Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr.A.D.Padmasingh Isaac vs Naresh Jain
2021 Latest Caselaw 22404 Mad

Citation : 2021 Latest Caselaw 22404 Mad
Judgement Date : 16 November, 2021

Madras High Court
Mr.A.D.Padmasingh Isaac vs Naresh Jain on 16 November, 2021
                                                                  C.S.(Comm.Div.)672 of 2019

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 Dated :16.11.2021

                                                     Coram:

                              THE HONOURABLE MR.JUSTICE N.ANAND VENKATESH

                                      Civil Suit (Comm.Div.) No.672 of 2019

                     1. Mr.A.D.Padmasingh Isaac
                        Proprietor,
                        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                                   .. Plaintiffs

                                                    /versus/

                     Naresh Jain
                     Proprietor,
                     Jain Spice and Food Products
                     No.8/139/C, J.P.N. Road,
                     Hyderabad-500 096
                     And also at 15-7-18/A/1, 1st Floor,
                     Kolsawadi, Hyderabad-500 012,
                     Andhra Pradesh                                       ..Defendant

                     1/23
https://www.mhc.tn.gov.in/judis
                                                                  C.S.(Comm.Div.)672 of 2019

                     Prayer: Civil Suit has been filed under Order IV, Rule 1 of the

                     Original Side Rules and Order VII, Rule 1 of the C.P.C. Read with

                     Sections 27(2), 29, 134 & 135 of the Trade Marks Act, 1999,

                     praying to pass a judgment and decree for:-

                                  (a) granting a permanent injunction, restraining the

                     defendant, by itself, their servants, agents, distributors, or

                     anyone claiming through them from manufacturing, selling,

                     advertising and offering for sale of Spices, Spice powders,

                     Turmeric powders, Coriander powders and other food products or

                     other goods using the Trade Mark AARCHI or any other similar

                     Trade Mark or similar sounding expression or in any media and

                     use the same in invoices, letter heads and visiting cards or by

                     using any other trade mark with is in any way visually or

                     deceptively or phonetically similar to the plaintiffs' trade marks

                     AACHI and use the same in pouches, spices, spice powders,

                     Turmeric powders, Coriander powders and other food products or

                     any other goods or use the mark in invoices, letters heads and



                     2/23
https://www.mhc.tn.gov.in/judis
                                                                       C.S.(Comm.Div.)672 of 2019

                     visiting cards or any other trade literature or by using any other

                     trade mark which is in any way visually, or phonetically similar to

                     the plaintiffs' registered Trade Mark Nos.838786, 976559,

                     1025304,         1025305,   1458532,   1479158,     1479159,     1595537,

                     1690157, 1731915, 1731939, 3370962 & 3371000 or in any manner

                     infringe the plaintiff's registered Trade Mark

                                  (b) granting a permanent injunction, restraining the

                     defendant, by itself, its servants, agents, distributors or anyone

                     claiming through him from manufacturing, selling, advertising

                     and offering for sale of spices, spice powders, turmeric powders,

                     coriander powders and other food product, or other goods using

                     Trade Mark AARCHI and or any other similar Trade Mark 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 way

                     visually or deceptively or phonetically similar to the plaintiffs'

                     Trade Mark AACHI in respect of spices, spice powders, turmeric

                     powders, coriander powders and other food products or use the



                     3/23
https://www.mhc.tn.gov.in/judis
                                                                        C.S.(Comm.Div.)672 of 2019

                     mark in invoices, letter heads and visiting cards or any other

                     trade literature or by using any other trade mark which is in any

                     way visually, or phonetically similar to the plaintiffs' Trade Mark

                     AACHI or in any manner pass off the plaintiff's 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 Trade Mark word AARCHI

                     and label mark or other identical trade mark used in the pouches

                     and packets bearing the word AACHI and label mark

                                  (d) directing the defendant to render an account of profits

                     made by them by the use of the impugned trademark word

                     AARCHI and label mark on the goods referred and decree the suit

                     for the profits found to have been made by the defendant, after

                     the defendant has rendered accounts:

                                  (e) directing the defendant to pay to the plaintiffs the costs

                     to the suit, and



                     4/23
https://www.mhc.tn.gov.in/judis
                                                                        C.S.(Comm.Div.)672 of 2019

                                  (f) pass such further or other order, as this Hon'ble Court

                     may deem fit and proper in the circumstances of the case and

                     thus render justice.

                                             For Plaintiffs   :Mr.C.Daniel
                                             For Defendant    :Set exparte
                                                              ------
                                                        JUDGMENT

The instant suit has been filed seeking for the relief of

permanent injunction restraining the defendant, his servants,

agents or anyone claiming through the defendant, from

manufacturing, marketing, distributing, offering, advertising for

sale of spices, spice powders, turmeric powders, coriander

powders and other food products or other goods using the trade

mark AARCHI / or any other mark identical or deceptively

similar to the plaintiffs’ registered trade marks AACHI /

and has further prayed for a direction to the defendants

to surrender all the materials bearing the trade mark of the

plaintiffs. The plaintiffs have also sought for a direction to the

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

defendants for rendition of accounts.

2. The case of the plaintiffs pertain to the

infringement of their registered trade mark AACHI /

and passing off of the label marks. The trade mark AACHI was

assigned in favour of the 1st plaintiff by one registered

proprietary concern called the Aachi Masala Foods (P) on

30.03.2007. The plaintiffs state that in the year 1999, the trade

mark AACHI was first applied for and registered in the name of

the 1st plaintiff trading as Naveen products. The plaintiffs also

stated that there are currently 178 registrations of the trade

mark AACHI in various words, labels and stylized marks and the

1st plaintiff also acquired international registration (WIPO) under

the Madrid protocol for the trade mark AACHI word and device

under classes 29, 30 and 43 in 107 and 117 designated countries

respectively. It is claimed by the plaintiffs that the label marks

as a whole have been in use since 1995 and that they have

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

become widely famous among the trading community and the

public. It is further claimed by the plaintiffs that they have been

using these marks AACHI with respect to almost all the masala

preparations from the commencement of their business. The

plaintiffs stated that from the year 2016, they introduced new

label marks across their product segments and all their marks got

registered in class 30, unopposed.

3. The grievance of the plaintiffs is that in October

2019, they came across the defendant's product bearing the word

mark AARCHI and label , in the same colour scheme and

get up of the plaintiffs’ trade mark AACHI. It is stated by the

plaintiffs that they are concerned about the label adopted by the

defendant which is visually, phonetically and structurally similar

to the plaintiffs' trade mark and that the defendant’s mark is a

conscious copy of the plaintiffs’ marks which is widely famous

thereby, leading to infringement and passing off of the goods of

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

the defendants as that of the plaintiffs'. The plaintiffs further

stated that they have no objection for the defendant to market

their product under any name other than AARCHI / and

that their objection is only with respect to the copying of the

colour scheme, get up and the label of their mark. The further

grievance of the plaintiffs is that the defendant’s label consists

of their trade mark AARCHI / written prominently inside

a red oval shaped bubble, which the plaintiffs claim as the

imitation of the plaintiff's device of AACHI. The plaintiff also

claimed that the colour scheme used by the defendant is copied

from the plaintiffs, in all the label marks in question, and that

the label is consciously copied from their label with an intention

of taking undue advantage of reaping the benefits without

sowing. The plaintiffs also stated that the use of the red oval

device in respect of the trade mark AACHI is registered in favour

of the plaintiffs’ in nearly all the 45 classes and also registered in

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

117 countries. The plaintiffs further state that the defendant’s

product is inferior in quality and substandard.

4. The defendant was served with the notice and he has

chosen not to contest the suit and hence was called absent and

set ex-parte by this Court through an order dated 09.11.2021.

