Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hatsun Agro Product Ltd vs Patanjali Biscuits Pvt Ltd
2026 Latest Caselaw 2069 Mad

Citation : 2026 Latest Caselaw 2069 Mad
Judgement Date : 21 April, 2026

[Cites 11, Cited by 0]

Madras High Court

Hatsun Agro Product Ltd vs Patanjali Biscuits Pvt Ltd on 21 April, 2026

Author: P.Velmurugan
Bench: P.Velmurugan
                                                                    OSA No.263 of 2020


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                        RESERVED ON : 07-04-2026

                                    DATE OF DECISION : 21-04-2026
                                                       CORAM
                             THE HONOURABLE MR JUSTICE P.VELMURUGAN
                                              AND
                            THE HONOURABLE MRS.JUSTICE K.GOVINDARAJAN
                                          THILAKAVADI
                                               OSA No.263 of 2020


                Hatsun Agro Product Ltd.,
                Having registered office at
                No.1/20-A, Rajiv Gandhi Salai (OMR)
                Karapakkam, Chennai-600 097
                And also carrying on its business at
                Old No.AD-83/New No.AD13
                Anna Nagar, Opp. IOB Towers Branch
                Chennai-600 040
                Represented by its Authorised Signatory
                                                                    Appellant
                                                        Vs
                1. M/s.Patanjali Biscuits Pvt. Ltd.,
                   Continental Chambers, 5th Floor
                   15A, Hemantha Basu Sarani
                   Kolkatta-700 001
                2. M/s Patanjali Ayurved Ltd.,
                   Plot No.209, Bhalawa Village
                   Opposite Jaiangir Puri
                   G.T.Karnal Road, Delhi-33
                                                                    Respondents
                    Memorandum of Grounds of Original Side Appeal filed under Order
                XXXVI, Rule 1 of Original Side Rules read with Clause 15 of Letters Patent, to

                                                                                             1



https://www.mhc.tn.gov.in/judis
                                                                           OSA No.263 of 2020


                set aside the judgment and decree dated 07.02.2020 passed by the Hon’ble
                Court in Application No.2920 of 2019 in C.S.No.33 of 2019.
                                  For Appellant:       Mr.N.Surya Senthil and
                                                       Mr.Shubham M.George
                                                       for M/s.Surana and Surana
                                  For Respondents:     Mr.P.Giridharan for R1 & R2
                                                     JUDGMENT

P.Velmurugan J.

This original side appeal has been directed against the judgment and

decree passed by the learned single Judge in Application No.2920 of 2019 in

C.S.No.33 of 2019 dated 07.02.2020, in and by which the suit filed by the

plaintiff for infringement and passing off of its registered trade mark “Arogya”

by the defendants and causing damage to the goodwill and reputation earned by

the plaintiff, has been dismissed summarily with costs.

2. The appellant herein, being the plaintiff, filed the suit for infringement

and passing off of its registered trade mark “AROKYA” by the defendants and

causing damage to the goodwill and reputation earned by the plaintiff stating

that the plaintiff is India’s one of the largest Private sector in the dairy products

and it has established dairies at various places in South India with state of art

facilities meeting the high norms of hygiene and health. Besides milk, the

plaintiff is also engaged in manufacturing other dairy products like ice creams,

dairy whitener, skimmed milk powder AGMARK certified ghee, butter, cooking

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

butter, varieties of curd, panneer and butter milk. Its products are exported to 32

countries including Africa, Middle East and other East Asian countries. The said

products are marketed through various brands such as ARUN, HATSUN,

AROKYA, IBACO etc. The plaintiff has built up a very high and enviable

reputation and goodwill for their products marketed under the trade mark,

AROKYA by virtue of continuous uninterrupted and extensive use of the social

market. It has adopted and used the trademark AROKYA in respect of milk and

milk products since, 1994. The said trademark AROKYA has come to be

distinctive and identified and associated with the plaintiff and has clearly

acquired secondary meaning to connote and denote the products of the plaintiff.

The plaintiff has very huge network of distribution and marketing. Its products

are available everywhere and the trademark has acquired the status of well

known mark. Hence, it vigilantly protects its rights with respect to the trade

mark AROKYA and has filed applications for registration of the trade mark

AROKYA in respect of all the classes in the nice classification and has obtained

registrations for its products as below:-

                                  Number       Class        Date of Filing        Status
                                  2871323        1           29.12.2014         Registered
                                  2871324        2           29.12.2014         Registered
                                  2871325        3           29.12.2014         Registered
                                  2871326        4           29.12.2014         Registered
                                  2871327        5           29.12.2014          Pending
                                  2871328        6           29.12.2014         Registered
                                  2871329        7           29.12.2014         Registered
                                  2871330        8           29.12.2014         Registered
                                  2871331        9           29.12.2014         Registered
                                  2871332       10           29.12.2014         Registered
                                  2871333       11           29.12.2014         Registered
                                  2871334       12           29.12.2014         Registered





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



                                  2871335       13         29.12.2014      Registered
                                  2871336       14         29.12.2014      Registered
                                  2871337       15         29.12.2014      Registered
                                  2871338       16         29.12.2014      Registered
                                  2871339       17         29.12.2014      Registered
                                  2871340       18         29.12.2014      Registered
                                  2871341       19         29.12.2014      Registered
                                  2871342       20         29.12.2014      Registered
                                  2871343       21         29.12.2014      Registered
                                  2871344       22         29.12.2014      Registered
                                  2871345       23         29.12.2014      Registered
                                  2871346       24         29.12.2014      Registered
                                  2871347       25         29.12.2014       Pending
                                  2871348       26         29.12.2014      Registered
                                  2871349       27         29.12.2014      Registered
                                  2871350       28         29.12.2014      Registered
                                  2871351       29         29.12.2014      Registered
                                  2871352       30         29.12.2014       Pending
                                  2871353       31         29.12.2014      Registered
                                  2871354       32         29.12.2014      Registered
                                  2871355       33         29.12.2014      Registered
                                  2871356       34         29.12.2014      Registered
                                  2871357       35         29.12.2014      Registered
                                  2871358       36         29.12.2014      Registered
                                  2871359       37         29.12.2014      Registered
                                  2871360       38         29.12.2014      Registered
                                  2871361       39         29.12.2014      Registered
                                  2871362       40         29.12.2014      Registered
                                  2871363       41         29.12.2014       Pending
                                  2871364       42         29.12.2014      Registered
                                  2871365       43         29.12.2014      Registered
                                  2871366       44         29.12.2014      Registered
                                  2871367       45         29.12.2014      Registered




3. While so, the defendants filed various applications for trademark

‘AAROGYA’ either alone or in combination of other words. The plaintiff on

coming to know about it, issued separate notice of oppositions, dated

09.10.2015 before the concerned Trademark Registry and the same are pending.

In the month of June 2016, the plaintiff came across the products of the first

defendant, namely biscuits sold under the trademark PATANJALI AAROGYA.

To the plaintiff notice to cease and desist from using the trademark AAROGYA

which amounts to infringement of its well known trade mark AROKYA, the

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

first defendant has replied that these two marks are distinct and different.

Earlier, when two other applications were made for registration of trademark

under class 5 and class 29, the plaintiff filed its objections and same was

abandoned by the defendants. Now under class 30, they have obtained

registration for PATANJALI AAROGYA. Hence, the plaintiff has already

initiated opposition proceedings before the trade mark registry against the

defendants' trademark and the same is pending. The plaintiff alleges that the use

of the offending trademark PATANJALI AAROGYA by the defendants is an act

of dishonesty and solely with bad faith. It is an infringement of the plaintiff’s

registered trademark as the defendants are using the offending trademark with

respect to the biscuits made out of milk. This is in the teeth of the fact that the

defendants have obtained registration for milk and dairy products in respect of

which the plaintiff’s trademark AROKYA is extensively used and thus

committed a serious act of infringement of the plaintiff’s registered trademark.

