or get-up in
relation to goods of that kind because of the plaintiff having
used or made it known that the mark or get-up has relation to
his goods. Such right is invaded by anyone using the same or
some deceptively similar mark, get-up or name in relation to
goods not of plaintiff. The three elements of passing off action
are the reputation of goods, possibility of deception and
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
likelihood of damages to the plaintiff. In our opinion, the
same principle, which applies to trade mark, is applicable to
trade name.”
The Division Bench of this Court in Orchid Chemicals &
Pharamaceuticals Ltd -vs- Wockhardt Limited [(2013 (3) CTC 841)] has
dealt with the question of exclusive right under the Trade Marks Act, 1999
(hereinafter referred to as 'the Act' for short) in the following words:-
“5.6. Sections 28 to 30 of the Trade Marks Act, 1999, deal with the effect of registration under Chapter IV of the Act. In so far as Section 28 of the Act is concerned, it deals with the rights conferred by registration. Section 28 of the Act specifically deals with the “exclusive” right under the Act. Therefore, a registered Proprietor of a Trade Mark can assert an exclusive right to use the Trade Mark under Section 28 of the Act. However, the said assertion is subject to two conditions. The first condition is that it is “subject to other provisions of the Act”. The second condition is that it is subject to its “validity”.
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
5.7. Now coming to Section 29 of the Act, it deals with an infringement of the registered Trade Mark. Section 29 of the Act specifies that an infringement would occur when an unregistered Proprietor uses a registered Trade Mark, which is likely to cause confusion on the part of the public or which is likely to have an association with the registered Trade Mark. Therefore, if one sees the object and reasons under Section 29 of the Act, it is clear that it is meant to be used against the person, who is not entitled to use the said Trade Mark under “law”. This is required to constitute an infringement.
5.8. Now coming to Section 30 of the Act, it limits the effect of registered Trade Mark. A perusal of Section 30 of the Act would show that Section 29 of the Act is subjected to it. Therefore, Section 30 of the Act is an overriding provision to Section 29 of the Act. However, the parameters stipulated under Section 30 of the Act will have to be complied with. For example, in a case where a party is using a registered Trade Mark belonging to another one, if it is in accordance with honest practices in industrial or commercial matters or is detrimental to the distinctive character of the different Trade
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
Mark, no infringement would occur as it limits the effect of registered Trade Mark. Similarly, when the usage is indicative of a kind, quality or a quantity, then there will not be any infringement notwithstanding the registration.
5.9. While considering the statutory provisions, the Courts will have to read them together to understand the intending purpose and object. Therefore, we are of the considered view that Sections 28 to 30 of the Trade Marks Act, 1999, are to be read in connection with each other. Such a yardstick will have to be adopted in view of the settled interpretative Principle of Harmonious Construction.” That apart, it must be recapitulated here that Section 9(1) of the Act creates
an absolute prohibition on registration of descriptive marks as trademark,
and the exception in its proviso enables such registration only if that
trademark has acquired distinctiveness before the application for
registration. Further, in terms of Section 32 of the Act, if any trademark has
been registered in breach of Section 9(1) of that Act, it shall not be declared
void if it has acquired distinctiveness after its registration and before
commencement of any legal proceedings questioning its validity. As such,
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
common words or descriptive words or names, cannot be treated as
trademark unless they have acquired unimpeachable reputation and goodwill
in the market across country so as to connote a secondary meaning for that
relevant word. On a conspectus of the said legal principles, it would
necessarily follow that in order to succeed in an action for injunction to
restrain its usage, it is incumbent upon the concerned Plaintiff to
conclusively establish that the relevant word, which is publici juris
identifying something else in common parlance, has lost such primacy on
account of the synonymous connectivity of that word with the product for
which the Plaintiff has adopted as trademark.
