Citation : 2022 Latest Caselaw 5792 Ori
Judgement Date : 20 October, 2022
IN THE HIGH COURT OF ORISSA, CUTTACK
CRP No.09 of 2021
In the matter of an application under Section 115 of the Code
of Civil Procedure, 1908.
----------------------------
KD Gold and Diamonds Private limited ....... Petitioner
-Versus-
M/s. Khimji and Sons ....... Opp. Party
For Petitioner: - Mr. M. Vashisht, Sr. Advocate,
M/s. S.K. Mohanty,
J. Mohanty, & R.R. Dash
For Opposite party: - Mr. G. Mukherji, Sr. Advocate,
M/s. S.D. Ray, M. Wright,
M. Agrawal, K. Banerjee,
A. Mishra, S. Acharya &
D.K. Dash
----------------------------
P R E S E N T:
MR. JUSTICE BISWAJIT MOHANTY
---------------------------------------------------------------------------------- Date of Hearing: 13.10.2022 Date of Judgment: 20.10.2022
----------------------------------------------------------------------------------
B. Mohanty, J. The present Civil Revision has been filed by the
petitioner praying for quashing of the order dated 01.10.2021
passed by the learned District Judge,Khurda at Bhubaneswar in C.S. No.02 of 2021 under Annexure-1. It has also prayed for
rejection of the plaint or to pass any order/orders as would be
deemed fit and proper.
2. According to the petitioner/defendant, the opposite
party/plaintiff herein filed the above noted Civil Suit alleging
infringement of trade mark by suppressing many material facts
and documents before the learned District Judge, Khurda and
obtained an interim order temporarily restraining the present
petitioner/defendant from infringing trade mark "Khimji" of the
opposite party/plaintiff. On 09.06.2021 vide Annexure-6, the
learned District Judge, Khurda transferred the case record to
the Court of learned Sr. Civil Judge (Commercial Court),
Bhubaneswar for disposal of the same according to law
notwithstanding the objection of the petitioner/defendant that
since the specified value of the present suit was valued by the
opposite party/plaintiff was Rs.1,00,000/-, the same cannot be
transferred as the minimum pecuniary jurisdiction of the
Commercial Court as per State Government notification was
Rs.5,00,000/-. This has been averred at para 7 of the Civil
Revision Petition. On 01.07.2021, the opposite party/plaintiff
filed a petition under Order-6, Rule 17 under Annexure-23
before the Commercial Court, Bhubaneswar for change of its
name and for introducing the specified value of the subject of
dispute to be at Rs.499.899 Crores. The petitioner/defendant
filed his reply to the said petition under Annexure-9, which is
same as Annexure-24 opposing the prayer for amendment.
While such was the position, vide order dated 07.07.2021 under
Annexure-10, the learned Commercial Court transferred the
case back to the learned District Judge, Khurda considering the
lack of jurisdiction holding therein that the plaintiff has
choosen his option to value the suit at Rs.1,00,000/- and the
said value can be taken into account for determining the
specified value and in view of the relevant provisions of the
Commercial Courts Act, 2015 for short 'the Act' and in view of
the notification dated 11.12.2020 of the Government of Odisha
specifying the pecuniary value of the commercial disputes to be
not less than Rs.5,00,000/-, the Commercial Court had no
pecuniary jurisdiction to entertain the suit. It is not disputed
that none has challenged the order dated 07.07.2021. After the
matter was transferred back to the learned District Judge,
Khurda, the petitioner/defendant filed a petition under Order-7,
Rule-11 on 15.07.2021 before the learned District Judge which
has been enclosed as Annexure-11. Under Annexure-14, the
opposite party/plaintiff filed its objection to such petition. While
so, vide order dated 19.07.2021 under Annexure-12, the learned
District Judge partly allowed the Order-6, Rule-17 petition filed
by the opposite party/plaintiff. While it allowed the proposed
amendment at Sl. Nos.1 & 2 of the Order-6, Rule 17 petition
however, the learned Court rejected the prayer for proposed
amendment at Sl. Nos.3 & 4 as indicated in the Order-6, Rule
17 petition wherein an attempt was made by the opposite
party/plaintiff to incorporate the specified value of the subject
matter of the dispute i.e. market value of the trade marks right
of mark "Khimji" owned by plaintiff valued at Rs.499.899 Crores
in the plaint. It is not disputed by both the parties that none has
challenged this order dated 19.07.2021 under Annexure-12.
Ultimately, vide impugned order dated 01.10.2021 under
Annexure-1, the learned District Judge, who did not allow the
application of the opposite party/plaintiff for introduction of
specified value i.e. the market value of the trade mark valued at
Rs.499.899 Crores, relying upon the averments made at para-22
of the plaint regarding turnover of the opposite party/plaintiff
which was Rs.1,37,56,229/- for the year 2019-20 determined
such turn over as the specified value of the lis and transferred
the case again to the Sr. Civil Judge (Commercial Court),
Bhubaneswar. Challenging the order under Annexure-1, the
present Civil Revision has been filed.
3. Mr. M. Vashisht, learned Sr. Advocate for the
petitioner/defendant submitted that once the learned District
Judge, Khurda came to a conclusion that the valuation suit
warranted that the matter should be decided by the Commercial
Court, he should have rejected the plaint as prayed for by the
opposite petitioner/defendant and should not have transferred
the same to the Commercial Court. Secondly, he submitted that
once the matter came within the purview of 'the Act' and since
though the suit was filed on 22.02.2021 without any application
filed under Order-39, Rule-3 and since the urgent petition
under Order-39, Rule-3 read with Section 151 of C.P.C. was filed
and moved later on 01.03.2021 after a gap of more than a week,
it showed that there was no urgency in the matter and since the
opposite party/plaintiff filed the suit without taking recourse to
Pre-institution mediation as provided under Section 12-A of 'the
Act', on that ground alone, the learned District Judge should
have rejected the plaint. In this connection he relied upon the
decision of the Supreme Court in the cases of M/s. Patil
Automation Private Limited & others Vs. Rakheja Engineers
Private Limited, 2022 (12) SCALE 153. Thirdly, he submitted
that on 13.11.2020 the State had notified for the establishment
of Commercial Courts at the level of Sr. Civil Judge in the
District of Sambalpur, Berhampur, Cuttack and Khurda in
supersession of the earlier notification dated 28.10.2017.
Therefore, opposite party/plaintiff should have filed the suit
before the said Court since the lis was covered under 'the Act'
instead of filing of the same before the learned District Judge. In
this connection, he further submitted that even though by the
date the suit was filed i.e on 22.02.2021 though the above noted
Commercial Courts have not been made functional however, in
the background of doctrine of necessity as espoused by the
Supreme Court in the case of Election Commission of India
and another Vs. Dr. Subramaniam Swamy and another,
(1996) 4 SCC 104, the opposite party/plaintiff should have filed
the suit before the Civil Judge, Sr. Division at Khurda. That not
having been done, he submitted that the plaint should have
been rejected on this account.
4. Mr. G. Mukherji, learned Sr. advocate appearing for
the opposite party/plaintiff submitted that a perusal of the
plaint would show that it is primarily a suit for injunction and
valuation of such suit does not depend upon the valuation of the
property involved. He also submitted that the turnover as
indicated in the plaint cannot be taken to be the market value of
its trade mark rights. He further submitted that in the plaint
there exists no estimation by the opposite party/plaintiff with
regard to market value of its trade mark rights. He also
submitted that the learned court below has gone wrong in
determining the specified value on the basis of the turnover
figures. He reiterated that the suit filed by the opposite
party/plaintiff is principally for injunction when an intangible
right of his in the form of trade mark was misused and
accordingly, it has valued the suit at Rs.1,00,000/-. In such
background, he submitted that no wrong has been committed
by the learned District Judge in not rejecting its plaint however,
by transferring the suit to the learned Commercial Court on the
basis of a wrong reading of fact and law and by assessing the
specified value at Rs.1,37,56,020/- which was not at all there in
the plaint, the learned court below has committed a mistake. In
such background, he submitted that the learned court below
has gone wrong in transferring the suit to the Commercial Court
as the same has been valued at less than Rs.5,00,000/-. He also
submitted that the opposite party/plaintiff has filed C.M.P.
