Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ansari Estate Pvt. Ltd vs Mahadevan
2022 Latest Caselaw 9246 Mad

Citation : 2022 Latest Caselaw 9246 Mad
Judgement Date : 29 April, 2022

Madras High Court
Ansari Estate Pvt. Ltd vs Mahadevan on 29 April, 2022
                                                                                   C.S..No.475 of 2013

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED: 29.04.2022

                                                          CORAM

                                   THE HONOURABLE MR.JUSTICE SENTHILKUMAR
                                               RAMAMOORTHY

                                                     C.S.No.475 of 2013
                                                    and A.No.344 of 2020


                     Ansari Estate Pvt. Ltd.
                     2/1, Riverside Road,
                     Egmore, Chennai - 600 008
                     Represented by its Managing Director
                     Mr.N.M.Mohammed Thameemul Ansari                                ... Plaintiff

                                                            vs.

                     Mahadevan                                                     ... Defendant

                     PRAYER: Plaint filed under and Order VII Rule 1 of CPC And Order IV

                     Rule 1 of O.S.Rules Read With Sections 28, 29, 105 and 106 of the

                     Trademarks Act, 1999 prayed for Judgment and Decree:-



                                  (a) a permanent injunction restraining the defendant, his men,

                     servants, agents, representatives or any one claiming through them from in



                     1/6


https://www.mhc.tn.gov.in/judis
                                                                                         C.S..No.475 of 2013

                     any manner infringing the plaintiff's registered trademark 'hotel marina

                     towers' logo by use of the trademarks "the marina" logo or any mark

                     similar to plaintiff's said registered trademark;



                                  (b) a permanent injunction restraining the defendant, his men,

                     servants, agents, representatives or any one claiming through them from in

                     any manner passing off and / or enabling others to pass off the defendant's

                     hotel business as and for the plaintiff's hotel business by use of the

                     trademark "the marina" logo or any other mark deceptively similar to the

                     plaintiff's trademark "hotel marina towers" logo with identical scheme,

                     get up and layout or in any other manner whatsoever;



                                  (c) the Defendant be ordered to surrender to plaintiff for destruction

                     of all paper and card board, boxes, bags, booklets, calendars, envelopes,

                     cards, pamphlets, posters, sign boards, paper towels and handkerchiefs,

                     forms and letter heads and other materials bearing the trademark "the

                     marina" logo or any mark deceptively similar to plaintiff's trademark and

                     artistic work "hotel marina towers" logo.

                     2/6


https://www.mhc.tn.gov.in/judis
                                                                                          C.S..No.475 of 2013




                                  (d) a preliminary decree be passed in favour of the plaintiff directing

                     the defendant to render account of profits made by use of trademark "the

                     marina" logo and a final decree be passed in favour of the plaintiff for the

                     amount of profits thus found to have been made by the defendant after the

                     latter have rendered accounts;



                                  (e) The defendant be ordered and decreed to pay to the plaintiff a sum

                     of Rs.26,00,000/- as damages for acts of infringement of trademark and

                     passing off committed by the defendant by running hotel business bearing

                     the trademark and artistic works the marina logo;



                                  (g) for costs of the suit.


                                         For Plaintiff         : M/s.K.Ashok Kumar

                                         For Defendant         : Mr.N.C.Vishal for M/s.K.Premchandar

                                                               **********




                     3/6


https://www.mhc.tn.gov.in/judis
                                                                                      C.S..No.475 of 2013

                                                       JUDGMENT

The suit was filed for permanent injunctions in respect of alleged

trademark infringement and passing off, surrender of infringing material for

destruction, rendition of accounts with a decree for profits, and damages.

The parties subsequently entered into a Memorandum of Compromise dated

28.04.2022. On perusal, the said Memorandum of Compromise has been

duly executed by the plaintiff, the defendant and their respective counsel.

By the Memorandum of Compromise, inter alia, the defendant agreed not to

use the mark MARINA in relation to hotels and also not to open any further

restaurant with the mark MARINA within the distance of 5 kilometres from

the plaintiff's hotel. The plaintiff agreed not to object to the defendant's

existing restaurant and both parties agreed not to object to each other's use

of the mark "MARINA" in respect of outdoor catering services. There is no

legal impediment to the issuance of a decree in terms of the Memorandum

of Compromise.

https://www.mhc.tn.gov.in/judis C.S..No.475 of 2013

2. Accordingly, C.S.No.475 of 2013 is decreed in terms of the

Memorandum of Compromise dated 28.04.2022, which shall form an

integral part thereof. In the facts and circumstances, there will be no order

as to costs. Consequently, A.No.344 of 2020 is closed.

29.04.2022 rna Index : Yes / No Internet : Yes / No

https://www.mhc.tn.gov.in/judis C.S..No.475 of 2013

SENTHILKUMAR RAMAMOORTHY,J

rna

C.S.No.475 of 2013 and A.No.344 of 2020

29.04.2022

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter