Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Madras High Court

M/S.Kaleesuwari Refinery Pvt. Ltd vs Ruchi Soya Industries Ltd on 6 December, 2023

Author: Abdul Quddhose

Bench: Abdul Quddhose

                                                                                      C.S.No.381 of 2014

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 06.12.2023

                                                       CORAM

                                  THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE

                                                 C.S.No.381 of 2014

                     M/s.Kaleesuwari Refinery Pvt. Ltd.,
                     Represented by its Director Mr.M.Arun,
                     No.53, Rajasekaran Street,
                     (Opp: Kalyani Hospital, Radhakrishnan Salai),
                     Mylapore, Chennai - 600 004.                              ... Plaintiff

                                                         Vs.

                     1. Ruchi Soya Industries Ltd.,
                     Represented by its Director Mr.Dinesh Sahara,
                     Having local office at:
                     Ruchi Soya Industries Ltd., No.40/41,
                     Church Street,
                     Royapuram, Chennai - 600 013.

                     2. Interactive Television Pvt. Ltd.,
                     Having local office at No.2/2, Ground Floor, Poes Road,
                     Teynampet, Chennai - 18.

                     3. Group M.Media India Pvt. Ltd.,
                     Represented by Ms.Kavitha Srinivasan,
                     13/7, 5th Main Road, Nandanam Extension,
                     Chennai - 600 045.                                        ... Defendants

                     PRAYER: Plaint filed under Order IV Rule 1 of Original Side Rules read
                     with Order VII Rule I of C.P.C. seeking the following reliefs:


                     1/7

https://www.mhc.tn.gov.in/judis
                                                                                          C.S.No.381 of 2014

                                  a) perpetual injunction to restrain the Defendants, their distributors,
                     marketers, franchisees, dealers, agents, stockist, representatives, advertisers,
                     successors-in- business, assigns or any one claiming through or under them
                     from telecasting and/or exhibiting or podcasting offending advertisement
                     through television channels and satellite channels and or exhibiting in
                     cinema theatre/movie screen the story board of which are filed as a plaint
                     document along with soft copy of the advertisement in a compact disc
                     disparaging the Plaintiff's "Gold Winner" refined sunflower oil in the guise
                     of comparative advertisement in any other manner whether directly or
                     indirectly to promote the 1st Defendant Sunrich Sunflower Oil;


                                  b. perpetual injunction to restrain the Defendant, their distributors,
                     marketers, franchisees, dealers, agents, stockist, representatives, advertisers,
                     successors-in- business, assigns or any one claiming rights through them or
                     under them from in any manner resorting to unfair disparagement of the
                     Plaintiff's "Gold Winner" Refined Sunflower oil under the guise of
                     comparative advertisement in any other manner whatsoever;


                                  c. restraining the Defendants, their men, agents and affiliates
                     permanently by way of a permanent injunction from adopting the Plaintiff's
                     Registered Trade Mark "Gold Winner" for Sunflower Oil registered, vide.
                     T.M.No.605323 in Class 29, T.M. No. 1147963 in Class 29, T.M.No.
                     1399086 in Class 29 and Copyright in the artistic work in the trade dress
                     and the label in the Pouch for packing "Gold Winner Refined Sunflower
                     Oil" registered, vide. Registration No.A68242/2005 of the Plaintiff whether


                     2/7

https://www.mhc.tn.gov.in/judis
                                                                                           C.S.No.381 of 2014

                     directly or indirectly containing aforesaid trade mark and trade dress of the
                     Plaintiff whether identical, similar or deceptively similar, for any purpose or
                     for advertising and /or promoting any of their product without authorization
                     from the Plaintiff;


                                  d. Jointly and severally directed the Defendants to pay to the Plaintiff
                     a sum of Rupees Twenty Five Lakhs (Rs.25,00,000/-) as damages for the
                     loss inflicted upon the Plaintiffs by conceiving and telecasting and
                     exhibiting the offensive disparaging advertisement to promote 1st
                     Defendant Sunrich refined sunflower oil in enclosed story board and soft
                     copy of the aforesaid;


                                  e. For costs of the suit.


                                         For Plaintiff        :   Mr.R.Anish Kumar

                                         For Defendants       :   Ms.R.Supraja
                                                                  for Mr.Meelan Prabu
                                                                  for D1

                                                                  Mr.K.F.Manavalan
                                                                  for D2 and D3

                                                              JUDGMENT

An Affidavit of Undertaking has been filed on behalf of the new management of the first defendant Company. Pursuant to the orders passed by the National Company Law Tribunal, Mumbai, the first defendant has 3/7 https://www.mhc.tn.gov.in/judis C.S.No.381 of 2014 now been takenover by M/s.Patanjali Foods Ltd. The Certificate of Incorporation has also been enclosed as Annexure - A in the affidavit of undertaking. In paragraph No.7 of the affidavit, filed on behalf of the first defendant, by the new management, it has been stated as follows:

"7. That the 1 Defendant after being taken over by the new management has undertaken an assessment of pending litigations against the 1 Defendant, including the subject matter of the present suit viz., the impugned advertisement, the story board of which is filed as Plaint Document Nos.1 and 2. The 1 Defendant though is not in agreement with the sweeping claims made by the Plaintiff in abstract which impinge upon the 1st Defendant's right of commercial speech completely, since the 1st Defendant under the new management is not interested in telecasting the subject impugned advertisement in future and with a view to not precipitate the issue and to amicably resolve the present suit, the 1st Defendant undertakes not to telecast or use the impugned advertisement, the story board of which has been filed as Plaint Document Nos. 1 and 2 in any language in future. Accordingly, and without admitting to any of the claims or allegations made by the plaintiff in the present suit, the 1 Defendant is willing to submit to an order and decree 4/7 https://www.mhc.tn.gov.in/judis C.S.No.381 of 2014 of Permanent Injunction in the present suit as under:
"Permanent Injunction restraining the 1st Defendant, their distributors, marketers, franchisees, dealers, agents, stockist, representatives, advertisers, successors-in-business, assigns or anyone claiming through or under them from telecasting and/ or exhibiting or podcasting the offending advertisement, the story board of which is filed as Plaint Document Nos. 1 & 2 through television channels and satellite channels and/or exhibiting in Cinema theatre/ movie screens"

2. The learned counsel for the plaintiff on instructions would submit that after recording the undertaking given by the first defendant as disclosed in paragraph No.7 of the affidavit of undertaking dated 22.11.2023, this Suit can be closed.

3. As seen from paragraph No.7 of the affidavit of undertaking dated 22.11.2023, the first defendant has undertaken not to telecast the impugned advertisement and story board which has been filed as plaint document Nos.1 and 2 in any language in future. However, they have also stated that 5/7 https://www.mhc.tn.gov.in/judis C.S.No.381 of 2014 they are not admitting to any of the claims or allegations made by the plaintiff in the present suit. After recording the rival submissions and after recording the undertaking given by the first defendant as disclosed in paragraph No.7 of their affidavit of undertaking dated 22.11.2023, this suit is closed. No costs.


                                                                                       06.12.2023

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




                     6/7

https://www.mhc.tn.gov.in/judis
                                            C.S.No.381 of 2014

                                  ABDUL QUDDHOSE. J.,

                                                           ab




                                       C.S.No.381 of 2014




                                               06.12.2023




                     7/7

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