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 2, Cited by 56]

Bombay High Court

Bajaj Electricals Limited vs Metals & Allied Products And Anr. on 4 August, 1987

Equivalent citations: AIR1988BOM167

JUDGMENT

 

Pendse, J.
 

1. This is an appeal against the order dated April 7, 1987 passed by Mr. Justice Suresh, on a Notice of Motion taken out by the plaintiffs, refusing to grant interim injunction restraining the defendants from in any manner using in relation to domestic appliances and kitchen utensils and appliances and wares and in particular in respect of the products mentioned in the brochure (being Ex. 'G' to the plaint), the mark 'Bajaj' or any other mark deceptively similar to the plaintiff's registered trade marks so as to pass off or enable others to pass off the defendants' goods as and for the goods of the plaintiffs. The facts which gave rise to the passing of the impugned order are as follows :

2. The plaintiffs are a Company incorporated under the Companies Act, 1913 and are carrying on business as manufacturers of electric lamps, lighting, fittings, accessories, kitchen appliances such as stoves, heaters, toasters, mixers, grinders, pressure cookers and kitchen wares. The plaintiffs are also manufacturers of domestic appliances such as immersion heaters, room heaters, geysers, water filters, fans, oven hot plates etc. The plaintiffs were incorporated in 1938 under the name "Radio Lamp Works Limited" which name was changed to "Bajaj Electricals Limited" in the year 1960. The plaintiffs have been manufacturing and marketing electrical kitchen appliances, kitchen wares and domestic appliances for over number of years and the plaintiffs are one of the Companies with renown and reputation operating in India under what has come to be known as "Bajaj Group". The Bajaj Group manufacture and market industrial and consumer products. The turnover of the plaintiffs in the year 1960 was Rs. 23,257 thousand and it went progressively increasing and in the year 1986, it was to the tune of Rs. 73.94 crores. The products manufactured by the plaintiffs, were sold under mark 'bajaj' since the year 1961. The mark 'Bajaj' together with 'eye' device has been extensively used by the plaintiffs since the year 1965 in respect of their wares. The mark is also widely advertised by the plaintiffs through the media of Television, Cinema slides, magazines, newspapers, etc. and the advertisement and publicity expenses in the year 1986 were to the tune of Rs. 1,97.72 Lacs. The break-up of the statement of sales during the year 1974 to 1986 in respect of electric lights and appliances indicates that kitchen appliances of value of Rs. 2,92,22,831 were sold in the year 1974 and the figure jumped up in the year 1986 to Rs. 1426.23 Lacs. The plaintiffs have got registered the mark consisting of word 'Bajaj' with the device of 'eye' with respect to various products and these registrations are in respect of goods covered under Class 7, 9 and 11. The registration was effected initially on April 16, 1964 in respect of Class 11 and in the years 1973 and 1975 in respect of goods covered by Class 7 and Class 11.

3. The defendant No. 1 are a partnership firm and defendant No. 2 are a firm marketing the products manufactured by defendant No. 1. It is the claim of the plaintiffs that the defendants were not using any trade mark in respect of products manufactured by them. The plaintiffs complain that with a view to trade upon the reputation acquired by the plaintiffs' trade mark consisting of the word 'bajaj', the defendant No. 1 adopted an identical mark "Bajaj" and the only dissimilarity between the mark of the plaintiff and the mark of defendant No. 1 is that the first letter 'B' is in capital and the mode of writing letter 'B' is slightly different and all the words are joined. The plaintiffs claim that in or about middle of January 1987, the plaintiffs were surprised to find that defendant No. 1 was using the mark "Bajaj" in respect of kitchen appliances such as Hot-Pot, Hot-Carrier, Ice Box, Hot Lunch Box, etc. and defendant No. 2 were marketing the same. The plaintiffs also came across a brochure, a specimen of which is annexed as Ex. "G" to the plaint wherein statements are made to mislead the public into believing that the products manufactured by the defendants are those emanating from the plaintiffs. The plaintiffs thereupon served notice dated February 6, 1987 on the defendants calling upon to forthwith desist from using the mark. The defendants failed to reply and that gave rise to the filing of the suit on February 19, 1987. The plaintiffs claim that the defendants, with a view to trade upon with the plaintiff's reputation, have adopted the mark which is identical to the one used by the plaintiffs all along. The plaintiffs claim that the user of the mark would lead to deception and confusion in the mind of the public and more so as the goods manufactured by the parties are available across the counter and in the same shop and the class of purchasers are also the same in respect of the products. The plaintiffs claim that the identity of the mark and the identity of the products and the identity of the purchasers will inevitably lead to deception and confusion, The plaintiffs, therefore, sought a perpetual injunction restraining the defendants from in any manner using the offending mark of any other mark deceptively similar.

4. On February 24, 1987, the plaintiffs took out Notice of motion No. 545 of 1987 for grant of interim relief till the disposal of the suit and the learned Judge granted ad interim injunction restraining the defendants from in any manner using the mark so as to pass off the defendants' goods as the goods of the plaintiffs. Against the ad interim order, the defendants preferred an appeal but the same was dismissed with the direction that the motion should be heard at an early date. The motion was resisted by the defendants, inter alia, claiming that the defendants are carrying on business of manufacturing and distributing various kinds of kitchen utensils and tablewares under the brand name "Bajaj" since the year 1976-77. The defendants claim that the sale figure in the month of May 1976 was to the tune of Rs. 2,14,613/- while in February 1987 it was to the extent of Rs. 4,66,844/-. The statement annexed to the affidavit of Surendra Bajaj, a partner of defendant No. 1, indicates that the sale figures vary from time to time but never exceeded the sum of Rs. 4,66,000/- at any stage. The defendants further claimed that on February 1, 1977 the defendants made an application to the Registrar of Trade Marks at Bombay for the registration of brand name "Bajaj" for the goods of stainless steel utensils under Class 21 and it was asserted that the brand name was used by defendant No. 1 for approximately three months prior to the date of the application. The said application was treated as abandoned under R. 39 of the Trade Marks and Merchandise Rules by an order dated May 29, 1986. The defendants claim that a fresh application for registration was filed on November 7, 1984 on the assertion that the mark was used since the year 1976. The application has not yet been advertised in the Trade Mark Journal and the Registrar has suggested some alteration. These two applications filed by the defendants were for the registration of the mark for the purpose of items falling under Class 21 in respect of the kitchen utensils and other kitchenwares. The defendant No. 1 further claimed that the surname of the partners of the firm is "Bajaj" and the defendants are entitled to carry their trade in their own name and so also to use the mark "Bajaj". The defendants claim that as the mark is used from the year 1976 onwards, the plaintiffs are not entitled to any interim injunction. The defendants also disputed the claim that the user of the mark by the defendants is likely to cause deception or confusion in the mind of the public.

5. The learned single Judge by the impugned order held that though the plaintiffs' trade marks are registered under Class 7 and 11 of the Classification List and while defendants' article would come under Class 21, this Class distinction in matters of passing of action is not relevant inasmuch as there is bound to be overlapping. The learned single Judge accepted the claim of the plaintiffs that there is identity of goods, the mark and the consumer in respect of the goods manufactured by the plaintiffs and that of the defendants. The learned Judge also accepted the claim of the plaintiffs that the articles of the plaintiffs and the defendants are available in the same shops and they cater to the same class of consumers. After recording these findings, the learned Judge considered the claim of the defendants as to whether the defendants are marketing their goods with the brand name "Bajaj" since the year 1976. The learned Judge expressed considerable doubt about the genuineness of the invoices produced by defendant No. 1 in support of the claim. The learned Judge also held that the brochure (Ex. 'G' annexed to the plaint) is likely to lead to confusion amongst the consumers. After recording these findings, the learned Judge declined to grant injunction by observing that it is not possible to give a positive finding that the defendants have not been definitely in the market since 1977. It was further held that 'Bajaj' is the family name of the defendants and, therefore, prima facie, it cannot be said that they have deliberately chosen the name for the purpose of sales promotion of their product. The learned Judge also observed that, prima facie, there is no sufficient evidence to show that the plaintiffs would suffer irreparable damages by virtue of user of the mark by the defendants. On the strength of these findings, the learned Judge refused to grant injunction, but directed the defendants to delete certain statements contained in the brochure (Ex. 'G' to the plaint) and further directed that the defendant should prominently mention on the cartons as well as on stickers the name of the manufacturer under the mark "Bajaj". This order of the learned Judge is under challenge in this appeal.

