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

M/S.Apex Laboratories Private ... vs Macleods Pharmaceuticals ...
2021 Latest Caselaw 13149 Mad

Citation : 2021 Latest Caselaw 13149 Mad
Judgement Date : 5 July, 2021

Madras High Court
M/S.Apex Laboratories Private ... vs Macleods Pharmaceuticals ... on 5 July, 2021
                                                                O.S.A.(CAD) Nos.141 and 142 of 2021



                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED:      05.07.2021

                                                     CORAM :

                                   THE HON'BLE MR.SANJIB BANERJEE, CHIEF JUSTICE
                                                          AND
                               THE HON'BLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY


                                        O.S.A. (CAD) Nos.141 and 142 of 2021


                     M/s.Apex Laboratories Private Limited,
                     29, III Floor, SIDCO Garment Complex,
                     Guindy, Chennai – 600 032
                     rep. by its Authorised Signatory
                     D.Jude F.L.S.Durai Pandian                          ...   Appellant
                                                                               in both appeals

                                                    Vs.

                     Macleods Pharmaceuticals Limited,
                     304, Atlanta Arcade, Marol Church Road,
                     Near Leela Hotel, Andheri Kurla Road,
                     Andheri (East),
                     Mumbai – 400 059.                                   ...   Respondent

in both appeals

PRAYER: Appeals filed under Section 13 of the Commercial Courts Act, 2015 against the order dated 23.02.2021 passed in O.A.Nos.418 and

____________

https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

For Appellant : Mr.R.Sathishkumar

For Respondent : Mr.P.S.Raman Senior Counsel for M/s.Madhan Babu

COMMON JUDGMENT (Delivered by the Hon'ble Chief Justice)

These appeals arise out of a common judgment and order

dated February 23, 2021 passed at the final stage of an

interlocutory application in a suit for infringement and passing off.

2. The plaintiff is the appellant herein. The plaintiff is the

registered owner of the word-mark BILTEN used as a medicine with

the product Bilastine as its principal component. The product is sold

as tablets and comes in strips and is described as “Bilastine Tablets

20 mg”. The defendant uses the mark BELATIN. The mark is not

registered. The defendant's product also comes as a tablet in strips

and is described as “Bilastine Tablets 20 mg”. Both products are

used as antihistamines.

____________

https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

3. An ex parte injunction was obtained by the plaintiff on

September 18, 2020 immediately upon the suit being received.

What counted with the Court at such stage was that the plaintiff's

mark was registered and the plaintiff may have introduced the

product in the market prior to the defendant's launch or commercial

sale of the defendant's BELATIN.

4. In the impugned judgment, the trial Court noticed that

there was close proximity between the dates of application for

registration of the two marks, the launch of the products and the

commercial release thereof. Indeed, at paragraph 19 of the

impugned judgment, the following dates have been recorded:

“19. ...

The above facts throw up for further discussion the following:

(1) that the defendant had applied for registration on 21.06.2019;

(2) that the plaintiff had applied for registration on 25.07.2019;

(3) that both the plaintiff and the defendant had

____________

https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

given in their application forms as propose to use their respective marks;

(4) The defendant launched their product on 31.10.2019;

(5) The plaintiff commenced commercial exploitation in November 2019; and (6) The defendant commenced commercial exploitation in February 2020.”

5. The plaintiff says that the only reason furnished in the

impugned judgment for vacating the subsisting injunction is found

at paragraph 24 thereof. The plaintiff disagrees with the test

formulated in the paragraph and the distinction made between an

ordinary person seeking to purchase an article of commerce and a

medical practitioner prescribing a particular medicine or drug. In

the relevant paragraph, the trial Court has held that a different set

of parameters needs to be adopted “by not just comparing the two

products as is compared in cases of products sold off a shelf or by

comparing the similarities in names but by examining them through

the looking glass of a registered medical practitioner.” The trial

Court has reasoned that the medical practitioner would be aware of

____________

https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

the efficacies of several available drugs in the field and would

choose an appropriate drug for the patient. What the trial Court

seems to suggest is that a medical practitioner would know the

difference between BILTEN and BELATIN while prescribing the one

or the other for a particular patient. Prima facie, such a test cannot

be completely brushed aside. However, it must also be

remembered that several similar sounding drugs or medicines may

be generic and, to such extent, they may be interchangeable and

the medical practitioner may prescribe one or the other without

making any distinction or even the pharmacist may provide one or

the other depending on the availability. In a sense, the trial Court

appears to be justified that when it is the name of a medicine or

drug, particularly one which is not available over the counter and

without a prescription, the verisimilitude of the names may not

create the kind of confusion that may occur if the product was an

ordinary article of commerce where the imperfect recollection

theory would operate with greater force.

6. The plaintiff insists that since it is evident from the

____________

https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

documents relied upon by the parties that it was the plaintiff who

was the first to hit the market with its BILTEN tablets, the injunction

already obtained should not have been vacated. There is substance

in the plaintiff's assertion in such regard that in a fifty-fifty situation

where no injunction subsists, none may be issued if there is a

genuine defence which is made out; but where an injunction

subsists, something more must be demonstrated by the defendant

to have it vacated than a mere arguable defence.

7. The dates indicated in the relevant order are important in

such context. Both products appear to be generic as they indicate

the primary composition to be Bilastine. Both products are used as

antihistamines.

8. Ordinarily, the prior user of a product has a better right,

where user is not necessarily the prior adopter of the mark, but the

person who uses the mark with the product in the market. Again,

the test is not as high as whoever is the earlier is entitled to

protection against the other. The assessment is not made with a

____________

https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

stopwatch, whereby an interim order is issued merely because one

of the products was launched at 12 noon and the other at 6 pm or

one was launched a week before the other was.

9. At the end of the day, the substance of the actionable

wrong is the attempt to cash in on the goodwill or the reputation of

a mark or the efficacy of the product associated with the original

mark. If such is the basis of the law in this branch, the mere fact

that a product is launched one day before or the rival product

enters the market three or four months down the line, makes little

difference.

10. The impugned judgment cannot be faulted since it finds

the rights of the parties to be so evenly balanced so as not to be

able to choose one ahead of the other for an injunction to continue,

which is the veritable knell for the product injuncted. In such

context, particularly to balance the equities, the middle path chosen

by the impugned judgment and order appears to be justified and

unexceptionable. It is generally the practice for a direction for

____________

https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

accounts to be maintained so that in the event the plaintiff is

successful in establishing exclusivity at the time of the trial,

adequate compensation may be ascertained from the quantum of

sales of the defendant's product.

11. For the reasons aforesaid, the judgment and order

impugned dated February 23, 2021 does not call for any

interference. It is hoped that the trial Court will find time to decide

the suit as expeditiously as possible and not encourage any delay

on the part of the defendant in the trial being conducted

expeditiously.

O.S.A.Nos.141 and 142 of 2021 are disposed of without any

order as to costs. C.M.P.Nos.6361 ad 6382 of 2021 are closed.

                                                                 (S.B., CJ.)          (S.K.R., J.)
                                                                               05.07.2021

                     Index : No
                     sasi/bbr



                     ____________



https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

To:

The Sub Assistant Registrar Original Side High Court, Madras.

____________

https://www.mhc.tn.gov.in/judis/ O.S.A.(CAD) Nos.141 and 142 of 2021

THE HON'BLE CHIEF JUSTICE AND SENTHILKUMAR RAMAMOORTHY, J.

(sasi)

O.S.A. (CAD) Nos.141 and 142 of 2021

05.07.2021

____________

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 : IJJ

 

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

 
 
Latestlaws Newsletter