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 8, Cited by 5]

Delhi High Court

Keller Williams Realty, Inc. vs Dingle Buildcons Pvt. Ltd. & Ors. on 17 April, 2020

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                      Date of decision: 17th April, 2020
                                                         22nd November, 2019

+                           CS(COMM) 74/2019

       KELLER WILLIAMS REALTY, INC.             ..... Plaintiff
                   Through: Mr. Ajay Sahni, Mr. Himanshu
                            Deora, Mr. Sumit Kumar and Mr.
                            Naqeeb Nawab, Advs.

                                   Versus

    DINGLE BUILDCONS PVT. LTD. & ORS.          ..... Defendants
                  Through: Mr. Akhil Sibal, Sr. Adv. with Mr.
                           S.K. Bansal, Mr. Ajay Amitabh
                           Suman, Mr. Shantanu Parasher and
                           Ms. Shriya Misra, Advs. for D-1.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

IA No.2111/2019 (of plaintiff u/O XXXIX R-1&2 CPC)

1.     The plaintiff has instituted this suit for permanent injunction to
restrain the three defendants namely (a) Dingle Buildcons Pvt. Ltd., (b) KW
Homes Private Limited and (c) KW Security and Services Private Limited,
from infringing the trade mark of the plaintiff and passing off their services
as that of the plaintiff, and for ancillary reliefs.

2.     It is the case of the plaintiff, (i) that the plaintiff, incorporated and
existing under the laws of the State of Texas, United States of America
(USA), is an American International Real Estate Franchisor, founded as far
back as in the year 1983 and today having approximately 900 franchisees
with over 1,70,000 associates, worldwide; (ii) that the plaintiff is one of the
CS(COMM) 74/2019                                                  Page 1 of 20
 largest privately held global residential real estate brokerages; (iii) that the
plaintiff conducts and operates its real estate affairs business on worldwide



basis, under the famous and distinctive trade marks „KW‟,
and/or „KELLER WILLIAMS‟, through various agents/entities including
wholly owned subsidiaries, agents, franchisees and associates; (iv) that the
plaintiff is aggrieved from adoption by the defendants of identical and/or
deceptively similar marks in respect of identical and/or similar services inter
alia of insurance, financial affairs, monetary affairs, real estate affairs,
advertising, business management, business administration, office functions
etc.; (v) that the plaintiff honestly adopted the inherently distinctive trade
mark „KW‟ as an abbreviation for „Keller Williams‟ and the trade mark
„KW‟ has become solely associated with the plaintiff; (vi) that the plaintiff
has been using the said mark either in stand alone manner or in conjunction
with its other marks; (vii) that the plaintiff has got the said mark „KW‟
registered in a large number of countries; (viii) that in India, the plaintiff
applied for registration of „KW‟ and „KELLER WILLIAMS‟ in Classes 35
& 36, on 2nd March, 2012 and the said registrations were granted; (ix) that
the plaintiff also has common law rights in the said „KW‟ marks; (x) that
owing to extensive use and campaigns across the public worldwide, „KW‟
marks have garnered immense goodwill and reputation across Indian public
staying abroad as well as in India; the plaintiff has served various Non-
Resident Indian (NRI) clients and has trained various agents resulting in
spillover of reputation in India as well; the plaintiff has various real estate
agents of Indian origin or NRI‟s, as Keller Williams Signature Agents; (xi)