6. Mr. Tulzapurkar, learned counsel appearing on behalf of the appellants, submitted that on the strength of the findings recorded by the learned single Judge, it is difficult to appreciate how injunction could be refused to the plaintiffs. The learned counsel submitted that the trial Judge accepted the claim of the plaintiffs about the identity of the goods, the market, the consumer and the outlet in which the goods of both the parties are sold. The learned Judge had also serious doubt about the genuineness of the invoices produced by the defendants in support of their claim that the goods weresold under the mark "Bajaj" from the year 1977. Shri Tulzapurkar submitted that the learned Judge found that the brochure (Ex. 'G' to the plaint) was not only offending but contained deliberate statements to mislead the consumer. The learned counsel submitted and, in our judgment, with considerable merit that the refusal of injunction on the ground that "Bajaj" is a family name of the defendants and, therefore, the defendants are entitled to use it for the purpose of sales of their products is entirely erroneous. The learned counsel also submitted that it was not necessary for the plaintiffs to establish that the defendants did not use the mark from the year 1977 because it is not possible to prove a negative fact and the burden was upon the defendants to prove positively fact that the mark was used from the year 1977.

7. It is required to be stated at the out set that in the present case the question for determination is whether the defendants are guilty of passing off and not of infringement of trade mark. It was contended by Mr. Cooper, learned counsel appearing on behalf of the respondents, that the surname of the partners of defendant No. 1 being 'Bajaj', the defendants are entitled to use their own name and unless it is established that the user was dishonest, it is not permissible to grant injunction on the ground that the user is likely to cause deception or confusion in the mind of the customers. It is not possible to accept the submission of the learned counsel. It is necessary to bear in mind that the defendant No. 1 is not using the word "Bajaj" as a trading style, but are only using the word "Bajaj" as a trade mark or a sign and such user is not permissible. It is required to be stated at this juncture that Mr. Cooper did not dispute that the plaintiffs have acquired large reputation by user of the word "Bajaj" in respect of sale of their goods, but con tended that the surname of the partners of the defendants being "Bajaj", there is no objection for the defendants' using the word by that trade sign. The reliance in this connection by Mr. Tulzapurkar on the decision of House of Lords in the case of Parker Knoll Limited v. Knoll International Limited reported in 1962 R. P. C. 265 is very appropriate. Lord Morris, while opening the speech, observed :

"In the interests of fair trading and in the interests of all who may wish to buy or to sell goods the law recognises that certain limitations upon freedom of action are necessary and desirable. In some situations the law has had to resolve what might at first appear to be conflicts between competing right. In solving the problems which have arisen there has been no need to resort toany abstruse principles but rather, I think, to the straightforward principle that trading must not only be honest but must not even unintentionally be unfair."

It was further observed :

"A name may be used as a mark under which a person's goods are sold so that the name comes to denote goods made by that person and not the goods made by anyone else or even made by anyone else who has the same name. So also a mark under which a person's goods are sold may come to denote goods made by that person. The name or the mark will have acquired a secondary meaning."

The sequitur of this finding was that someone may, even by using his own name and using it innocently, make a representation that is untrue, that is a representation that goods which in fact are his are the goods of someone else. Lord Morris thereafter referred to the celebrated passage from the judgment of Justice Romer in the case of Joseph Rodgers & Sons, Limited v. W. N. Rodgers & Company reported in (1924) 41 R. P. C. 277. The passage at p. 291 reads as under : --

"It is the law of this land that no man is entitled to carry on Ms business in such a way as to represent that it is the business of another, or is in any way connected with the business of another; that is the first proposition. The second proposition is that no man is entitled so to describe or mark his goods as to represent that the goods are the goods of another. To the first proposition there is, I myself think an exception : a man, in my opinion, is entitled to carry on his business in his own name so long as he does not do anything more than to cause confusion with the business of another, and so long as he does it honestly. To the second rule, to which I have referred, I think there is no exception at all; that is that a man is not entitled so to describe his goods as to lead to the belief that they are the goods of somebody else."

The House of Lords then noted the distinction drawn by Justice Romer between trading under a name and passing off of goods by the use of a name. The distinction noticed by Justice Romer was subsequently accepted as correct by Viscount Simonds and in several other decisions. Relying on this decision, Mr. Tulzapurkar urged, and in our judgment with considerable merit, that the defendants are not carrying on their trade in the name of "Bajaj", but are using the mark as a trading sign and that is not permissible. Mr. Cooper controverted the submission by relying upon the dissent voiced by Lord Denning and Lord Devlin in their speeches. It is undoubtedly true that these judges were not inclined to accept the distinction noticed by Mr. Justice Romer, but even then have clearly stated that if the use by the defendants of their own name was likely to deceive, then there would have been no defence to the action of passing off, no matter how honest and bona fide the user was. The decision of the majority of the House of Lords is good law in England for last over 25 years and no case has been brought to our attention where the accuracy of the principles laid down has been doubted. We see no reason at this interim stage to accept the submission of Mr. Cooper that the minority view should be preferred to that of the majority and the distinction noticed by the House of Lords should be ignored. Mr. Cooper invited our attention to a decision in the case of Turton v. Turton reported in (1889) 42 Ch. D 128, and to the decision in the case of S. Chivers & Sons v. S. Chivers & Co. Ltd. reported in (1900) 17 R. P. C. 420. The decision in the case of Turton was considered by the House of Lords in the case of Parker-Knoll Limited, and the observations in case of Chivers were based on peculiar facts of that case, and, in our judgment, it is not possible to by-pass the decision of the House of Lords by reference to these cases.

8. Mr. Tulzapurkar submitted that it is not really necessary to consider different judgments of the House of Lords because Lord Denning had also observed that the defendants would have no defence if the user of the name of the defendants is likely to deceive irrespective of the fact whether the user was honest and that conclusion of Lord Denning is also approved by Lord Devlin who was in minority. Mr. Tulzapurkar submitted that in the present case, there is a specific evidence on record that the word "Bajaj" was used by the defendants dishonestly and deliberately with a view to take advantage of the reputation earned by the plaintiffs. The learned counsel referred to us to a passage at p. 408 in Kerly's Law of Trade Marks and Trade Names, Twelfth Edition, and submitted that once intent to deceive is established, then the defendants could not claim that they were entitled to use word "Bajaj" as a trading sign. In support of the submission, the learned counsel invited our attention to the brochure (Ex. 'G' annexed to the plaint) wherein the defendants have claimed that Bajaj quality is well accepted and appreciated internationally. Mr. Tulzapurkar points out and it is not in dispute that the defendants have never marketed their goods abroad, nor have they even claimed that their goods are sold all over the country. Mr. Tulzapurkar is right and we agree with the learned trial Judge that the brochure published in the year 1987 is issued with a view to cause deception or confusion in the mind of the customers. The word 'Bajaj' has quite a great reputation in the country and abroad and the publication of the brochure in year 1987 clearly indicates that the defendants were not honest in the use of the word "Bajaj" and an attempt was made to pass off their goods with the mark "Bajaj" with the intention to secure advantage of the reputation earned by the plaintiffs.

The submission of Mr. Tulzapurkar was controverted by Mr. Cooper by urging that the goods manufactured by the plaintiffs and the defendants are totally different and, therefore, there is no cause or apprehension that the use of the word "Bajaj" is likely to cause deception or confusion in the mind of the public. Mr. Cooper submitted that the articles manufactured by the defendants are utensils and those marketed by the plaintiffs are electrical goods or appliances and, therefore, it is unlikely that the purchasers of utensils would be confused by the use of the word "Bajaj" on the articles of the defendants. The learned counsel submitted that the plaintiffs' goods are sold under registered mark under Class 11, while the goods manufactured by the defendants fall under Class 21. Class 11 refers to installations for lighting, heating, steam generating, cooking, refrigerating, drying, ventilating, and other purposes, while Class 21 refers to small domestic utensils and containers (not of precious metal nor coated therewith). The submission of Mr. Cooper is that as the articles manufactured by the plaintiffs and the defendants are different, the question of deception would not arise. It is not possible to accept the submission. The articles manufactured by the plaintiffs and the defendants are kitchen wares and are commonly used in almost every kitchen in this country. The mere fact that the articles manufactured by the contesting parties are different in nature is no answer to the claim that the defendants are guilty of passing off. We entirely agree with the conclusion recorded by the learned trial Judge that there is identity of the goods, the mark and the consumer and the goods manufactures by both the plaintiffs and the defendants are sold under one shop. Mr. Cooper complained that the electric goods manufactured by the plaintiffs and the stainless steel utensils manufactured by the defendants are not sold in one shop. The submission is not accurate because it is common experience that kitchen ware or kitchen appliances like mixers, grinders, pressure cookers, and stainless steel utensils are sold in the same shop. At this interim stage, we are not prepared to accept the submission of Mr. Cooper on this count and we see no reason to take different view from that of the learned single Judge on this aspect. In our judgment, prima facie, it is clear that the defendants have intentionally and dishonestly tried to pass off their goods by use of name "Bajaj".

