Bombay High Court
Corona Remedies Pvt Ltd vs Franco Indian Pharmaceuticals Pvt Ltd on 20 January, 2023
Author: K.R. Shriram
Bench: K. R. Shriram
218.comap.46.2021.doc
Chaitali Ekke
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
COMMERCIAL APPEAL NO. 46 OF 2021
IN
INTERIM APPLICATION NO. 844 OF 2021
WITH
COMMERCIAL IP SUIT (L) NO. 136 OF 2021
IN
COMMERCIAL APPEAL NO. 46 OF 2021
Corona Remedies Private Limited,
A company incorporated under the
provisions of the Indian Companies Act,
1956, having its registered office situated
at Corona House, C-Mondeal Business Park,
New Gurudwara, S.G. Highway, Thaltej,
Ahmedabad - 380 059
And Also at
Village Jatoli, Post Office, Oachghat, Tehsil
Solan, District Solan Appellant
(Himachal Pradesh - 173 223) ...(Org. Defendant)
V/s.
Franco-Indian Pharmaceuticals Private
Limited,
A company incorporated under the
provisions of the Indian Companies Act,
1956, having its registered office situated
at 20, Dr. E Moses Road, Respondent /
Mumbai - 400 011 ...Org. Plaintiff
....
Mr. Hiren Kamod i/b Mr. Vikas Khera and Mr. Amit Kukreja, Advocate
for Appellant / Org. Defendant.
Ms. Archita Gharat a/w Mr. Kiran Kiran Mehta and Mr. Vighnesh Kamat
i/b Mr. Kiran J. Mehta, Advocates for Respondent.
....
CORAM : K. R. SHRIRAM &
RAJESH S PATIL, JJ.
DATED : 20th JANUARY 2023 1 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 ::: 218.comap.46.2021.doc Judgment (Per K.R. SHRIRAM, J.) 1 Appellant is impugning an order and judgment dated
01.03.2021 passed by learned Single Judge by which Appellant was injuncted from using the mark "STIMULET" in relation to pharmaceutical products. Considering the nature of dispute, by consent we decided to dispose the appeal at the admission stage itself. 2 Appellant is Corona Remedies Private Limited (CORONA). Corona was defendant in the suit. Respondent who is Plaintiff in the suit is Franco Indian Pharmaceuticals Private Limited (FRANCO). Both are pharmaceuticals companies. Franco filed the suit alleging trade mark infringement and passing off by Corona.
3 Franco's mark "STIMULIV" is an Ayurvedic preparation sold in syrup and tablet form for liver function. Corona's "STIMULET" is an allopathic formulation used in the treatment of breast cancer disorders and infertility.
4 Franco took out an interim application for injunction against Corona from using its mark "STIMULET/STIMU-LET" so as not to infringe Franco's "STIMULIV" mark and for a corresponding injunction in passing off. It was Franco's case that it is using the registered trade mark "STIMULIV" since year 1975 in respect of its Ayurvedic medicines used for the treatment of liver disorders. Franco 2 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc claims that it obtained the registration of the word mark "STIMULIV" in class 5 on 28.06.1974 and it has been in continuous use of the mark "STIMULIV" since 1975. Franco also claims that it obtained the registration of the device mark "STIMULIV" in class 5 on 06.05.1988. It is Franco's case that it has spent considerable amount of time and money in promoting its mark and has also started exporting its product bearing the mark "STIMULIV" to various countries such as Mauritius, Bhutan etc. It was Franco's case that they came across an advertisement of Corona's trade mark "STIMULET" published in Trade Marks Journal No.1957 dated 20.07.2020 and when they made further search, it discovered that Corona had filed an Affidavit of use with the trade mark registry on 23.12.2019. Franco claims it also filed the notice of opposition on 19.11.2020 for registration of the word mark "STIMULET" before the trade mark registry. According to Franco, Corona was, therefore, infringing its "STIMULET" mark. Hence, it applied and obtained an order of injunction against infringement of trade mark and corresponding injunction for passing off, that is impugned in the appeal.
5 Mr. Kamod appearing for Corona submitted that Corona is a well known and reputed company engaged in the business of manufacturing and marketing of pharmaceuticals preparations and in 2010 adopted and began using its registered trade mark STIMU-LET in 3 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc respect of its allopathic Schedule-H medicinal preparations containing the chemical called "Letrozole" used for the treatment for female infertility and breast cancer. According to Corona, it coined its mark STIMU-LET by combining two components, i.e., the word "STIMU" which is an abbreviation taken from the dictionary word "STIMULATE" which means "to make something active". Mr. Kamod submitted that it is a common expression which is also taken by various third parties with respect to their goods and the word "LET" is taken from the chemical name "LETROZOL" which is the drug used in the product of Corona. Mr. Kamod submitted that it is a common practice in pharmaceutical industry to use the initial active drug in the trade mark to increase its recall value amongst medical practitioners. Mr. Kamod also submitted that Corona's product "STIMULET", is a Schedule-H drug, which can be sold only on prescription from qualified medical practitioner and there are strict rules / curbs for distribution of Schedule H drugs. It is Corona's case that the sale for the last few years was about Rs. 15,00,00,000/- and it has spent almost Rs. 1,00,00,000/- on promoting the trade mark.
6 It is Corona's case that on 18.10.2010, Corona filed an application for registration for the device mark "STIMU-LET" in Class 5 and obtained the same on 02.03.2017 w.e.f. 18.10.2010. For the purpose of registration, Corona's said mark was advertised in the trade 4 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc marks journal on 10.10.2016 and no one including Franco filed any objection. Since the time of the adoption of the mark, the mark "STIMU- LET" is being continuously, uninterruptedly and voluminously used by Corona.
7 Mr. Kamod submitted as under :
(a) The impugned order ignores well settled principle of law inasmuch as learned Single Judge has failed to appreciate the fact that Corona is a registered proprietor of the said mark STIMU-LET in Class 5. It is settled law that once a mark is registered, in view of section 28(3) of the Trade Mark Act, 1999 (the Act), the remedy of infringement is not available against the registered proprietor.
(b) Since Corona's said Mark is valid and subsisting, the only remedy available to Franco is that of passing off. Learned Single Judge has failed to appreciate that there is nothing to justify a case of passing off.
(c) Even for passing off, learned Single Judge has only made a comparison of the sale figures and nothing else. Learned Single Judge has not explained as to how there could be passing off when one is an allopathic proprietary product and other an Ayurvedic product, one is called STIMULIV and other is called STIMULET, one is packed in yellow colour box and used for 5 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc stimulating liver and the other is white and pink box used for treatment of breast cancer disorder and infertility and one is off the shelf medicine and the other is a prescription schedule drug.
(d) Learned Single Judge has misread the provision of section 28(3) of the Trade Mark Act, 1999 (the said Act) to proceed on the basis that Corona has admitted that the rival marks are similar.
(e) In view of the provisions of section 28(3) of the Act, remedy of infringement is not available against Corona because under section 28(3) where two or more persons are registered proprietors of trade marks, which are identical with or nearly resemble each other, the exclusive right to the use of any of those trade marks shall not be deemed to have been acquired by any one of those persons as against any other of those persons merely by registration of the trade marks but each of those persons have otherwise the same rights as against other persons as he would have if they were sole registered proprietor (S. Syed Moideen. v/s Sulochana Bai1 ).
(f) The law in this respect has also been laid down by a Full Bench of this Hon'ble Court in Lupin vs. Johnson and Johnson2, 1 2016 2 (SCC) 683 2 2015 (61) PTC 1 (BOM) 501 6 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc where the Full Bench has left a very small window to go behind the registration of the trade mark, i.e., in cases where the registration of the trade mark is ex-facie illegal or fraudulent or shocks the conscience of the court. The learned Single Judge has not even gone into this aspect and has also not even given a finding as to whether Corona's Trade Mark registration was ex- facie illegal or fraudulent or shocks the conscience of the court.