It was also alleged that the defendants are passing off their goods as that of the

plaintiff by using the offending trademark PATANJALI AAROGYA. Therefore,

the plaintiff sought for a judgment and decree seeking the following reliefs:-

(a) For permanent injunction restraining the defendant by itself, its agents, servants or any one claiming through it from in any manner infringing the plaintiff’s trade mark ‘AROKYA’ by using the trademark ‘AAROGYA’ or any other mark or marks which are in any way identical or deceptively similar or colourable imitation of the plaintiff’s registered trademarks as described in the Schedule to the plaint.

(b) For permanent injunction restraining the defendant by itself,

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

its servants or agents or anyone claiming through it from in any manner passing off its products as that of the plaintiff by using the offending trademark ‘AAROGYA’ which are similar, deceptively similar and identical to the plaintiff’s trademark ‘AROKYA’ or by using any other trademark which is similar, deceptively similar or identical to that of the plaintiff’s trademark ‘AROKYA’ by manufacturing or selling or offering for sale or in any manner advertising the same.

(c) Directing the defendant to surrender to the plaintiff the entire products with the offending labels, stocks with offending labels together with the blocks and dies, name boards, sign boards etc for destruction.

(d) Directing the defendant to render true and faithful accounts of the profits earned by them through the sale of the offending milk products bearing the offending trademark label and directing payment of such profits to the plaintiff.

(e) Directing the defendant to pay to the plaintiff the cost of the suit.

4. Pending the suit, the plaintiff also filed O.A.Nos.33 & 34 of 2019

seeking for an order of interim injunction restraining the defendants from in any

manner infringing the plaintiff’s trademark ‘AROKYA’ and also from passing

off its products by using the offending trademark AAROGYA. This Court, by

order dated 28.02.2019, granted an order of interim injunction for a period of

four weeks i.e., till 28.03.2019.

5. Aggrieved by the above order, the defendants, by way of written

statement and counter, filed A.Nos.2230, 2231 & 2920 of 2019 seeking to

vacate the order of interim injunction and also to dismiss the suit summarily,

contending inter alia that the suit for infringement is not maintainable. The

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

word ‘AAROGYA’ is a Sanskrit word which means ‘overall well being’. The

second defendant is carrying on business since 2006 in natural health, food,

personal care, home care and allied fields including yoga related practices. The

plaintiff is engaged only in milk and milk products and marketing the same

using the trademark ‘AROKYA’. The plaintiff’s have not diversified in

manufacturing any other products apart from milk and dairy related products

using the said trademark. The product of the plaintiff and the product of the

defendants are entirely different. ‘AROKYA’ for milk and milk products and

‘PATANJALI AAROGYA’ for biscuit are distinct and totally different. They are

non-identical and distinctive. They are phonetically and visually dis-similar.

This will no way damage the goodwill or reputation of the plaintiff. Further, the

defendants products also share a good reputation among consumers. The

defendants products are marketed all over India and in the said effect, several

crores of rupees is spent for advertising their products with the word

“Patanjali”. The suit is filed suppressing the fact that the defendants are the

registered owners of the trademark “Patanjali Aaroyga” both in English and

Hindi under class 30. The plaintiff has not got the trademark registration under

class 30. Under the Trade Marks Act, no suit for infringement can be instituted

against a registered trademark holder. In view of sections 28 and 134 of the

Trade Marks Act, the suit is not maintainable. When suit for infringement itself

is not maintainable, the relief for passing off also not maintainable. Further, the

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

defendants 1 and 2 are carrying on business at Kolkatta and New Delhi

respectively. For relief of passing off, suit has to be filed at the defendants place.

Hence, for lack of jurisdiction and for being barred by law, the suit has to be

dismissed by passing a summary judgment holding that the plaintiff has no real

prospect to succeed in the suit.

6. The learned Judge, by order dated 05.07.2019 in O.A.Nos.33, 34 of

2019, A.Nos.2230, 2231 & 2920 of 2019, after hearing the parties, passed the

following order:-

“16. Legal obligation of one party to a victim as a result of a civil wrong or injury requires some form of remedy from a court system. A tort liability arises because of a combination of directly violating a person’s rights and the transgression of a public obligation causing damage or a private wrong doing. Evidence must be evaluated in a court hearing to identify who the tort feasor / liable party is in the case.

17. It is relevant to point out that there is no interconnectivity between the products sold by the Plaintiff and the Defendants and the classes of registration are also different, as the Plaintiff’s trademark was registered under Class 29, whereas the products of the Applicants/Defendants was under

Class 30. The Plaintiff’s Trademark “Arokya” was familiar amongst general public in connection with milk and milk products only, whereas the Applicants/Defendants involve in

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

preparation of biscuit related items. In this regard, I find much force in the contention raised by the learned counsel for the Applicants/Defendants that the mark has to be viewed as a whole and together and cannot be looked into in a divided form and in an isolated manner.

18. It is seen that the Applicants/Defendants are carrying on its business under the Trademark “Patanjali Aarogya” for nearly three years and the Plaintiff, having kept quiet all these years, cannot attempt to stall the business of the Applicants/Defendants on one fine morning, unless there is a specific finding in the suit after full fledged trial. Hence, this Court finds that there is no need for an interim order to be in operation and therefore, the interim injunction granted by this Court on 28.02.2019, which was later on ordered to be kept in abeyance for shorter period, is liable to be vacated.

19. Accordingly, Application Nos.2230 and 2231 of 2019 are ordered and the interim injunction granted by this Court in O.A.Nos.33 and 34 of 2019 on 28.02.2019 is hereby vacated.

21. A.No.2920 of 2019 filed to pass a summary judgment is dismissed, in view of the fact that the interim order granted by this Court is vacated and the entire issues, such as damages, jurisdiction, passing off, etc need to be decided after full-fledged trial by letting the respective parties to adduce both oral and documentary evidence.

22. It is made clear that the observations made herein above are only for the purpose of disposal of these

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

Applications and it will have no bearing on the main suit to be decided.”

7. Aggrieved by the above order, the plaintiff and the defendants filed

O.S.A.Nos.264, 284 & 285 of 2019 respectively, and the Division Bench of this

Court, by order dated 05.11.2019, disposed of the appeals with the following

observations:-

“6. The learned counsel for the defendants Mr.P.Giridharan, submits that the learned Single Judge has summarily rejected the application in Application No.2920/2019, filed by the defendants, to pass a Summary Judgment under Order XIIIA of the Code of Civil Procedure without any reason and since the said application filed by the defendants was filed before framing of issues and the full fledged trial of the said suit would defeat the very purpose of XIIIA of Commercial Courts Act, 2015 (4 of 2016) as inserted in the Code of Civil Procedure Code.

7. On the other hand, the learned counsel for the plaintiff/respondent Mr.Aashishjazn Lunza submits that the issues raised in the plaint deserves full fledged trial and rejection of the Application No.2920 of 2019, filed by the defendants, was justified. He further submits that even vacating of the injunction granted earlier in favour of the plaintiff was not justified and therefore, he has

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

also filed Cross Appeals viz., O.S.A. Nos.284 and 285 of 2019 before this Court.

8. Having regard to the above submissions and perusing the materials available on record, the learned Single Judge has given cogent reason for vacating the injunction and hence, we are not inclined to interfere with the order passed by the learned Single Judge in Application Nos.2230 and 2231 of 2019. Therefore, O.S.A.Nos.284 and 285 of 2019 are dismissed.

9. But, we note that the rejection of the Application No.2920 of 2019, filed by the defendants, to pass a summary judgment, has been summarily rejected by the learned Single Judge without giving any conjoint reasons.

10. Certainly, a full fledged trial of a suit will consume a lot of time of the Court and therefore, unless there are cogent and strong reasons as envisaged under Order XIIIA of the Civil Procedure Code as applicable to commercial disputes under the provisions of the Commercial Courts Act, 2015 (4 of 2016), inserted in the Code of Civil Procedure, the dismissal of the Application by the learned Single Judge in Application No.2920 of 2019, for summary judgment, is not sustainable.

11. Since the learned Single Judge has not dealt with these aspects, we are inclined to allow the present appeal, filed by the defendants. Accordingly, O.S.A.No.264 of 2019 is allowed and we set aside the

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

order passed by the learned Single Judge in Application No.2920 of 2019 and the matter is remitted back to the learned Single Judge to decide the Application No.2920 of 2019, filed by the defendants to pass a Summary Judgment once again as expeditiously as possible.

12. With the above directions, all the appeals are disposed of. No costs. Consequently, the connected miscellaneous petitions are closed.”

8. On the matter being remanded, the learned single Judge has taken up

the Application No.2920 of 2019 filed by the defendants for fresh consideration

and by the impugned order dated 07.02.2020, has allowed the application and

dismissed the suit with costs, observing as follows:-

“25.Order XIII Rule (3) C.P.C., states the grounds for summary judgment. The Court may give a summary judgement against a plaintiff or defendant on a claim if it considers that

a) the plaintiff has no real prospect of succeeding on the claim or the defendant has no real prospect of successfully defending the claim, as the case may be;

and

b) there is no other compelling reason why the claim should not be disposed of before recording of oral evidence.

26. First it has to be seen, 'whether there is any

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

compelling reason to record oral evidence in this case'. The statements made by the plaintiff in the plaint are substantially accepted by the defendants, except the plea regarding the status of ‘well known trademark’ and the allegation of infringement. The defendants have not seriously controverted other facts averred in the plaint. When the plaintiff proprietorship of the trademark “Arokya” and the use of the trademark ‘Patanjali Aarogya’ by the defendants is not in dispute for facts admitted no proof required. Therefore, there is no compelling reason in this case for recording oral evidence.

27.Next, we have to see 'whether there is any real prospect of success for the plaintiff'. As discussed earlier, when section 12 of the Trade Marks Act give discretion to the Registrar to permit registration by more than one proprietor of the trademark which are identical or similar in case of honest concurrent use and when section 28(3) of the Trade Marks Act permits coexistence of two or more owners of identical or nearly similar trademark, the plaintiff prospect to succeed is nil even if the plaintiff averments are taken as proved in toto.

28. Apart from the statutory impediment for the plaintiff to succeed, even on facts, the case of the plaintiff has no possibility of success because, the product of the defendants is not identical or similar to

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

that of the plaintiff. The class under which the defendants holding his trademark registration is different from the class under which the plaintiff holds trademark registration. The plaintiff has not in the trade of manufacturing biscuits and no sign of its intention to involve in biscuit manufacturing in future.

29. As reprimanded by the Supreme Court in Vishnudas case (cited supra), the plaintiff cannot try to have monopoly over the trademark for all products and prevent others using the mark for the goods which the plaintiff not producing. Further, the litmus test for infringement is not only the phonetic similarity or visual similarity but also to attract section 29(2) of the Trade Marks Act, the similarity or identity must likely to cause confusion on the part of the public, or 'whether is likely to have an association with the registered trademark'. To attract section 29(4) of the Trade Marks Act, the registered trademark must have reputation in India and the use of the mark without due cause takes unfair advantage or is detrimental to, the distinctive character or repute of the registered trade mark.

