Delhi High Court
Federated Hermes Ltd vs John Doe & Ors. on 5 December, 2024
Author: Amit Bansal
Bench: Amit Bansal
$~31
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 05th December, 2024
I.A. 30672/2024 & I.A.45051/2024
IN
+ CS(COMM) 454/2024
FEDERATED HERMES LTD .....Plaintiff
Through: Mr. Aaditya Vijaykumar and
Ms. Akshita Katoch, Advocates.
versus
JOHN DOE & ORS. .....Defendants
Through: Mr. Tejas Karia, Ms. Swati Agarwal,
Mr. Shashank Mishra, M. Mohit
Singh, Ms. Shivika Mattoo and Ms.
Rithika Mathur, Advocates for D-2.
Mr. Uzair Elahi and Mr. Gautam
Gupta, Advocates for D-7.
CORAM:
HON'BLE MR. JUSTICE AMIT BANSAL
AMIT BANSAL, J. (Oral)
1. The present suit has been filed seeking relief of permanent injunction restraining the defendants from infringing the trade mark and copyright of the plaintiff, passing off the services as those of the plaintiff, along with other ancillary reliefs.
Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 1 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29CASE SET UP IN THE PLAINT
2. The plaintiff is a company registered under the laws of England and Wales and operates as a subsidiary of Federated Hermes, Inc., which serves as the primary holding entity for the Federated Hermes group of companies.
3. The plaintiff is a globally recognized leader in active and responsible investment management, overseeing assets exceeding USD 757 billion as of 31st December, 2023. The plaintiff provides investment advisory services and tailored solutions to clients, offering a diverse range of strategies, including equity, fixed-income, alternative and private markets, multi-asset, and liquidity management etc. It is stated that through its services, the plaintiff caters to over 10,000 institutions and intermediaries worldwide.
4. The plaintiff is also regarded as a global leader in ESG (Environmental, Social, and Governance) investing, employing corporate policy-based screening to promote responsible corporate practices.
5. Established in 1955 under the name 'Federated Investors, Inc.', the plaintiff's group was officially rebranded as 'Federated Hermes' following its 2018 acquisition of a majority stake in Hermes Fund Managers Limited. Federated Hermes, Inc. owns the trademarks "FEDERATED HERMES"
and " ", which are registered in multiple jurisdictions globally. The registrations obtained by the plaintiff in respect of its marks are detailed in the table below:
S. TM NO. TRADEMARK CLASS APPLICATI
NO. ON DATE
Signature Not Verified
Digitally Signed CS(COMM) 454/2024 Page 2 of 15
By:KOMAL DHAWAN
Signing Date:16.12.2024
18:51:29
1. 6429933 36 13.05.2024
2. 6429934 36 13.05.2024
3. 6429935 FEDERATED HERMES 36 13.05.2024
6. Additionally, the artistic work in the logo
" " is protected by copyright owned by
Federated Hermes, Inc. The logo is a central element of Federated Hermes' visual identity, with its distinctive colours and shapes integrated into the group's official website, www.FederatedHermes.com, and promotional materials. The logo has garnered widespread positive reception and, since 2023, has been featured prominently on the masthead of Federated Hermes' global headquarters, forming part of the Pittsburgh skyline.
7. The marks "FEDERATED HERMES" and "
" have been consistently used and extensively promoted, becoming uniquely and exclusively associated with Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 3 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29 the plaintiff as it continues to expand its global operations and presence, particularly in international equity markets.
8. The plaintiff's international equity operations place significant emphasis on emerging markets, including India. The plaintiff's investment strategies have established a substantial presence in India, with Indian equities comprising approximately 16% of the plaintiff's overall emerging market portfolio. Due to its pro-India investment perspective, the plaintiff's analysts and officials are frequently featured in Indian and international media as expert advisors on economic and investment matters. It is stated that the plaintiff, through its several funds, holds shares in prominent Indian corporations such as Pidilite Industries Ltd., Dabur India Ltd., Dr. Reddy's Laboratories Ltd., GAIL India Ltd., Hero MotoCorp Ltd., ICICI Bank Ltd., Infosys Ltd., and Maruti Suzuki India Ltd., among others.
9. The defendant no.1 are unknown individuals or entities (hereinafter collectively referred to as 'John Doe,') who are unauthorizedly misusing the plaintiff's trademarks "FEDERATED HERMES" and " " to operate a fraudulent investment and stock trading business. These individuals or entities conduct their operations through various online platforms, including WhatsApp groups, the websites www.fedhlive.com and www.federatedhermes.w2app.me/, and the mobile/web application "FHT." These entities falsely claim to represent the plaintiff and impersonate one, Mr. Pankaj Tibrewal, a well-known investment professional who has no connection with the plaintiff. The defendant no.1 uses WhatsApp groups to provide fraudulent stock trading Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 4 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29 and investment advice, purporting to offer "live classes" that promise high returns. Furthermore, it is stated that the defendant no.1 via these fraudulent apps and websites, lures the victims into depositing substantial sums of money into purported "VIP accounts" falsely claimed to be associated with the plaintiff. It is averred that these entities operate in coordination, systematically duping and defrauding unsuspecting members of the public by inducing payments under the pretext of providing expert stock trading tips and investment advice.
10. The defendant no.2 is WhatsApp LLC, a company providing instant messaging and social networking services through its popular platform, WhatsApp. The platform permits users to register with minimal identification requirements, such as a phone number and name, without requiring proof of identity or KYC documentation. The defendant no.1 uses the anonymity and privacy features afforded by WhatsApp to conduct its fraudulent activities while concealing its identity from the plaintiff, the public, and the victims of the fraud.
11. The defendant no.3 [Ministry of Electronics and Information Technology] and the defendant no.4 [Department of Telecommunications] are branches of the Union of India, tasked with the control, governance, and regulation of the country's information technology and telecommunications infrastructure.
12. The defendant no.5 [Bharti Airtel Limited] and the defendant no.6 [Vodafone Idea Limited] are telecommunication network providers engaged in providing cellular SIM cards and connectivity services. These services are Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 5 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29 utilized by the phone numbers linked to defendant no.1's fraudulent and infringing activities, facilitating the execution of their unlawful schemes.
13. The defendant no.7 [Saraswat Co-operative Bank Ltd.] is a banking institution that maintains one or more bank accounts used by the defendant no.1 to collect funds from victims of its fraudulent impersonation and misrepresentation schemes. Through these accounts, the defendant no.1 has defrauded unsuspecting individuals in the guise of offering legitimate investment and stock trading services associated with Federated Hermes.
14. On 1st March 2024, the plaintiff received an email communication from an individual informing the plaintiff about the existence of a WhatsApp group named "Federated Hermes - VIP 02," engaged in stock trading on the National Stock Exchange (NSE)/ Bombay Stock Exchange (BSE). The email stated that the group could be accessed via a link shared on another social media platform and included screenshots that suggested the purported involvement of Mr. Pankaj Tibrewal. The said email is filed as document 9 in the documents filed by the plaintiff
15. It is stated that initially the plaintiff did not have access to the social media link referenced in the aforementioned email and was unable to independently verify the claims made therein, therefore, the plaintiff commenced monitoring social media platforms for potential leads. Around late March and early April 2024, the plaintiff identified multiple posts on the social media platform Twitter, authored by Mr. Tibrewal which show the blatant misuse of the plaintiff's trademarks, including the name "FEDERATED HERMES" and its logo "
Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 6 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29" by the defendant no.1. These posts show that the defendant no.1 not only impersonated Mr. Tibrewal but also misrepresented an association with the plaintiff. Furthermore, defendant no.1 fabricated and distributed forged marketing materials incorporating the plaintiff's logo, with the intent to mislead even seasoned investors and defraud them by creating an illusion of legitimacy.
16. On 15th April, 2024, the plaintiff received another email from an Indian investor expressing suspicion over fraudulent activities allegedly involving Mr. Tibrewal and the plaintiff. The email detailed the inducement of individuals to open "VIP trading accounts" purportedly associated with the plaintiff for trading on the NSE stock market. A subsequent email, dated 16th April, 2024, similarly sought verification of WhatsApp groups operating under the plaintiff's name and promoting the opening of VIP trading accounts. The said emails are filed as documents 10 and 11 in the documents filed by the plaintiff.
17. On 17th April, 2024, the plaintiff received an email raising concerns about WhatsApp-based operations that falsely declared the plaintiff as registered with SEBI and RBI. The said email confirmed that the defendant no. 1 had induced multiple individuals to open 'VIP trading accounts' by promising exorbitant returns, which led to monetary transfers into the accounts controlled by defendant no.1.
18. On 21st April, 2024, the plaintiff received a detailed email from an investor confirming the fraudulent schemes carried out by defendant no.1. The email included screenshots from the FHT mobile application and the Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 7 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29 WhatsApp group titled "803 Federated Hermes," as well as a PDF document referencing a video lecture allegedly delivered by Mr. Tibrewal. The attachments outlined various fraudulent practices carried out by defendant no.1, including directing the users to a counterfeit FHT app misusing the plaintiff's logo, conducting purported live trading classes, showcasing fabricated profits, and inducing users to pay for VIP trading accounts falsely claimed to be affiliated with the plaintiff. Furthermore, it was stated that funds deposited by investors were transferred to frequently changed bank accounts and that no demat accounts were issued, clearly indicating a fraudulent scheme.