5. The only issue that arises for consideration in the present

suit is whether the defendant, by using the mark AARCHI /

has infringed the plaintiffs’ trade marks AACHI / and

whether the same is phonetically, visually and structurally

identical to the trade mark of the plaintiffs and as to whether

the plaintiff is entitled for the reliefs sought for in this suit.

6. The manager of the 2nd plaintiff company was

examined-in chief as PW-1 and Exhibits P1 to P16 were marked.

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

7. Heard Mrs. Gladys Daniel, learned counsel for the

plaintiff. This Court has carefully considered the arguments,

pleadings, evidence of PW1 and the documents relied upon by

the Plaintiff.

8. On carefully going through Exhibits P6, P7, P10 and

P11, it can be seen that the plaintiffs are the registered trade

mark owner of the marks AACHI / . It can be seen that

both the marks have distinct identity and are in usage since 1995.

It can also be seen that the marks AACHI / have become

a well-known mark for masala and food products. The defendant

who was aware about the same decided to make use of this mark

for selling the same class of goods. The defendant is passing off

on the goodwill and reputation earned by the plaintiffs. The legal

use certificate/ registration certificate of the plaintiff's trade

mark was marked as Exhibits P7 and P13 respectively. From a

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

careful perusal of Exhibit P13, it is clear that the trade mark

AACHI is registered and that the sole proprietor concern of the

1st plaintiff owns the intellectual property rights of the trade

mark AACHI. From Exhibits P9, P10 and P11, it is clear that the

1st plaintiff continues to use the trade mark AACHI through his

licensees Aachi Spices and Foods Private Limited and the 2nd

plaintiff. From the above-mentioned Exhibits P9, P10 and P11, it

is clear that the 1st plaintiff owns the trade mark AACHI under

various labels and the 2nd plaintiff uses the same. It is very clear

from exhibits marked that the red oval shaped label trade mark

is registered with the plaintiffs.

9. Further, the 1st plaintiff possesses the

international registration (WIPO) under the Madrid protocol for

the trade mark AACHI word under classes 29, 30 and 43 in 107

countries and the same is clear from the document marked as

Exhibit P14. The 1st plaintiff also possesses the international

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

registration (WIPO) under the Madrid protocol, for the trade

mark AACHI device under the same classes in 117 countries and

the same is clear from the documents marked as Exhibits P14

and P15.

10. The Hon’ble Supreme Court in Parle products (P)

LTD v. J.P. And CO. Mysore reported in (1972) 1 SCC 618,

while dealing with the question of deceptive similarity in the

Trade and Merchandise Marks Act, 1958, held that it would

amount to infringement, if the impugned mark bears an overall

similarity to the registered mark. The relevant paragraph from

the judgment is extracted below.

9. It is therefore clear that in order to

come to the conclusion whether one mark

is deceptively similar to another, the

broad and essential features of the two

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

are to be considered. They should not be

placed side by side to find out if there are

any differences in the design and if so,

whether they are of such character as to

prevent one design from being mistaken

for the other. It would be enough if the

impugned mark bears such an overall

similarity to the registered mark as would

be likely to mislead a person usually

dealing with one to accept the other if

offered to him. In this case we find that

the packets are practically of the same

size, the color scheme of the two

wrappers is almost the same; the design

on both though not identical bears such a

close resemblance that one can easily be

mistaken for the other.

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

11. Further, this court in the case of Issac Issac Mathai

v. Sowkhya Way2health P. Ltd. reported in

MANU/TN/2823/2013, held that adding of one or two words in a

mark does not make any difference as far as phonetic similarity is

concerned. The relevant paragraph from the judgment is

extracted below.

60. It may also be noticed here that act of the

defendant/respondent is not bonafide, though they

are claiming to use the trademark "SOUKYA

WAY2HEALTH", but in all their letter heads and other

documents displayed "SOWKHYA" prominently,

whereas "WAY2HEALTH" is not that prominent.