CS(COMM) 74/2019                                                  Page 2 of 20
 that the plaintiff is also the owner of domain names www.kw.com and
www.kwworldwide.com, since the year 1995 and 2005 respectively; (xii)
that the plaintiff also has a worldwide presence on social networking sites;
(xiii) that the defendant No.1 applied for registration of its new logo in Class
08 and to which opposition was filed by the plaintiff and from reply of the
defendant No.1 whereto, the plaintiff learnt of uses by the defendants of the
said mark; (xiv) however, the said use by the defendants is very recent and
miniscule and the defendant No.1 has failed to file evidence to show use of
the impugned marks since 2006, as claimed in its application; (xv) that prior
thereto, in March, 2013 also, attention of the plaintiff was drawn to another
application of the defendant No.1 in Class 36 for registration of „KW‟, when
the said application was cited as a prior pending application in the
examination report dated 14th March, 2013 with respect to the plaintiff‟s
application for registration of the mark „KW‟ in Class 36; at about the same
time, the defendant No.1 filed another application which was also cited in
response to the plaintiff‟s application as a prior pending applications; (xvi)
that the said applications had been filed by the defendant No.1 on 5 th
November, 2009, claiming use from 1st April, 2006; (xvii) that during
research, the plaintiff learnt of the other registrations applied for by the
defendants on 5th November, 2009 and obtained by the defendants, also
claiming user since 1st April, 2006; however, since the plaintiff‟s application
for registration was accepted, the plaintiff did not then pursue the matter,
especially since no use by the defendants of the said mark was found; (xviii)
that the plaintiff has thereafter filed opposition to the other applications filed
by the defendants and filed Rectification Petitions to the registrations
obtained by the defendants; (xix) that the defendant No.1 claims to have

CS(COMM) 74/2019                                                    Page 3 of 20
 current projects by the name „KW SRISHTI‟,                            and „KW



Delhi 6‟                        in Ghaziabad; (xx) that the defendant No.2
KW Homes Private Limited has been incorporated in the year 2012 and the
defendant No.2 and defendant No.3 claim to be part of KW Group; (xxi)
that the plaintiff has now learnt of the defendants having launched „KW
Blue Pearl, a commercial complex at Karol Bagh, New Delhi; (xxii) that the
conduct of the defendants, of filing multiple applications, shows a false
claim of user; and, (xxiii) that adoption and use by the defendants of the
impugned „KW‟ marks which are identical and/or deceptively similar to the
plaintiff‟s marks, not only infringe the plaintiff‟s mark but also convey the
services of the defendants to be originating from the plaintiff.

3.    The suit first came up before this Court on 11 th February, 2019, when
though the same was entertained but no ex-parte injunction sought granted.

4.    The senior counsel for the defendants, when appeared on 25th
February, 2019 pointed out that the plaintiff, in its response to the objection
raised by the Registrar of Trade Marks with respect to the prior pending
applications of the defendants, took a stand that there was no likelihood of
confusion because the mark of the plaintiff was used for services relating to
franchising, namely, offering technical assistance in the establishment
and/or operation of real estate brokerages while the defendants were
engaged in advertising, business management, business administration,
office functions and due to difference in the nature of services and absence


CS(COMM) 74/2019                                                   Page 4 of 20
 of any commonality of trade channels, there was no possibility of confusion.
Though the senior counsel for the plaintiff on that date stated that the
plaintiff along with the documents filed with the plaint had filed the
documents in this regard but admitted that there was no reference in the
plaint to the explanation given by the plaintiff to the Registrar of Trade
Marks. In this view of the matter, it was felt that the application for interim
relief be heard after the pleadings are completed.

5.    The three defendants have contested the suit by filing a joint written
statement pleading that, (i) the plaintiff has based its rights on registered
trade mark „KW‟ in Class 35 dated 2nd March, 2012; (ii) the defendants are
also registered proprietor of various KW formative trade marks in Classes
14, 16, 17, 20, 21, 28, 35, 36, 37, 41 & 42; (iii) the defendants have KW
formative trade marks registered in Class 35 effective since 8th August,
2011; (iv) thus, under Section 28(3) of the Trade Marks Act, 1999, the suit,
insofar as for reliefs on the basis of infringement, is not maintainable; (v) to
be entitled to injunction on the claim of passing off, the plaintiff has to
establish not only prior user but also continuous extensive user and
tremendous goodwill and reputation and which the plaintiff has failed to
make out; (vi) the defendants are using various other words with KW,
making it quite distinctive from the impugned trade mark of the plaintiff; the
added matter in the defendants‟ trade mark / trade name / label are sufficient
to defeat any chance of confusion; (vii) the trade mark applications filed by
the plaintiff in India, since 2nd March, 2012 are on proposed to be used basis,
indicating that the plaintiff has no user at all in India; (viii) neither the
plaintiff has used the KW trade mark in India nor has any intention to do so;
(ix) the registration obtained by the plaintiff is invalid on account of non-
CS(COMM) 74/2019                                                  Page 5 of 20
 user thereof and is liable to be removed under Section 47 of the Trade Marks
Act, 1999; (x) there is no possibility of deception or confusion; (xi) when
the plaintiff applied for registration in Class 35, the Trade Mark Registry
raised objection in view of the prior trade mark applications filed by the
defendants; the plaintiff in reply to the said objection of the Trade Mark
Registry stated that its "proposed mark is used for services relating to
Franchising namely, offering technical assistance in the establishment
and/or operation of real estate brokerages. It is therefore submitted that the
services of the Applicant (plaintiff herein) are different from the services as
applied for, by the above cited party (the defendants herein)"; (xii) in view
of the said admission of the plaintiff, there is no question of any confusion
or deception or passing off; (xiii) the defendants also have copyright
registrations in their favour; (xiv) the plaintiff is guilty of suppression of this
material fact from this Court; (xv) the plaintiff, in the plaint has also
wrongly pleaded cause of action to have accrued in last week of November,
2018, with a view to obtain ex-parte injunction against the defendants; the
plaintiff, since objection vide Examiner‟s Report dated 30th January, 2013
raised by the Registry citing the defendants‟ trade mark application dated 5th
November, 2019, is aware of the defendants‟ trade mark „KW‟ at least since
its reply dated 20th May, 2013; (xvi) the present suit is liable to be dismissed
only on the ground of suppression and wrong pleading; (xvii) the plaintiff
has acquiesced in the user of the defendants; (xviii) the defendants have
adopted the trade mark „KW‟ from surname of late Umadhar KesarWani;
(xix) the defendants were not aware of the trade mark of the plaintiff at the
time of adoption and use of the said trade mark since the year 2006; (xx) the
trade mark applications filed by the defendants in the year 2009 were

CS(COMM) 74/2019                                                     Page 6 of 20
 abandoned owing to a communication gap between the defendants and their
lawyers; (xxi) the defendants never abandoned their rights in the trade mark
and again filed the trade mark applications in the year 2011 and 2016
respectively and most of them were registered; (xxii) the plaintiff has filed
Cancellation Petitions against the registered trade marks of the defendants
and which are pending; (xxiii) the defendants are the honest and prior
adoptor and continuous and extensive user of the subject mark; (xxiv) KW is
a brain child of Umadhar KesarWani who ventured in the real estate
business, initially as a broker in the year 1998 and, in the year 2001 got
incorporated Madhyam Constructions Co. Pvt. Ltd.; in the year 2003
incorporated Madhyam Housing Solutions Pvt. Ltd.; Madhyam Housing
Private Limited and in the year 2006 Accurate Infra Private Developers
Private Limited, Becon Constructions Private Limited and Dingle Buildcons
Private Limited.; (xxv) In January, 2017, a mall by the name of „KW Blue
Pearl‟ was launched at a plot acquired by Umadhar KesarWani in Delhi in
the name of Madhyam Housing Pvt. Ltd.; (xxvi) later on, Umadhar
KesarWani launched various projects like „KW Srishti‟ and „KW Delhi 6‟
and also various other companies comprising of the word „KW‟; (xxvii) the
word „KW‟ remains the most essential indicator of the various projects and
is used in relation to goods and services; (xxviii) in 2010, K World
Developers Private Limited, KW Power Private Limited, KW Securities and
Services Private Limited Ltd., KW Agro Pvt. Ltd. and K World Estate
Private Limited, in the year 2012, KW Infrabuild Private Limited, KW
Homes Private Limited and KW Buildcons Private Limited, in the year
2015, KW Dream Homes Consortium Private Limited, were incorporated;
(xxix) the trade mark „KW‟ has been used by the defendants as most

CS(COMM) 74/2019                                                Page 7 of 20
 essential feature of their trading style; and, (xxx) the defendants have a large
customer base over all their projects.