No.615 of 2021, in which the present petitioner/defendant has
already entered appearance, challenging the same impugned
order and praying that the present impugned order be set aside
and the suit be transferred back to the learned District Judge,
Khurda to proceed further in accordance with law. He also
submitted that since its suit has been valued at Rs.1,00,000/-
only, the same should be tried only by the learned District
Judge as suit with such valuation will not come under the
provisions of 'the Act'. In this context, he relied upon the
decisions rendered by Rahasthan High Court in the case of
Neelkanth Healthcare Pvt. Ltd., Jodhpur Vs. M/s. Neelkanth
Minechem Partnership Firm, Jodhpur, AIR 2018 Rajasthan
67. With regard to contention of Mr. Vashisht that the suit was
filed on 02.02.2021 without any application filed under Order
39, Rule-3, he submitted the same is not correct as such
application was filed on the same date and the reference to the
same is there in order dated 22.02.2021 under Annexure-3,
wherein it has been clearly mentioned that another petition was
filed praying for ex-parte hearing. On the same date, P.O. was
on leave and though the same was adjourned to 03.03.2021,
however a motion was made on 25.02.2021 for taking up the
hearing. On that date, the learned District Judge directed for
removal of defects and for putting up the matter on 01.03.2021
and accordingly temporary restraint order was passed on
01.03.2021. With regard to submission of Mr. Vashisht that
once vide notification dated 13.11.2000, the State Government
had notified Civil Judge (Senior Division), Bhubaneswar as a
Commercial Court, therefore the opposite party/plaintiff should
have filed the suit before the said Court, Mr. Mukherji submitted
that the said notification made it clear that the establishment of
such Commercial Court would be with effect from the date from
which such Court would become functional. According to him,
such Courts were made functional w.e.f. 07.06.2021 and since
the suit in the present case with valuation of Rs.1,00,000/- was
filed on 22.02.2021, it was rightly filed before the learned
District Judge. In this context, he relied on the decision of the
Calcutta High Court rendered in the case of Sayan Sarker Vs.
Austin Distribution Private Limited, AIR 2021 Calcutta 169.
5. Heard Mr. M. Vashisht, learned Sr. Advocate for the
petitioner and Mr. G. Mukherji, learned Sr. Advocate for
opposite party.
6. It is well settled that in a matter involving a prayer
for rejection of plaint averments made in the plaint are only
material and are to be scanned. A perusal of the plaint under
Annexure-2 series shows that the opposite party/plaintiff has
filed the suit for infringement of trade mark under Section 134
of the Trade Marks Act, 1999. At para-22, the opposite
party/plaintiff has indicated its turnover for the year 2005-2007
at Rs.26,94,386/- and for the year 2019-2020 at
Rs.1,37,56,020/- and it has also indicated at para-25 that the
prayer for injunction is valued at Rs.1,00,000/- for the purpose
of court fee and jurisdiction. The plaint nowhere indicates
market value of trade mark rights of the plaintiff as estimated by
it. It is not disputed that for the purpose of present case, the
only relevant provision is Clause (d) of Sub-Section (1) of Section
12 of 'the Act' as the right involved in this case is an intangible
right. As per the said clause, the market value of the intangible
right as estimated by the plaintiff (emphasis supplied) shall be
taken into account for determining specified value. As indicated
earlier, in the plaint no such estimation of market value of the
trade mark rights of plaintiff has been indicated by the plaintiff.
It is further well settled that in a suit for injunction, court fee is
payable on the amount at which relief is valued and for the
purpose of suit valuation, valuation of property is not material.