8. Though strong reliance is placed on the decision of the Hon'ble
Supreme Court of India in T.V.Venugopal -vs- Ushodaya Enterprises Ltd.,
[(2011) 4 SCC 85] by the Appellants in support of their claim for exclusive
right to use the word 'Aachi' as their trademark and there cannot be any
qualms on the proposition of law laid down in that authoritative
pronouncement, the manner in which the relevant word has been used by the
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
Respondent, who is sought to be restrained from using it, would also assume
significance to determine its applicability to the case on hand. The
Respondent has explained that the provision store has been named after
Sudali Aachi, who is the grandmother of one of the partners of its
partnership firm. As rightly pointed out by the Learned Judge in the
impugned judgment, apart from adding it as suffix to many other words
having various meanings, 'Aachi' is a description of an elderly lady in Tamil
language. It is not uncommon for the people from time immemorial,
especially in the southern parts of Tamil Nadu to address women by the
word 'Aachi' either separately or after their names in veneration and such
practice still continues to be in existence today. That apart, it is nobody's
case that the Respondent is manufacturing or selling any product under the
brand name of 'Sudali Aachi' in its provision store so as to compete with the
business of the Appellants. As a matter of fact, even according to the
Appellants, their products are some of the commodities made available for
sale in that shop of the Respondent along with the products of other
manufacturers, meaning thereby that the customers are definitely aware of
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
the distinction between the products of Appellants and those of other
manufacturers. Viewed from this perspective, there is neither any possibility
of deception nor any likelihood of damages to the reputation of goodwill of
the Appellants, so as to enforce any restraint on the tradename 'Sudali Aachi
Provision' used by the Respondents. It has been held by another Division
Bench of this Court in Malar Network (P) Ltd., -vs- Arun Prasath D
(Order dated 28.03.2011 in O.S.A Nos.175 and 176 of 2010) that the
existence of a suffix before the word which has been registered as
trademark by another person would dispel any doubt of any connection with
the registered holder of that trademark. As such, there does not appear to be
any acceptable reason to differ from the well considered conclusions arrived
in the impugned judgment in this appeal.
9. Another plea made on behalf of the Appellants is that the red coloured
oval shaped background in which the words 'Sudali Aachi Provision' has
been inscribed by the Respondent in its logo imitates that of the Appellants.
It is not possible to accept the said contention inasmuch as the said logo
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
specifically contains the face of an elderly lady depicting the grandmother of
one of the partners of the partnership firm of the respondent, at the top and
the contains the words 'Sudali Aachi Provision' thereunder. Moreover, when
the provision store of the Respondent is a standalone shop in a particular
locality in a metropolitan city catering of needs of the residents there who
constitute a substantially literate population, with relatively a smaller scale
of business transactions to that claimed by the Appellant, it is hard to believe
that the customers would be misled at the first impression by the name
board of the Respondent so as to infer that there may be some connection
between the Appellants and the Respondent. In any event, the Appellants do
not have any retail store though they claimed to have obtained registration
for trademark 'Aachi Super Stores' in that regard.
10. While concluding, Learned Senior Counsel appearing for the
Appellants made a fervent plea that the refusal to grant the relief of
injunction for infringement and passing of goods against the Respondent in
this case ought not to be construed as if the Appellants has not established
___________
https://www.mhc.tn.gov.in/judis O.S.A. (CAD) No.161 of 2021
their claim that their trademark has acquired distinctiveness and secondary
meaning by the widespread consumption of their products in the market. It
is made clear that the said question has not been determined in this Appeal
for the reasons already explained and nothing said in the impugned
judgment shall not impede the rights of the Appellants to independently
establish such claim in any future litigation as against third parties.
In the result, the Appeal, which does not deserve to be entertained, is
dismissed. Consequently, the connected Civil Miscellaneous Petitions are
closed. There shall be no order as to costs.
(M.N.B., ACJ.) (P.D.A., J.)
21.01.2022
Index : Yes/No
Speaking Order: Yes/No
dm/kv
___________
https://www.mhc.tn.gov.in/judis
O.S.A. (CAD) No.161 of 2021
M.N.BHANDARI, ACJ
AND
P.D.AUDIKESAVALU,J.
Dm/kv
O.S.A. (CAD) No. 161 of 2021
and
C.M.P. Nos. 21504 and 21508 of 2021
21.01.2022
___________
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!