Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ricaria Support Services Private ... vs The Registrar Of Trade Marks
2024 Latest Caselaw 21776 Mad

Citation : 2024 Latest Caselaw 21776 Mad
Judgement Date : 19 November, 2024

Madras High Court

Ricaria Support Services Private ... vs The Registrar Of Trade Marks on 19 November, 2024

Author: Abdul Quddhose

Bench: Abdul Quddhose

    2024:MHC:3925

                                                                 CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        DATED : 19.11.2024

                                                             CORAM

                                     THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE

                                     CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

                     Ricaria Support Services Private Limited,
                     rep. by its Director Samarth Sindhi                                .. Appellant

                                                               -vs-

                     The Registrar of Trade Marks,
                     Trade Marks Registry, Chennai,
                     Intellectual Property Office Building,
                     G.S.T.Road, Guindy,
                     Chennai - 600 032.                                                  .. Respondent
                     Prayer: This Civil Miscellaneous Appeal filed under Section 91 of the Trade
                     Marks Act, 1999 to allow the appeal and set aside the order dated
                     07.02.2024 in Trade Mark Application No.4769799 for the Trade Mark
                     'MARS BY GHC' in class 05.
                                  For appellant     :       Mr.P.Wilson,
                                                            Senior Counsel for
                                                            Mr.Richardson Wilson

                                  For respondent    :       Mr.M.Karthikeyan,
                                                            SPC

                                                           JUDGMENT

This appeal has been filed, challenging the order dated 07.02.2024

https://www.mhc.tn.gov.in/judis CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

passed by the respondent under Section 11 of the Trade Marks Act, refusing

to register the appellant's Trade Mark "MARS BY GHC" applied under class

5, i.e., Pharmaceuticals, Medical and Veterinary preparations etc.,.

2.According to the appellant, by total non application of mind to the

appellant's Trade Mark "MARS BY GHC" and the cited Trade Mark

"MARS", the respondent has, at the threshold itself, refused to consider the

application of the appellant by rejecting the same under Section 11 of the

Trade Marks Act.

3.The learned Senior Counsel appearing for the appellant would

submit that the cited Trade Mark under the impugned order involves a

manufacturer, who is dealing exclusively in pharmaceutical items and does

not have any relevance with regard to the appellant's Trade Mark "MARS"

even though the cited Trade Mark is also registered under class 5 of the

Trade Marks Act. He would submit that since the cited Trade Mark "MARS"

involves a manufacturer of pharmaceutical items and the drugs sold by the

said manufacturer are schedule-H drugs, the same cannot be compared with

that of the appellant, who are selling life style products. According to the

https://www.mhc.tn.gov.in/judis CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

learned Senior counsel for the appellant, there is no deceptive similarity

between the appellant's Trade Mark as well as the cited Trade Mark as it

will not cause any confusion in the minds of the public. He drew the

attention of this Court to the impugned order and would submit that the

reasons given by the respondent registry under the impugned order are

arbitrary and the same has been given by total non application of mind to the

fact that the appellant's mark "MARS BY GHC" and the cited mark viz.,

"MARS", whose manufacturer sells different products, will not cause

confusion in the minds of the public. Therefore, according to him,

erroneously, the impugned order has been passed, refusing to register the

appellant's Trade Mark under Section 11 of the Trade Marks Act, 1999.

4.Learned Senior Counsel for the appellant also drew the attention of

this Court to the additional affidavit filed by the appellant dated 05.10.2024

before this Court pursuant to directions given by this Court on 26.09.2024.

As seen from the additional affidavit, the appellant has stated that it is

willing to modify its applied mark "MARS BY GHC" by changing the word

'BY GHC' to show the origin of goods and to enhance the dis-similarity with

any other existing mark containing the word 'MARS' if the respondent is

https://www.mhc.tn.gov.in/judis CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

willing to accept the said modification for allowing registration of the

appellant's Trade Mark.