Besides, e-mail address is also deceptively similar to

that of the plaintiffs/applicants, i.e.

www.sowkhya.com.

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

61. It is well settled law that when there is phonetic

similarity between the two names, then adding of

one or two words does not make it distinct from

similarity. It can therefore, be safely said that the

defendants/respondents have deliberately infringed

the registered trademark of the

plaintiffs/applicants.

12. Exhibit P16 contains the label of the defendant. A

closer look at the trade mark AARCHI / that is used by the

defendant shows that it is being used for manufacturing and

selling masala and food products, the same class of goods which

the plaintiff’s are dealing with. This mark is structurally,

phonetically and visually similar to the plaintiffs’ trade marks

AACHI / . The defendant has adopted this trade mark

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

only with a view to exploit the commercial goodwill achieved by

the plaintiffs. in fact, an attempt was made by the defendant to

register the trade mark AARCHI under class 30 and an objection

was made by the plaintiffs and ultimately the defendant

abandoned the application. A specific averment has been made

to this effect in the plaint.

13. It must be borne in mind that the consumer who

purchases masala and food products will be in the category of a

man of average intelligence and imperfect recollection. To such

a man, there is absolutely no chance of drawing a distinction

between the plaintiffs’ product and the defendant’s product.

This is not a case of deceptive similarity but one of almost exact

reproduction of the registered trade mark of the plaintiffs. The

defendant is deliberately using the trade mark AARCHI / to

mislead the members of the trade and the general public at large

and he is trying to cash on the goodwill and reputation enjoyed

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

by the plaintiffs. A careful look at the impugned marks blatantly

reveal that it is visually, phonetically and structurally identical to

the plaintiff’s registered trade mark.

14. In the present case, both the parties are involved in

the manufacture of masala and food products. The defendant’s

mark is phonetically, structurally and visually identical to the

plaintiffs’ trade mark and it is bound to cause confusion as both

the products will be made available through the same trade

channels and to the same class of consumers. The above

discussion leads to the conclusion that the mark AARCHI /

used by the defendant has infringed the plaintiffs’ trade marks

AACHI / . Accordingly, the plaintiffs are entitled for the

reliefs sought for in this suit. The issue framed by this court is

answered in favour of the plaintiffs.

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

15. In fine, there shall be a decree for permanent

injunction, restraining the defendant, their servants, agents,

men, or anyone claiming through them from manufacturing,

marketing, distributing, offering or advertising for sale of spices,

spice powders, turmeric powders, coriander powders and other

food products or other goods using the trade mark AARCHI /

or any other mark identical or deceptively similar to the

plaintiff’s registered trade marks AACHI / . There shall be

a further decree directing the defendant to surrender all the

materials bearing the trade mark of the plaintiffs. There shall be

a preliminary decree directing the defendant to render true and

faithful accounts of the profits earned by him by using the

offending trade mark AARCHI / , from the date of filing of

this suit up to the date of the judgement and decree passed in

this suit.

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

16. The suit is decreed by imposing costs of Rs. 50,000/-

payable by the defendant to the plaintiffs.

16.11.2021

Index:Yes/No Internet : Yes/No rka

List of Witness examined on the side of the Plaintiffs:-

Mr.B.Gananasambandam – PW.1 Examined in Chief on 16.11.2021.

List of Witness examined on the side of the Defendant :-

-----

List of the Exhibits marked on the side of the Plaintiff:-

Sl. Dated Particulars Parties to Remarks Nos Document .

                           1.          -    legal use certificate of    Plaintiff   Photosta
                                            trade mark Nos.838786,                   t copy
                                            976559, 1025304,
                                            1025305, 1458532,
                                            1479158, 1479159,
                                            1595537, 1690157,
                                            1731915, 1731939,
                                            3370962 & 3371000
                          2. 30.06.20 Certificate of                    Plaintiff   Photosta



https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

Sl. Dated Particulars Parties to Remarks Nos Document .

