Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr.A.D.Padmasingh Isaac vs Ganapathi Cottage Industries
2021 Latest Caselaw 19512 Mad

Citation : 2021 Latest Caselaw 19512 Mad
Judgement Date : 23 September, 2021

Madras High Court
Mr.A.D.Padmasingh Isaac vs Ganapathi Cottage Industries on 23 September, 2021
                                                                                          C.S.No.829 of 2008



                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                    DATED: 23.09.2021
                                                         CORAM:
                                   THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                                    C.S.No.829 of 2008

                     1.Mr.A.D.Padmasingh Isaac
                       trading as 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.,
                       No.6, Ground Floor,
                       15th Street, Anna Nagar, 'G' Block,
                       Chennai - 600 040.
                       Represented by its Director,
                       Mr.Ashwin Pandian                                                 ...Plaintiffs

                                                            Vs.

                     Ganapathi Cottage Industries,
                     Ayanavaram, Chennai - 600 023.                                     ...Defendant

                     Prayer: Plaint filed under Order IV Rule 1 of the original side rules and
                     Order VII Rule 1 of C.P.C., r/w. Sections 27(2), 29, 134 and 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 him from
                     manufacturing, selling, advertising and offering for sale using the trade


                     1/8


https://www.mhc.tn.gov.in/judis/
                                                                                            C.S.No.829 of 2008



                     mark Ganapathi in "AACHI" or any other 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 which is in any way phonetically similar to the
                     plaintiffs' trade mark "AACHI" or in relation to any readymade Dosai Idly
                     Wet Mix items and use the same pouches, packets or use the 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 phonetically similar to the
                     Plaintiffs' registered Trademark Nos.922594, 922595, 1372439, 838786,
                     976559 or in any manner infringe the Plaintiff's registered Trademark.
                                   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 name Ganapathi in AACHI.
                                   c) directing the Defendant to render an account of profits made by
                     them by the use of the impugned trademark as shown in Document No.2 on
                     the goods referred and decree the suit for 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 Plaintiffs      : Ms.T.Hemalatha for
                                                                    Mrs.Gladys Daniel
                                             For Defendant       : Set exparte




                     2/8


https://www.mhc.tn.gov.in/judis/
                                                                                            C.S.No.829 of 2008




                                                         JUDGMENT

The 1st plaintiff, who is the registered proprietor of the word mark

"AACHI" and the 2nd plaintiff, which has been engaged in manufacture of

various food products, particularly, relating to masala powders used in

making of South Indian food items like Sambar, Rasam, Briyani etc., has

sued for injunction restraining the defendant from using the mark "AACHI"

along with the prefix "Ganapathi in AACHI" for its Idly and Dosa batter,

contending that such said user would amount infringement of its trademark,

since the 1st plaintiff has got a registration for using the word mark

"AACHI" for use in masala powders, spices and preparations made from

cereals. Even as early as on 12.02.2000, the said registration has been

renewed as on date. It is claimed that the 1st plaintiff has permitted the 2nd

plaintiff to use the said mark “AACHI”.

2.The plaintiffs would claim that as prior users as well as a

registered holders of the trademark, they are entitled to injunctive reliefs. A

decree for mandatory injunction directing the defendant to surrender all the

https://www.mhc.tn.gov.in/judis/ C.S.No.829 of 2008

packing material and advertisement material etc. has also been sought for,

apart from the reliefs of accounting and costs.

3.The defendnat in the suit was served on 30.11.2010. Despite

such service, the defendant did not chose to appear to contest the suit.

Therefore, the defendant was called absent and set exparte on 06.07.2021,

when this Commercial Division took cognizance of the suit.

4.One Mr.B.Gnanasambandam has been examined as P.W.1. He

has produced various pouches as exhibits to demonstrate that the plaintiff

has been using the trade name "AACHI" in almost all of its products. The

pouch used by the defendant for packing its products has been filed as

Ex.P11. The trademark license user agreement between the 1st plaintiff and

the 2nd plaintiff has been produced as Ex.P10. The legal user certificate has

been produced as Ex.P12, while the registration certificate has been

produced as Ex.P6. Mr.B.Gnanasambandam has also spoken about the

likelihood of confusion among the mind of the consumers, if the defendant

is allowed to use the trademark "AACHI" particularly in its product, which

is also a food product falling within the same clause. A perusal of the

https://www.mhc.tn.gov.in/judis/ C.S.No.829 of 2008

evidence shows that the plaintiff is a registered holder of the trademark and

the said trademark is being used by the plaintiff in various edible products,

including the products made out of cereals.

5.In the light of the evidence available, I am convinced that the

plaintiff is entitled to the reliefs sought for in the suit. Therefore, the suit is

decreed as prayed for. No costs. Consequently, connected applications, if

any, are closed.

23.09.2021 kkn

Internet:Yes Index:No Speaking

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

                      S.No                         Description of Documents                             Exhibits
                         1     (Series 2 Nos.) are the original Authorization letters for 1st & 2nd       Ex.P1
                               plaintiffs.





https://www.mhc.tn.gov.in/judis/
                                                                                                      C.S.No.829 of 2008



                      S.No                            Description of Documents                          Exhibits
                         2     Certified copy of Plaintiffs advertisement in RITZ Magazine.               Ex.P2
                         3     Original Plaintiffs' label "AACHI MASALA KULAMBU CHILLY                    Ex.P3
                               MASALA MIXED MASALA".
                         4     (Series 44 Nos.) are the originals of the Plaintiffs' Labels.              Ex.P4
                         5     (Series 15 nos.) are the photocopies of the Legal use certificate of       Ex.P5
                               Trademark.
                         6     (Series 4 nos.) are the photocopies Registration Certificate of            Ex.P6
                               trademark.
                         7     The photocopy of the certificate of Incorporation of Nazareth Foods        Ex.P7
                               Private Limited dated 23.07.2021
                         8     Photocopy of the Certificate of Commercial Tax Registration of Aachi       Ex.P8

Masala & Foods (P) Ltd., dated 10.07.2006. 9 (Series 3 nos.) are the photocopies of the Certificate of Commercial Ex.P9 Tax Registration and Central Sales Tax of Aachi Spices & Foods dated 28.12.2006 and 03.01.2007.

10 The photocopy of the Trademark License user Agreement between Ex.P10 Mr.A.D.Padmasingh Isaac trading as Aachi Spices and Foods and Aachi Masala Foods Pvt. Ltd. dated 01.04.2007. 11 The original Defendant's label plastic pouch AACHI READY MADE Ex.P11 DOSAI IDLY WET MIX 12 The copy of the legal user certificate in respect of the Trademark Ex.P12 AACHI under No.976559 in Class 30 (marked after comparing with the original, verified and returned).

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

Nil

23.09.2021 kkn

https://www.mhc.tn.gov.in/judis/ C.S.No.829 of 2008

R.SUBRAMANIAN, J.

KKN

C.S.No.829 of 2008

https://www.mhc.tn.gov.in/judis/ C.S.No.829 of 2008

23.09.2021

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