Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Creamline Dairy Products Ltd vs M/S.S.V.Milk Dairy Farm
2021 Latest Caselaw 16917 Mad

Citation : 2021 Latest Caselaw 16917 Mad
Judgement Date : 18 August, 2021

Madras High Court
M/S.Creamline Dairy Products Ltd vs M/S.S.V.Milk Dairy Farm on 18 August, 2021
                                                                                 C.S.No.901 of 2002

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 18.08.2021

                                                        CORAM

                               THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN

                                                  C.S.No.901 of 2002
                                                         and
                                              O.A.Nos.904 and 906 of 2002

                     M/s.CREAMLINE DAIRY PRODUCTS LTD.,
                     1-11-252/11/1, Motilal Nagar,
                     Begumpet, Secunderabad – 500 016,
                     Rep. by its Director (Southern Operatons)
                     E.Nageshwar Rao                                                ...Plaintiff
                                                       .Vs.
                     M/s.S.V.MILK DAIRY FARM,
                     having Marketing Office at
                     10/958, Pachayappa Street,
                     Mogappair East,
                     Chennai – 600 050.                                             ... Defendant

                               Plaint filed under Order VII Rule 1 of the Code of Civil Proceudre
                     read with Order IV Rule 1 of the Original Side Rules read with Sections
                     27, 105 and 106 of Trade and Merchandise Marks Act, 1958 and read
                     with Section 55 and 62 of Copyright Act, 1957 praying for a judgment
                     and decree against the defendant granting:
                               a) permanent injunction restraining the defendant, its men, agents,
                     servants or any one claiming through him from in any manner infringing
                     the plaintiff's trade mark JERSEY along with the logo, colour scheme,

                     Page No.1/5
https://www.mhc.tn.gov.in/judis/
                                                                                 C.S.No.901 of 2002

                     getup, layout, pattern, design, etc., by using the offending trade mark and
                     trade mark label 'ABINAYA' along with the identical and similar vertical
                     and horizontal lines, colour scheme, logo, getup, layout, pattern, design,
                     etc., or any other trade mark or label or logo which is identical or
                     deceptively similar to or a colourable imitation of the plaintiff's trade
                     mark and trade mark label JERSEY;
                               b) permanent injunction restraining the defendant, its men, agents,
                     servants or any one claiming through him from in any manner infringing
                     the plaintiff's copy right vested on the artistic work of the trade mark
                     JERSEY along with the logo, vertical and horizontal lines, colour
                     scheme, getup, layout, pattern, design, etc., by using the offending trade
                     mark and trade mark label 'ABINAYA' along with the identical and
                     similar vertical and horizontal lines colour scheme, logo, getup, layout,
                     pattern, design, etc., or any other trade mark or label or logo which is
                     identical or deceptively similar to or a colourable imitation of the
                     plaintiff's copy right.
                               c) a   permanent injunction restraining the defendant, its men,
                     agents, servants, or any one claiming through him from in any manner
                     passing off its goods as that of the plaintiff's by using the offending trade
                     mark label 'ABINAYA' as and for those of the plaintiff's products or any
                     other trade mark label or logo which is similar or deceptively similar to
                     that of the plaintiff's trade mark JERSEY which includes the vertical and
                     horizontal lines, colour scheme, logo, getup, pattern, design etc., either
                     by manufacturing or offering for sale or in any manner advertising the


                     Page No.2/5
https://www.mhc.tn.gov.in/judis/
                                                                                   C.S.No.901 of 2002

                     same;
                               d) directing the defendant to surrender to the plaintiff the entire
                     stocks, with the infringing trade mark sachets 'ABINAYA' which is
                     similar and identical to the plaintiff's trade mark label JERSEY which
                     includes the vertical and horizontal lines, colour scheme, logo, getup,
                     pattern, design etc. and unused offending trade mark label 'ABINAYA'
                     together with blocks and dyes for destruction;
                               d) directing the defendant to render a true and faithful account of
                     the profits earned by them through the sale of their products bearing the
                     offending trade mark label 'ABINAYA' which is similar and identical to
                     plaintiff's trade mark label JERSEY which includes the vertical and
                     horizontal lines, colour scheme, logo, getup, pattern, design etc. and
                     directing the payment of such profits to the plaintiff and
                               e) directing the defendants to pay the costs of the suit to the
                     plaintiff.
                                     For Plaintiff      : Mr.Prasanna Venakt
                                                          for Mr.K.Ravindranath

                                                        ********

                                                   JUDGMENT

Mr.Prasanna Venakt, learned counsel representing

Mr.K.Ravindranath for the plaintiff would seek permission to withdraw

the suit.

2. Permission is granted and the suit is dismissed as withdrawn,

Page No.3/5 https://www.mhc.tn.gov.in/judis/ C.S.No.901 of 2002

liberty is reserved to the plaintiff to sue if there is any subsequent cause

of action. No costs. Consequently, the connected original applications

are closed.


                                                                                     18.08.2021
                     dsa
                     Index      : No
                     Internet   : Yes
                     Non-speaking order


List of the witnesses examined on the side of the plaintiff: Nil List of Exhibits marked on the side of the plaintiff : Nil List of the witnesses examined on the side of the defendants: Nil List of Exhibits marked on the side of the defendants : Nil

18.08.2021 dsa

Page No.4/5 https://www.mhc.tn.gov.in/judis/ C.S.No.901 of 2002

R.SUBRAMANIAN, J.

dsa

C.S.No.901 of 2002

18.08.2021

Page No.5/5 https://www.mhc.tn.gov.in/judis/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter