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 0]

Delhi High Court

Creative Travel India Pvt Ltd vs Creative Tours And Travels on 21 April, 2020

Equivalent citations: AIR 2021 (NOC) 31 (DEL.), AIRONLINE 2020 DEL 690

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*     IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                          Date of decision: 21st April, 2020
                                                         14th October, 2019

+                       CS(COMM) 249/2018

      CREATIVE TRAVEL PVT. LTD.                   ..... Plaintiff
                  Through: Mr. Jayant Mehta, Adv. with Mr.
                            Sudeep Chatterjee, Ms. Sonal
                            Chabblani, Ms. Sanya Sood & Mr.
                            Svikar, Advs.

                                          Versus

    CREATIVE TOURS AND TRAVELS (I) PVT. LTD.
    & ANR                                      ..... Defendants
                  Through: Mr. Arjun Dev, Adv.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.    The plaintiff instituted this suit to restrain (i) Creative Tours and
Travels (I) Pvt. Ltd.; and, (ii) V.S. Abdul Karim, by way of permanent
injunction from using the mark 'CREATIVE' and 'TRAVEL' or any other
mark identical or deceptively similar to the plaintiff's mark, as part of their
corporate name or in relation to travel industry or for any business, trade,
etc., amounting to violation of plaintiff's statutory and common law rights,
and for ancillary reliefs.

2.    It is the case of the plaintiff in the plaint:

      (i)    that the plaintiff is engaged in the tours, travels destination
      management, corporate package, conferences, meetings, ticketing and
      other related and allied business and the plaintiff company was


CS(COMM) 249/2018                                                  Page 1 of 32
       incorporated nearly three decades prior to the institution of the suit, in
      the year 1977;

      (ii)    that the trade name of the plaintiff company "CREATIVE
      TRAVEL" is also registered with the Registrar of Trade Marks vide
      Trade Mark No.1073370 dated 11th January, 2002 in Class 12 and
      vide Trade Mark No.1239864 dated 26th September, 2003 in Class 39
      and vide Trade Mark No.1334239 dated 25th January, 2005 in Class
      16;

      (iii)   that the plaintiff, in May, 2006 learnt of the defendants, from
      the list of members published by the Travel Agents Association of
      India (TAAI);

      (iv) that the plaintiff got issued a legal notice dated 22nd May, 2006
      calling upon the defendants to desist from using identical name and
      style which was causing confusion and deception amongst the public
      at large, amounting to infringement of the registered trade mark of the
      plaintiff;

      (v)     that the defendants, in their response dated 3rd July, 2006 stated
      that their business Creative Enterprises, a proprietary concern of
      defendant no. 2 V.S. Abdul Karim, was subsequently converted into
      the defendant no.1 company; and,

      (vi)    the defendants had not only adopted the deceptively similar
      trade mark as that of the plaintiff but also entered into the same
      business as that of the plaintiff and were approaching the clients and
      customers of the plaintiff, not only in Delhi but other parts of the
      country and outside country.
CS(COMM) 249/2018                                                 Page 2 of 32
 3.    The suit came up first before the Court on 14th July, 2006 when, while
issuing summons thereof, vide ex parte ad interim order, the defendants
were restrained from using the trade name 'CREATIVE', whether in full or
as part of any other trade name which may be identical/deceptively similar
to 'CREATIVE'.

4.    The defendants appeared in response to the summons/notice issued
and contested the suit. Vide judgment dated 29th August, 2006, the ex parte
stay earlier granted was vacated and the application of the plaintiff for
interim relief dismissed, reasoning (i) that the defendants were in business
since 1979 and their turnover then was over Rs.100 crores, as against that of
the plaintiff of Rs.48 crores; (ii) both parties had spent large amounts in
promoting their business; (iii) though the plaintiff was the prior user of the
mark 'CREATIVE' but since the defendants had been in business for long
and seemed to have built up their reputation as indicated from their sale
figures, it was not appropriate to bring their business to a grinding halt; (iv)
delay and laches have important bearing while deciding intellectual property
matters; persons whose rights are being intruded by competitors must keep
vigil and must not sleep over their rights; (v) the defendants had filed
Membership Directory 2002 of TAAI containing names of persons in the
business and it is expected that the plaintiff must have come across this
Directory and must be in the knowledge that the defendants were also
carrying on business with the mark 'CREATIVE', yet the plaintiff chose
not to take any action till 2006; therefore, the plaintiff prima facie was guilty
of laches; (vi) injunction if granted will create greater hardship on the
defendants; (vii) 'CREATIVE' is being used by many other travel agencies
in Singapore, Cyprus, Australia, Czech Republic, USA and other countries;
CS(COMM) 249/2018                                                  Page 3 of 32
 and, (viii) the mark 'CREATIVE' is descriptive and was being openly used
by various tours and travel agencies and plaintiff could not claim exclusive
right over it.

