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

Sun Pharmaeutical Industries ... vs Indkus Nexa
2021 Latest Caselaw 21631 Mad

Citation : 2021 Latest Caselaw 21631 Mad
Judgement Date : 28 October, 2021

Madras High Court
Sun Pharmaeutical Industries ... vs Indkus Nexa on 28 October, 2021
                                                      1

                       IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                           DATED: 28.10.2021

                                                  CORAM

                   THE HONOURABLE DR. JUSTICE G.JAYACHANDRAN

                                      C.S.(Comm.Div) No.67 of 2021
                                     and A.Nos.690 and 691 of 2021

              Sun Pharmaeutical Industries Limited,
              CD Plot No.3, Door No.8,
              Old Tower Block Street,
              Nandhanam Extension,
              Chennai 600 035.                                             ...Plaintiff

                                                 vs
              1.Indkus Nexa
                G-3, Pratap Nagar,
                New Delhi 110 007.

              2.Indo Himalaiyan Herbs Inc.,
                Plot No.158, Sector -29, HUDA,
                Panipat 132 103.                                         ...Defendants

                    Prayer: Civil suit filed under Order VII Rule 1 of Civil Procedure Code,
                    1908 and Order IV Rule 1 of O.S.Rules and Order VII Rule 1 of CPC
                    read with Sections 27, 28, 29, 134 and 135 of the Trademarks Act, 1999
                    read with Sections 51, 52 and 62 of the Copyright Act, 1957, praying for
                    the following judgment and decree
                         a) A permanent injunction restraining the Defendants, their men,
                    servants, agents, distributors, stockists, retailers, legal representatives,
                    job-workers, manufacturers, packers, export / import agents or any other
                    person claiming under them from in any manner infringing the Plaintiff's
                    registered trademark VOLINI through the use of VOLINEX or any other
                    mark or marks that is in anyway identical with and/or deceptively similar
                    to the Plaintiff's registered trademark VOLINI, either by manufacturing
                    or selling or exporting or importing or offering for sale or advertising or
                    in any other manner whatsoever;
https://www.mhc.tn.gov.in/judis
                                                     2


                 (b) A permanent injunction restraining the Defendants, their men,
              servants, agents, distributors, stockists, retailers, legal representatives,
              job-workers, manufacturers, packers, export / import agents or any other
              person claiming under them from in any manner infringing the Plaintiff's
              Copyright in the artistic work found on the VOLINI & VOLINI Maxx
              trade dress/packaging label, more fully specified contained in
              SCHEDULE A to the Plaint, through the use of trade dress / packaging
              label more fully contained in SCHEDULE B to the Plaint or any other
              trade dress / packaging label that bears an overall similarity to and / or is
              a colourable imitation of the Plaintiff's artistic work found on Plaintiff's
              trade dress and / or packaging labels used towards sale of their product
              under the mark VOLINI, either by manufacturing or selling or exporting
              or importing or offering for sale or advertising or in any other manner
              whatsoever:

                 (c) A permanent injunction restraining the Defendants, their men,
              servants, agents, distributors, stockists, retailers, legal representatives,
              job-workers, manufacturers, packers, export/ import agents or any other
              person claiming under them from in any manner manufacturing, selling,
              offering for sale, stocking, importing, exporting, advertising, or in any
              manner directly or indirectly dealing in any products under the trademark
              VOLINEX or any other trademark that is identical with and/or
              deceptively similar to the Plaintiff's prior adopted trademark VOLINI
              and/or use any trade dress and/or packaging label similar to that of the
              Plaintiff's products under the mark VOLINI, so as to pass off the
              Defendants products as and for the products of the plaintiff

                 (d) Directing the Defendants to render a true and faithful accounts of
              the profits earned by them through the sale or advertisement of products
              under the impugned mark VOLINEX and direct payment of such profits
              to the Plaintiff for the acts of infringement and passing off committed by
              the Defendants:

                         (e) Directing the Defendants to surrender to the Plaintiff the entire
                    stock of labels, containers, canisters, boxes, printed materials,
                    promotional materials, stationery, including dyes, blocks, screen prints
                    and other materials bearing the impugned mark VOLINEX and / or the
                    trade dress that are in any manner similar to the Plaintiff's trademark
                    VOLINI and/or their trade dress / packaging label used for VOLINI, for
https://www.mhc.tn.gov.in/judis
                                                            3

                     destruction.

                         f) Directing the Defendants to pay to the Plaintiff the cost of the suit.

                                         For Plaintiff    : Mr.S.Diwakar

                                        For Defendants    : Mr.R.Sathish Kumar



                                                    JUDGMENT

The suit filed for permanent injunction against the defendant

for act of infringement of trademark “VOLINI” and for infringement of

copyright in packaging label and for passing off, now come to an end in

view of the memorandum of compromise entered between the plaintiff

and the defendants.

2.The parties have entered into a written compromise signed by

them and their respective counsel. The said memorandum of

compromise filed in the Registry of this Court on 26.07.2021. Learned

counsel for the respective parties seek decree in terms of the compromise

memo.

https://www.mhc.tn.gov.in/judis

DR.G.JAYACHANDRAN,J.

VRI

3.Perusing the compromise memo, this Court is of the view

that the suit shall be disposed of in terms of compromise as found in

paragraph 3(a) to (h) and default clause (4). Accordingly, the suit is

decreed in terms of paragraph 3(a) to (h) and default clause (4) and the

same shall form part of the decree. No costs. In the light of compromise,

the connected applications in A.Nos.691 and 692 of 2021 are closed.

28.10.2021 vri

C.S.(Comm.Div) No.67 of 2021 and A.Nos.690 and 691 of 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