30.By using the word ‘Aarogya’ along with the word ‘Patanjali’ for the biscuits manufactured by the defendants can no way be detrimental to the milk or milk product of the plaintiff marketed in the name “Arokya”. In fact the brand ‘Patanjali’ due to its vast presence in the market through various products enjoys

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

secondary meaning and it is not the word “Arogya” a generic word which enjoys secondary meaning. The averment of the plaintiff that the defendants attempt to steal the bulwark and palladium created by the plaintiff is a shallow jargon borrowed from judicial pronouncement. The allegation against the defendants that the plaintiff's good will at stake and reputation is in peril are only an illusion but not real.

31. For the said reasons, the application is allowed and consequently, the suit is dismissed with costs.”

9. Questioning the correctness of the impugned order, the

appellant/plaintiff has filed the present appeal before this Court.

10. The learned counsel appearing on behalf of the appellant would

submit that the appellant is India’s one of largest private sector dairy and in fact

one of the market leaders in the food processing industry. It is involved in the

manufacture and marketing of various food products including milk and dairy

products and has been doing the business from 1970 and using the trademark

AROKYA since 1994 and is also the registered proprietor of the trademark

AROKYA under Class 29 for milk and dairy products and also under Class 30

for products such as ice creams, deserts and confectionery. The appellant has

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

registration for the trademark AROKYA, both for the word as well as its devices

and continues to enjoy its proprietary rights obtained through such registrations

and earned their goodwill and reputation with respect to its trademark

AROKYA. They came to know about the trademark applications made by the

first respondent for registering the trademark AAROGYA. The appellant

opposed the trademark applications through separate notice of opposition filed

with the Trademarks Registry on 09.10.2015 and the same are also pending.

Subsequently, the appellant, in the month of June 2016, came to know that the

first respondent sold the products under the trademark PATANJALI AAROGYA

and the appellant dispatched the notice dated 14.06.2016. The first respondent

sent a reply dated 30.06.2016 contending that the two marks were different from

one another, which is wholly untenable in law. Further, the second respondent

also filed trademark applications, for which the appellant filed the opposition

applications and immediately, the appellant filed the suit for infringement and

passing off caused to its trademark AROKYA in C.S.No.33 of 2019 and

obtained an interim order of injunction. The respondents filed applications in

A.Nos.2230 & 2231 of 2019 for vacating the interim order, taking a stand that

the second respondent obtained registration even in the year 2016 for the

trademark PATANJALI AAROGYA and despite the appellant’s opposition, the

second respondent has registered the trademark PATANJALI AAROGYA

through fresh application. The respondents also filed an application in

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

A.No.2920 of 2019 for passing of summary judgment dismissing the suit

invoking Order XIII-A, Rule 3 of Civil Procedure Code. The learned Judge

vacated the interim order and also passed the judgment of summary dismissal in

favour of the respondents quoting the decision of the Hon’ble Supreme Court in

Vishnudas Trading v. Vazir Sultan Tobacco Ltd., (1997) 4 SCC 401, without

considering the fact that the appellant has made huge investments and also the

registered proprietor of the trademark AROKYA, which is a well known

trademark in the market. The learned counsel also submitted that the

respondents registered the very same trademark being phonetically similar,

which affects the appellant’s reputation, goodwill and also the profits by

creating confusion in the minds of the public. The learned Judge also failed to

consider the scope and object of the suit and also the relief sought for by the

appellant for infringement and passing off. The learned Judge, without

considering the fact that there are triable issues, which can be decided only after

completion of pleadings, framing of issues and after a full-fledged trial after

recording of evidence, ought not to have dismissed the suit by passing the

summary judgment at the preliminary stage. Therefore, the learned counsel

submitted that the judgment and decree passed by the learned single Judge are

liable to be set aside.