5.     The plaintiff preferred FAO(OS) No.684/2006 against the refusal of
interim injunction but which was dismissed vide judgment dated 30 th May,
2007, reasoning that (i) prima facie there is no evidence of dishonesty on the
part of the defendants; (ii) the defendants were doing business in Mumbai
and South India, while plaintiff was confined mainly to Delhi; and, (iii) the
judgment of the Single Judge was well-reasoned and did not require any
interference.

6.     The plaintiff preferred an SLP to the Supreme Court which was also
dismissed.

7.     The plaintiff thereafter amended the plaint, to also plead (i) that the
defendants had since been filing trade mark applications under the name
Creative Tours and Travels (India) Pvt. Ltd. in Classes 1 to 38 and 42 and
the said marks had been advertised and were opposed by the plaintiff; (ii)
from such conduct, it is clear that the defendants are seeking a monopoly on
the word 'CREATIVE', contrary to its stand in the present proceedings, of
the word 'CREATIVE' being generic/common to the trade; (iii) the
defendants themselves having applied for registration, are estopped from
taking the said plea; (iv) that the defendants, since the institution of the suit
had also registered domain name www.creativeholidaysindia.com in
addition to the earlier domain name www.creative-inida.com; (v) the
defendants had also started using the word 'CREATIVE' in the form of
expressions like "CREATIVE HOLIDAYS", "CREATIVE stands for

CS(COMM) 249/2018                                                  Page 4 of 32
 reliability", etc.; (vi) from such actions of the defendants, there is actual
confusion in the travel and tourism industry which is primarily based on
electronic bookings, electronic communications, etc.; (vii) that the case of
the defendants in the written statement filed to the suit primarily was that the
defendants were involved in the business of air ticketing in a limited
jurisdiction; however the defendants, after the institution of the suit had also
started entering into the business of tours and travels, beyond the jurisdiction
of Mumbai and South India; the defendants had been exhibiting in
international fairs under the same name; the plaintiff as well as the
defendants had their outlets at ITB Berlin, one of the biggest travel shows;
(viii) in June 2009, the plaintiff received an e-mail from Confederation of
Indian Industry inviting one of the Directors of the plaintiff to speak; in the
draft program enclosed therewith, where the Director of the plaintiff was
shown as the Director of the defendant company; (ix) in June, 2008, the
plaintiff received a mail from one Stuart Miller enquiring about the opening
of a new office by the plaintiff; on enquiry, it was revealed that the
defendants had in fact sent a mail to Stuart Miller which was being re-
confirmed by Stuart Miller and the said customer confused the defendants to
be a part of the plaintiff company; (x) in September, 2007, the Indian Hotels
Company Ltd. had forwarded to the plaintiff a contract for the period 2007-
2008 which was in fact never sent by the plaintiff; (xi) the plaintiff also
received important documents like TDS Certificate, cheques, etc. of the
defendants; (xii) all this clearly showed that the use of the mark
'CREATIVE' in conjunction with 'TRAVELS' by the defendants as part of
its corporate name was creating confusion in the market; and, (xiii) the


CS(COMM) 249/2018                                                 Page 5 of 32
 plaintiff, as proprietor of the trade mark, is entitled to restrain the
defendants.

8.    The stand of the defendants in their joint written statement to the
amended plaint of the plaintiff is, (i) that the defendant no.1 was established
as a proprietary concern of the defendant no.2 in the name of 'Creative
Enterprises', in the year 1979; the defendant no.2 is presently the Managing
Director of the defendant no.1; (ii) the principal business of the defendant
no.1, upon its establishment in 1979, was that of a travel consultant; in the
year 1993, the defendant no.1 obtained International Air Transport
Association (IATA) Passenger Sales Agency Accreditation and was running
and operating its business, particularly that of air ticketing, under the name
and style of Creative Travel and Tours, as a division of Creative Enterprises;
(iii) the defendant no.1 company was incorporated in the year 1997 in the
name and style of Creative Tours and Travels (India) Pvt. Ltd.; (iv) the
defendants have their head office in Mumbai and branch offices at Kochi,
Calicut,   Thiruvananthapuram,       Kodungallur,     Muvattupuzha,        Tirur,
Kottayam, Quilon and Bangalore; (v) with the advent of electronic internet
developments, e-business, e-ticketing, online ticketing, etc. the physical
location of any person has ceased to be of much relevance; (vi) the
defendant no.1 is a much bigger name in the Indian Travel and Tourism
business, in comparison to the plaintiff; (vii) the defendant No.2 is also
registered proprietor of trade mark under No.1280212 in Class 39 for the
mark "Creative Tours and Travels (India) Pvt. Ltd." dated 22nd April, 2004
with distinct colour scheme and style and with a logo comprising of letter
'C' with the devise of globe, in blue background; (viii) the plaintiff as well
as the defendant no.1 are members of TAAI and IATO and the name of both
CS(COMM) 249/2018                                                 Page 6 of 32
 find mention in Directory issued by IATO since the year 2002; therefore, the
plaintiff's claim that the defendants had recently started their business and
the plaintiff came to know about it 'now' only, is concocted; (ix) the
plaintiff cannot claim proprietary over the generic word 'CREATIVE' in the
Travel Industry; there are many businesses using the word 'CREATIVE' in
its corporate name or trade name; (x) 'CREATIVE' along with 'TOURS'
and/or 'TRAVELS' is used by hundreds of business concerns globally; (xi)
the defendants are honest and concurrent users of the trade mark
'CREATIVE', for 30 years prior to the institution of the suit; (xii) that the
Courts at Delhi do not have territorial jurisdiction; (xiii) the suit is barred by
laches, delay and acquiescence; (xiv) the name and trading style adopted by
the defendants, as compared to that of the plaintiff, is different and distinct;
(xv) the defendants have never approached any customers of the plaintiff
and have never attempted to pass off their services as those off the plaintiff;
(xvi) the business interest of the plaintiff is in no way affected by the
business of the defendants; (xvii) there was already a company by the name
of Creative Holidays Pvt. Ltd. in existence, owing whereto the defendants
could not register their Creative Holidays Pvt. Ltd. and were forced to start
Creative Holidays as a unit of Creative Tours and Travels (India) Pvt. Ltd.;
and, (xviii) at Cochin there is a company by the name of Creative Tours and
Travels Pvt. Ltd. in existence.

9.    Though the plaintiff has filed a replication to the written statement
aforesaid of the defendants but the need to advert thereto is not felt.

10.   Vide order dated 1st December, 2010, the following issues were
framed in the suit and the parties relegated to evidence:-


CS(COMM) 249/2018                                                   Page 7 of 32
      "(i) Whether the plaintiff is the proprietor of mark 'Creative'? OPP

     (ii) Whether the plaintiff is prior user of the mark 'Creative'? If so,
     to what effects? OPP

     (iii) Whether the relief claimed by the plaintiffs are barred/not
     maintainable in view of the defendant's registration? OPP

     (iv) Whether the trade mark 'Creative' generic/publici juris in
     connection with travel related services? OPD

     (v) Whether the plaintiff has any exclusive right in respect of trade
     mark 'Creative' in class 12, 39 and 16? OPP

     (vi) Whether the plaintiff is guilty of delay and laches, if so, the
     consequences thereof? OPD.

     (vii) Whether the plaintiff has acquiesced to the defendant's use of
     mark 'Creative'? OPD

     (viii) Whether the parties are honest and concurrent user of the
     mark 'Creative'? OPD

     (ix) Whether the defendant's had a goodwill and reputation in mark
     'Creative'? If so, to what effect? OPD

     (x) Whether the use of the mark 'Creative' by the defendant is
     resulting in confusion? If so, to what effect? OPP

     (xi) Whether this Hon'ble Court has territorial jurisdiction to try
     and adjudicate the present suit? Onus on parties.

     (xii) Relief."



CS(COMM) 249/2018                                                 Page 8 of 32
 11.   The plaintiff, in its evidence examined its Joint Managing Director
Rajeev Kohli as PW1 and its Chairman-cum-Managing Director Ram Kohli
as PW2 and closed it evidence. The defendants in their evidence examined
defendant no.2 V.S. Abdul Karim as DW1, George Kutty, Managing
Director of Oasis Tours (India) Pvt. Ltd. as DW2 and Dilip Gupta,
Managing Director of DGS Travel Pvt. Ltd. as DW3, and closed their
evidence.

12.   Vide order dated 17th October, 2011, the suit was ordered to be listed
in the category of 'Finals'. The counsel for the plaintiff and the counsel for
the defendants were heard on 5th July, 2019 and on request of the counsel for
the defendants, further hearing was adjourned to 26th July, 2019. On request
of the counsel for the defendants, on 26th July, 2019, the hearing was again
adjourned to 20th August, 2019 and the parties directed to appear in person
on that date, to explore the possibility of settlement. On 20 th August, 2019
also adjournment was sought on behalf of the defendants and the suit
postponed to 14th October, 2019. On 14th October, 2019 again adjournment
was sought on behalf of the counsel for the defendants; observing that the
hearing cannot be at the ipse dixit of the counsels and finding that in spite of
direction, the defendant no.2 had not appeared, arguments were closed, with
orders to be passed in Chamber.

