Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Kaleesuwari Refinery ... vs M/S.R.M.Traders
2021 Latest Caselaw 24157 Mad

Citation : 2021 Latest Caselaw 24157 Mad
Judgement Date : 8 December, 2021

Madras High Court
M/S.Kaleesuwari Refinery ... vs M/S.R.M.Traders on 8 December, 2021
                                                                                 C.S.No.286 of 2019

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 08.12.2021

                                                         CORAM

                           THE HONOURABLE MR. JUSTICE N. ANAND VENKATESH

                                                 C.S.No.286 of 2019
                                         and O.A.Nos.446, 447 & 448 of 2019

                     M/s.Kaleesuwari Refinery Private Limited
                     Represented by its Manager (Legal) Mr.A.Saravanan
                     No.53, Rajasekaran Street,
                     Opp: Kalyani Hospital, Radhakrishnan Salai,
                     Mylapore, Chennai – 600 004.                                    ...Plaintiff


                                                           .Vs.
                     M/s.R.M.Traders,
                     131-A, Pullaikottai Road, V.N.R.,
                     Virudhunagar,
                     Tamil Nadu, India – 626 001.                                ... Defendant


                                  Plaint filed under Order IV Rule 1 of O.S. Rules read with

                     Order VII Rule 1 of C.P.C. Rules read with Sections 134 & 135 of

                     the Trade Marks Act, 1999 read with Sections 61 & 62 of the

                     Copyright Act, 1957 praying for:

                          i. Permanent Injunction to restrain the Defendant, their men,

                                  agents, associates and/or assignees or any person claiming

                                  rights from them infringing the plaintiff's reputed and well

                                  known registered trade mark “GOLD WINNER” by using the

                                  offending Trade Mark “WINGS GOLD” or any mark or word


                     Page No.1/7
https://www.mhc.tn.gov.in/judis
                                                                                     C.S.No.286 of 2019

                                  deceptively similar to the aforesaid Trade Mark of the

                                  Plaintiff's for any edible oil marketed by the Defendant, their

                                  men, agents, associates and/or assignees or any person

                                  claiming rights from the Defendant.

                          ii. Permanent Injunction to restrain the Defendant its men,

                                  agents, associates and/or assignees or any person claiming

                                  rights from therein from Passing-off the plaintiff's reputed

                                  and well known registered trade mark “GOLD WINNER” by

                                  using the offending Trade Mark “WINGS GOLD” or any mark

                                  or word deceptively similar to the aforesaid Trade Mark of

                                  the Plaintiff's for any edible oil marketed by the Defendant,

                                  their men, agents, associates and/or assignees or any person

                                  claiming rights from the Defendant.

                          iii. Permanent Injunction to restraining the Defendant from

                                  violating the Plaintiff's registered Copyright, A-68242/2005

                                  dated 27.01.2005 in the artistic work used in the Plaintiff's

                                  packing material/pouches used for packing refined edible

                                  sunflower oil and bearing its reputed registered Trademark

                                  “Gold Winner” by substituting the Trademark “Gold Winner”

                                  with the offending deceptively similar to that of the Plaintiff's

                                  colour scheme and trade dress in the packing material/puch


                     Page No.2/7
https://www.mhc.tn.gov.in/judis
                                                                                             C.S.No.286 of 2019

                                  bearing trade Mark 'Gold Winner'.

                          iv. For preliminary decree directing the Defendant to render true

                                  account of profits made by the Defendant by using the

                                  aforesaid offending label of 'WINGS GOLD'

                          v. Directing the Defendant, its men, agents, assignees, dealers

                                  and/or retailers, distributors, to surrender to the plaintiff all

                                  offending      pouch/packing       material,     label,      advertising

                                  materials, hoarding, letter heads,office stationary and all

                                  other     material      containing/bearing     offending     mark/label

                                  'WINGS GOLD' with distinct color scheme, get up or any

                                  other mark visually or phonetically similar to the plaintiff's

                                  trademark 'GOLD WINNER' label for destruction by an order

                                  of this Court.

                          vi. To pay for the costs of the suit.


                                          For Plaintiff        : Mr.Vijayan Subramanian

                                          For Defendant        : Mr.G.Mariappan


                                                           JUDGMENT

This suit was filed with the grievance that the defendant had

infringed the registered trademark of the plaintiff and accordingly

various reliefs were sought for against the defendant.

Page No.3/7 https://www.mhc.tn.gov.in/judis C.S.No.286 of 2019

2.During the pendency of the suit, the parties have arrived at

a settlement and the terms of settlement have been reduced to

writing. A joint compromise memo was filed today signed by both

the parties and their respective counsel. The terms of the

compromise are extracted hereunder:

1. The Defendant undertakes not to use the Trademark of the

Plaintiff, “GOLD WINNER” or any other mark which is similar

or identical to the Plaintiff's Trademark, in future, and the

Defendant has changed their label as “WINGS GOLD” as

projected in the design of the label attached with this memo

in Annexure-A.

2. The Defendant undertakes not to use the get up, colour

scheme, arrangement of the colour which are closely similar

to it, get up and logo of the Plaintiff's product “GOLD

WINNER” and the trade dressing of the Defendant's product

will be hereafter as projected in the design of label attached

with this memo in Annexure-A.

Page No.4/7 https://www.mhc.tn.gov.in/judis C.S.No.286 of 2019

3. The Defendant undertakes to use the trade dress, colour

scheme and get up for their product “WINGS GOLD” as

attached with this memo in Annexure-A.

4. The Defendant undertakes not to pass-off the goods as and

for those of the plaintiff's by adopting the similar or identical

get up, colour scheme, arrangement of the colour, get up and

logo of the plaintiff's product “GOLD WINNER” and its

pouch/packing material.

5. The Defendant had already stopped his business with the

infringed label and he had no stocks with impugned label.

The plaintiff hereby agrees that the defendant shall be

entitled to use trademark “WINGS GOLD” as mentioned in

Annexure-A.

6. The Defendant shall not further violate the Plaintiff's

Copyright in the artistic work used in the packing pouches of

the Plaintiff from the date of signing this Joint Memo of

Compromise.

Page No.5/7 https://www.mhc.tn.gov.in/judis C.S.No.286 of 2019

Page No.6/7 https://www.mhc.tn.gov.in/judis C.S.No.286 of 2019

N. ANAND VENKATESH, J.

ssr

7. The Defendant undertakes to compensate the Plaintiff

sufficiently with damages if it violates any of the clauses of

this Memo of Compromise.

3.In view of the above, the suit is decreed in terms of the

Memorandum of Compromise and the Memorandum of Compromise

shall form part of the decree. Considering the facts and

circumstances of the case, there will be no order as to costs.

Consequently, connected applications are closed.




                                                                                           08.12.2021
                     Index            : Yes/No
                     Internet   : Yes/No

speaking order/Non-speaking order ssr

C.S.No.286 of 2019 and O.A.Nos.446, 447 & 448 of 2019

Page No.7/7 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter