Citation : 2024 Latest Caselaw 21598 Mad
Judgement Date : 13 November, 2024
C.S.(Comm.Div)No.144 of 2024
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 13.11.2024
CORAM
THE HONOURABLE MR. JUSTICE ABDUL QUDDHOSE
C.S.(Comm.Div.)No.144 of 2024
and O.A.Nos.563 & 564 of 2024
and Application Nos.4122 and 4123 of 2024
Hatsun Agro Product Ltd.,
Having registered office at
No.41 (49), Janakiram Colony Main Road,
Janakiram Colony, Arumbakkam,
Chennai 600 106
Represented by its authorized signatory Mr.P.Vivek ...Plaintiff
.Vs.
M/s.P.A.Food Products
Represented by its Proprietor Mr.R.Palanivel
Having registered office at
No.93/253 E, Pillayar Kovil Street, Chennampet,
Vaniyambadi, Vellore – 635 751.
Tamil Nadu. ... Defendant
Plaint filed under Order VII Rule 1 of CPC read with Order IV Rule 1 of High
Court O.S. Rules and Section 134 and 135 of the Trademarks Act, 1999 and Section
7 of the Commercial Courts Act, 2015, praying for:
a.For a permanent injunction restraining the Defendant, by itself, its servants,
agents, legal representatives, distributors or anyone claiming through it from in any
manner infringing the Plaintiff's registered trademark "ARUN" by using the mark
https://www.mhc.tn.gov.in/judis
Page No.1/4
C.S.(Comm.Div)No.144 of 2024
ARUN / or any other deceptively similar mark in any manner
whatsoever causing infringement to the Plaintiff's registered trademark as described
in the Schedule to the Plaint;
b. For a permanent injunction restraining the Defendant, by itself, its servants,
agents, legal representatives, distributors or any one claiming through it from in any
manner whatsoever from passing off and enabling others to pass off the Defendant's
business as that of the Plaintiff's by using the mark "ARUN" or any other mark or
trade name which is deceptively similar or identical to the Plaintiff's trademark
ARUN in any manner whatsoever;
c. For a recognition that the Plaintiff's trademark "ARUN" is a well-known
mark as recognized under the Trade Marks Act 1999;
d. Directing the Defendant to surrender to the Plaintiff all the products and
stocks with the offending labels, together with the blocks, dies, name boards, sign
boards, etc., for destruction;
e. Directing the Defendant to render true and faithful accounts of the profits
earned by it through the sale of the products bearing the offending trademark labels
and directing payment of such profits to the Plaintiff;
https://www.mhc.tn.gov.in/judis
Page No.2/4
C.S.(Comm.Div)No.144 of 2024
f. Directing the Defendant to pay to the Plaintiff a sum of Rs.3,00,000/- as
damages for committing acts of infringement of trademark and passing off;
For Plaintiff : Mr.Surya Senthil
JUDGMENT
Both the parties have arrived at a settlement and a Joint Compromise Memo
has also been filed. The respective parties have signed the Compromise Memo. Both
the parties are personally present in the open Court today.
2.In terms of the Memorandum of Compromise, dated 09.11.2024, this suit is
decreed. The Memorandum of Compromise, dated 09.11.2024 shall form part of the
Judgment and Decree. No Costs. Consequently, connected applications are closed.
13.11.2024
Index : Yes/No
Internet : Yes/No
speaking order/Non-speaking order ssr
https://www.mhc.tn.gov.in/judis
C.S.(Comm.Div)No.144 of 2024
ABDUL QUDDHOSE, J.
ssr
C.S.(Comm.Div.)No.144 of 2024 and O.A.Nos.563 & 564 of 2024 and Application Nos.4122 and 4123 of 2024
13.11.2024 https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!