Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Aravind Laboratories vs Kaybee Exim Pte Ltd
2021 Latest Caselaw 17849 Mad

Citation : 2021 Latest Caselaw 17849 Mad
Judgement Date : 1 September, 2021

Madras High Court
M/S.Aravind Laboratories vs Kaybee Exim Pte Ltd on 1 September, 2021
                                                                                      C.S.No.656 of 2011

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                    DATED: 01.09.2021
                                                         CORAM:
                                   THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                                    C.S.No.656 of 2011

                     M/s.Aravind Laboratories,
                     3/17, Valluvar Salai,
                     Ramapuram, Chennai – 600 089.
                     Represented by its Partner,
                     Mr.T.Devanathan                                                       ...Plaintiff

                                                            Vs.

                     Kaybee Exim PTE Ltd.,
                     7500A Beach Road,
                     #13 – 308 The Plaza,
                     Singapore – 199591.                                                ...Defendant

                     Prayer: Plaint filed under Order VII, Rule 1 of C.P.C., r/w. Order IV Rule 1
                     of the High Court original side rules r/w. Sections 27, 134 & 135 of the
                     Trademarks Act, 1999, praying as follows:-
                                   a) granting a permanent injunction, restraining the Defendant, by
                     itself, its servants, agents, distributors, or anyone claiming through them
                     from manufacturing, selling, advertising and offering for sale using the
                     Trade Mark BEST EYES upon the goods or in any media and use the same
                     in “TEXTILE AND TEXTILE GOODS, NOT INCLUDED IN OTHER
                     CLASSES, BED AND TABLE COVERS, ALL BEING GOODS FALLING
                     IN CLASS 24” by using any other trade mark which is in any way visually,

                     1/6


https://www.mhc.tn.gov.in/judis/
                                                                                          C.S.No.656 of 2011

                     phonetically or deceptively similar to the Plaintiffs registered Trademark
                     “EYETEX”, or in any manner infringing the plaintiffs registered trademark
                     Nos.124824 & 271583 in Class 3.
                                   b) 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 BEST EYES or other deceptively similar Trade
                     Mark.
                                   c) for a preliminary decree in favour of the Plaintiffs, directing the
                     defendant to render an account of profits made by them by the use of the
                     Trademark BEST EYES on the goods referred and for a final decree in
                     favour of the Plaintiffs for the amount of the profits found to have been
                     made by the Defendants, after the Defendants have rendered accounts.
                                   d) directing the Defendant to pay to the Plaintiffs the costs of the
                     suit.
                                             For Plaintiff        : M/s.C.Daniel & Gladys Daniel
                                             For Defendant        : Set exparte




                                                         JUDGMENT

Mrs.Gladys Daniel, learned counsel appearing for the plaintiff

would submit that she has got instructions to withdraw the suit.

https://www.mhc.tn.gov.in/judis/ C.S.No.656 of 2011

2.Recording the said statement, this suit is dismissed as

withdrawn. No costs.

24.08.2021 kkn

Internet:Yes Index:No Non-speaking

List of witness examined on the side of the plaintiff:

Mr.D.Balajhi (P.W.1)

List of documents marked on the side of the plaintiff:

S.No. Description of Documents Exhibit 1 The original Authorization letter dated 13.02.2021. Ex.P1 2 The original Plaintiff's pouch EYETEX. Ex.P2 3 The Xerox copy of the legal use certificate of Trademark No.124824 Ex.P3 is respect of word EYETEX in Class 3 dated 11.09.1946 with renewal along with 65B affidavit enclosed. 4 The xerox of the legal use certificate of Trademark No.271583 in Ex.P4 respect of word EYETEX in Class 3 dated 24.04.1971. 5 The Xerox copy of the legal use certificate of Trademark No.296914 Ex.P5 in respect of word EYETEX in Class 3 dated 14.06.1974. 6 The Xerox copy of the partnership deed dated 01.10.2006 Ex.P6

https://www.mhc.tn.gov.in/judis/ C.S.No.656 of 2011

S.No. Description of Documents Exhibit 7 The Trademark journal No.1400 showing the Defendant Ex.P7 advertisement in the Trademark Application No.1011987 dated 25.05.2001.

8 The office copy of the Trademark Opposition papers filed by the Ex.P8 plaintiff on 08.12.2008.

9. The office copy of the Cease and Desist notice sent by the plaintiff to Ex.P9 the Defendant on 23.09.2009.

List of witness and documents filed on the side of the defendant:

Nil

01.09.2021 kkn

https://www.mhc.tn.gov.in/judis/ C.S.No.656 of 2011

R.SUBRAMANIAN, J.

KKN

C.S.No.656 of 2011

01.09.2021

https://www.mhc.tn.gov.in/judis/ C.S.No.656 of 2011

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