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 6]

Delhi High Court

Star Bazaar Pvt. Ltd. vs Trent Ltd. on 22 October, 2009

Author: Shiv Narayan Dhingra

Bench: Shiv Narayan Dhingra

               * IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                             Date of Reserve:8th October, 2009
                                                              Date of Order: October 22, 2009

IA No. 13278/2008 (u/O 39 R 1&2) & IA No. 3465/2009 (u/O 39 R 4)
in CS(OS) No. 2296/2008
%                                                                22.10.2009


        Star Bazaar Pvt. Ltd.                          ... Plaintiff
                         Through: Mr. Sudhir Chandra, Sr. Advocate with
                         Mr. Sunil Magon, Mr. C.S.Patney &
                         Mr. Bhagabati Prasad, Advocates

                 Versus


        Trent Ltd.                                           ... Defendant
                              Through: Mr. Dushyant Dave, Sr. Advocate with
                              Mr. Neeraj Kishan Kaul, Sr. Advocate with
                              Mr. Sanjeev K. Kapoor, Mr. Vikram Bajaj &
                              Mr. Kumar Mihir, Advocates

JUSTICE SHIV NARAYAN DHINGRA

1. Whether reporters of local papers may be allowed to see the judgment?

2. To be referred to the reporter or not?

3. Whether judgment should be reported in Digest?

ORDER

Plaintiff is a company having its corporate name as "Star Bazaar Pvt. Ltd." an is also carrying on business of retail in the name and style of "Star Bazaar"

in a departmental store at South Delhi area (and at no other place in the country). The plaintiff was incorporated as a company on 12th March, 2003. It is pleaded by the plaintiff that it has been running the departmental store from the date of its incorporation. The plaintiff has laid a claim in the suit of acquiring goodwill on CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 1 of 11 account of efficient sales, marketing policy and competitive rates of goods and has given its sales figures for the financial year from 1st April 2004 onwards till 31st March, 2008 (four financial years). The plaintiff's contention is that in August, 2008 Mr. Naveen Malhotra Director of the plaintiff company was on a business trip to Mumbai when he came across an advertisement in the Daily English Edition of Bombay Times, The Times of India that the defendant was having a retail store in Andheri (West), where it was running the business under the name and style of "Star Bazaar" and defendant was in the same line and trade as the plaintiff. Plaintiff also learnt through a press release dated 21st August 2008 of defendant that the defendant intended to open its retail outlet in Delhi also using the trade style of "Star Bazaar". The Plaintiff submits stand that it was not aware of the defendant's "Star Bazaar" prior to August, 2008 and later search revealed that defendant had been using the name "Star Bazaar" for its different stores in that part of the country. The Defendant had one such store in Ahmedabad also. The Plaintiff also learnt that the defendant had got trademark "Star India Bazaar" registered in Class 42 and claimed that "Star India Bazaar" was being used by the defendant since 26.12.2003.

2. The Plaintiff pleaded that "Star Bazaar" was an invented and coined word of the plaintiff and it could not have been used by anyonelse. The defendant adopted the mark "Star Bazaar" just to pass off its goods as those of the plaintiff. The defendant with fraudulent intention copied the mark of the plaintiff being used in Delhi and used it mala fidely for its own business. It is stated that this was likely to cause confusion and deceive the consumers into believing that the Star Bazaars or CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 2 of 11 Star India Bazaars of defendant were affiliated, connected or associated with the plaintiff. This was likely to cause a dent in the sales, goodwill and reputation of the plaintiff as the consumers were likely to be deceived in believing that "Star Bazaar"

or "Star India Bazaar" departmental stores opened or likely to be opened by the defendant at various places as that of the plaintiff's.

3. The plaintiff claims that it advertised trading name "Star Bazaar" in the region of Delhi, Gurgaon and NOIDA etc. The defendant was a very big monopolistic house known as TATA Limited and the plaintiff company has been buying various goods being sold by the defendant off the shelf and on counter from its retail showrooms, therefore the defendant was supposed to have constructive knowledge of the trademark of the plaintiff. The defendant has dishonestly adopted and used the trademark "Star Bazaar" for past many years. The confusion and deception being caused by defendant was bound to result into loss to the plaintiff and purchasing public was bound to believe that goods being sold by "Star Bazaar"

or "Star India Bazaar" of the defendant were originating from the house of the plaintiff as the trade channel of both the parties was same. Thus, the defendant intended to encash the goodwill of the plaintiff.

4. The Plaintiff has brought this suit for claiming damages on ground of passing off and prayed for restraining defendant from using trade mark "Star Bazaar"

or "Star India Bazaar".

5. In response to this, the defendant has submitted that passing off suit brought by the plaintiff was not maintainable as the plaintiff had failed to establish CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 3 of 11 the basic requirements of passing off suit; one that a goodwill or reputation was attached to the goods and services which plaintiff supplies, in the mind of the purchasing public, by associating them with the identifying get up (namely "Star Bazaar") in such a manner that the said get up was recognized by the public as distinctive. Secondly, the plaintiff had failed to demonstrate that any misrepresentation by the defendant to the public leading or likely to lead the public to believe that the goods or services offered by the defendant were that of the plaintiff thus, the defendant could not be accused of misrepresentation so as to pass off its goods and services for that of plaintiff more so when the defendant had been in business since 2004-05 in various parts of the country including Ahmedabad, Mumbai (Dahisar, Andheri), Bangalore and the trademark was registered in the name of the defendant way back in 2003 and defendant was trading with its own get up and had not passed off its goods and services as that of the plaintiff at any point of time. Thirdly, the plaintiff could not establish any damage or likelihood thereof because of alleged misrepresentation. It is stated that the defendant had been in business of supplying goods and services under the get up "Star Bazaar" for almost a year prior to filing of the suit. Prior to that the defendant was trading under the get up "Star India Bazaar" and these facts have been concealed by the plaintiff.

6. The defendant had given a chart of its advertisements costs and total sales for the financial year starting from 2004 to 2008 (four financial years). The defendant has also given the total floor area of its four existing stores and has also given details of its walk-in stores. The defendant submitted that defendant's CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 4 of 11 advertisements appeared openly and widely in newspapers/magazines and the newspapers carried out news reports regarding opening of the stores by the defendant in the various parts of the country. The defendant has been selling and offering its goods and services under the trade name "Star India Bazaar" between 2004 and 2007 and from September, 2007 under the get up "Star Bazaar" to millions of consumers spread across the country in the cities of Mumbai, Bangalore and Ahmedabad. Thus, the defendant enjoyed good reputation and goodwill in the get up "Star Bazaar" and "Star India Bazaar". The defendant was a TATA enterprise and the goodwill acquired by it, was based on high quality of goods and services associated with the TATA group. The plaintiff cannot claim any exclusivity in respect of the name of "Star Bazaar" anywhere in India. The defendant also submitted that the plaintiff had remained inactive almost for five years when the defendant was doing business under the name of "Star India Bazaar"/"Star Bazaar" and it is only in November, 2008 that the plaintiff filed the instant suit and thus the plaintiff has to be stopped from raising any objection against the defendant's use of word "Star Bazaar"

or "Star India Bazaar".

7. On merits, it was stated that the allegation made by the plaintiff about the defendant's adopting "Star Bazaar" as a trade name in order to take benefit of the goodwill of the plaintiff were false to the knowledge of the plaintiff. It is also denied that the plaintiff was carrying on business since 12th March, 2003 or the plaintiff was proprietor of trademark "Star Bazaar" or that the word "Star Bazaar" was a coined word. It is stated that it was defendant who had coined the trade name CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 5 of 11 "Star Bazaar" and "Star India Bazaar" for its hyper market stores and also made applications to the trademark registration authorities for registration of the trademarks. The defendant had created a niche in the market and had built an impeccable and immense reputation throughout the country by using its trade name "Star Bazaar"/" Star India Bazaar". The customers visited the stores of defendant because of the reputation of defendant for quality products. It is also stated that the defendant invested huge amount of money in promoting market for its "Star Bazaar"/" Star India Bazaar" since 2003 and also advertised its mark in leading newspaper/journals all over the country as well as in electronic media. It is denied that the "Star Bazaar" being run by the plaintiff in Delhi was having any great goodwill or reputation among the consumer public. The defendant furnished all information and documents as demanded by the Registrar of Trademark regarding registration of the trademark "Star India Bazaar" and the said trademark was registered in the name of the defendant after due notice to all concerned through the trademark journal. The plaintiff having failed to raise objection against the registration of trademark cannot now make allegations against the defendant regarding misuse of the trademark more so when the trademark of the defendant was registered in December, 2003 itself. The defendant has prayed for rejection of the suit.

8. At the time of considering grant of interim relief, the Court has to consider whether prima facie plaintiff has been able to establish the facts as alleged CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 6 of 11 by the plaintiff regarding its stake on the mark "Star Bazaar" and secondly, whether the defendant was deliberately trying to pass off its goods as those of the plaintiff.

9. Passing off is not defined in the Trademark Act. It is referred to in sub section 27(2), 134(1)(c) and section 135 of the Trademark Act. The general principle of law of passing off is that no man is entitled to represent his goods or business as being the goods or business of another, whether such representation is made by the use of any mark, name, sign or symbol, device or other means. It is therefore, an actionable wrong for any person to pass off its goods or business as the goods or business of another by whatever means that result may be achieved. Though the basic principle for an action of passing off is that "A man is not to sell his own goods under the pretence that they are the goods of another man" however, it is a prerequisite of any successful passing off action that the plaintiff's goods have acquired a reputation in the market and are known by some distinctive features. It is also important prerequisite that the misrepresentation made by defendant to the customers has deceived or is likely to deceive and that the plaintiff is likely to suffer damage by such deception. In a passing off action, the task for the Court, even at interim injunction stage, is to consider whether it is established prima facie that a substantial number of potential customers for the claimant's goods or services have been misled or likely to be misled into purchasing the defendant's goods or services in the belief that they are of the claimant's. Thus, the deception for the action of passing off has to be of the nature that the goods/services are in effect telling a falsehood about themselves and are saying something about themselves which is CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 7 of 11 calculated to mislead. The law on this matter is designed to protect traders against that form of unfair competition which consists in acquiring for onself, by means of false or misleading devices, the benefit of the reputation already achieved by rival traders.

