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 9, Cited by 0]

Madras High Court

Whirlpool Properties Inc vs / on 30 October, 2023

Author: Abdul Quddhose

Bench: Abdul Quddhose

                                                                    C.S. (COMM.DIV.) No.51 of 2021

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED 30.10.2023

                                                      CORAM

                                  THE HONOURABLE MR.JUSTICE ABDUL QUDDHOSE

                                          C.S. (COMM.DIV.) No.51 of 2021

                     1.Whirlpool Properties INC,
                       represented herein by its
                       Power of Attorney Holder
                       Neeraj Mehta

                     2.Whirlpool of India Limited,
                       represented herein by its
                       Authorised Signatory
                       Neeraj Mehta                                          .. Plaintiffs

                                                      /versus/

                     1.A.S.Associates,
                       represented by its Partners
                       Senthanarai Kannan and A.Purushothanan

                     2.V.V.Refrigeration,
                       represented by its Partners
                       Senthanarai Kannan and A.Purushothanan                .. Defendants
                     Prayer: Civil Suit has been filed under Order IV, Rule 1 of the Original
                     Side Rules and Order VII Rule 1 of the Code of Civil Procedure 1908,
                     Sections 27(2), 28, 134 & 135 of the Trade Marks Act, 1999 and
                     Sections 51, 52 & 62 of the Copyright Act, 1957 and Section 7 of the
                     Commercial Courts Act No.4 of 2015 to pass a judgment and decree
                     against the defendants for the grant of
https://www.mhc.tn.gov.in/judis
                     1/5
                                                                            C.S. (COMM.DIV.) No.51 of 2021

                                  a)permanent/perpetual injunction against infringement of the
                     plaintiffs' 'WHIRLPOOL' and other WHIRLPOOL formative marks, by
                     restraining the defendants, their promoters, assigns, relatives, successors-
                     in-interest, licensees, franchisees, partners, representatives, servants,
                     distributors, employees, agents etc. or anyone associated with them from
                     using 'WHIRLPOOL' and other WHIRLPOOL formative marks or any
                     other mark identical with or deceptively similar to the plaintiffs' registered
                     and well-known marks 'WHIRLPOOL' and other WHIRLPOOL
                     formative marks as a logo design, trade mark, service mark, house mark,
                     trade name, trading style, corporate name, website, domain name, e-mail
                     address, business card or otherwise in any manner whatsoever, including
                     importing/exporting, so as to infringe the plaintiffs' said trade marks;
                                  b)permanent/perpetual injunction against infringement of the
                     plaintiffs' copyright, by restraining the defendants, their promoters,
                     assigns, relatives, successors-in-interest, licensees, franchisees, partners,
                     representatives, servants, distributors, employees, agents etc. or anyone
                     associated with them from using copyrighted material of plaintiffs;
                                  c)permanent/perpetual injunction restraining the defendants, their
                     promoters,          assigns,    relatives,   successors-in-interest,     licensees,
                     franchisees, partners, representatives, servants, distributors, employees,
                     agents etc. or anyone associated with them from using 'WHIRLPOOL'
                     and other WHIRLPOOL formative marks and/or any mark identical with
                     or similar to the plaintiffs' 'WHIRLPOOL' and other WHIRLPOOL
                     formative marks in any manner whatsoever so as to pass off or enable
                     others to pass off their business as that of the plaintiffs or in some

https://www.mhc.tn.gov.in/judis
                     2/5
                                                                             C.S. (COMM.DIV.) No.51 of 2021

                     manner convey a connection with the plaintiffs;
                                  d)direct the defendants their promoters, assigns, relatives,
                     successors-in-interest, licensees, franchisees, partners, representatives,
                     servants, distributors, employees, agents etc. or anyone associated with
                     them not to pursue any trade mark application(s) that they may have filed
                     before any other competent body or government authority for obtaining
                     rights (statutory or otherwise) in plaintiffs' 'WHIRLPOOL' and other
                     WHIRLPOOL formative marks in any manner whatsoever including as a
                     trade/service mark, house mark, trade name, trading style, corporate
                     name, website, domain name, e-mail address or otherwise in any manner
                     whatsoever in relation to their business/products/services and further
                     restrain them from applying for or obtaining registration thereof;
                                  e)direct the defendants their promoters, assigns, relatives,
                     successors-in-interest, licensees, franchisees, partners, representatives,
                     servants, distributors, employees, agents etc. or anyone associated with
                     them to deliver up to the plaintiffs for destruction their entire stationery,
                     letterheads, signage, reprographic material, brochures, literature or any
                     other material for advertising, selling or marketing any goods and/or
                     services bearing plaintiffs' 'WHIRLPOOL' and other WHIRLPOOL
                     formative marks and/or any mark similar to the plaintiffs' 'WHIRLPOOL',
                     and other WHIRLPOOL formative marks;
                                  f)direct the defendants to render a true and faithful account of the
                     profits made by using the 'WHIRLPOOL' and other WHIRLPOOL
                     formative marks post relinquishment of authorised service partner
                     agreement and the defendants be further ordered and directed to pay to

https://www.mhc.tn.gov.in/judis
                     3/5
                                                                                C.S. (COMM.DIV.) No.51 of 2021

                     the plaintiffs' such amount as may be found due on such account being
                     taken;
                                  g)the defendants be ordered and decreed to pay to the plaintiffs a
                     sum of Rs.30,00,000/- (Rupees Thirty Lakhs) as damages on account of
                     infringement of trade mark, infringement of copyright and passing off;
                                  h)direct the defendants to pay to the plaintiffs' costs of the suit.


                                        For Plaintiffs       : Mr.P.Raj Kumar Jhabakh


                                        For Defendants       : Mr.R.Gopinath


                                                         JUDGMENT

Both the counsels have filed a Joint Memorandum of Compromise dated 31.08.2023. The parties to the dispute have agreed to settle the dispute in accordance with the Memorandum of Compromise dated 31.08.2023.

2.In terms of the Memorandum of Compromise dated 31.08.2023, this suit is disposed of. The Memorandum of Compromise dated 31.08.2023 shall form part of this judgment. No costs.

30.10.2023 vga ABDUL QUDDHOSE, J.

https://www.mhc.tn.gov.in/judis 4/5 C.S. (COMM.DIV.) No.51 of 2021 vga C.S. (COMM.DIV.) No.51 of 2021 30.10.2023 https://www.mhc.tn.gov.in/judis 5/5