11. The learned counsel appearing on behalf of the respondents would

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

submit that the appellant’s trademark AROKYA is only associated with the milk

and milk products falling under class 29 and not under class 30, as its

application is pending consideration, whereas the respondents are the registered

proprietor of the trademark PATANJALI AAROGYA for multigrain biscuit

falling under class 30, which is a well known trademark. Further, the products

of the respondents are protected under Section 28(3) of the Trade Marks Act,

which are sold all over India, whereas the appellant’s products are sold only in

South India. Therefore, there is no question of confusion in the minds of the

public, as both the products are distinct. Therefore, the learned Judge rightly

held that the appellant cannot claim monopoly in the trade and cannot prevent

the other registered proprietor of the trademark from marketing their products

by taking advantage of the phonetic similarity. The learned Judge, after

considering Sections 28(3) & 29 of the Trade Marks Act and also Order XIII A

of Civil Procedure Code, as amended in the Commercial Courts Act, 2015,

which lays down the procedure by which the Court may decide a claim

pertaining to any commercial dispute without recording oral evidence, has held

that there is no need to go for a full-fledged trial, as there is no compelling

reason in this case for recording oral evidence, as the products of the appellant

and the respondents are distinctive and the claim of the appellant is barred under

Section 28(3) of the Trade Marks Act, has rightly passed the summary judgment

and rejected the claim of the appellant. Therefore, the learned counsel

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

submitted that there is no merit in the appeal and the same is liable to be

dismissed.

12. We have heard the learned counsel for the appellant and the learned

counsel for the respondents and perused the materials available on record.

13. The specific case of the appellant is that the respondents are using the

offending trademark PATANJALI AAROGYA, though under class 30, in respect

of the biscuits made out of milk by committing an act of infringement of the

registered trademark of the appellant AROKYA for milk and dairy products

with dishonesty and bad faith and thereby passing off their goods as that of the

appellant by using the offending trademark, which necessitated the appellant to

file the suit for infringement and passing off, on the ground that it has caused

damage to the goodwill and reputation earned by the appellant.

14. The case of the respondents is that that the suit for infringement is not

maintainable, as the word ‘AAROGYA’ is a Sanskrit word which means ‘overall

well being’ and the second respondent is carrying on business since 2006 in

natural health, food, personal care, home care and allied fields including yoga

related practices. Whereas the appellant is engaged only in milk and milk

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

products and marketing the same using the trademark ‘AROKYA’ in South

India. The product of the appellant and the product of the respondents are

entirely different, since the trademark ‘AROKYA’ is used for milk and milk

products and ‘PATANJALI AAROGYA’ is used for biscuits, which are non-

identical and distinctive in the market. Though they are phonetically and

visually dis-similar, this will no way damage the goodwill or reputation of the

appellant. Further, the respondents’ products also share a good reputation among

consumers, as they are marketed all over India and in the said effect, several

crores of rupees is spent for advertising their products with the word

“Patanjali”. The appellant has filed the suit suppressing the fact that the

respondents are the registered owners of the trademark “Patanjali Aaroyga” both

in English and Hindi under class 30 and the appellant has not got the trademark

registration under class 30. In view of sections 28 and 134 of the Trade Marks

Act, the suit for infringement is not maintainable against a registered trademark

holder. When suit for infringement itself is not maintainable, the relief for

passing off also not maintainable.

15. The point for consideration in this appeal is whether the summary

judgment of dismissal passed by the learned single Judge is liable to be

interfered with by this Court?

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

16. Admittedly, the appellant is the registered proprietor of the trademark

AROKYA related to the milk and milk products marketed in South India and

they filed the suit for infringement and passing off stating that the respondents

have infringed the trademark of the appellant by using the offending trademark

PATANJALI AAROGYA. Though the appellant initially obtained an order of

interim injunction against the respondents, subsequently the said order came to

be vacated by the learned single Judge. In the meanwhile, the respondents also

filed the application under Order XIIIA, Rule 3 of the Civil Procedure Code, as

amended in the Commercial Courts Act, 2015, for a summary judgment. The

said application was allowed on the ground that the respondents also applied for

registration of the trademark PATANJALI AAROGYA in respect of selling of

biscuits in the market. Though the appellant filed an application raising

objections before the Registrar of Trade Marks, the same is yet to be decided

falling under the exclusive domain of the Registrar of Trade Marks. The bone

of contention on the side of the appellant is that the respondents have infringed

the trademark of the appellant, since they are phonetically similar by the

expression ‘Arokya’ or ‘Aarogya’ and therefore the people would get confusion.