10. It is to be seen if the plaintiff has been able to establish prima facie that the defendant was encashing on the reputation of the plaintiff and was passing off its own goods as that of the plaintiff. It is not disputed that the plaintiff was having only one store in the country i.e. in Delhi. It is also not disputed that the defendant and plaintiff almost simultaneously started stores in two different regions of the country. While the plaintiff started a store in Delhi, the defendant started stores in Mumbai, Ahmedabad and Bangalore. Both, the plaintiff and the defendant had filed their figures of sales of the years 2004-2008. The plaintiff had not filed figures of sales for the financial year 2003-04 which simply shows that the plaintiff had not established its business prior to financial year 2004-05. The plaintiff company was registered in 2003 and it seems it started business in 2004. Similarly, it seems to be that defendant who adopted trademark "Star India Bazaar" in 2003 started its business in 2004. From the material which is placed on record by the defendant this is apparent that defendant had spent heavily on advertisements of its trademark while there is not much of spending by the plaintiff on advertisement and making its trade name popular. The defendant had been spending on advertisements right from the very beginning when it adopted the trademark "Star India Bazaar". It cannot be presumed that the defendant had spent huge amounts for creating a CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 8 of 11 market for the plaintiff in Mumbai, Ahmedabad & Bangalore. It is obvious that the defendant was unaware of plaintiff having opened a Bazaar in the name of "Star Bazaar" in Delhi in 2004 and the defendant in fact was popularizing its own trademark "Star India Bazaar" in Mumbai and surrounding region in 2004 unaware of the plaintiff's "Star Bazaar". Similar seems to be the case of the plaintiff. Though the defendant had obtained registration for its trademark in the name of "Star India Bazaar" and the trademark of defendant could only be registered after it was advertised in trademark journal inviting objections, but it seems that the plaintiff had no knowledge of it nor it had intention to get its own trade name "Star Bazaar"

registered as a trademark. It did not take notice of defendant's trademark and started business in the name of "Star Bazaar" only in Delhi. It is therefore, a case of concurrent use of one trade mark by two parties in two different parts of the country, unaware of each other.

11. Prima facie, it is not a case where defendant wanted to encash the reputation of the plaintiff. Prima facie in 2004 when the plaintiff adopted the name "Star Bazaar", the plaintiff must not have created a goodwill just by opening the store as goodwill is created over a period after winning the confidence of customers whereas the defendant was associated with a large group and was carrying with it the reputation and goodwill of that large group i.e. TATA group and was in a position to encash on the goodwill of that group from the day one. Therefore, it does not seem to be a case where defendant would have thought of encashing the goodwill of the plaintiff's mark "Star Bazaar" which was not even known to the defendant. The CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 9 of 11 defendant who had been doing business in the name of "Star India Bazaar" later on also started its stores in the name of "Star Bazaar" in 2007. There is no evidence that shift of defendant from "Star India Bazaar" to "Star Bazaar" was because of goodwill being enjoyed by the plaintiff in Mumbai, Ahmedabad or Bangalore. In fact the name of the plaintiff may not be even known in other regions of the country since plaintiff had only one outlet in South Delhi. The plaintiff does not have a chain of store even in Delhi or around Delhi what to talk of other parts of the country. Therefore, there is no presumption in favour of the plaintiff and against the defendant that the defendant had wanted to encash the goodwill of plaintiff. Rather, the defendant's spending on advertisements would show that the defendant had been trying to build up a goodwill and reputation for itself through its trade mark "Star India Bazaar" and "Star Bazaar" in the country.

12. I, therefore consider that prima facie it is not a case where the defendant can be even prima facie accused of passing off its goods as that of plaintiff and an injunction can be granted against the defendant on the basis of passing off. I, therefore, find no force in the application (13278/2008) under Order 39 Rule 1 & 2 CPC, the application is hereby dismissed. Application (IA No. 3465/2009) under Order 39 Rule 4 CPC for vacation of the interim injunction order dated 3.11.2008 is allowed.

Both the applications stand disposed of.

CS(OS) No. 2296/2008 CS(OS) No. 2296/2008 Star Bazaar Pvt. Ltd. v. Trent Ltd. Page 10 of 11 List on 22nd December, 2009 for framing of issues.

October 22, 2009                                             SHIV NARAYAN DHINGRA, J.
vn




CS(OS) No. 2296/2008           Star Bazaar Pvt. Ltd. v. Trent Ltd.             Page 11 of 11