6.    Though the plaintiff has filed replication to the written statement
aforesaid but need to refer thereto is not felt.

7.    The counsels were heard on the application for interim relief on 19th
November, 2019 and have been heard further today.

8.    The counsel for the plaintiff has argued, that (a) the plaintiff adopted
the mark in the year 1994 and has been using the same for their business of
rendering brokerage services in real estate; (b) the plaintiff has no business
in India but targets Indians for projects; (c) the plaintiff has a website since
the year 1995 and which appears on the Indian section of the Search Engine
Google and has a large number of hits from India; (d) though the plaintiff,
while applying for registration as trade mark in Class 35 in the year 2012,
applied on proposed to be used basis but the affidavit accompanying the
application for registration disclosed the user of the mark by the plaintiff; (e)
the defendants have registration of 2016, claiming user since 2006; (f) the
defendants are builders and have used KW in respect of three of their
projects, of which two are under construction; (g) the explanation offered by
the defendants, of having adopted the mark „KW‟ from the surname
KesarWani of their promoter is contrary to the representation made by the
defendants to the Ministry of Corporate Affairs, on 8th May, 2010 when
required to state the significance if any of the key or coined word in the
proposed name of K World Developers Pvt. Ltd., to the effect that alphabet
„K‟ stood for „Kesarwani‟ and „W‟ for „World‟; (h) the explanation offered
by the defendants in the written statement for adoption of KW is also

CS(COMM) 74/2019                                                   Page 8 of 20
 contrary to the brochure of the defendants, of the alphabets „KW‟ having
been taken from the mission of the defendants of "crafting the world"; (i)



attention is invited to the logo               used by the defendants and it
is stated that the plaintiff would have no objection to use by the defendants
of „KWK‟; (j) that the defendants were not using the mark „KW‟ earlier and
have started using the same now only; and, (k) that the plaintiff is the prior
adopter of the mark.

9.    The counsel for the plaintiff, after hearing, has handed over
compilation of following judgments under the following heads:

      Trans-border reputation and goodwill / Malafide adoption

      1.     Mac Personal Care Pvt. Ltd. Vs. Laverana Gmbh and Co. Kg.
             2016 (65) PTC 357 (DB)

      2.     Staples Inc. Vs. Staples Paper Converters Pvt. Ltd. 2015 (61)
             PTC 207 (Del)

      3.     H&M Hennes & Mauritz AB Vs. HM Megabrands Pvt. Ltd.
             2018 (74) PTC 229 (Del)

      4.     Cadbury UK Limited Vs. Lotte India Corporation Ltd. 2014
             (57) PTC 422

      5.     Icrave LLC Vs. Icrave Designs Pvt. Ltd. 2013 (53) PTC 323
             (Del)

      Wrong date of use in the registration is a ground for cancellation
      of registration


CS(COMM) 74/2019                                                 Page 9 of 20
       6.     Suresh Kumar Jain Vs. Union of India 2012 (49) PTC 287
             (Del)

      Infringement against registered proprietor is maintainable

      7.     Dabur India Ltd. Vs. Alka Ayurvedic Pvt. Ltd. 2018 (73) PTC
             517

      8.     Raj Kumar Prasad Vs. Abbott Healthcare Pvt. Ltd. 2014 (60)
             PTC 51 (Del)

      Classification of goods & services is merely for administrative
      purpose


      9.     FDC Limited Vs. Docsuggest Healthcare Services Pvt. Ltd.
             2017 (69) PTC 218 (Del)

      10.    Allied Auto Accessories Ltd. Vs. Allied Motors Pvt. Ltd. 2003
             (27) PTC 115 (Bom)

      11.    Insecticides (India) Limited Vs. Parijat Industries (India) Pvt.
             Ltd. 2018 (75) PTC 238 (Del).


10.   Per contra, the senior counsel for the defendants has contended (i) that
the plaintiff, while applying on 2nd March, 2012 for registration of the word
mark „KW‟, against the column, "User Detail" stated "proposed to be used"
and sought registration for the service of "franchising, namely offering
technical assistance in the establishment and/or operation of real estate
brokerages"; (ii) that since then no business has been initiated by the