9. In this connection, there is one more circumstance which cannot be overlooked It is undoubtedly true that on February 1, 1977, the defendants have applied for registration of mark in respect of Stainless steel utensils under Class 21. In the application, the defendants stated that the mark was used for the last three months. Now, it is essential to point out that the mark of which registration was sought is not the mere word "Bajaj" as has been set out in the brochure (Ex. 'G' annexed to the plaint) issued in the year 1987. In the proposed mark, the word "Bajaj" is written in a small circle which also includes the words "Made in India". There is also an outer circle where the words "Guaranteed Stainless Steel" are written. Now, the mark which was claimed to be used by the defendants prior to February 1977 was not merely, the word "Bajaj" but one which was set out in the application. This application was abandoned but even the subsequent application which the defendants filed in November 1984 seeks registration of an identical mark, i.e. a small circle with the words "Bajaj" and "Made in India" and an outer circle with the words "Guaranteed Stainless Steel". It is obvious that even assuming that the defendants were using the mark which they proposed to get registered from the year 1977, that is not the mark which they are using for marketing their goods and that becomes clear from the brochure (Ex. "G" annexed to the plaint).

Mr. Tulzapurkar also complained that the learned trial Judge was not right in declining injunction on the ground that it is not possible to give a positive finding that the defendants have not been definitely using the mark since the year 1977. The learned counsel complained that this is not correct approach because, at least, prima facie, the defendants must show that they were using the mark since the year 1977. The learned Judge expressed considerable doubt about the genuineness of the invoices produced by the defendants and we also find that reliance cannot be placed on these invoices. We will briefly indicate our reasons. The invoices on which reliance is placed are dated 1976, 1977, 1978 and 1979. Mr. Tulzapurkar points out with reference to these invoices that the printed material shows the figure '198' indicating that the invoices were printed in the year 1980 or subsequently thereto. The learned counsel submitted that the date typed thereafter of 1976 to 1979 on these invoices clearly indicates that the defendants have made attempt to prepare bogus invoices to support the claim that the goods with the mark were sold in the year 1976 to 1979. Merely on this ground we may not have doubted the genuineness of invoices, but there is one more circumstance which, in our judgment, casts serious doubt. On the copy of the invoices shown to us, there is a statement "Insist for "Bajaj" S. S. Kitchen and Table Wares". Mr. Tubapurkar submitted that this line was added subsequently and that fact becomes clear from the Sur-rejoinder filed by Surendra Bajaj wherein it is claimed :

"I further say and submit that the words "Insist for Bajaj S. S. Kitchen and Table Wares" were appearing right from 1976. However, due to printing error, the said words did not appear on the first copies issued to various parties. I say that even then, no such inference could be drawn in respect of the said bills so as to suggest that the same are fraudulent."

The contents of this affidavit unmistakably demonstrate the mind of the defendants. It is impossible to imagine how the original invoices would not contain the words, while the copies mentioned the same. Apprehending that the plaintiffs might produce the original invoices to contradict the claim of the defendants, the defendants made the claim in the affidavit and, in our judgment, Mr. Tulzapurkar is right in his submission that the copies of these invoices on which reliance is placed are highly suspicious.

10. Mr. Cooper submitted that the material produced by the defendants in support of the claim that the mark is used by the defendants from the year 1977 is more than enough to accept the claim. We are afraid, the submission cannot be accepted. The defendant No. 1 produced the invoices to which we have made reference hereinabove which we find highly suspicious as also found by the learned trial judge. Mr. Cooper relied upon 21 certificates issued by the traders to substantiate the claim, but we find that only two traders have filed the affidavits, and in absence of affidavits, it is not possible for us to blindly rely upon the certificates produced by the defendants at this interim stage. Mr. Cooper placed strong reliance upon the affidavit of Sachin Tomer who is carrying on business as manufacturer of stickers. The deponent claimed that since the year 1979, he had been suppling stickers of various sizes bearing the mark "Bajaj" to defendant No. 1. It was contended that the fact that defendant No. 1 got stickers prepared from this witness would establish the fact that the mark "Bajaj" was used at least from 1979. We are not impressed by this submission and though we are not prepared to say at this juncture that the claim made in this affidavit is false, we are very reluctant to accept the same. The deponent claimed that the amount for the work done was paid in cash and unless the deponent faces the cross-examination, it is risky to rely upon such affidavits. It is required to be stated that though the defendants claim that the mark is used from the year 1977 onwards, not a single advertisement is produced to substantiate the claim. The first advertisement in the form of brochure appears in the year 1987. Mr. Cooper suggested that the business done by the defendants is on a small scale and it is not possible to expect advertisements in respect of such goods. Surely, we are not expecting advertisements on a large scale through the media of Television and Cinema Slides, but an advertisement in the newspaper or at least a Circular issued to the Distributor could well be expected. In absence of any substantial evidence, it is difficult to hold that the defendants have prima facie established that the mark is used from the year 1977. We must make it clear that as held by the learned Judge, we have suspicion about the genuineness of the invoices and we are not impressed by the affidavit of sticker manufacturer and the affidavits of two traders who have issued certificates.

Mr. Cooper highlighted the fact that the defendants had applied for registration of mark on February 1, 1977 and made a fresh application in November 1984 to urge that unless the defendants were using the mark there was no occasion to make such applications. We have pointed out hereinabove that the registration of the mark sought by the defendant No. 1 is not merely of word "Bajaj" but a device in which the word 'Bajaj' appears along with other words. Mr. Cooper also urged that on February 19, 1981, the plaintiffs applied for registration of the mark in respect of pressure cookersunder Class 21 and that application was deemed to have been abandoned by an order of the Registrar on March 9, 1987, It was contended that though the plaintiffs were aware of the application made by the defendants in the year 1977, no steps were taken against the defendants using the mark and that indicates that the defendants must have used the mark from the year 1977. It is not possible to accept the submission becauce the applications filed by the defendants were never advertised. The first application filed by the defendants was abandoned, while the second application is still pending and the advertisement is not issued. Secondly, the application made for registration would not necessarily lead to the conclusion that the mark is, in fact, used for sale of the articles in the market. The plaintiffs can take action only when it comes to the notice that the mark has been used for sale of articles and, this fact was noticed by the plaintiffs only in January 1987 and we see no reason to doubt the claim at this interim stage. In our judgment, the defendants have failed to establish the user of the mark from the year 1977.

11. Mr. Cooper finally submitted that the learned single Judge has declined to grant injunction but put the defendants on certain terms and it is not necessary to disturb that order in appeal. The learned counsel urged that the condition imposed by the learned trial Judge was that the defendants can use the word "Bajaj" provided that defendants prominently mention on the cartons as also on the sticker the name of the manufacturer, i.e. "Metal and Allied products" under the name of "Bajaj". According to Mr. Cooper, this condition is in accordance with the decision of House of Lords in Parker-Knoll case (1962 R.P.C. 265) and this relief granted by the learned Trial Judge is more than enough. It is not possible to accede to this submission. In the first instance, we have.

found that the defendants have intentionally and deliberately tried to use the mark "Bajaj" with a view to gain on the reputation earned by the plaintiffs. Secondly, we have found that the plaintiffs have started using the mark only in the year 1987 by issuing brochure (Ex. "G" annexed to the plaint). Thirdly, the mere insertion of the fact that the goods are manufactured by defendant No. 1 on the cartons and stickers is not enough. We must bear in mind that large number of customers who will purchase the articles like utensils in the open market are not familiar with English language and these customers do not purchase the articles by cautiously examining each and every statement made on the cartons and the stickers. The normal consumer who visits the shop for purchase of articles and utensils would order for the goods by reference to the word "Bajaj" and permitting the defendants to use the name "Bajaj" by mere addition of words on the cartons and stickers would not prevent the mischief, that is sought to be done by the defendants by adopting the mark "Bajaj".

12. Mr. Cooper submitted that the goods manufactured by the defendants are of high quality and the sale of such articles in the market would not cause any damage to the reputation of the plaintiffs. The learned counsel also urged that the plaintiffs have not established the damage which is likely to cause to them. A reference is made in this connection to the decision in the case of Dorothy Perkins Limited v. Polly Perkins of Piccadilly Limited reported in 1962 R.P.C. 153. Referring to certain observations made by single Judge, it was urged that the goods of the defendants are not of poor quality is one of the consideration to be borne in mind while granting the injunction. With respect, we are unable to share the view. Even assuming that the goods are of high quality that is not an answer for passing off the goods as that of the plaintiffs. The contention that the plaintiffs would hot suffer damages is totally unacceptable. The fact of actual sufferance of damages cannot be established on the date of the institution of the suit, but the fact that the damages would be suffered cannot be ignored when the plaintiffs had admittedly acquired reputation in respect of the goods sold under the mark 'Bajaj'. In our judgment, the plaintiffs have made out a case for grant of injunction. The learned single Judge is not correct while observing that the plaintiffs have not prima facie established with sufficient evidence that the plaintiffs would suffer irreparable damages. The damages which would be suffered by the plaintiffs cannot be counted in terms of money because the damages would be untold and would be spread over for a number of years till the suit is decided. On the findings recorded by the learned trial Judge it is difficult to suggest that the plaintiffs are not entitled to relief.

13. Accordingly, the appeal is allowed and the impugned order dated April 7, 1987 passed by the learned single Judge on Notice of Motion No. 545 of 1987 is set aside and the plaintiffs' Motion is made absolute in terms of prayer (b), and the defendants are restrained by an injunction from in any manner using in relation to domestic appliances and kitchen utensils and appliances and wares, and in particular and in respect of products mentioned in the brochure (Exh. 'G' to the plaint) as marked "Bajaj" or in any other manner deceptively similar so as to pass off or enable others to pass off the defendants' goods as and for the goods of the plaintiffs. The respondents to pay the costs of the appellants.

13-8-1987.

Today Shri Cooper filed two affidavits, one by Surendra Bajaj on behalf of respondent No. 1 and another by Virendra Bajaj on behalf of respondent No. 2. With reference to these two affidavits, Shri Cooper applies that the operation of the order of injunction granted by us by judgment dated August 4, 1987 should be stayed for a period of eight weeks to enable the respondents to approach the Supreme Court to challenge the judgment. Shri Cooper also applies that in any event reasonable time should be granted to the respondents for disposal of the existing stock. The quantity of finished stock and the stock in process is set out in the annexure to the affidavits. Shri Tulzapurkar, appearing on behalf of the appellants, resisted both the prayers made by Shri Cooper and submitted that there is no occasion to grant absolute stay of the order of injunction. Shri Tulzapurkar submitted that even if the relief is granted to the respondents in respect of existing stock, still absolute stay of order of injunction should not be granted as the respondents by taking advantage of the order would manufacture more goods with the disputed mark. We find considerable merit in the submission of Shri Tulzapurkar in respect of the prayer of the respondent for grant of absolute stay of operation of order of injunction. We decline to grant absolute stay of the order of injunction.

But in our judgment it would be proper to grant reasonable time to the respondents for disposal of the existing stock. The existing stock has been set out in the annexure to the affidavits and taking into consideration the quantity of the funished products and the products in process, in our judgment it would be suffice if a period of six months is granted to the respondents for disposal of the existing stock. It is made clear that this facility is given to the respondents to enable them to dispose of the existing stock and this facility should not be construed as giving a licence to manufacture more goods with the disputed mark. In our judgment, this relief is more than suffice as it would enable the respondents in the meanwhile to approach the Supreme Court if so desired.

Accordingly, it is directed that though the order of injunction would operate forthwith it would not apply in respect of the existing stock, including the finished goods and in process goods as set out in the annexure to the affidavits filed today for a period of six months from today.

It is made clear that the reliefs granted to the respondents in respect of disposal of existing goods is subject to the directions given by the learned single Judge while disposing of the motion.