13.   The counsel for the plaintiff, on 14th October, 2019 made his
additional submissions and also handed over a brief note of submissions and
compilation of judgments. In spite of the order having remained to be
passed from 14th October, 2019 till now, the counsel for the defendants has
neither sought any opportunity to argue or to submit any written arguments.


CS(COMM) 249/2018                                                 Page 9 of 32
 14.     The counsel for the plaintiff argued:

      (i)      that the plaintiff, incorporated in 1977, has been engaged in
      travel and tour business and is a prior adopter and user of the mark
      'CREATIVE TRAVEL';

      (ii)     that the defendant No.2 started his "Creative Enterprises" in
      1979, in the business of Air Ticketing and not in travel or tourism;

      (iii)    that the defendant no.1 company was incorporated in 1997;

      (iv)     that the defendants have not led any evidence to show that the
      defendant no.1 company took over the business "Creative Enterprises";

      (v)      that the plaintiff applied for registration of the trade mark
      (word) 'CREATIVE TRAVEL' on 11th January, 2001, 26th September,
      2003 and 25th January 2005 in different classes, claiming user since 1st
      January, 1977;

      (vi)     that the defendant No.1 applied for registration of a label mark
      comprising of logo and corporate name 'Creative Tours and Travel
      (India) Pvt. Ltd.', on 22nd April, 2004;

      (vii)    that the petition of the plaintiff for rectification of the mark got
      registered by defendant No.1, was allowed by Intellectual Property
      Appellate Board (IPAB) on 26th November, 2012 and the writ petition
      preferred by the defendants thereagainst was dismissed on 11th January,
      2013 and the matter is now pending in the Supreme Court;

      (viii)   that the defendants, in 2006 started travel and tourism business;




CS(COMM) 249/2018                                                    Page 10 of 32
       (ix)     that though the business of the defendants, at the time of
      institution of the suit was limited but the defendants today are a
      competitor of the plaintiff;

      (x)      that the plaintiff is admittedly prior adopter and user of the
      mark;

      (xi)     that during the cross-examination of defendant No.2, it was
      revealed for the first time that defendants had applied to the Registrar
      of Companies for Creative Travel and Tours Pvt. Ltd. but the Registrar
      of Companies rejected the application; thereafter defendant No.1,
      Creative Tours and Travel (India) Pvt. Ltd. was got incorporated;

      (xii)    that DW2 George Kutty, who claimed to be a person from the
      travel industry, also in his cross-examination conceded that there may
      be a chance of confusion by the usage of the words 'CREATIVE
      HOLIDAYS', 'CREATIVE VACATIONS', 'CREATIVE GROUP';

      (xiii)   that DW3 also, during his cross-examination conceded that he
      was not sure about the actual names of the plaintiff and the defendant
      no.1 company; and,

      (xiv)    that the plaintiff has proved the confusion, owing to
      similarity/deceptive similarity of name/mark of the defendants.

15.    The counsel for the plaintiff, in the compilation of judgments handed
over, has relied on -

       (i)     Laxmikant V. Patel Vs. Chetanbhai Shah 2002 (3) SCC 65, S.
               Syed Mohideen Vs. P. Sulochana Bai 2016 (2) SCC 683 and



CS(COMM) 249/2018                                                Page 11 of 32
               George V. Records, SARL Vs. Kiran Jogani 2004 (74) DRJ
              306 - On the aspect of passing off.

      (ii)    Milmet Oftho Industries Vs. Allergan Inc. 2004 (12) SCC 624
              and Cluett Peabody & Co. Inc. Vs. Arrow Apparals 1997 SCC
              OnLine Bom 574 - both on the aspect of prior user.

      (iii)   Automatic Electric Limited Vs. R.K. Dhawan 1999 SCC
              OnLine Del 27 and Anchor Health and Beauty Care Pvt. Ltd.
              Vs. Procter & Gamble Manufacturing (Tianjin) Co. Ltd. 2014
              SCC OnLine Del 2968 - on approbate and reprobate.

      (iv)    Mahendra & Mahendra Paper Mills Ltd. Vs. Mahindra &
              Mahindra Ltd. 2002 (2) SCC 147 and Gillette Company LLC
              Vs. Tigaksha Metallics Private Ltd. 2018 SCC Online Del
              9749 - on confusion.

      (v)     Caterpillar Inc. Vs. Mehtab Ahmed (2002) 99 DLT 678 - on
              dilution.

      (vi)    Info Edge (India) Pvt. Ltd. Vs. Shailesh Gupta ILR (2002) I
              Del 220 - on third party use.

      (vii) Power Control Appliances Vs. Sumeet Machines Pvt. Ltd.
              (1994) 2 SCC 448 and Pankaj Goel Vs. Dabur India Ltd. 2008
              (38) PTC 49 (Del.) (DB) - on delay and acquiescence.

      (viii) Judgment dated 25th April, 2014 in IA No.23086/2012 in
              CS(OS) No.3534/2012 titled Abbott Healthcare Pvt. Ltd. Vs.
              Raj Kumar Prasad and judgment dated 10th September, 2014
              in FAO(OS) No.281/2014 titled Raj Kumar Prasad Vs. Abbott

CS(COMM) 249/2018                                              Page 12 of 32
              Healthcare Pvt. Ltd. - on the effect of defendants obtaining
             registration.

16.   The counsel for the defendants, during the hearing on 5th July, 2019
contended, that (i) there is no confusion as the customers recognize the
plaintiff and the defendant no.1 as distinct entities; (ii) that the defendants
have been in honest and concurrent use of their name/mark, for 30 years
prior to the institution of the suit; (iii) attention was invited to the answers of
PW1 Rajeev Kohli to questions 63 to 65 in cross-examination recorded on
26th April, 2011, where PW1 Rajeev Kohli stated that the plaintiff would
have no objection to the use of the mark 'Creative Enterprises' by the
defendants, that the words 'TOURS' and 'TRAVELS' signify the nature of
the business and the plaintiff had not attempted to distinguish itself from the
defendants to its clients in spite of denial of interim injunction in this suit;
the same shows that the plaintiff has no objection to the use of the word
'CREATIVE' and the words 'TOURS' and 'TRAVELS' are admitted to be
merely descriptive of the business; and, (iv) attention was invited to the
response of PW1 Rajeev Kohli to question 47 in his cross-examination on
26th April, 2011 where he deposed that in the list of (Indian Association of
Tour Operators) IATO and (Travel Agents Association of India) TAAI he
had not found any other entity using the word 'CREATIVE' but be had not
checked (Adventure Tour Operators Association of India) ATOA as that
was not the plaintiff's main association.

17.   As aforesaid, the defendants did not avail of subsequent opportunities
to argue.

18.   I have perused the records.

CS(COMM) 249/2018                                                    Page 13 of 32
 19.   The use by the plaintiff of its word mark 'CREATIVE TRAVEL'
registrations is as under:-




      However, the registration of the plaintiff, (a) applied on 11th January,
2002, in Class 12, is with respect to vehicles, buses, cars, and without
vesting any exclusive right to use of the word 'TRAVEL'; (b) applied on
26th September, 2003, in Class 39, is with respect to Travel Arrangement;
and, (c) applied on 25th January, 2005, in Class 16, is with respect to printed
matters, leaflets, brochures, stationary, forms, folders, printed blocks,
posters and advertisement media.

20.   The registration in favour of the defendant No.1, applied on 22nd
April, 2004, in Class 39, claiming user since 12th August, 1997, with respect
to Tour and Travel Arrangements, of the word mark 'CREATIVE' and
device mark was as under:-




21.   The plaintiff applied to IPAB, for removal of the aforesaid
registration in favour of defendant No.1. IPAB, vide its order dated 26 th
November, 2012, directed the aforesaid registration in favour of defendant


CS(COMM) 249/2018                                                 Page 14 of 32
 No.1 to be expunged, reasoning (i) that the defendants use of the mark
'CREATIVE', from 1997, was after twenty years from 1977, when he
plaintiff was incorporated and commenced using the same mark; (ii) that the
mark of the plaintiff and defendant No.1 are identical and the services
provided by the two are also identical; (iii) therefore the possibility of
confusion is certain; (iv) that the purpose of an application for registration is
to purify the Register; (v) that the plaintiff is prior in use and registration;
(vi) that the plaintiff had established actual confusion; (vii) that once a mark
is likely to cause confusion, then its entry on the Register is without
sufficient cause and it is wrongly remaining on the Register and deserves to
be expunged; (viii) that the Registrar of Companies, at the time of
incorporation of defendant No.1 informed that the name 'CREATIVE' was
already registered in favour of another company; there was no explanation
why the defendants inspite thereof proceeded with incorporation with the
name 'CREATIVE'; and, (ix) though the defendants claimed user since
1997, but there was no evidence thereof.

