Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.D.Padmasingh Issac vs Jeevana Foods
2022 Latest Caselaw 4294 Mad

Citation : 2022 Latest Caselaw 4294 Mad
Judgement Date : 7 March, 2022

Madras High Court
A.D.Padmasingh Issac vs Jeevana Foods on 7 March, 2022
                                                                      C.S.(Comm. Div.) No.11 of 2022

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  Dated: 07.03.2022

                                                        Coram:

                       THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY

                                           C.S.(Comm. Div.) No.11 of 2022 &
                                      A.Nos.340 of 2022 & O.A.Nos.33 & 34 of 2022

                     1. A.D.Padmasingh Issac,
                        Proprietor, 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 Private Limited,
                        No.1926, 34th Street, I Block,
                        Ishwarya Colony, Anna Nagar West,
                        Chennai-600 040,
                        Represented by its Director
                        Mr.Ashwin Pandian                                         .. Plaintiffs

                                                             Vs.

                     Jeevana Foods
                     No.1, 2nd Cross Street,
                     Kumaran Kudil Main Road,
                     Thoraipakkam,
                     Chennai-600 097.                                            .. Defendant




                     Page No.1/6


https://www.mhc.tn.gov.in/judis
                                                                              C.S.(Comm. Div.) No.11 of 2022

                                  This Civil Suit has been filed under IV Rule 1 of Original Side Rules and
                     Order VII Rule 1 of CPC read with Sections 27(2), 29, 134 and 135 of the
                     Trade Marks Act, 1999, praying to grant a judgment and decree on the
                     following terms: (a) A permanent injunction retraining the Defendants, by itself,
                     its servants, agents, distributors, or anyone claiming through them from
                     manufacturing, selling, advertising and offering for sale using same and similar
                     label, get up, and colour scheme used by the Defendant under trademark
                     'JEEVANA' as shown in Document No.2 or in relation to any masala items and
                     use the same pouches, packet of masalas and spices or any their goods or by
                     using any other Trademark which is in any way visually, and deceptively
                     similar to the Plaintiffs' registered Trademark “AACHI MASALA KULAMBU
                     CHILLY POWDER” label shown in Document No.1 or in relation to any
                     masala items and use the same pouches, packets of masalas and spices or any
                     other goods or use the mark in invoices, letters heads and visiting cards or any
                     other trade literature or by using any other Trademark which is in any way
                     visually, and deceptively similar to the Plaintiffs' registered Trademark
                     No.1318495 and or in any manner infringe the Plaintiffs' registered Trademark;
                     (b) granting a permanent injunction, restraining the Defendant, by itself, its
                     servants, agents, distributors, or any one claiming through them from
                     manufacturing, selling, advertising and offering for sale using same or similar
                     get up, and colour scheme used by the Defendant shown in Document No.2 or
                     by using any other trade mark which is in any way visually or deceptively
                     similar to the Plaintiffs' Trademark “AACHI MASALA KULAMBU CHILLY
                     POWDER” label as shown in Document No.1 or in relation to any any masala

                     Page No.2/6


https://www.mhc.tn.gov.in/judis
                                                                           C.S.(Comm. Div.) No.11 of 2022

                     items and use the same pouches, packets of masalas and spices or any other
                     goods or use the mark in invoices, letters heads and visiting cards or any other
                     trade literature or by using any other Trademark which is in any way visually
                     and deceptively similar to the Plaintiffs' Trademarks “AACHI MASALA
                     KULAMBU CHILLY POWDER” as shown in Document No.1 or                         in any
                     manner pass off the Plaintiffs goods; (c)directing the Defendant to surrender to
                     the Plaintiffs all packing material, cartons, advertisement materials and
                     hoardings, letter-heads, visiting cards, office stationery and all other materials
                     containing/bearing the name 'JEEVANA' and packets in the Color scheme and
                     Get up as shown in Document No.2 or other deceptively similar trademark used
                     in the pouches and packets in respect of masalas; directing the Defendant to
                     render an account of profits made by them by the use of the impugned
                     Trademark 'JEEVANA' and packets in the Color Scheme and get up as shown
                     in Document No.2 on the goods referred and decree the suit for the profits
                     found to have been made by the Defendant, after the Defendant has rendered
                     accounts and (e) directing the Defendant to pay the Plaintiffs the costs to the
                     suit.
                                            For Plaintiffs     : M/s.Gladys Daniel
                                            For Defendant      : M/s.J.Lokesh


                                                             JUDGMENT

The plaintiffs and the defendant have executed a memorandum of

compromise dated 18.02.2022. On perusal, it is evident that the said

memorandum of compromise has been executed by each of the plaintiffs and

Page No.3/6

https://www.mhc.tn.gov.in/judis C.S.(Comm. Div.) No.11 of 2022

the defendant. In addition, the respective counsel have also executed the same.

2. In this suit, the plaintiffs had prayed for permanent injunctions to

restrain infringement of trademark and passing off. In addition, the plaintiffs

had prayed for surrender of the infringing materials, for rendition of accounts

and for a decree of profits per accounts. As per the memorandum of

compromise, the defendant has submitted itself to a judgment and decree in

terms of prayers [a] and [b] of paragraph-35 of the plaint. In addition, the

defendant has given undertakings in respect of its trademark application and

that of the plaintiffs. The defendant has also agreed not to adopt in future marks

which are deceptively similar to the plaintiffs' trademark 'AACHI'. The plaintiffs

have relinquished the reliefs prayed for in clauses (c), (d) and (e) of paragraph-

3. On examining the above terms of compromise, it appears that there is

no legal impediment to the suit being decreed in terms thereof. Accordingly,

C.S.(Comm. Div.) No.11 of 2022 is decreed in terms of the memorandum of

compromise dated 18.02.2022, which shall form an integral part thereof.

Page No.4/6

https://www.mhc.tn.gov.in/judis C.S.(Comm. Div.) No.11 of 2022

Consequently, connected miscellaneous applications are closed. There will be

no order as to costs.

07.03.2022

Index : Yes/No

Internet: Yes/No

kal

Page No.5/6

https://www.mhc.tn.gov.in/judis C.S.(Comm. Div.) No.11 of 2022

SENTHILKUMAR RAMAMOORTHY, J

kal

C.S.(Comm. Div.) No.11 of 2022 & A.Nos.340 of 2022 & O.A.Nos.33 & 34 of 2022

07.03.2022

Page No.6/6

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