(g) The learned Single Judge has erred in observing that Corona had admitted that the rival marks are identical or similar and even if it was similar, Franco cannot take action for infringement against the Corona who is the proprietor of a Registered Trade Mark.
(h) No case for passing off has been made because the marks are not similar.
(i) Corona's trade mark is a word coined from the words STIMULATE and LETROZOLE. The word "STIMULATE" is descriptive and / or suggestive of Corona's product, whereas "Letrozole" is the name of the generic drug used as an ingredient in Corona's product. Corona has merely dissected the prefixes of the two words and married them to coin its trade mark STIMU- LET. Similarly, Franco's mark "STIMULIV" is fusion of the prefixes of the words "STIMULANT" and LIVER". The 7 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc term "STIMU" is also descriptive and / or suggestive of Franco's product, whereas "LIV" was adopted since Franco's product is used for the treatment of liver disorders. It is a common practice in the pharmaceutical industry to use the initials of active drug in the trademark to increase its recall value amongst medical practitioners.
Thus, both Corona and Franco are using the non-distinct term "STIMU" which is indicative / suggestive of the properties of their products.
(j) In its reply filed before the learned Single Judge, Corona had produced substantial evidence to show that not only the parties to the present action, but also several third parties are also using the prefix "STIMU" to indicate / suggest the properties of their respective products. A bare perusal of the documents annexed to the Appeal Paper Book will show that there are various third- party proprietors using marks bearing the prefix "STIMU" in respect of medicinal / pharmaceutical preparations. From the list there are various third parties who have registered trade marks on the Register of Trade Marks with the prefix "STIMU". It can be seen that the mark "STIMUTERIN" is registered under No. 358981 in Class 5 in respect of pharmaceutical and medicinal preparations since 27th February 1980, STIMULEX is 8 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc registered under No. 2201301 in Class 5 in respect of medicinal preparations with user since 01.01.1990, STIMULAC is registered under No. 2329800 in Class 5 for Ayurvedic Medicinal Preparation with user since 26.03.2003 STIMULERE is registered under No. 2338975 with user since 01.04.2009, STIMULUS is registered under No. 1006228 with use since 01.04.2000. Similarly, from the years 1999 to 2010 there are at least 15 trademarks which have been registered with the prefix "STIMU" in Class 5 in respect of same / similar products. Corona has also shown that third-party products bearing marks containing the prefix "STIMU", i.e., STIMULITE-G, STIMULEX, STIMULAX, STIMULANT etc. are readily available in the market. Hence, from a perusal of these materials, it is evident that even at the prima facie stage Corona has produced substantial evidence to show that "STIMU" is a commonly used abbreviation in the medical and pharmaceutical industry to denote "stimulants".
(k) The learned Single Judge has failed to appreciate that Corona's application for the registration of its mark STIMU-LET has nothing to do with Corona's contention that the term "STIMU" is common to the trade and / or non-distinctive and that nobody can claim monopoly in the same.
9 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc
(l) The learned Single Judge failed to appreciate that Corona's contention was that no-one, including Franco can claim monopoly only in the mark and / or prefix "STIMU" in respect of medicinal or pharmaceutical products.
(m) It is settled law that in such cases where the common element between the two rival trade marks is descriptive or common to the trade, greater regard has to be paid to the uncommon elements for the rival marks, which is in the present case are "LIV" (of Franco) and "LET" (of Corona).
(n) In an action for passing off, it is incumbent on plaintiff to show that he has acquired goodwill and reputation in respect of the goods and / or services for which his mark is used. It is also settled principle of law that in determining this question, it must be proved that plaintiff had acquired goodwill and reputation when defendant began use of its trade mark as held in Honda Motor Company Limited vs. Kewal Brothers and Ors. 3 and Sun Pharmaceuticals Industries Limited vs. Emcure Pharmaceuticals Limited.4 The perusal of documents relied upon by Franco only indicate that Franco has miserably failed to meet the test for passing off.
(o) There was no likelihood of confusion or deception because 3 2002 (25) PTC 763 (Cal) 4 2012 (49) PTC 243 (Bom) 10 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc the courts have held that where defendant is not using the exact mark of Plaintiff, but something similar to it, the test of infringement is the same as in an action for passing off. Thus, the principles of / tests for determining the likelihood of confusion or deception arising from similarity of marks shall be the same.
(p) In the landmark judgment of Cadila Health Care Ltd. vs. Cadila Pharmaceuticals Ltd.5, the Hon'ble Supreme Court has set out several relevant factors for determining the likelihood of deception.
(q) In the case of Kaviraj Pandit Durga Dutt Sharma vs. Navaratna Pharmaceutical Laboratories6, the Hon'ble Supreme Court has considered the parameters which merit consideration while determining whether a mark is "likely to deceive".
(r) In view of the aforesaid principles, it is relevant to note that the rival marks are neither visually, nor structurally or phonetically similar. Corona is registered proprietor of its STIMU-LET label mark. In addition thereto, the labels, packaging, get up and colour combination of the rival products are completely different.
(s) The product is available only upon production of a doctor's 5 AIR 2001 SC 1952 6 AIR 1965 SC 980 11 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc prescription is a factor that merits consideration. (Burroughs Wellcome (I) Ltd. vs. American Home Products and Ors. 7) and that has not been considered at all.
8 At the outset it was submitted by Ms. Gharat that Franco has submitted about 150 pages written submission and the court should consider that. We made it clear to Ms. Gharat that she will have to make her submissions before us, as it will not be possible to read entire 150 pages from Franco's written submission and she has to point out how the judgment impugned in this appeal is sustainable. 9 Ms. Gharat submitted as under :
(a) In view of the provisions of sub section 1 of section 28 of the Act, Franco being a registered proprietor of Trade Mark STIMULIV it has the exclusive right to use of the said Trade Mark and to obtain relief in respect of infringement of Trade Mark.
Ms. Gharat, however, could not explain as to how in view of sub section 3 of section 28 of the Act, this action was maintainable against Corona. Ms. Gharat was also not able to point out as to why the observations of Full Bench and Lupin (Supra) were not applicable.
(b) Ms. Gharat relied upon sections 34 and 124 of the Act to submit that this court will have jurisdiction and power to 7 2002 (25) PTC 747 (Bom) 12 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc entertain suit for infringement against the registered proprietor and also grant injunction against the registered proprietor but she did not elaborate as to how those provisions are relevant particularly in view of sub section 3 of section 28 of the Act.
(c) Corona is estopped from contending that the mark of Franco is not distinctive, common to the trade etc. This is because Corona had made an application for registration claiming STIMULET is a mark and thereby asserted rights in the mark STIMULET.
Corona represented to the Registrar that STIMULET is a distinctive mark.
Corona had opposed registration of another trade mark STIMULS S8 by another party.
In our view none of these arguments will help Franco in view of provisions of sub section 3 of section 28 of the Act unless Franco could have made out a case against Corona within the window provided by Lupin (Supra).
(d) On the issue of passing off, the information on Corona's product available on website has a warning that Corona's medicine is not recommended for patients with liver injury and 13 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc therefore, if the injunction was lifted and Corona's product being a pharmaceutical product, it would cause harm and injury to the general public at large.