22.   The writ petition filed by the defendants against the order aforesaid of
IPAB was dismissed by a Division Bench of High Court of Bombay on 4th
May, 2016, reasoning (i) that there was no merit in the only argument of the
defendants on merits, of 'honest concurrent use' since 1979, as the material
placed by the defendants in that regard before the IPAB, was found lacking
and the defendants, at the time of incorporation of defendant No.1 had been
informed by Registrar of Companies of another company by name of
'CREATIVE' and the defendants had failed to discharge the burden in this
regard; (ii) that the plaintiff on the contrary had established actual confusion
being caused by the two marks remaining on the Register; (iii) that the
CS(COMM) 249/2018                                                  Page 15 of 32
 defendants, while applying for registration of their mark, had claimed user
since 1997 (and not since 1979) and which was twenty years after the
plaintiff's incorporation and commencement of use of mark 'CREATIVE';
(iv) that use claimed since 1979, was not by the defendant No.1 but by a
distinct entity i.e. Creative Enterprises; the IPAB was concerned with use by
defendant No.1 only and which was admittedly from 1997; the argument of
use since 1979 was an afterthought; the defendant No.1 also had produced
evidence of use since 1998 and not 1997; (v) that the version of the
defendants was not consistent and had changed from time to time; (vi) that
the defendant No.1 had failed to prove honest concurrent use; (vii) that the
denial of interim order to plaintiff in this suit, had no bearing on the
outcome of Rectification Proceedings; and, (viii) that IPAB did not commit
any error in allowing the Rectification Application of the plaintiff.

23.   The defendant No.1 preferred SLP(C) No.16654/2016 against the
judgment of the Division Bench of High Court of Bombay and vide order
dated 15th July, 2016 of the Supreme Court, notice thereof was ordered to be
issued and the order dated 25th February, 2013 of the High Court directing
the Trade Mark Registry to not act on the order of IPAB, was continued
further.

24.   It would thus be seen that the mark aforesaid of the defendant No.1 is
continuing on the Register of Trade Marks, only under the interim order
aforesaid and otherwise has been held to have been wrongly entered on the
Register, owing to the prior application of the plaintiff.

25.   The exclusive jurisdiction to adjudicate on Rectification, if sought of
any entry on the Register of Trade Marks, is of the IPAB and not of this

CS(COMM) 249/2018                                                 Page 16 of 32
 Court exercising ordinary Original Civil Jurisdiction. Since the issue of
Rectification is still pending consideration before the Supreme Court, while
deciding this suit, this Court has to deal with both eventualities i.e. in the
event of, the order of IPAB being upheld by the Supreme Court, as well as
of, the order of IPAB being set aside by the Supreme Court and the mark of
the defendants remaining on the Register of Trade Marks. If the mark of
defendants is removed, the test would be of infringement, i.e. whether use
by the defendants of their mark aforesaid amounts to infringement of
registered trade mark of plaintiff. However if the mark of the defendants is
to remain on Register of Trade Marks, the test would be of passing off, i.e.
whether use by the defendants of their mark aforesaid amounts to the
defendants representing their business/services to be that of the plaintiff.

26.   I have perused the depositions of the witnesses examined.

27.   PW1 Rajeev Kohli, in his affidavit by way of examination-in-chief,
besides deposing of the extent of business of plaintiff, inter alia deposed
that (i) the plaintiff, before 2006 had no knowledge of defendants and
immediately on learning of defendants, got the cease and desist notice
issued; (ii) the customers, hotels etc. are unable to distinguish between
plaintiff and defendants because of use of word 'CREATIVE'; there being
hardly any difference between 'Creative Travel' and 'Creative Tours and
Travels'; both operating in tourism and travel and because of the said
industry functioning through electronic bookings and internet; (iii) though
the defendants, at the time of institution of suit, were only in business of air
ticketing, but during institution of suit had commenced same operations as
the plaintiff i.e. of organizing tours and travels; (iv) TDS Certificates,


CS(COMM) 249/2018                                                  Page 17 of 32
 emails, cheques, communications meant for one were being delivered to the
other; (v) the defendants, during the pendency of suit had started using
expressions like 'Creative Holidays', 'Creative stands for reliability'; the
defendants were using the domain name www.creativeholidaysindia.com;
and, (vi) the defendants were thereby encashing on plaintiff's good name
and reputation. In cross-examination, (a) in response to question, whether
not the name of defendant No.1 was shown in the Directory of Members of
IATO published since the year 2002, he replied that he had not seen the
name of defendant No.1 in the said Directory; (b) he admitted that the word
'CREATIVE' was descriptive of services offered; (c) he stated that he did
not know any other entity in India using the word 'CREATIVE' for such
business, but had no knowledge of any entity abroad, as his focus was on
India and he did not have any objection to use of 'CREATIVE' by a foreign
entity. No challenge was made in the cross-examination, to the deposition
of PW1 qua actual confusion from similarity of names of plaintiff and
defendant No.1 or qua both being in identical business. Similarly, in the
cross-examination, the defendants could not confront the PW1 with anything
to show that the plaintiff knew of the defendants before May, 2006, as
deposed by the said witness. I may add, that merely because the name of
defendant No.1 may have appeared in the Directory of Members of IATO,
of which plaintiff also was a member, does not ipso facto lead to
presumption of plaintiff being aware of defendants since 2002. A Directory
is referred to, only to find contact particulars of the person one is searching
for and not to go through each and every entry therein.              Also, the
defendants, in cross-examination of PW1, save for suggesting existence of
"Creative Outdoor Development Education Private Limited" and that

CS(COMM) 249/2018                                                 Page 18 of 32
 Google search for 'Creative Travel India' and 'Creative Tours and Travels'
throwing up thousands of results, and which suggestions were not admitted
by PW1, could not confront the witness with any other entity in the field of
Travel and Tourism, with sizeable operations, with the word 'CREATIVE'
as part of its name/mark, though defence in this respect is taken. The
admission elicited, of entities abroad, with 'CREATIVE' as part of their
name, is of no avail since trade mark is essentially territorial in character, as
recently reiterated in Toyota Jidosha Kabushiki Kaisha Vs. Prius Auto
Industries Limited (2018) 2 SCC 1. Thus, in cross-examination of PW1, no
dent could be made to case of plaintiff, save for extracting concession that
plaintiff would have no objection to use by defendants of 'Creative
Enterprises' and by which concession plaintiff would remain bound.
However, I am unable to accept contention of counsel for defendants, that
the said concession negates the case of plaintiff. The plaintiff, in the plaint
itself has claimed reliefs of injunction against use of 'CREATIVE' in
conjunction with 'TRAVEL'.

28.   PW2 Ram Kohli, in his affidavit by examination-in-chief inter alia
deposed, (i) that when he incorporated plaintiff in 1977, there were very few
tour operators catering in inbound tourism and he adopted the mark
'CREATIVE' because he wanted to bring creativity in tourism for Indian
subcontinent; (ii) that due to long usage, in so far as India Tours and Travel
Industry is concerned, mere mention of 'CREATIVE' or 'CREATIVE
TRAVEL', signifies plaintiff and the defendants, entering the same
business, must have been aware of plaintiff; and, (iii) that prior to 2006,
plaintiff had no knowledge of defendants. The defendants, in their cross-
examination, by suggesting that Ram Kohli was popular in Travel Industry
CS(COMM) 249/2018                                                  Page 19 of 32
 and not the plaintiff, obliquely admitted popularity and knowledge of
plaintiff, at the time of setting up identical business. The said witness denied
the suggestion that owing to relationship of plaintiff with bulk of its business
associates, there was no possibility of confusion (however the defendants,
by making this suggestion, admitted likely confusion otherwise). Again, the
testimony of this witness also remains undented.

29.   The defendant No.2 V.S. Abdul Karim, appearing as DW1, in his
affidavit by examination-in-chief, deposed on same lines as in the written
statement. He however sought to prove as Ex.DW1/23, a list of tour and
travel operators using 'CREATIVE'.         However objection was taken by
counssel for plaitniff, to admision thereof into evidence on the ground of the
same having not been filed earlier and having been filed with the affidavit
only; the same was accordingly not admitted into evidence.            In cross-
examintion, (i) he admitted knowledge of plaintiff since the year 1999 and
could not tell since when he knew of PW2 Ram Kohli; (ii) admitted that
some airlines referred to defendant No.1 as 'Creative Travel and Tours
India'; (iii) admited that he had applied to Registrar of Companies for
incorporation in name of 'Creative Travel and Tours Pvt. Ltd.' but which
application was rejected owing to plaintiff being incorporated in said name;
(iv) deposed that on the website of Registrar of Companies, six companies
were shown related to travel and tourism, with the word 'CREATIVE' as
part of their name, including the plaitniff and defendant No.1 and that he
was not aware of the whereabouts or operations of the others; (v) could not
tell the income of Creative Enterprises from the year 1983-1984 to 1986-
1987; (vi) stated that Creative Enterprises continues to exist, with business
of Travel Consultants, Overseas Recruitment Consultants, Government
CS(COMM) 249/2018                                                 Page 20 of 32
 approved Haj Package Operators and IATA accredited Travel Passenger
Sales Agent (thereby falsifying the stand of, defendant No.1 being successor
of Creative Enterprises) and that Creative Enterprises does only outbound
travel and not inbound; (vii) admitted existence of service outlet in Delhi;
(viii) admitted having not produced any advertisement published of
defendants, of prior to 2003 and that brochures of defendants produced
before Court were published in 2007-2008; and, (ix) denied for want of
knowledge that the plaintiff was first company to use the word
'CREATIVE' in relation to travel and tourism business.