A reading of the prayer at para-26 also shows that the suit is
primarily a suit for injunction. Though a prayer has been made
for delivery accounts of profits, however, the opposite
party/plaintiff has not quantified the same amount as at the
stage of filing of suit the plaintiff may not be a position to know
the quantum of such profits. It is equally well settled that when
such a prayer for accounts is made, the plaintiff can put a
tentative valuation. Correct amount can only be ascertained
when accounts are examined and ordinarily the Court is not
supposed to examine the correctness of valuation at the
inception of the suit as the real value can only come to the
picture after a suit is decreed.
Further a reading of Section 2 (1)(i) of 'the Act' makes
it clear that specified value relating to a commercial dispute
means the value of the subject matter in respect of a suit as
determined in accordance with Section 12 of 'the Act'. A perusal
of Section 12 of 'the Act' as indicated earlier shows that the
relevant provision of law vis-à-vis that Section for our purpose is
Clause-(d) of Sub-Section-1 of Section 12 which makes it clear
that where the relief sought in a suit relates to intangible right,
the market value of the said right as estimated by the plaintiff
shall be taken into account for determining the specified value.
Here it is not disputed that there exists no such estimation of
the market value of the trade mark rights whose infringement is
sought to be protected by the opposite party/plaintiff in the
plaint. It may further be noted here that though the opposite
party/plaintiff wanted to amend its plaint for incorporating its
estimation of the specified value of the subject matter i.e the
market value of its trade mark rights at Rs.499.899 Crores,
however, the same was not allowed by the learned District Judge
himself vide order dated 19.07.2021 under Annexure-12.
Further while returning the plaint to the learned District Judge,
the Commercial Court, Bhubaneswar vide its order dated
07.07.2021 vide Annexure-10 has clearly observed that since
the present plaintiff has choosen its option to value the suit at
Rs. 1,00,000/-, the said value can be taken into account to
determine the specified value. This order has not been
challenged by anybody. In such background, the question arises
as to whether by determining the specified value at
Rs.1,37,56,020/- by relying upon the turnover given by the
plaintiff, the learned District Judge acted with material
irregularity? The answer to this question should be a resounding
yes. As indicated above specified value in respect of an
intangible right in trade mark depends upon the market value of
the said right "as estimated" by the plaintiff. Here, admittedly,
the opposite party/plaintiff has not indicated its estimation of
such value in the plaint and when he wanted to incorporate the
same by amendment, that was negatived by the learned District
Judge vide order dated 19.07.2021 under Annexure-12. In such
background, he ought not to have entered into the exercise of
determining the specified value in absence of clear cut
estimation of the same given by the plaintiff in the plaint
particularly, when he himself has earlier rejected the
introduction of the specified value by way of an amendment.
This exercise of the learned District Judge also creates difficulty
in the background of existence of order dated 07.07.2021 under
Annexure-10 passed by the learned Sr. Civil Judge (Commercial
Court), Bhubaneswar making an observation that the value of
the suit of the plaintiff at Rs.1,00,00/- can be taken into
account for determination of specified value, which has not been
challenged by anybody. In this context, a reference can also be
made to the grounds of challenge as indicated in Civil Revision
petition itself at grounds No. A, B, C, D & E, which are quoted
here under.
"A. For that, the present suit does not fulfils the test and ingredients of 'specified value' as per the Commercial Court Act, 2015 and further the present suit was never filed as a Commercial case as per the provisions of the Act, hence liable to be dismissed on this ground alone.
B. That the suo motu valuation of the present suit by enhancing the valuation to Rs.1.37 Crores and transferring it to Commercial Court is against the provisions Court fee valuation as the opposite party has never valued its suit at such amount.
C. For that the prayer for amendment of the opposite party with respect to specified value being rejected by the Court in the order dated 19.07.2021, there was no occasion for the Court to subsequently give its own interpretation and consider a figure mentioned in the plaint to be the specified value as has been done in the order dated 01.10.2021. Hence the impugned order is liable to be set aside on this ground alone.
D. For that the Court of the District Judge was not acting as a court of appeal so as to send the matter back to the Commercial court when the suit court has already given an observation that the specified value was Rs.1 lakh and had sent the matter back to the court of District Judge on 07.07.2021.
E. For that, the District Judge decided the amendment application under Order-6, Rule-17 vide order dated 19.07.2021 wherein the prayer of the plaintiff seeking amendment of the specified value was rejected. That order having attained finality could not have been recalled or reviewed by any subsequent order by the same court."
A combined reading of all these valid grounds would
show that there was no occasion for the learned District Judge
to subsequently give its own interpretation and to consider the
figure mentioned in the plaint towards turnover to be specified
value as has been done in order dated 01.10.2021 when no
estimation of market value of trade mark rights was provided by
the plaintiff in plaint itself. Therefore, in the background of the
well settled principles of law that in a matter involving rejection
of plaint only the averments made in the plaint are material and
nothing else can be taken into consideration, this Court is of the
opinion that the suit filed by the plaintiff being principally a suit
for injunction and since it has been valued at Rs.1,00,000/-
despite being a commercial dispute cannot go before the
Commercial Courts constituted under 'the Act' as the same was
not covered under 'the Act' on account of less valuation. 'The
Act' does not say that all kinds of commercial disputes should
be tried before the Commercial Courts created by 'the Act'. Only
those commercial disputes so far as Odisha is concerned whose
specified value is more than Rs.5,00,000/- should be brought
before the Commercial Courts or transferred to the Commercial
Courts not all commercial disputes. In Neelkanth Healthcare
Pvt. Ltd., Jodhpur (supra) Rajasthan High Court has made it
clear that Civil Court's jurisdiction is not barred in Commercial
dispute when the specified value does not exceed the prescribed
limit. This Court humbly agrees with such opinion of Rajasthan
High Court. However, one thing is made clear that if the learned
District Judge was not satisfied with the valuation of the suit, he
should have required the plaintiff to correct the valuation and to
pay appropriate court fees on such valuation/revaluation after
giving the plaintiff an opportunity on the issue of valuation. This
has also not been done in the present case. In such background,
this Court is of the opinion that the learned court below has
committed material irregularity in determining the specified
value and in passing the consequential order of transfer.
Therefore, the submission of the learned counsel for the
petitioner that once the Court came to a conclusion that the
matter should be tried under 'the Act' on the basis of the
recalculation of specified value, it should have rejected the
plaint, cannot be accepted as this Court has come to a
conclusion that the present matter is not at all covered by 'the
Act'. Since the present case is not covered by 'the Act', no
question of violation of Section 12-A of the said Act arises and,
accordingly, the decision cited by the learned counsel for the
petitioner/defendant in the case of M/s Patil Automation
Private Limited & others (supra) is of no help to the petitioner.
Similarly, invocation of doctrine of necessity by the learned
counsel for the petitioner in the background of State
Government notification establishing the Commercial Courts in
the district of Khurda on 13.11.2020 and the decision of the
Supreme Court in the case of Dr. Subramaniam Swamy (supra)
cannot be accepted in the background of the facts as discussed
above particularly when provisions of 'the Act' are not at all
attracted to a lis of this nature. It is reiterated that in a case of
present nature, determination of specified value by the learned
District Judge afresh in the absence of any averment to that
effect in the plaint and in the background of his earlier order
dated 19.07.2021 under Annexure-12 rejecting the prayer of the
opposite party/plaintiff to incorporate the specified value by way
of amendment and observation of the Commercial Court in its
order under Annexure-10 that since the suit has been valued at
Rs.1,00,000/- and the same can be taken as the specified value,
is clearly illegal and impermissible when both these two orders
remain unchallenged. Accordingly, the impugned order under
Annexure-1 is set aside. The learned District Judge is directed to
proceed with C.S. No.02 of 2021 in accordance with law.
7. The Civil Revision is accordingly disposed of. No cost.
...................................
Biswajit Mohanty, J.
Orissa High Court, Cuttack The 20th October, 2022 /Prasant
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!