(e) Even though the rival products have different composition both fall under the same clause being goods of the same description and confusion and deception is certain. It is settled proposition that especially in cases of medicinal and pharmaceutical products, higher degree of protection is called for and goes beyond the commercial aspect. Since Franco's medication products are used for liver disorders and Corona's products are used for breast cancer and infertility any confusion amongst members of trade and public consequent consumption of one product instead of other could lead to disastrous consequences. However, it was not explained as to how it could cause confusion and that why say this can be adduced from the picture of the rival products re-produced later.
FINDINGS 10 Having considered the impugned judgment, in our view, Corona is justified in impugning the same.
11 Before we proceed further, it will be necessary and essential to reproduce the rival products, Corona's preparation sold in the form of 14 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc tablets and Franco's Ayurvedic preparation sold in the form of syrup and tablets.
We must also state that all these judgments cited herein were all cited by Mr. Kamod.
15 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc 12 Section 28(3) of the Act reads as under
"Section 28. Rights conferred by registration. (3) Where two or more persons are registered proprietors of trade marks, which are identical with or nearly resemble each other, the exclusive right to use of any of those trade marks shall not (except so far as their respective rights are subject to any conditions or limitations entered on the register) be deemed to have been acquired by any one of those persons as against any other of those persons merely by registration of the trade marks but each of those persons has otherwise the same rights as against other persons (not being registered users using by way of permitted use) as he would have if he were the sole registered proprietor. "
Section 28(3) is very clear and the law is also well settled that once a trade mark is registered, remedy of infringement is not available against the registered proprietor. 13 The learned Single Judge has erred in observing that Corona, by adopting defence under section 28(3) of the Act, has admitted that the rival marks are similar. It was Franco that came to court saying the marks are similar or identical. In defence Corona's case was, and rightly so, if it was similar / identical then under Section 28(3) of the Act, remedy of infringement was not available against Corona. If one goes forward with Franco's case that Corona's product is similar / identical to its product, section 28(3) grants Corona a statutory protection from an action of infringement against the use of its registered mark. This mandate of the said section 28(3) of the Act has been ignored and erroneously misconstrued to be an admission of similarity of rival marks.
16 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc 14 Courts in India have taken judicial notice of the fact that in the Pharmaceutical and medicinal industry parties often derive the name of their product from generic drug comprising therein or product's effect or the ailments the product is used to treat. "STIMU" is a common prefix used in the industry which is derived from the words "STIMULATE". Corona has placed on record detailed list of innumerable pharmaceutical products using the word prefix STIMU many of which are registered trade marks like STIMULAC or STIMULERE or STIMUVAY or STIMUGRAN or STIMUVAM or STIMULUS. Franco cannot be permitted to claim an absolute monopoly in the prefix "STIMU". Both Franco and Carona can claim monopoly in their respective marks without violating one another's rights. Courts have held that merely on the basis of prior user, a proprietor cannot claim exclusivity in his trade mark or in the name which is derived from the generic term. Franco can claim exclusivity only in the added features which differentiates its trade mark from the name of the generic term, i.e., "LIV". Even when compared as a whole, rival trade marks are different. The rival goods, trade channels and consumers are also different. Unlike Franco's product which can be sold over the counter, Corona's product is a Schedule-H product which can only be sold by registered chemist on prescription from a qualified and registered medical practitioner. There are strict rules / curbs for distribution of Schedule H drugs. The rival 17 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc products are used for different aliments. There is no possibility of confusion or deception caused by Corona's use of its STIMU-LET trade mark.
15 It is an admitted position that Corona is a registered proprietor of the trade mark STIMU-LET and till date Franco has not filed any rectification proceedings challenging the said registration. Therefore, Corona's trade mark registration is valid and subsisting. A bare perusal of section 28(3) makes it abundantly clear that the exclusive rights granted to Franco on the basis of its trade mark registrations cannot be exercised against Corona's use of its registered trade mark.
So long as Corona's trade mark registration is valid and subsisting, no case for infringement can be made out against Corona. 16 The Hon'ble Supreme Court in Sulochanabai (Supra) held "21. Sub-section (3) of Section 28 with which we are directly concerned, contemplates a situation where two or more persons are registered proprietors of the trade marks which are identical with or nearly resemble each other. It, thus, postulates a situation where same or similar trade mark can be registered in favour of more than one person. On a plain stand alone reading of this Section, it is clear that the exclusive right to use of any of those trade marks shall not be deemed to have been acquired by one registrant as against other registered owner of the trade mark (though at the same time they have the same rights as against third person). Thus, between the two persons who are the registered owners of the trade marks, there is no exclusive right to use the said trade mark against each other, which means this provision gives concurrent right to both the persons to use the registered trade mark in their favour. Otherwise also, it is a matter of 18 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc common-sense that the Plaintiff can not say that its registered trade mark is infringed when the Defendant is also enjoying registration in the trade mark and such registration gives the Defendant as well right to use the same, as provided in Section 28(1) of the Act.
22. However, what is stated above is the reflection of Section 28 of the Act when that provision is seen and examined without reference to the other provisions of the Act. It is stated at the cost of repetition that as per this Section owner of registered trade mark cannot sue for infringement of his registered trade mark if the Appellant also has the trade mark which is registered. Having said so, a very important question arises for consideration at this stage, namely, whether such a Respondent can bring an action against the Appellant for passing off invoking the provisions of Section 27(2) of the Act. In other words, what would be the interplay of Section 27(2) and Section 28(3) of the Act is the issue that arises for consideration in the instant case. As already noticed above, the trial court as well as High Court has granted the injunction in favour of the Respondent on the basis of prior user as well as on the ground that the trade mark of the Appellant, even if it is registered, would cause deception in the mind of public at large and the Appellant is trying to encash upon, exploit and ride upon on the goodwill of the Respondent herein. Therefore, the issue to be determined is as to whether in such a scenario, provisions of Section 27(2) would still be available even when the Appellant is having registration of the trade mark of which he is using. After considering the entire matter in the light of the various provisions of the act and the scheme, our answer of the aforesaid question would be in the affirmative. ..."
(Emphasis supplied) 17 The learned Single Judge has misapplied Sulochanabai (Supra) because the principle therein would not be applicable to the present case. The learned Single Judge has erred in not appreciating on the facts that in Sulochanabai (Supra), Plaintiff therein had brought an action of passing off against Defendant therein who was proprietor of a registered trade mark. In this context, the Apex Court in Sulochanabai (Supra) held that being a proprietor of a registered trade mark, Plaintiff 19 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc therein could not have said that defendant therein had infringed its trade mark. Similarly, in the present case Corona is the proprietor of a registered trade mark and it cannot be said that it is infringing Franco's registered trade mark.
18 The learned Single Judge also has not considered the law laid down by the Full Bench in Lupin (Supra). The observations in the said judgment show that a very small window has been left open for the Court to go behind the registration of a trade mark, i.e., in cases where the registration of the trade mark is ex-facie illegal or fraudulent or shocks the conscience of the Court. The relevant observations from the Full Bench's judgment are reproduced below for reference:
"30. The basic rule of interpretation of statutes is that if the words of the statute are precise and clear then nothing more is required than to give effect to their natural meaning. When the words are clear it is not necessary to go looking for a different meaning, by resorting to external and internal aids. When the plain reading leads to absurdity other modes of interpretation are resorted to. When the language is plain and clear, the statute speaks for itself.
31. Section 31 uses the phrase 'prima facie' which when plainly read, means registration will be a prima facie evidence. The expression 'prima facie' is too well-settled to be expounded. To substitute the words 'prima facie' with 'conclusive evidence', would be re-writing the section. Section 28 uses the phrase 'if valid'. If the registration was to be the 'conclusive', it was not necessary to introduce the phrases 'if valid' and 'prima facie'. In series of decisions, the Delhi High Court, Madras High Court, Andhra Pradesh High Court and Gujrat High Court have given plain meaning to these phrases to come to the conclusion that registration will be a prima facie evidence of its validity and not a conclusive evidence.
32. The argument that the Court must grant injunction to the proprietor of a registered trademark rests on two grounds. Firstly, that it is a practice of this Court to grant such 20 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc injunction, and secondly, the scheme of the Act requires it to be so.
33. As regards "the practice of this Court", it is interesting to note how this 'practice' originated. The origin lies in a passage quoted by Vimadalal, J. in the case of Hindustan Embroidery Mills v. K. Ravindra & Co. 1967 Vol. LXXVI Bom. L.R. 146 from the book by Kerly on Trademarks. Vimadalal J. referred to a passage from the book which stated that it is not the practice to consider the validity of registration of mark on a motion for interlocutory injunction and while the mark remains in the register even though wrongly, it is desirable that others should not imitate it. Thereafter the Division Bench in the case of M/s. Maxheal Pharmaceuticals (India) and others v. Shalina Laboratories Pvt. Ltd. Appeal No. 88/2005 decided on 16.2.2005 referred to the decision of Vimadalal, J. and observed that Vimadalal, J. has pointed out that it is not "the practice of this Court" to consider validity of a trademark on a motion for interlocutory injunction. The Division Bench attributed the phrase 'practice of this Court' to Vimadalal J., though Vimadalal, J. had not used the phrase 'the practice of this Court'. He had only referred to Kerly on Trademarks which contained a passage that it is a 'practice' not to consider the validity of the registration. However, the observations of the Division Bench in Maxheal have now been followed in various orders, treating it as a 'practice of this Court'. Be that as it may, since it is treated as a practice of this Court, we have to consider whether to elevate it to an absolute proposition of law, and also whether the Act requires it to be an absolute proposition. Mr. Kadam analysed various decisions of the English Courts referred to by Kerly in his commentary, to point out that even in England at the relevant time, it was not the consistent practice followed by Court not to question the validity of the trademark.
xxxxxxxxxx 59 xxxxxxxxx (5). However, a very heavy burden lies on the defendants to rebut the strong presumption in favour of the plaintiff on the basis of the registration at the interlocutory stage. The plaintiff is not required to prove that the registration of a trade mark is not invalid, but only in the cases where the factum of registration is ex facie totally illegal or fraudulent or shocks the conscience of the Court that the Court may decline to grant relief in favour of the plaintiff."
(Emphasis supplied ) 19 Pertinently, the learned Single Judge has not made a single 21 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc observation in the entire Impugned Order that he has gone behind Corona's trade mark registration in view of the principles set out in the Lupin (Supra). There is no reference to the Full Bench's aforesaid judgment in Lupin (Supra), or the principles set out therein. There is not even an observation that Corona's mark is invalidly registered. 20 The learned Single Judge has made a stray observation that "It was not possible for the Defendant to obtain registration of such a similar mark in the face of Franco Indian's prior registration." The said observation cannot by itself meet the steep parameters for going behind Corona's trade mark that must be shown as laid down by the Full Bench of this Hon'ble Court in Lupin Ltd. (Supra).
21 Now coming to the issue of passing off, Corona's trade mark is a word coined from the words STIMULATE and LETROZOLE. The word "STIMULATE" is descriptive and / or suggestive of Corona's product, whereas "LETROZOLE" is the name of the generic drug used as an ingredient in Corona's product. Corona has merely dissected the prefixes of the two words and married them to coin its trade mark STIMU-LET. Similarly, Franco's mark "STIMULIV" is fusion of the prefixes of the words "STIMULANT" and "LIVER". The term "STIMU" is also descriptive and / or suggestive of Franco's product, whereas "LIV" was adopted since Franco's product is used for the treatment of liver 22 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc disorders. It is a common practice in the pharmaceutical industry to use the initials of active drug in the trademark to increase its recall value amongst medical practitioners.
22 Thus, both Corona and Franco are using the non-distinct term "STIMU" which is indicative / suggestive of the properties of their products. In its Reply filed before the learned Single Judge, Corona had produced substantial evidence to show that not only the parties to the present action, but also several third parties are also using the prefix "STIMU" to indicate / suggest the properties of their respective products. A bare perusal of the pages annexed to the Appeal Paper Book will show that there are various third-party proprietors using marks bearing the prefix "STIMU" in respect of medicinal / pharmaceutical preparations. From the list there are various third parties' trade marks on the Register of Trade Marks with the prefix "STIMU". It can be seen that the mark "STIMUTERIN" is registered under No. 358981 in Class 5 in respect of pharmaceutical and medicinal preparations since 27th February 1980, STIMULEX is registered under No. 2201301 in Class 5 in respect of medicinal preparations with user since 01.01.1990, STIMULAC is registered under no. 2329800 in Class 5 for Ayurvedic Medicinal Preparation with user since 26.03.2003, STIMULERE is registered under no. 2338975 with user since 01.04.2009, STIMULUS is registered under no. 1006228 with user since 01.04.2000 etc. Similarly, 23 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc from the years 1999 to 2010 there are at least 15 trademarks which have been registered with the prefix "STIMU" in Class 5 in respect of same / similar products. Corona has also shown that third-party products bearing marks containing the prefix "STIMU", ie., STIMULITE- G, STIMULEX, STIMULAX, STIMULANT etc. are readily available in the market. Hence, from a perusal of these materials, it is evident that even at the prima facie stage Corona has produced substantial evidence to show that "STIMU" is a commonly used abbreviation in the medical and pharmaceutical industry to denote "stimulants". 23 It is settled law that in such cases where the common element between the two rival trade marks is descriptive or common to the trade, greater regard has to be paid to the uncommon elements of the rival marks, which in the present case are "LIV" (of Franco) and "LET" (of Corona). The observations of the Hon'ble Supreme Court in F. Hoffmann-la Roche and Co. Ltd. vs. Geoffrey Manner and Co. Pvt. Ltd. 8, are relevant. The Apex court held :
"12. In order to decide whether the word "DROPOVIT" is deceptively similar to the word "PROTOVIT" each of the two words must, therefore, be taken as a whole word. Each of the two words consists of eight letters, the last three letters are common, and in the uncommon part the first two are consonants, the next is the same vowel 'o', the next is a consonant and the fifth is again a common vowel 'o'. The combined effect is to produce an alliteration. The affidavits of the appellant indicate that the last three letters "VIT" is a well known common abbreviation used in the pharmaceutical trade to denote Vitamin preparations. In his affidavit dated January 11, 1961 Frank Murdoch, has referred to the 8 1982 PTC 335 (SC) 24 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc existence on the Register of about 57 trade marks which have the common suffix "VIT" indicating that the goods are vitamin preparations. It is apparent that the terminal syllable "VIT" in the two marks is both descriptive and common to the trade. If greater regard is paid to the uncommon element in these two words, it is difficult to hold that one will be mistaken for or confused with the other. The letters 'D' and 'P' in "DROPOVIT" and the corresponding letters 'P' and 'T' in "PROTOVIT" cannot possibly be slurred over in pronunciation and the words are so dissimilar that there is no reasonable probability of confusion between the words either from the visual or phonetic point of view."