In order to safeguard its goodwill and reputation, the appellant filed the suit for

infringement and passing off. But the specific case of the respondents is that the

products marketed by the appellant and the respondents are distinctive and dis-

similar and initially the appellant registered the trademark for the sale of milk,

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

which was subsequently extended to the other dairy products. Whereas the

respondents registered the trademark AAROGYA with the prefix PATANJALI

in respect of the biscuits sold all over India. The appellant also suppressed the

fact that the respondents are the registered proprietor of the trademark

PATANJALI AAROGYA both in English and Hindi under class 30 and that the

appellant registered the trademark only under class 29 and not under class 30.

Therefore, the appellant’s trademark concerns with the milk and milk products,

whereas the respondents’ trademark concern with the biscuits and other items.

Though one of the contentions raised on the side of the appellant that for

manufacturing biscuits, milk is used, the said argument is not sustainable. As far

as the trademark is concerned, if the people or the customers get confused, they

would not go deep into the contents of the products. They will only see the

similarity and if the same products under the same trademark are marketed, the

people may get confused and the goodwill and reputation may get spoiled.

However, in this case, as pointed out by the learned counsel for respondents, the

learned single Judge has observed that the appellant’s trademark was under

class 29 and the respondents trademark was under class 30 and further the

products marketed by the parties are also distinct and not similar, as the

respondents trademark is prefixed with the word ‘Patanjali’ and when the

respondents filed the application for registration of trademark, the appellant also

opposed the same and the same is pending before the Trade Marks Registry.

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

Further, when Section 12 of the Trade Marks Act gives discretion to the

Registrar to permit registration by more than one proprietor of the trademark

which are identical or similar in case of honest concurrent use and when Section

28(3) of the Trade Marks Act permits coexistence of two or more owners of

identical or nearly similar trademark, the appellant’s prospect to succeed is

remote even if the averments made by the appellant are taken as proved in toto.

The learned Judge has also dealt with the legal provisions in relation to the

products marketed by the appellant and the respondents and found that no oral

evidence is required to decide the issue involved in this case. The main

question is as to whether the respondents are entitled to register the trademark in

the name of PATANJALI AAROGYA and the learned single Judge, applying the

principle laid down by the Hon’ble Supreme Court in Vishnudas Trading case

(cited supra), finding that the goods falling under clause 30 (biscuits) are

entirely different from the goods falling under clause 29 (milk and milk

products) and the respondents are protected under Section 28(3) of the Trade

Marks Act, and also the scope of Order XIII Rule 3 of the Civil Procedure

Code, as amended in the Commercial Courts Act, empowering the Court to pass

a summary judgment, has allowed the application filed by the respondents and

dismissed the suit of the appellant.

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

17. On overall consideration of the materials, this Court finds that there is

no reason to interfere with the judgment and decree passed by the learned single

Judge. Accordingly, the original side appeal stands dismissed. There shall be no

order as to costs.

(P.VELMURUGAN J.) (K.GOVINDARAJAN THILAKAVADI J.) 21-04-2026

Index:Yes/No Speaking/Non-speaking order Internet:Yes Neutral Citation:Yes/No

ss

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

P.VELMURUGAN J.

AND K.GOVINDARAJAN THILAKAVADI J.

ss

Judgment in OSA

21-04-2026

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 : MAIMS

 
 
Latestlaws Newsletter