                                   06     incorporation of Aachi                 t copy
                                          Masala Foods P Ltd.
                           3. 17.03.20 Certificate of               Plaintiff   Photosta
                                 10    incorporation of Aachi                    t copy
                                       Spices and Foods P Ltd.
                           4. 06.03.20 Memorandum of                Plaintiff   Photosta
                                 10    Association of Aachi                      t copy
                                       Spices and Foods P Ltd
                           5. 28.12.20 Certificate of               Plaintiff   Photosta
                                 06    Commercial Tax                            t copy

03.01.20 Registration and Central 07 Sales Tax of Aachi Spices & Foods

6. 10.07.20 Certificate of Plaintiff Photosta 06 Commercial Tax t copy Registration of Aachi Masala & Foods (P) Ltd

7. 01.12.20 Deed of Assignment Plaintiff Photosta 06 between Abishek t copy Enterprises and Aachi Masala Food Pvt. Ltd.

                           8. 01.12.20 Deed of Assignment           Plaintiff   Photosta
                                 06    between Naveen                            t copy
                                       Products and Aachi
                                       Masala Foods Pvt. Ltd.
                           9. 30.03.20 Deed of Assignment           Plaintiff   Photosta
                                 07    between Aachi Masala                      t copy
                                       Foods Pvt Ltd and



https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

Sl. Dated Particulars Parties to Remarks Nos Document .

                                          Mr.A.D.Padmasingh
                                          Isaac trading as Aachi
                                          Spices and Foods
                          10. 31.03.20 Dissolution Deed             Plaintiff   Photosta
                                 07    between Mrs.Rani                          t copy
                                       Pandian and the
                                       Mr.A.D.Padmasingh
                                       Isaac dissolving the
                                       partnership firm,
                                       Naveen Products
                          11. 01.04.20 Trade Mark License user      Plaintiff   Photosta
                                 07    Agreement between                         t copy
                                       Mr.A.D.Padmasingh
                                       Isaac trading as Aachi
                                       Spices and Foods and
                                       Aachi Masala Foods Pvt
                                       Ltd
                          12. 21.04.20 Trade Mark License user      Plaintiff   Photosta
                                 10    Agreement between                         t copy
                                       Mr.A.D.Padmasingh
                                       Isaac and Aachi Spices
                                       and Foods Pvt Ltd
                          13. 21.04.20 Trade Mark License user      Plaintiff   Photosta
                                 10    Agreement between                         t copy
                                       Mr.Mr.A.D.Padmasingh
                                       Isaac and Aachi Masala
                                       Foods P Ltd
                          14.       -     List of Products          Plaintiff   Photosta
                                          manufactured and                       t copy


https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

Sl. Dated Particulars Parties to Remarks Nos Document .

                                          marketed by the
                                          plaintiffs bearing the
                                          trademark AACHI
                          15.       -     Registration certificates    Plaintiff   Photosta
                                          of the mark AACHI in                      t copy
                                          various countries around
                                          the world
                          16. 08.05.20 Madrid Protocol                 Plaintiff   Photosta
                                 17    Registration in classes                      t copy
                                       29, 30, 43 with respect
                                       to the Trademark AACHI
                                       designating 107
                                       countries valid and
                                       subsisting as on date
                          17.     Dec     Plaintiffs Advertisement     Plaintiff   Photosta
                                  2006    in RITZ Magazine                          t copy
                          18.       -     Defendant's Product         Defendant
                                                                            Colour
                                                                             Xerox

List of the Exhibits marked on the side of the Defendants:-

--------

N.ANAND VENKATESH. J.,

rka

https://www.mhc.tn.gov.in/judis C.S.(Comm.Div.)672 of 2019

C.S.No.672 of 2019

16.11.2021

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 : MAIMS

 
 
Latestlaws Newsletter