CS(COMM) 74/2019                                                 Page 10 of 20
 plaintiff, the proposal for use has not come into effect; (iii) that the matter at
this stage has to be considered from the aspect of one registered proprietor
against other; (iv) that the registrations in favour of the defendant No.1 of




the device mark                 dated 17th October, 2016 with user since 1st
April, 2006 in Class 36, is in the services of insurance, financial affairs,
monetary affairs, real estate affairs and dated 17th October, 2016 with user
since 1st April, 2006 in Class 37 is for the services of building constructions,
repair, installation services including builders and developers, land
developments, property development, construction and civil interior, repairs
and civil works; (v) therefore while the plaintiff‟s registration is limited in
scope, the defendants‟ is wider; (vi) that once both, plaintiff and the
defendants have registration per se, there is no invalidity; (vii) that the
plaintiff does not have a case of infringement under Section 29(1)&(2) and
Section 30(2)(e) of the Trade Marks Act; (viii) that under Section 124 of the
Trade Marks Act, a suit for infringement is maintainable provided the
registrations are challenged; (ix) however the Court has to prima facie go
into the question of validity; (x) that the plaintiff has not used the mark in
India till now; (xi) that the defendants are a prior user of the mark,
notwithstanding the registration in favour of the plaintiff being earlier in
point and time; (xii) attention is drawn to page 1581 of defendants
documents, being an advertisement in newspaper published on 26 th August,
2010, of KW Srishti, Ghaziabad as well as to other newspaper
advertisements published at that time, of KW Srishti; (xiii) attention is
similarly drawn to the advertisements in the newspaper of KW Srishti

CS(COMM) 74/2019                                                    Page 11 of 20
 published in the year 2012; (xiv) that therefore Section 34 of the Trade
Marks Act saving the rights of the first user, applies in the present case; (xv)
attention is invited to Section 47 of the Act providing for removal from
registration of the mark, for non-user thereof; (xvi) that though the plaintiff
has not shown trans-border reputation in India in 2010, but even if were to
be held so, prima facie, the plaintiff has not shown any goodwill with
respect to the same and which is sine qua non for an action for passing off;
(xvii) that having a reputation is different from having a goodwill; (xviii)
that goodwill can be culminated only from carrying on business and the
plaintiff has no business in India; (xix) reliance is placed on (a) Kerly's Law
of Trade Marks and Trade Name, 15th Edition (b) Wadlow's Law of
Passing Off: Unfair Competition by Misrepresentation 4th Edition (c)
Starbucks (HK) Limited Vs. British Sky Broadcasting Group PLC 2015
UKSC 31 (d) Toyota Jidosha Kabushiki Kaisha Vs. Prius Auto Industries
Limited (2018) 2 SCC 1 (e) Intex Technologies (India) Ltd. Vs. AZ Tech
(India) 2017 SCC OnLine Del 7392 (DB) (f) Veerumal Praveen Kumar Vs.
Needle Industries (India) Ltd. (2001) 93 DLT 600 (g) Neon Laboratories
Limited Vs. Medical Technologies Ltd. (2016) 2 SCC 672 (h) L.D.
Malhotra Industries Vs. Ropi Industries 1975 SCC OnLine Del 172 (i) S.
Syed Mohideen Vs. P. Sulochana Bai (2016) 2 SCC 683 (j) Roca Sanitario
S.A. Vs. Naresh Kumar Gupta 2010 SCC OnLine Del 1135 (k) judgment
dated 2nd May, 2012 in Roca Sanitario S.A. Vs. Naresh Kuamr Gupta
(FAO(OS) 289/2010) and (l) judgment dated 22nd October, 2019 in Roca
Sanitario S.A. Vs. Naresh Kumar Gupta (CS(COMM) No.172/2018), to
contend that, a passing off action cannot be maintained in the absence of the
mark having sufficient goodwill or reputation in India, no injunction has

CS(COMM) 74/2019                                                  Page 12 of 20
 been granted where the plaintiff is not using the mark in India and that, the
principle of „owner or prior user worldwide‟ of the mark is not relevant for
passing off; and, (xx) that an action for passing off is not concerned with the
rights in the mark but with possibility of confusion and deception.