(Emphasis supplied) 24 Similarly, the Division Bench of this Court in Schering Corporation vs. United Biotech (P) Ltd.9, has held as under:
"11. After having heard the Learned Counsel appearing for both the sides in detail and after having gone through the judgments relied on by both the learned Counsels and the record, we find that disturbing the order passed by the learned Single Judge would not be proper. The trade mark of the Respondents NETMICIN is admittedly registered, and therefore, the Respondents have statutory right to use that trade mark. The Appellants have adopted their trade mark NETROMYCIN from the generic drug name Netilmicin. When a trade mark is found from the common generic name, no single proprietor can claim absolute monopoly in such name or trade mark. When a proprietor adopts a trade mark on the basis of name of generic drug or ingredient, it will be safe to assume that he is aware that the other proprietors are also likely to adopt and use similar marks in case their product is based on the same generic drug or ingredient. In such a case, the first user cannot claim exclusivity in his trade mark or in the name which is derived from the generic drug. At the most such proprietor can claim exclusivity in those added features which differentiates his trade mark from the name of the generic drug or ingredient. When two trade marks are coined from the same generic drug or ingredient, there are bound to be similarities between the two and in such a case, even if the differences between the two trade marks are minor or small, then also at least at the prima facie stage no injunction can be granted."
(Emphasis supplied) The rival products before the Division Bench of this Hon'ble Court in the aforesaid judgment were pharmaceutical / medicinal 9 2011 (1) Bom CR 89 25 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc products. It is also relevant to note that similar to the aforesaid case, in the present case the rival marks are coined from the same source / descriptive word, i.e., the word "STIMULATE". In such circumstances there are bound to be similarities between rival marks. However, the Division Bench held that in such a case, even if the differences between the rival trade marks are minor or small, then also at least at the prima facie stage no injunction can be granted. The principles of the aforesaid judgment are squarely applicable to the present case. 25 In the case of Ranbaxy Laboratories Ltd. vs. Indohemie Health Specialities Pvt. Ltd.10, this Court observed as under:
"7. Now, the products to which this suit relates are medicinal preparations. It is common ground that the composition of the two products is totally different. They are prescribed for treating different ailments. Therefore, any intention or design on the part of the Defendant to so name its product as can be passed of as the product of the Plaintiff has to be ruled out. Still, an enquiry has to be made, whether, due to the similarity in the two marks, the purchaser is likely to be confused. Thus, the first question to be considered is whether there is deceptive similarity in the two marks. So far as this aspect of the matter is concerned, in so far medicinal preparations are concerned, the judgment of the Supreme Court in the case of Cadila Health Care referred to above has brought about a marked change in the existing law about the approach that the court has to adopt XXXXX
8. It is clear from the observations of the Supreme Court quoted above that the test to be adopted by the Court in considering the question whether the two competing marks are deceptively similar or not is whether an ordinary consumer would be confused to take one product for the other because of the similarity of the marks and other surrounding factors. The Supreme Court has also observed that the Court has to keep in mind that an ordinary Indian consumer may have absolutely no knowledge of English language. It is, therefore, obvious that as both the marks are written in English language and Roman script, visual similarity or absence of visual similarity of the two marks is not of much consequence. So far as the aspect of 10 2001 SCC Online Bom 906 26 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc phonetic similarity is concerned, the mark of the Plaintiff is Zanocin and the mark of the Defendant is Zenoxim. Now comparing these two marks phonetically, so far as the prefix "Zan" and "Zen" are concerned, they appear to be phonetically similar, however suffix "Ocin" and "Oxim" can not be said to be so. The distinguishing feature, in my opinion, is the sound of the letter "C" in the mark of the Plaintiff and the sound of the letter "X" in the mark of the Defendant. The letter "C" in the mark of the Plaintiff is pronounced as "Cee" or like letter "**" in Devnagri script and the letter "X" in the mark of the Defendant is pronounced as letter" **" or" **" in Devnagri script. The sound of the two crucial letters in the two marks are distinct and different. It is to be seen that a learned single Judge of this Court in the judgment in the case of Chemical Industrial referred to above considered the phonetic similarity between two marks "Cipiamina" and "Complamina" and though the letter "C" was common in both the marks it was held that due to the manner in which that letter is pronounced the possibility of any phonetic similarity was ruled out. xxxxxxx xxxxxxxxxxxx
10. xxxxxxxxx One more aspect that in my opinion, is to be considered is that the basic drug used by the Plaintiff is "Ofloxacin". Their mark is "Zanocin". It is clear that the mark of the Plaintiff is substantially derived from name of the basic drug used by them. Similarly, the basic drug used by the Defendant is "Cefuroxime". Their mark is "Zenoxirn". It is the case of the Defendant that its mark is substantially derived from the name of the basic drug used by it. Thus, the marks adopted by both the parties are derived from the name of the basic drug that is used by them. The marks are thus, descriptive in nature being indicative of the composition of the medicine, ..."
(Emphasis supplied) 26 Similarly in Bal Pharma Ltd. vs. Wockhardt Ltd. and Anr.11, this Court observed as under:
"7. In order to decide whether the word "AZIWIN" is deceptively similar to the word "AZIWOK", each of the two words must, therefore, be taken as a whole word. Each of them consists of six letters, the first three letters "AZI" boing common in both the words. The affidavit of the appellants indicate that various brands of Azithromycin tablets and syrup are marketed by different pharmaceutical companies using the common prefix AZI, which is derived from the generic name of 11 Order dt. 12th June 2002 passed in Notice of Motion No. 725 of 2002 in Appeal No. 498 of 2002 27 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc drugs and in fact the appellants, have given a list of as many as 13 different names of the companies, including the parties to the suit who are using the prefix AZI. It is thus apparent that the drug Azithromycin being the base of these products, the word AZI has been commonly used in describing the product and no one can claim monopoly over the use of the said word. In fact, any company producing Azithromycin through tablets would be justified in using the said word as a prefix to its trade name. The word AZI being both descriptive and common to the trade, the users of such products are not likely to be misguided or confused by the said word. Once it is said that the word "AZI" is common to the trade, then having regard to the uncommon letters in these two words, namely "wok" and "win" which are totally dissimilar and having regard to the fact that even phonetically the two words are totally dissimilar, it is difficult to hold that one will be mistaken or confused with the other. There is not even a remote chance of anyone being misguided by the two words. It is common ground that Azithromycin can only be ordered by prescription from a certified medical practitioner and the public cannot be supplied with the same without the description as the said drug is a "Schedule H" drug. It is highly unlikely that the doctors and pharmacysts would get confused by the two marks."
(Emphasis supplied ) 27 Further, in the case of Macleods Pharmaceuticals Ltd. vs. Swisskem Healthcare and Ors.12, this Court has observed that:
"37. The Pianotist's case 1906 (23) RPC 774 which involved comparison of two word marks and quoted by the Supreme Court in Amritdhara (supra) has laid down the test of deceptive similarity generally applicable to all the cases. The relevant quotation is reproduced hereunder:
"You must take the two words. You must judge them, both by their look and by their sound. You must consider the goods to which they are to be applied. You must consider the nature and kind of customer who would be likely to buy those goods. In fact you must consider all the surrounding circumstances; and you must further consider what is likely to happen if each of those trade marks is used in a normal way as a trade mark for the goods of the respective owners of the marks."
38. Now, it is a well settled principle that while comparing the deceptive similarity between the rival trade marks, the Court should consider their overall similarity, including the similarity 12 2019 SCC Online Bom 1186 28 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc of the main idea and the similarity of their broad and salient features, rather than doing a microscopic examination and close scrutiny by placing the rival marks side by side and extracting their dissimilarities. The Division Bench of this Court in the case of M/s. Hiralal Prabhudas v. Ganesh Trading Company & Ors. AIR 1984 BOM 218 has summarized the law relating to deceptive similarity as under:
"5. What emerges from these authorities is (a) what is the main idea or salient features, (b) marks are remembered by general impressions or by some significant detail rather than by a photographic recollection of the whole, (c) overall similarity is the touchstone, (d) marks must be looked at from the view and first impression of a person of average intelligence and imperfect recollection, (e) overall structure, phonetic similarity of idea are important and both visual and phonetic tests must be applied,
(f) the purchaser must not be put in a state of wonderment, (g) marks must be compared as a whole, microscopic examination being impermissible, (h) the broad and salient features must be considered for which the marks must not be placed side by side to find out differences in design and (i) overall similarity is sufficient. In addition indisputably must also be taken in-to consideration the nature of the commodity, the class of purchasers, the mode of purchase and other surrounding circumstances."
39. Undisputedly, it is a practice in the field of medicinal and pharmaceutical preparations to derive/coin trade marks from either of the following:
a. the generic names of the components/molecule (Example- TELMA from TELMISARTAN);
b. the disease which the drugs are meant to cure (Example- PARKITANE from PARKINSONS);
c. the body organ for which the drug is used (Example- Thyrox from Thyroid); or d. the stream of science to which the drug belongs (Example- ONCO-BCG from Oncology-the science of treating cancer).
40. Even in the present case the Plaintiff, and possibly the Defendants have derived their respective mark PANDERM/PANDERM+ and POLYDERM+ for their dermatological product from the stream of science to which the product belongs viz. DERMATOGLOGY. The marks involved in the present case are word marks. There is no visual or structural similarity in the Plaintiff's registered trade mark PANDERM and the Defendants' trade mark POLYDERM. Keeping aside the descriptive suffix DERM which is indicative of a dermatological product, the only similarity between the rival trade marks is the 29 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc first letter in both marks i.e. "P". It is neither the Plaintiff's case, nor would it be fair to allow the Plaintiff to monopolize the suffix DERM in respect of pharmaceutical preparations. In this respect it would be important to consider the practical aspects to ascertain the possibility of confusion. As this Court has held before in cases such as the present one where a part of the rival mark is descriptive, greater regard must be paid to the uncommon element in the two marks, which in this case are PAN and POLY. The Plaintiff's trade mark consists of two syllables as against the Defendants' trade mark which consists of three syllables. In my view, the first syllables of the rival word marks PANDERM and POLYDERM are sufficiently dissimilar to rule out any chance of confusion. I am of the opinion that an average consumer is unlikely to be confused between the rival trade marks since the pronunciation of the rival marks are easily distinguishable."
(Emphasis supplied) 28 Also, in the case of Ayushakti Ayurved Pvt. Ltd. and Ors. vs. Hindustan Lever Limited 13, this Court was considering the similarity between the marks AYUSH and AYUSHAKTI. The court held :
"22. Having come to the conclusion that there is no confusion likely to arise in the two words I am also of view that the use of the word AYUSH would not create any confusion as there is reason for coming to this conclusion that there is no confusion in the words. Since the words are not similar, and are pronounced and also read differently, there is no reason for customers to imagine that the product AYUSH has the same origin as those of the products sold under the name AYUSHAKTI. Merely because it is possible to imagine that a given person may get confused as to the product, it is noeasonn to imagine that every one would get confused. I do not believe that the law is that if a single person get confused it must be taken that the words create such confusion. It must be remembered that claims in passing off action are not for an infringement of property rights but for misrepresentation by the Defendant. Therefore, if the alleged confusion is the result of the exercise by the Defendant of his legitimate rights to use certain common words in order to compete with the Plaintiff the Court must be hesitant in granting such an injunction. At the prima facie stage, without actual instances of witness having been deceived, it would be sufficient for the court to form a broad impression that there is no confusion by and large and not decide merely on the basis of an affidavit of a person who claims that he got confused or as observed in some cases.
13 2003 (4) Mh.L.J. 915 30 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc In this view of the matter, I consider it appropriate to refuse the injunction."
(Emphasis supplied) 29 There is no visual or structural or phonetic similarity between the suffixes / syllables "LIV" and "LET". Due to the presence of the syllable "T" at the end of Corona's mark and the hyphen between "STIMU" and "LET", in our view, there is no possibility of slurring over the suffix in pronunciation. In the case of Franco Indian Pharmaceuticals Pvt. Ltd. vs. Lupin Ltd. and Anr. 14, the addition of the hyphen in the mark of defendant therein was a relevant factor for the learned Single Judge of this Court to conclude that the rival marks therein were not similar. The relevant excerpt from the judgment is reproduced below:
"3. As regards the infringement of trade mark " Dexorange"
learned counsel for the defendants states that it would not use the old mark " Hepporange " for further but, use the mark "Hepp- orange" as is shown in packaging Exhibit X. Prima facie, the two marks do not appear to be visually or phonetically similar. ..."
(Emphasis supplied) When compared as a whole, the rival marks "STIMULIV" and "STIMU- LET" are dissimilar.
30 The learned Single Judge's observation that once Corona filed its trade mark application, it was not possible for it to contend that Franco's mark was non-distinctive is not correct. Firstly, it is extremely pertinent to note that the rival marks of Corona and Franco are not 14 Order dt. 25th February 2006 in Notice of Motion No. 263 of 2005 in Suit No. 288 of 2005. 31 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc identical. The trade mark registration/application of Corona is not in respect of the mark "STIMULIV".
31 There can be no quarrel with the principle that in an action for passing off, it is incumbent on plaintiff to show that he has acquired goodwill and reputation in respect of his goods and / or services for which his mark is used. However, it is also a settled principle of law that in determining this question it must be proved that plaintiff had acquired such goodwill and reputation when defendant began use of its trade mark. Observations of the Calcutta High Court in Honda Motor Company Limited vs. Kewal Brothers and Ors. 15, and of the Bombay High Court in Sun Pharmaceuticals Industries Limited vs. Emcure Pharmaceuticals Limited16 , are as under :
Honda Motor Company (Supra) "36. Both Mr. Gupta and Mr. Chakraborty very fairly agree to one point and I also accept that the relevant date for determining question of passing off is the date of commencement of adoption of the mark by the defendant and this has been really settled and decided by decision of the Judicial Committee of the Privy Council in case of Cadbury Schweppes Pvt. Ltd. v. The Pub Squash Co. Ltd.17."
(Emphasis supplied) Sun Pharmaceuticals Industries (Supra) "16. It is necessary therefore, for the plaintiff to establish that the products sold by it under the mark "SUSTEN" had acquired the requisite goodwill and reputation by 19.11.2010 i.e. the date on which the defendant used that impugned mark. This is the plaintiff has done."
(Emphasis supplied) 15 1999 SCC Online Cal 536 16 2012 (2) Mh.L.J. 37 17 1981 RFC 429 at page 494 32 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc 32 The indisputable position is that Corona is openly and extensively using its registered trademark STIMU-LET since the year 2010. Applying the aforesaid principle to the present case, the relevant date for determining passing off in the recent action has to be the year 2010. Thus, this Court must determine whether Franco had such goodwill and reputation at the time when Corona started using its trade mark would amount to passing off, i.e., in the year 2010. Perusal of the documents relied upon by Franco, in our view, does not pass this test.
(a) Franco's Chartered Account's Certificate certifies Franco's Annual Sales Figures for STIMULIV from 2010 to 2020. Pertinently Franco has failed to show its sales figures prior to the year 2010.
(b) Franco's Chartered Account's Certificate certifies Franco's annual promotional expenses for all its products from 2010 to 2020. Pertinently Franco has failed to show its promotional expenses prior to the year 2010. Also, Franco has not disclosed a break-up of its promotional expenses and there is nothing to show what proportion of the promotional expenses are made towards Franco's products bearing the STIMULIV mark.
c. Franco has produced intermittent and isolated invoices for the year 1976, 1982, 1985 and 1998 prior to the year 2010 to show its use of the mark STIMULIV.
d. In the name of promotional material Franco merely relies upon 4 undated flyers / pamphlets.
