Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sumeet Research & Holdings Ltd vs Shiva Industries
2022 Latest Caselaw 8314 Mad

Citation : 2022 Latest Caselaw 8314 Mad
Judgement Date : 20 April, 2022

Madras High Court
Sumeet Research & Holdings Ltd vs Shiva Industries on 20 April, 2022
                                                                                     C.S.No.418 of 1996


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 20.04.2022

                                                           CORAM

                           THE HON'BLE MRS.JUSTICE V.BHAVANI SUBBAROYAN

                                                    C.S.No.418 of 1996
                                           and A.Nos.2453 of 2006 and 895 of 1999
                                              and O.A.Nos.438 and 439 of 1996

                     Sumeet Research & Holdings Ltd.,
                     Sumeet Marketing Centre,
                     571, Mount Road,
                     Madras – 600 006.                                                   ... Plaintiff
                                                              Vs.
                     1.Shiva Industries,
                       A-375-A, Gali No.1,
                       Ganesh Nagar Extension,
                       Shakarpur, Delhi.

                     2.City Glassware Corpn.,
                       3, Peddu Naicken St.,
                       Park Town, Madras – 3.                                         ... Defendants

                     Prayer: Plaint filed under Order IV Rule 1, O.S. Rules under Order VII
                     Rule 1 CPC, Sections 27, 105 & 106 of Trade & Merchandise Marks
                     Acts, 1958 and Sections 55 and 62 of Copy Right Act, 1957, pray for
                     Judgment and Decree for:


                                  a) granting a permanent injunction, restraining the defendants, or
                     anyone acting for or together the defendants, by themselves, their
                     licensee, servants, agents, dealers, their printers and distributors, by an

https://www.mhc.tn.gov.in/judis
                     1/4
                                                                                       C.S.No.418 of 1996


                     order of this Court from committing infringement of the Copyright that
                     the plaintiffs have in their artistic style contained in Document No.3 by
                     distributing, printing or advertising or causing to be printed in cartons,
                     letter head, or visiting card, or guarantee-card, or on any goods and trade
                     literature the impugned work as shown in Document No.4, or any other
                     work, which is an imitation or an infringing copy of the plaintiff's artistic
                     work contained in Document No.3 filed along with the plaint:


                                  b) for granting a permanent injunction, restraining the defendant or
                     any one acting for or together with the defendant by themselves, their
                     servants, agents, dealers, representatives, or anyone claiming through
                     them from carrying on their business and/or manufacturing, selling,
                     advertising, or offering for sale their goods gas stove, accessories and
                     similar goods under the name/trade-mark “SUMEET”, or any other
                     name/trade-mark containing identical, or deceptively similar plaintiff's
                     trade-mark “SUMEET”, or any other name/trade-mark containing
                     identical, or deceptively similar to plaintiff's trade-mark “SUMEET” and
                     passing-off their goods gas stove, viz., MO2 and accessories and similar
                     goods and business as and for those of the plaintiffs, manufacture viz.,
                     MO3, or enable others to so pass-off;


                                  c) for a preliminary decree in favour of the plaintiffs directing the
                     defendants to render an account of profits made by them by use of the
                     trade-mark/Copyright “SUMEET” and a final decree in favour of the
                     plaintiff for the amount of the profit found to have been made by the
                     defendants after the defendants have rendered accounts;
https://www.mhc.tn.gov.in/judis
                     2/4
                                                                                        C.S.No.418 of 1996


                                  d) directing the defendants to surrender to the plaintiffs all their
                     goods, impugned cartons, display boards, hoardings, invoices, letter-
                     heads, visiting cards, guarantee cards, office stationeries, advertising and
                     sales promotion materials and all other materials bearing the
                     name/trading style/trade-mark “SUMEET” for destruction.


                                  e) directing the defendants to pay to the plaintiffs the costs of the
                     suit and
                                  f) pass such further or other orders, as this Court may deem fit.


                                     For Plaintiff   : Mrs.G.Gladys Daniel
                                                       for Mr.C.Daniel
                                     For Defendants  : Mr.C.K.Krishnaswamy
                                                    JUDGMENT

Learned counsel for the plaintiff seeks permission of this Court to

withdraw the suit with liberty to refile the suit if the defendant resumes

the use of the impugned mark. She also made an endorsement to that

effect in the Court bundle. Accordingly, this suit is dismissed as

withdrawn with liberty. There shall be no order as to costs.

Consequently, connected applications are closed.

20.04.2022 Index : yes/no Speaking Order:yes/no pam

V.BHAVANI SUBBAROYAN, J.

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

C.S.No.418 of 1996

pam

List of documents marked on the side of the plaintiff

Nil

List of witnesses examined on the side of the plaintiff

Nil

List of documents marked on the side of the defendants

Nil

List of witnesses examined on the side of the defendants

Nil

C.S.No.418 of 1996

20.04.2022

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 Partner Event : IJJ

 
 
Latestlaws Newsletter