11.   The counsel for the plaintiff, in rejoinder has (a) drawn attention to
the emails received by the plaintiff from Indians in India wanting to become
franchisee / agent of the plaintiff and has contended that the same shows that
people in India know of the plaintiff; (b) drawn attention to the summary of
the hits from India on the website www.kw.com of the plaintiff; (c)
contended that the Division Bench of this Court in Mac Personal Care Pvt.
Ltd. supra held (i) that anything done at a commercial level should suffice to
achieve the prima facie satisfaction unless it can be called de minimis or
trivial; (ii) that trans-border reputation essentially means that a plaintiff
wishing to enforce its unregistered trade mark in India need not necessarily
have a commercial use in the Indian market in order to maintain an action
for passing off; international reputation and renown may suffice if the same
spills over to India; (iii) that registrations in multiple jurisdictions create
stronger presumption of reputation in favour of the plaintiff; and, (iv) that if
user inception is dishonest, subsequent concurrent user will not purify
dishonest intention; (d) stated that though the registration of the defendants
is KW Srishti but the defendants are using KW Group; (e) drawn attention
to Suresh Kumar Jain supra where a Division Bench, of which I was a part,
dismissed an appeal against the order of Intellectual Property Appellate
Board (IPAB) of cancellation of registration owing to lack of evidence to
show that the mark of which registration with earlier user was obtained, was
not in use; (f) argued that though the defendants, at the time of obtaining
CS(COMM) 74/2019                                                  Page 13 of 20
 registration claimed user since 2006, but have been unable to produce a
single document of use since 2006; and, (g) argued that Section 28 of the
Trade Marks Act is subject to other provisions of the Act.

12.   I have considered the rival contentions, only for the purposes of the
application for interim relief, and am of the opinion that the plaintiff is not
entitled to any interim relief for the following reasons:

      (A)    Though, the Supreme Court in Neon Laboratories Ltd. supra
      and in Milmet Oftho Industries Vs. Allergan Inc. (2004) 12 SCC 624
      applied the „first in the market‟ test and held that the mere fact that
      the plaintiff had not been using the mark in India would be irrelevant
      if they were first in the world market, but the same, in Milmet Oftho
      Industries supra was held in the context of drugs and medicinal
      products and after holding the field of medicine to be of an
      international character and in Neon Laboratories Ltd., again in the
      context of drugs and medicinal products, and after finding, the
      defendant, though to be a prior registrant having not used the mark till
      after registration and commencement of use of the mark by the
      plaintiff therein. Thereafter, in Toyota Jidosha Kabushiki Kaisha
      supra, after noticing the view in Milmet Oftho Industries supra, final
      decree in a suit for permanent injunction restraining passing off was
      declined, holding (a) that the plaintiff was first worldwide user of the
      mark but the defendants were the first user of the mark in India; (b)
      that the first use by the plaintiff outside India of the mark did not have
      much reportage in India; (c) that the territoriality doctrine (a trade
      mark being recognised as having a separate existence in each


CS(COMM) 74/2019                                                  Page 14 of 20
       sovereign country) holds the field; (d) that prior use of the trade mark
      in one jurisdiction would not ipso facto entitle its owner or user to
      claim exclusive rights to the said mark in another dominion; (e) that it
      is necessary for the plaintiff to establish that its reputation has spilled
      over the Indian market prior to the commencement of the use of the
      trade mark by defendants in India and which was not established in
      that case; (f) the test of possibility/likelihood of confusion would be
      valid in a qua timet action and not at the stage of final adjudication of
      the suit, at which stage the test would be one of actual confusion and
      in which respect no evidence had been led by the plaintiff; (g) that it
      is essential for the plaintiff in a passing off action, to prove his
      goodwill, misrepresentation and damages; the test is whether a
      foreign claimant has a goodwill in India; if there are customers for the
      product of the foreign claimant in India, then the foreign claimant
      stands in the same position as a domestic trader; and, (h) else what
      has to be seen is whether there has been a spill over of the reputation
      and goodwill of the mark used by the foreign claimant, into India; if
      goodwill or reputation in India is not established by the plaintiff, no
      other issue really would need any further examination to determine
      the extent of plaintiff‟s right in an action for passing off.

