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

Bharat Balar vs Rajendra Distributors
2021 Latest Caselaw 581 Mad

Citation : 2021 Latest Caselaw 581 Mad
Judgement Date : 7 January, 2021

Madras High Court
Bharat Balar vs Rajendra Distributors on 7 January, 2021
                                                                        C.S.No.701 of 2014


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 07.01.2021

                                                      CORAM:

                                     THE HON'BLE JUSTICE C.V.KARTHIKEYAN

                                                C.S.No.701 of 2014


                   1.Bharat Balar,
                     F-3, First Floor, Akshaya Plaza,
                     108, Adittanar Salai,
                     Egmore,
                     Chennai - 600 002.

                   2.White Lion Trading Private Ltd.,
                     F-3, First Floor, Akshaya Plaza,
                     108, Adittanar Salai,
                     Egmore,
                     Chennai - 600 002.
                     rep. by its Managing Director,
                     Mr.Bharat Balar.                                      ... Plaintiffs

                                                        ..Vs..

                   1.Rajendra Distributors,
                     38/41, Reghunayakuly Street,
                     Park Town,
                     Chennai - 600 003.

                   2.Sha Mahendra Kumar Asuram,
                     Director,
                     Rajendra Distributors,
                     No.2, Nyniappa Maistry Street,
                     Chennai - 600 003.


                  1/8
https://www.mhc.tn.gov.in/judis/
                                                                                  C.S.No.701 of 2014


                   3.Sha Asuram Madaji,
                     Director,
                     Rajendra Distributors,
                     No.2, Nyniappa Maistry Street,
                     Chennai - 600 003.                                            ... Defendants

                   PRAYER :            Plaint filed under and Order IV Rule 1 of the Madras High

                   Court Original Side Rules read with Order VII Rule 1 of the Code of Civil

                   Procedure read with Section 27 of the Trademarks Act, 1999 and Sections

                   11 and 22 of Designs Act, 2000 prayed for a Judgment and Decree:-



                                   (a) a Permanent injunction restraining the defendants by

                   themselves, their heirs, legal representatives, men, servants, agents,

                   distributors, stockists, wholesalers, retailers, representatives, or any one

                   claiming through them from in any manner infringing the plaintiffs'

                   copyright in the registered design by manufacturing, assembling, sale and

                   distribution of containers with or without idly plates with identical designs

                   for their products or any product which is an imitation of the plaintiffs'

                   copyright in the registered design no.256062 dated 27th August 2012 in

                   class 07-02 for Unitary Multilayer Container and idly plates or in any other

                   manner whatsoever;

                                   (b) a Permanent injunction restraining the defendants, by

                  2/8
https://www.mhc.tn.gov.in/judis/
                                                                                     C.S.No.701 of 2014


                   themselves, their heirs, legal representatives, men, servants, agents,

                   distributors, stockists, wholesalers, retailers, representatives or any one

                   claiming through them from in any manner passing off and enabling others

                   to pass of their containers with or without idly plates as and for plaintiffs'

                   Unitary Multilayer Container and idly plates by using the identical shape and

                   configuration for their products or any other Products which are identical to

                   that of or an obvious imitation of the plaintiffs' Unitary Multilayer Container

                   and idly plates respectively and amount to product passing off or in any

                   other manner whatsoever;



                                   (c) The defendants be ordered to surrender to the plaintiffs for

                   destruction, all moulds, blocks, dyes, Brouchers and all other materials used

                   for the manufacture and marketing of containers and idly plates which are

                   identical to or an obvious imitation of the plaintiffs' copyright in the

                   registered design;



                                   (d) a preliminary decree be passed in favour of the plaintiffs

                   directing the defendants to render account of profits made by imitating

                   imitation of the plaintiffs' copyright in the registered design in respect of


                  3/8
https://www.mhc.tn.gov.in/judis/
                                                                                           C.S.No.701 of 2014


                   Unitary Multilayer Container and idly plates and a final decree be passed in

                   favour of the plaintiffs for the amount of profits thus found to have been

                   made by the defendants after the latter have rendered accounts;



                                   (e) the defendants be ordered and decreed to pay to the plaintiffs a

                   sum of Rs.5,00,000/- as damages for acts of Design infringement and

                   passing off committed by the defendants by manufacture and sale of

                   containers and idly plates bearing the Shape and configuration and design of

                   the plaintiffs;



                                   (f) for costs of the suit.



                                       For Plaintiff                 : M/s.Chandhini
                                                                       for Mr.Arun C.Mohan

                                       For Defendants                : Mr.Kalyan Jhabakh
                                                                       for M/s.Surana and Surana
                                                                *******




                                                        JUDGMENT

https://www.mhc.tn.gov.in/judis/ C.S.No.701 of 2014

On 29.12.2020 a Letter had been addressed by the learned counsel

for the plaintiff to the Registrar (Original Side Commercial Division of

Madras High Court).

2. The Letter is extracted below:

"AAM/RS/1603/

The Registrar, Original Side Commercial Division Madras High Court Chennai.

Dear Sir,

Ref: Madras High Court - CS (Commercial) No.701 of 2014 - Bharat Balar and White Lion Trading Private Ltd., - V - Rajendra Distributors and 2 others.

----------

We write on behalf of the Plaintiff in the above captioned matter.

We hereby withdraw the Civil Suit (Commercial Division) No.701 of 2014 as per out client's instructions.

The said suit and injunction are listed for hearing before Hon'ble Mr.Justice C.V.Karthikeyan on 4th January 2021.

Kindly take this as an endorsement and do the needful.

https://www.mhc.tn.gov.in/judis/ C.S.No.701 of 2014

Yours faithfully, sd/----

(ARUN C.MOHAN) Counsel for Plaintiff."

3. It is to be mentioned that a memo had also been filed by the

learned counsel for the defendants and they have also stated as follows:

"1. It is submitted the Defendant herein had filed an application under Section 19 of the Designs Act, 2000 seeking cancellation of the registration of Registered Design No.256062 in Class 07 - 02 in the name of the Plaintiff.

2. It is submitted that the Deputy Controller of Patents and Designs by order dated 19th June 2020 the application filed by the Defendants for the cancellation of the registered Design No.256062 dated 27th August 2013 in respect of "Unitary Container" in 07 - 02 was allowed and it was ordered to record that the said design as cancelled in the Register of Designs.

3. The order dated 19th June 2020 is enclosed herewith.

It is therefore prayed that this Hon'ble Court may be pleased to record this memo and pass appropriate orders.

https://www.mhc.tn.gov.in/judis/ C.S.No.701 of 2014

Dated at Chennai on this 6th day of November 2020.

sd/----

(SURANA AND SURANA) Counsel for Defendant."

4. The order dated 19.06.2020 passed by the Deputy Controller

and Patents and Designs has also been enclosed. At any rate, since the

plaintiff has indicated withdrawal without any liberty, the suit is dismissed

as withdrawn. No order as to costs.

07.01.2021 Index : Yes / No Web : Yes / No rna

C.V.KARTHIKEYAN, J

rna

https://www.mhc.tn.gov.in/judis/ C.S.No.701 of 2014

C.S.No.701 of 2014

07.01.2021

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