19. In May 2024, the plaintiff received multiple detailed emails from victims of defendant no.1's fraudulent operations. In the said communications, it is detailed that defendant no.1 had continued defrauding Indian investors under the guise of offering exclusive stock trading opportunities. The victims have reported losing significant sums, ranging from several lacs to crores of rupees. The defendant no.1 legitimized its fraudulent claims by misusing the plaintiff's trademarks and logos, deceiving investors into believing they had been granted access to plaintiff's VIP trading accounts.
20. Around the second week of May 2024, the plaintiff became aware of news articles reporting that the FHT mobile app, operated by defendant no. 1, had been delisted from the Google Play Store following a notice issued by the Gurugram Cyber Police due to its involvement in investment fraud. Despite this, the plaintiff learned that defendant no.1 continued its fraudulent activities using a web application accessible through obscure Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 8 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29 links, such as https://federatedhermes.w2app.io/download. The news articles revealed that the app had been downloaded over 1.55 lakh times before being delisted, and the fraudulent operations are being carried out unabated through the functionally identical web application.
21. It is stated that the plaintiff has diligently responded to each email and message received from concerned investors, unequivocally denying any involvement in the fraudulent WhatsApp schemes. Moreover, the plaintiff has advised victims to seek legal remedies and has actively sought additional information to identify the perpetrators responsible for infringing its statutory and common law rights.
22. On 4 May 2024, the plaintiff received a response from an individual informant confirming that WhatsApp groups operated by the defendant no. 1 were being run by administrators potentially using false phone numbers and display images. Further, on 13th May 2024, another informant provided screenshots and evidence of significant monetary transfers by the informant to the defendant no.1, including documentation of a transfer totalling Rs. 11.64 Lacs. These emails also included attachments showing the use of the "FHT" mobile application, both as a mobile app and a web app, further substantiating the infringing activities being carried out by the defendant no.1.
23. It is stated that despite its efforts in finding know-abouts of defendant no.1, the plaintiff has not received any substantive information that would assist in identifying the defendant no.1.
Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 9 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:2924. Being aggrieved by the aforesaid activities, the plaintiff filed the present suit on 21st May, 2024 seeking to restrain the defendant no.1 from carrying on their infringing activities.
PROCEEDINGS IN THE SUIT
25. On 28th May, 2024, this Court granted an ex-parte ad interim injunction in favour of the plaintiff. The directions contained in order dated 28th May, 2024 are reproduced below:
"Till the next date of hearing, the Defendant No. 1 and all others acting on its behalf are restrained from selling, offering for sale, advertising, directly or indirectly dealing in any manner with any services including but not limited to trading in stocks, shares and equity and/or inducing any other persons to do so, using the trademark "FEDERATED HERMES"
and its logo " " and/or any other trademark containing Federated Hermes' trademarks and/or any other mark deceptively similar thereto, as a part of its domain names, websites, mobile apps, web apps, social media handle names/ group names/ profiles credentials/ description, promotional/ business activities on digital or print media, bank accounts and/or any business papers or in any manner leading to:
a. passing off of the Defendant No. 1's services as those of the Plaintiff's or of any member(s) of the Plaintiff's group;
b. infringement of copyright in the artistic work in the logo;
c. counterfeiting of the Plaintiff's services or of the services of any member(s) of the Plaintiff's group;"Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 10 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29
26. Further, the defendant no.2 [WhatsApp LLC] was directed to suspend, delete, or block access to the infringing WhatsApp groups listed in Annexure-II of the said order and suspend/block access to accounts registered with the phone numbers in Annexure-I of the said order, along with providing the details of the associated subscribers/users in a sealed cover to the Court and the plaintiff for impleadment and investigation purposes.
27. The defendants no. 3 and 4 were directed to issue notifications or directives to telecom and internet service providers to block access to websites hosted on the specified domain names.
28. The defendants no. 5 and 6 were directed to file affidavits in a sealed cover, disclosing all details such as name, contact information, postal address, email address, bank account details, and KYC documents for their subscribers associated with the phone numbers mentioned in Annexure-I of the said order.
29. The defendant no. 7 was directed to freeze defendant no. 1's bank account and submit an affidavit in a sealed cover, providing all account holder details, including name, contact information, postal address, email, other bank accounts, and KYC documents.
30. In compliance with the aforesaid directions, an affidavit of compliance dated 6th July, 2024 was filed by defendant no.6 stating that defendant no.6 has blocked all the mobile numbers mentioned in paragraph 19.3 of the order dated 5th February, 2024.
31. Via order dated 15th October, 2024, the Joint Registrar noted that all the defendants except defendant no.1[John Doe] and defendant no.7 were duly served and time was given to the defendants to file written statement(s).
Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 11 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:2932. In the reply filed on behalf of defendant no.2 in the ad-interim injunction application, the defendant no.2 has stated that it has duly complied with the directions passed by this court on 28th May, 2024
33. The plaintiff now seeks a decree against the defendant no.1 in terms of Order VIII Rule 10 of the Code of Civil Procedure, 1908.
ANALYSIS AND FINDINGS
34. I have heard the submissions of learned counsel for the parties and also perused the material on record.
35. The plaint has been duly verified and is also supported by the affidavit of the plaintiff. In view of the fact that the only contesting defendant is defendant no.1 and no written statement has been filed on behalf of the defendant no.1, all the averments made in the plaint have to be taken to be admitted. Further, since no affidavit of admission/denial has been filed on behalf of the defendant no.1 in respect of the documents filed with the plaint, in terms of Rule 3 of the Delhi High Court (Original Side) Rules 2018, the same are deemed to have been admitted. Therefore, in my opinion, this suit does not merit trial and the suit is capable of being decreed in terms of Order VIII Rule 10 of CPC.
36. Based on averments made in the plaint and the documents placed on record, the plaintiff has established its rights over mark "FEDERATED HERMES" and its logo " ". Moreover, the plaintiff by virtue of extensive use and reputation, has acquired common law rights in the name/mark "FEDERATED HERMES" and its logo Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 12 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29 " ", which are associated solely with the plaintiff. The defendant no. 1 has deliberately and wilfully misappropriated the plaintiff's trademarks by creating and operating WhatsApp groups, the fraudulent website www.fedhlive.com, and the impugned "FHT" app, all of which blatantly reproduce the plaintiff's name and logo to mislead and deceive users into believing that these services are associated with the plaintiff. Any unauthorized or unwarranted reference to the name "FEDERATED HERMES" in the context of investment and stock trading is likely to cause confusion, mislead consumers, and adversely impact the plaintiff's business interests, entrenched goodwill, and brand reputation.
37. The defendant no.1 has induced users to make payments and subscribe to its services under the mistaken belief that they are affiliated with the plaintiff. As a result of this deception, any allegations made by defrauded users against the defendant no.1 will likely and unjustifiably tarnish the reputation of the plaintiff.
38. Clearly, the plaintiff's name, trade mark and copyrights have been used by the defendant no.1 with the clear intent to defraud and deceive the public. It is apparent that the defendants no.1 is attempting to defraud the public by falsely claiming to offer investment advice through WhatsApp Groups, website and the impugned app 'FHT' which they claim are associated with the plaintiff. The unauthorized actions of the defendant no.1, including the creation and operation of fraudulent WhatsApp groups, the fraudulent website www.fedhlive.com, and the impugned "FHT" app, have given rise to substantial confusion, leading individuals to falsely believe that Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 13 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29 the impugned WhatsApp Groups the website www.fedhlive.com, and the "FHT" app are authorized, associated, and affiliated with the plaintiff.
39. At this stage, it may be relevant to note that defendant no.1, the contesting defendant, are unknown entities who are infringing the plaintiff's mark and logo. Since, defendant no.1 has failed to take any requisite steps to contest the present suit, despite having suffered an ad-interim injunction order, it is evident that it has no defence to put forth on merits.
40. Accordingly, the plaintiff is entitled to restrain the aforesaid defendant from using the plaintiff's name and marks without authorization from the plaintiff.
RELIEF
41. In view of the foregoing analysis, a decree of permanent injunction is passed in favour of the plaintiff in terms of prayer clauses 76 (a) to (e) of the plaint.
42. In view of the fact that the defendant no.2 has complied with the directions contained in paragraph 19.2 of the order passed on 28th May, 2024, the plaintiff does not wish to press for relief sought in the prayer clause 76 (f) of the plaint.
43. No written statement has been filed on behalf of defendant no.3 and 4. Accordingly, a decree is passed in favour of the plaintiff and against the defendants no.3 and 4 in terms of prayer clauses 76 (g) and (h) of the plaint.
44. In view of the compliance affidavit filed by the defendants no.5 and 6, the plaintiff does not press for relief sought in prayer clause 76 (i) of the plaint.
45. In view of the compliance affidavit filed on behalf of the defendant no.7, the plaintiff does not press for relief sought in prayer clause 76 (j) of Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 14 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29 the plaint.
46. Counsel for the plaintiff does not press for the remaining reliefs sought in prayer clauses 76 (k) to (n) of the plaint.
47. Let the decree sheet be drawn up.
48. All pending applications stand disposed of.
AMIT BANSAL, J DECEMBER 05, 2024 kd Signature Not Verified Digitally Signed CS(COMM) 454/2024 Page 15 of 15 By:KOMAL DHAWAN Signing Date:16.12.2024 18:51:29