      (B)    Applying the aforesaid law, (i) the present case is not
      concerned with field of medicine, which was held to be of an
      international character; (ii) the plaintiff herein, till date has no
      business, customers, agents or franchisees in India and has not been
      instrumental in establishment and/or operation of any real estate
      brokerage in India; (iii) save for producing e-mails from some Indians
CS(COMM) 74/2019                                                      Page 15 of 20
       expressing interest in becoming agents of the plaintiff in India, the
      plaintiff has not been able to show spill over of its reputation and
      goodwill in India; (iv) the business of brokerage in real estate, in India
      is very different from the said business in USA; a distinct from USA,
      in India, no qualifications or permissions are required for setting up a
      business of real estate brokerage and the said business is not
      regulated; (v) though certain foreign brands as Coldwell Banker,
      RE/MAX, Jones Lang LaSalle, Cushman and Wakefield have entered
      the business of real estate brokerage in India but the plaintiff, in spite
      of obtaining registration of its trade mark in India nearly 8 years back
      in the year 2012 with intention to set up business in India, has till date
      not entered India; (vi) there are no rights in a trade mark without
      use/utilization thereof; (vii) mere ownership or even registration of a
      mark does not lead to any presumption of the mark having a
      reputation and goodwill, even in the territories where the mark is
      being used; the plaintiff, while applying for registration of the mark,
      did not claim any use, in India, of the mark, by spill over of reputation
      and goodwill from another territory to India; the plaintiff has not
      made out any case of any use or spill over of goodwill and reputation,
      since registration; and, (viii) the plaintiff, even at this stage, without
      establishing before this Court reputation and goodwill outside India
      and such reputation and goodwill having spilled over to India, prima
      facie, cannot restrain the defendants from passing off their services as
      that of the plaintiff or infringing its trade mark. The plaintiff has
      failed to make out a prima facie case.


CS(COMM) 74/2019                                                  Page 16 of 20
       (C)    The business of real estate brokerage is very different and
      distinct from the business of development and construction of real
      estate. The plaintiff does not claim to be in business of or having
      reputation and goodwill in the construction and development of real
      estate. Rather the plaintiff does not even claim to be carrying on
      business of real estate brokerage. The plaintiff describes itself as a
      real estate franchisor. The plaintiff itself on 20th May, 2013 while
      responding to the objections in the examination report of the Trade
      Mark Registry to the application of the plaintiff for registration of the
      mark, took a stand that the business of advertising, business
      management, business administration and offices functions for which
      the defendant no.1 had applied for registration of the same mark prior
      to the plaintiff was very distinct and different from the business of
      franchising/offering technical assistance in the establishment and/or
      operation of real estate brokerage for which the plaintiff had applied
      for registration. The defendants even today are not pleaded to be in
      the business of franchising or providing technical assistance for real
      estate brokerage. The position thus remains the same as on 20th May,
      2013. When the plaintiff then had not objection to defendants also
      using the „KW‟ marks, there is no reason, why today. From the
      response dated 20th May, 2013 aforesaid of the plaintiff, it is clear that
      the plaintiff had no objection to use by the defendants or by others of
      the same mark as the plaintiff i.e. KW, as long as for businesses other
      than the business for which the plaintiff intended to use the said mark.
      The plaintiff cannot be entitled to restrain the defendants without
      establishing by evidence how today there is a possibility of confusion

CS(COMM) 74/2019                                                  Page 17 of 20
       and deception by the defendants, in the business of real estate
      development and construction, using the KW formative marks
      registered in favour of the plaintiff, as part of their device/logo mark.
      Without the plaintiff establishing the tort, of the defendants, by
      confusing the customers, passing off the properties developed by the
      defendants as those from the plaintiff, cannot be entitled to any relief
      on the ground of passing off.