33 Hence, the learned Single Judge failed to consider that Franco's entire case of it having acquired goodwill and reputation as of the year 2010 is hinged on intermittent and isolated invoices and 4 undated flyers produced by it. Franco's annual sales figures and annual 33 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc promotional expenses as stated by Franco, are of no assistance to Franco's case since they are not prior to Corona's user, i.e., the year 2010. In the absence of goodwill or reputation, Franco's case of passing off against Corona certainly cannot be accepted at the interim stage at least.
34 It is settled law the test of infringement is the same as in an action for passing off. Thus, the principles of / tests for determining the likelihood of confusion or deception arising from similarity of marks shall be the same. Reliance was placed by Mr. Kamod upon the decisions of the Hon'ble Supreme Court in the cases of Ruston & Hornsby Ltd. vs. The Zamindara Engineering Co.18, and Kaviraj Pandit Durga Dutt Sharma vs. Navaratna Pharmaceutical Laboratories19. Also Meso Private Limited vs. Liberty Shoes Ltd. and Ors.20, 35 The principles for determining the deceptive similarity between two marks was set out in the landmark judgment of Cadila Health Care Ltd. vs. Cadila Pharmaceuticals Ltd. 21. The Hon'ble Supreme Court has set out several relevant factors in para 42 of this judgment for determining the likelihood of deception.
"42. Broadly stated in an action for passing off on the basis of unregistered trade mark generally for deciding the question of deceptive similarity the following factors to be considered:
18 [1970] 2 SCC 222 19 AIR 1965 SC 980 20 AIR 2019 Bom 305 21 AIR 2001 SC 1952 34 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc
a) The nature of the marks i.e. whether the marks are word marks or label marks or composite marks, i.e. both words and label works.
b) The degree of resembleness between the marks, phonetically similar and hence similar in idea.
c) The nature of the goods in respect of which they are used as trade marks.
d) The similarity in the nature, character and performance of the goods of the rival traders.
e) The class of purchasers who are likely to buy the goods bearing the marks they require, on their education and intelligence and a degree of care they are likely to exercise in purchasing and/or using the goods.
f) The mode of purchasing the goods or placing orders for the goods and
g) Any other surrounding circumstances which may be relevant in the extent of dissimilarity between the competing marks."
(Emphasis supplied) 36 In the case of Kaviraj Pandit Durga Dutt Sharma vs. Navaratna Pharmaceutical Laboratories22, the Hon'ble Supreme Court has considered the parameters which merit consideration while determining whether a mark is "likely to deceive". In para 29 the apex court held :
"29. When once the use by the defendant of the mark which is claimed to infringe the plaintiff's mark is shown to be "in the course of trade", the question whether there has been an infringement is to be decided by comparison of the two marks. Where the two marks are identical no further questions arise; for then the infringement is made out. When the two marks are not identical, the plaintiff would have to establish that the mark used by the defendant so nearly resembles the plaintiff's registered trade mark as is likely to deceive or cause confusion and in relation to goods in respect of which it is registered (Vide s. 21). A point has sometimes been raised as to whether the words "or cause confusion" introduce any element which is not already covered by the words "likely to deceive" and it has sometimes been answered by saying that it is merely an extension of the earlier test and does not add very materially to the 22 AIR 1965 SC 980 35 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc concept indicated by the earlier words "likely to deceive". But this apart, as the question arises in an action for infringement the onus would be on the plaintiff to establish that the trade mark used by the defendant in the course of trade in the goods in respect of which his mark is registered, in deceptively similar. This has necessarily to be ascertained by a comparison of the two marks-the degree of resemblance which is necessary to exit to cause deception not being capable of definition by laying down objective standards. The persons who would be deceived are, of course, the purchasers of the goods and it is the likelihood of their being deceived that is the subject of consideration. The resemblance may be phonetic, visual or in the basic idea represented by the plaintiff's mark. The purpose of the comparison is for determining whether the essential features of the plaintiff's trade mark are to be found in that used by the defendant. The identification of the essential features of the mark is in essence a question of fact and depends on the judgment of the Court based on the evidence led before it as regards the usage of the trade. It should, however, be borne in mind that the object of the enquiry in ultimate analysis is whether the mark used by the defendant as a whole is deceptively similar to that of the registered mark of the plaintiff."
(Emphasis supplied) 37 In view of the aforesaid principles, it is relevant to note that the rival marks are neither visually, nor structurally or phonetically similar. Corona is registered proprietor of its STIMU-LET label mark. In addition thereto, the labels, packaging, get up and colour combination of the rival products are completely different. 38 Corona has been openly and extensively using its registered mark from the year 2010 as could be seen from Corona's sales invoices, promotional materials and chartered accountant's certificate annexed to the memo of appeal. Considering those materials, one may safely say that Corona has also acquired distinctiveness in it's trade mark and there is no likelihood of confusion or deception caused by Corona's use 36 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc of it's trade mark.
Mr. Kamod submitted that vide a notification dated 12th October 2011 published in the Gazette of India, the Government of India suspended the manufacture, sale and distribution of the drug Letrozole in respect induction of ovulation in anovulatory infertility, viz., the ailment for which Corona's product was used. Subsequently, vide a notification dated 17th February 2017, the Government of India revoked the said suspension on the drug Letrozole. Hence, despite Corona's bona fide intention to use its registered trade mark, it was unable to manufacture, sell or distribute its products bearing its registered trade mark during the suspension period. Mr. Kamod Submitted that the non-use of its mark during this period was only due to the change of the rules and regulations by the Government of India and as such is not attributable to any fault on part of Corona. 39 Corona's products are allopathic Schedule-H products which are sold only upon production of a doctor's prescription, whereas Franco's products are ayurvedic products which are sold over the counter. The customers of the rival products are also different. Pertinently, Franco's trade mark registration No. 297201 in Class 5 for the word "STIMULIV" is only for the goods "pharmaceutical preparations for the treatment of liver and allied disorders". It is settled law that there may be a difference in the goods despite the fact that 37 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc they fall in the same class. The Hon'ble Supreme Court in the case of Vishnudas Trading as Vishnudas Kishandas vs. Vazir Sultan Tobacco Co. Ltd., Hyderabad and Ors.23, held:
"The "class" mentioned in the 4th Schedule may subsume or comprise a number of goods or articles which are separately identifiable and vendible and which are not goods of the same description as commonly understood in trade or in common parlance. Manufactured tobacco is a class mentioned in Class 34 of 4th Schedule of the Rules but within the said class, there are number of distinctly identifiable goods which are marketed separately and also used differently. In our view, it is not only permissible but it will be only just and proper to register one or more articles under a class or genus if in reality registration only in respect of such articles are intended, by specifically mentioning the names of such articles and by indicating the class under which such article or articles are to be comprised. It is, therefore, permissible to register only cigarette or some other specific products made of manufactured tobacco as mentioned in Class 34 of 4th Schedule of the Rules. In our view, the contention of Mr. Vaidyanathan that in view of change in the language of Section 8 of Trade Marks Act as compared to Section 5 of Trade Marks Act 1940, registration of trade mark is to be made only in respect of class or genus and not in respect of articles of different species under the genus is based on incorrect appreciation of Section 8 of the Trade Marks Act and 4th Schedule of the Rules."
(Emphasis supplied ) 40 In the case of Nandhini Deluxe vs. Karnataka Co-operative Milk Producers Federation Ltd.24, the Hon'ble Supreme Court, inter alia, held that there was no possibility of confusion or deception between the marks "NANDINI" and "NANDHINI". The Hon'ble Apex Court observed that the marks when compared as a whole, are dissimilar. The Hon'ble Supreme Court observed :
"26. Before we answer as to whether the approach of the IPAB and the High Court in the impugned orders is correct, as contended by 23 (1997) 4 SCC 201 24 (2018) 9 SCC 183 38 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc the Respondent or it needs to be interdicted as submitted by the Appellant, some of the relevant facts about which there is no dispute, need to be recapitulated. These are as follows:
(A) Respondent started using trade mark in respect of its products, namely, milk and milk products in the year 1985. As against that, the Appellant adopted trade mark 'NANDHINI' in respect of its goods in the year 1989.