5.When the appellant has produced documents before this Court to

show that the appellant's mark viz., "MARS BY GHC" is intended for

broader spectrum of products, including pharmaceuticals, medical and

veterinary preparations, sanitary preparations for medical purposes, dietetic

food and substances adapted for medical or veterinary use, among others,

whereas the cited mark under the impugned order viz., "MARS" involves

pharmaceuticals and medicinal preparations. According to the appellant,

their products under the Trade Mark "MARS BY GHC" can be purchased

directly from the shelf without any confusion. Whereas, the products sold

under the Trade Mark "MARS", which is the cited Trade Mark for refusing

registration of the appellant's Trade Mark, cannot be purchased from the

shelf as a medical prescription from a Doctor is required.

6.Section 11 of the Trade Marks Act stipulates certain related grounds

to refuse registration of Trade Marks. When the appellant has placed

documents before this Court to show that the Trade Mark of the appellant

https://www.mhc.tn.gov.in/judis CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

"MARS BY GHC" cannot be treated to be deceptively similar to that of the

cited mark, the respondent ought not to have dismissed the appellant's

application at the threshold itself under Section 11 of the Trade Mark Act,

1999.

7.The respondent has also not disclosed in the impugned order as to

which category the appellant's application falls, as Section 11 discloses

various categories (Grounds) for refusing to register any Trade Mark. If the

appellant was allowed to publish its Trade Mark in the Trade Mark Journal,

any third party objecting to the registration of the applied Trade Mark in

favour of the appellant has got the legal right to oppose the registration of

the appellant's Trade Mark by filing an Opposition Petition. Instead of

following the said exercise, the respondent, through a non speaking order

with regard to the category under which the appellant falls under Section 11

of the Trade Mark Act, 1999, has rejected the appellant's application at the

threshold itself by applying Section 11 of the Trade Mark Act, 1999. The

appellant has also agreed to modify its applied Trade Mark "MARS BY

GHC" by which the size of the word GHC to show the origin of goods and to

enhance the dis-similarity with any other existing mark containing the

https://www.mhc.tn.gov.in/judis CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

common word 'MARS', if the respondent is willing to allow the said

modification for allowing registration of the appellant's mark as seen from

the affidavit filed by the appellant dated 05.10.2024 before this Court

pursuant to the direction given by this Court on 26.09.2024.

8.After giving due consideration to the aforementioned factors,

necessarily, this appeal will have to be allowed by setting aside the

impugned order and by permitting the appellant to publish its Trade Mark in

the Trade Marks Journal to enable any third party to oppose the appellant's

registration by filing an appropriate petition in accordance with the

provisions of the Trade Marks Act, 1999.

9.It is also to be noted that prior to the filing of the application for

registration of the appellant's Trade Mark, the appellant has pleaded that

they did not receive any cease and desist notice from any contesting party.

10.In the result, the impugned order dated 07.02.2024 passed by the

respondent, is hereby quashed and the appeal is allowed by permitting the

appellant to publish its Trade Mark "MARS BY GHC" or its modified Trade

https://www.mhc.tn.gov.in/judis CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

Mark to suit the requirements of the respondent in the Trade Marks Journal

by inviting opposition petitions if any from any third party to enable the

third party to file Opposition Petition opposing the registration of the

appellant's Trade Mark and as and when such an Opposition Petitions are

filed, the respondent will have to consider the same, on merits and in

accordance with law and pass final orders after affording a fair hearing to all

the parties. No costs. Consequently, connected petition is closed.

19.11.2024

ab Index: Yes/No Speaking/Non Speaking Order Neutral Citation Case: Yes/No

To

The Registrar of Trade Marks, Trade Marks Registry, Chennai, Intellectual Property Office Building, G.S.T.Road, Guindy, Chennai - 600 032.

https://www.mhc.tn.gov.in/judis CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

ABDUL QUDDHOSE,J.

ab

CMA (TM) No.12 of 2024 and CMP No.13363 of 2024

19.11.2024

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 : MAIMS

 
 
Latestlaws Newsletter