      (D)    The marks of the defendants, to which objection is taken by the
      plaintiff, at least at this stage, cannot be said to be similar or
      deceptively similar to the marks of the plaintiff. While the plaintiff is
      using merely the alphabets „KW‟ or together with Keller Williams,
      the defendants are using the same in conjunction with, either „Blue
      Pearl‟ or „Srishti‟ or „Delhi-6‟ or in corporate names, in conjunction
      with „Power Pvt. Ltd.‟ or „Securities and Services Pvt. Ltd.‟ or „Agro
      Pvt. Ltd.‟ or „Infrabuild Pvt. Ltd.‟ etc. and which is sufficient to
      distinguish the two.

      (E)    When the plaintiff chose to use bare alphabets „KW‟ as its
      mark, the possibility of another using the same alphabets, is inherent,
      as the plaintiff also conceded in its reply dated 20th May, 2013 supra.
      The plaintiff then, on learning of the same, did not feel the need to
      oppose the application of the defendants for registration or to restrain
      the defendants from, even if then not in use, commencing use thereof,
      specially since the plaintiff also, though then not using, proposed to
      use identical mark. The same is sufficient to deny interim relief of
      plaintiff.


CS(COMM) 74/2019                                                 Page 18 of 20
       (F)    At least, at this stage it appears that the plaintiff is also guilty of
      delay and latches. The plaintiff, in the plaint admits knowledge in
      March, 2013 of the claim of the defendants of use of the mark since
      2006 and the application filed by the defendants prior to the plaintiff
      for registration of the said mark. However the plaintiff, instead of
      opposing the said application of the defendants or immediately suing
      the defendants in 2013 itself to restrain the defendants from using the
      said mark, was content with obtaining registration in its own favour.
      The defendants have placed before this Court advertisement published
      in Delhi newspapers of their project KW Srishti in the years 2010 and
      2012 i.e. prior to 2013 when the plaintiff admits to have become
      aware of the defendants. There is no explanation why the plaintiff, on
      becoming so aware in March 2013, did not enquire into the operations
      and extent of operations and which would have revealed the project
      KW Srishti of the defendants, even if the plaintiff was not aware of
      the same earlier. The plaintiff has thereby allowed the defendants to
      launch other projects with KW brand and thereby acquiesced in use of
      the mark at least from 2013 till 2019, by the defendants. The same
      also disentitles the plaintiff to any interim injunction.

      (G)    Since the plaintiff till date has no business in India, the question
      of the plaintiff suffering any irreparable loss and injury does not arise
      and the balance of convenience is also in favour of the defendants.
      The consumers of the projects of the defendants under the KW brand,
      who use the same as their address, would also be affected by any
      injunction granted and all of which cannot be reversed in the event of
      the plaintiff ultimately failing in the suit. On the contrary, if the
CS(COMM) 74/2019                                                      Page 19 of 20
       plaintiff ultimately succeeds in the suit, the defendants can always be
      injuncted then and the mere fact that the defendants during the
      pendency of the suit have continued use of the mark, would not be of
      any avail, as the expansion if any by the defendants of use of the
      impugned marks, would be at their own peril.

      (H)    Though the explanation of the defendants of the reason for the
      use of alphabets „KW‟ does not inspire confidence and is also
      contrary to the stand of the defendants themselves, of KW standing
      for "Kesarwani World", however the same alone would not entitle the
      plaintiff to injunction without making out at least a prima facie case
      for infringement or passing off.

13.   Resultantly, the application of the plaintiff being IA No.2111/2019 for
interim relief is dismissed.

CS(COMM) No.74/2019

14.   List for framing of issues if any and for consideration of other
pending applications, on 27th July, 2020.




APRIL 17, 2020                              RAJIV SAHAI ENDLAW, J.

NOVEMBER 22, 2019 „bs/ak‟ CS(COMM) 74/2019 Page 20 of 20