(B) Though, the Respondent is a prior user, the Appellant also had been using this trade mark 'NANDHINI' for 12-13 years before it applied for registration of these trade marks in respect of its products.
(C) The goods of the Appellant as well as Respondent fall under the same Classes 29 and 30. Notwithstanding the same, the goods of the Appellant are different from that of the Respondent. Whereas the Respondent is producing and selling only milk and milk products the goods of the Appellant are fish, meat, poultry and game, meat extracts, preserved, dried and cooked fruits and vegetables, edible oils and fats, salad dressings, preserves etc. and it has given up its claim qua milk and milk products.
(D) Insofar as application for registration of the milk and milk products is concerned, it was not granted by the trade mark registry. In fact, the same was specifically rejected. The Appellant was directed to file the affidavit and Form 16 in this behalf to delete the goods 'milk and milk products' which affidavit was filed by the Appellant. Further concession is already recorded above.
(E) NANDINI/NANDHINI is a generic, it represents the name of Goddess and a cow in Hindu Mythology. It is not an invented or coined word of the Respondent.
(F) The nature and style of the business of the Appellant and the Respondent are altogether different. Whereas Respondent is a Cooperative Federation of Milk Producers of Karnataka and is producing and selling milk and milk products under the mark 'NANDINI', the business of the Appellant is that of running restaurants and the registration of mark 'NANDHINI' as sought by the Appellant is in respect of various foodstuffs sold by it in its restaurants.
(G) Though there is a phonetic similarity insofar as the words NANDHINI/NANDINI are concerned, the trade mark with logo adopted by the two parties are altogether different. The manner in which the Appellant has written NANDHINI as its mark is totally different from the style adopted by the Respondent for its mark 'NANDINI'. Further, the Appellant has used and added the word 'Deluxe' and, thus, its mark is 'NANDHINI DELUXE'. It is followed by the words 'the real spice of life'. There is device of lamp with the word 'NANDHINI'. In contrast, the Respondent has used only one 39 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc word, namely, NANDINI which is not prefixed or suffixed by any word. In its mark 'Cow' as a logo is used beneath which the word NANDINI is written, it is encircled by egg shape circle. A bare perusal of the two marks would show that there is hardly any similarity of the Appellant's mark with that of the Respondent when these marks are seen in totality.
xxxxxxxx
31. We may mention that the aforesaid principle of law while interpreting the provisions of Trade and Merchandise Act, 1958 is equally applicable as it is unaffected by the Trade Marks Act, 1999 inasmuch as the main object underlying the said principle is that the proprietor of a trade mark cannot enjoy monopoly over the entire class of goods and, particularly, when he is not using the said trade mark in respect of certain goods falling under the same class. In this behalf, we may usefully refer to Section 11 of the Act which prohibits the registration of the mark in respect of the similar goods or different goods but the provisions of this Section do not cover the same class of goods."
(Emphasis supplied) 41 This Court has held that the fact that a product is available only upon production of a doctor's prescription is a factor that merits consideration. In Burroughs Wellcome (I) Ltd. vs. American Home Products and Ors.25, the court said :
"15. It is true as submitted on behalf of Respondent No. 1 that from the judgement it is not possible to spell out that Doctor's prescription aspect must not be considered at all or that it is not one of the surrounding circumstances which should be considered. In Astra-TDL Limited v. TTK50 Pharma Limited (supra) in the matter of Doctor's prescription this Court observed as under :
"In my view, in the present circumstances, doctor's prescription factor has lost its importance since the reality of the situation cannot be ignored. In India scheduled drugs which are to be sold under doctor's prescription are even sold without production of doctor's prescription and as such reduces the weightage that can be given to this aspect of the matter while considering the question of deceptive similarity. The Court cannot close its eyes to the existing circumstances and judicial notice of the factual aspects in existence has to be taken. In case where the fact of the medicines being sold on doctor's prescription has been taken into consideration for deciding there was no likelihood of confusion 25 2001 SCC Online Bom 852 40 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc being created, the marks were not visually, phonetically and structurally similar. In the instant case the two marks "Betaloc"
and "Betalong" being visually, phonetically and structurally similar and so close to each other that it outweighs the weightage to be given to the factor that the goods are scheduled drugs. The two marks are to be compared as a whole and the prefix "Beta" cannot be ignored in the matter of such comparison."
16. A perusal of the said observation will indicate that the doctor's prescription has not been rejected as a factor to be considered. All that has been observed is that it is not a factor on which great emphasis can be placed. As set out earlier in Cadila's judgment, the issue of prescription including other aspects was also considered and as rightly contended on behalf of the respondent No. 1, the Apex Court in Cadila has not stated that it is not one of the surrounding circumstances which should be considered.
17. We have already earlier noted the settled law for comparison of the word marks in Halasbury's Law of England. The law as it emerges is that the full word has to be compared and word cannot be split. The Petitioners for that have relied on the decision in the matter of application of William (Birmingham) (LD) 52 R.P.C. 136. Justice Farwell considered the decision of the Assistant Registrar to compare the word Erectiko with word Erector by dividing them into two and eliminating "Erect" on the ground that "Erect" is a dictionary word and then proceeded to compare the suffix "or" in "Erector" with "iko" in "Erectiko". Mr. Justice Farewell observed "In my judgment, that is a wholly wrong attitude to adopt in considering a case of this kind. I do not think it is right to take a part of the word and compare it with a part of the other word ; One word must be considered as a whole and compared with the other word as a whole. In my judgment, it is quite wrong to take a portion of the word and say that, because that portion of the word differs from the corresponding portion of the word in the other case, there is no sufficient similarity to cause confusion. There may be two words which in their component parts are widely different but which, when read or spoken together, do represent something which is so similar as to lead inevitably to confusion. I think it is a dangerous method to adopt to divide the word up and seek to distinguish a portion of it from a portion of the other word."
The said principle was applied in the case of "Accutron" reported in 1966 RFC 152. In that case, an application to register the word "Accutron" in respect of clocks and watches was opposed by the registered proprietors of the marks "Accurist" registered in respect of watches and the mark "Accularm" registered in respect of alarm clocks. The Assistant Registrar found the two words similar and refused registration. On appeal to the High Court, the Applicants contended that the Opponents could not obtain any monopoly in the word "Accurate" and that, therefore, distinctiveness of the Opponents marks ought to be found other than in the first letter 41 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::
218.comap.46.2021.doc "Accu". It was held by the High Court that it was not proper to disregard such elements of the words which were descriptive and, therefore, the question of likelihood of confusion had to be decided by a comparison of the marks as a whole."
(Emphasis supplied) 42 In the light of the above, in our view Franco has failed to make out any case for infringement of trade mark or passing off against Corona. Certainly it does not warrant such a drastic interim order. The impugned order and judgment dated 01.03.2021, therefore, is hereby quashed and set aside. We, however, make it clear that the observations above are only prima facie made for deciding this appeal. 43 Appeal disposed with costs in the sum of Rs. 5,00,000/-. Cost to be paid within 4 weeks by way of cheque drawn in favour of the Advocates for Corona.
(RAJESH S. PATIL, J.) (K. R. SHRIRAM, J.) 42 ::: Uploaded on - 08/02/2023 ::: Downloaded on - 30/05/2023 14:26:18 :::