30.   With respect to testimonies of DW2 and DW3, suffice it is to state
that the same do not advance the defendants' defence any further. Rather,
from cross-examination of both, confusion between the name/mark of
plaitnif and the name/mark of defendant No.1, is evident.

31.   I had during the hearing on 5th July, 2019 also drawn the attention of
the counsels to Section 22 of Companies Act, 1956 providing, that if
through inadvertance or otherwise the name by which a company is
registered is identical with or too nearly resembles, the name by which a
company in existence has been previously registered or the name in which a
company has been registered is identical with or too nearly resembles a
registered   trade   mark   under   the   Trade   Marks     Act,    1999,      for
change/rectification of such name. Similarly the Companies Act, 2013 also,
in Section 4(2) provides that the name in which a company is sought to be
incorporated would not be identical with or resemble too nearly the name of
an existing company and in Section 16 providing for rectification of name if
a company is registered by a name in which the company has been


CS(COMM) 249/2018                                                  Page 21 of 32
 registered or the name in which the company is registered too nearly
resembles a registered trade mark. Of course the plaintiff has not exercised
rights thereunder but mention of the said provision was made to show the
legisltive intent of not permitting incorporation of a company in a name too
nearly resembling the name of an earlier incorprated company or of a
registered trade mark. The said provisions supplant the law of trade marks.
The name i.e. Creative Tours and Travels (I) Pvt. Ltd. by which the
defendant no.1 Company was incorporated, undisputably after the plaintiff
company Creative Travel Pvt. Ltd., does indeed too nearly resembles the
name of the plaintiff company. The identifying feature of the name of the
plaintiff company is 'CREATIVE', with the remaining words 'TRAVEL
PVT. LTD.' merely connoting the business carried on by the plaintiff
company. The same is the position with respect to the name in which the
defendant    no.1   Company      was     subsequently    incorporated,     with
'CREATIVE' only being the distinguishing feature thereof and the
remaining words "TOURS AND TRAVELS (I) PVT. LTD." merely
denoting the nature of business and the territory of operation of the business.
The definition in Section 2(m) of the Trade Marks Act, includes a 'name'.
Even otherwise, neither the plaintiff nor the defendants are selling any
goods; both are in the business of rendering travel related services, in their
names, which as aforesaid, are identical.

32.   The purpose served by trade mark, and including under the legal
provisions in the Trade Marks Act and the Companies Act and under the
common law, is to avoid confusion in the mind of the public at large and
especially section of the public at large dealing with the concerned business
entities. The said confusion arises on account of the recall factor of the
CS(COMM) 249/2018                                                Page 22 of 32
 human mind and the manner in which human mind perceives, stores and
recalls names, marks, trade marks. The brain/mind of a person who has
commenced dealing with the plaintiff would not remember the entire name
of the plaintiff i.e. Creative Travel Pvt. Ltd., so as to distinguish it, if faced
with Creative Tours and Travels (I) Pvt. Ltd. All that the human mind will
perceive, store and recall is that the earlier dealings in relation to travel/tour
business were with 'CREATIVE' and often in conversation or otherwise,
the full names are not taken and only the most prominent or distinguishing
feature of the full name mentioned to refer to the individual or the entity.
Applying the said test, the confusion is implicit, with the prominent and
distinguishing part of the name of both, plaintiff and defendants, being
'CREATIVE'.

33.   In this light, incorporation of defendant No.1, twenty years after
incorporation of plaintiff, is contrary to provisions of Companies Act; more
so, when the Registrar of Companies objected to incorporation of defendant
No.1 in name of 'Creative Travel and Tours Pvt. Ltd. owing to plaintiff
having earlier been incorporated in name of Creative Travel Pvt. Ltd';
merely interchanging the placement of word 'TRAVEL' and 'TOUR' in
name of defendant No.1, considering that said words are descriptive of
business, is ineffective.

34.   Though the defendants have obtained registration as a trade mark, not
only of the word mark "CREATIVE TOURS AND TRAVELS (I) PVT.
LTD." but also of the device mark as aforesaid, but the incorporation of the
defendant No.1 is not as a device mark but with the name "CREATIVE
TOURS AND TRAVELS (I) PVT. LTD.", by which it is remembered. Even


CS(COMM) 249/2018                                                   Page 23 of 32
 otherwise, the device mark of the defendant No.1 is nothing else than the
name and has no other feature, qua which it can be said that the absence of
which in the plaintiff would distinguish the plaintiff from defendants. The



logo           in the device mark of the defendants is again, primarily the
first alphabet 'C' of the word 'CREATIVE' and presence or absence of
which does not make a distinguishing feature.

35.    The plea of the defendants, of 'CREATIVE' being a generic word of
English language, also in the facts, is contrary to the settled law. It has been
held in Automatic Electric Limited and Anchor Health and Beauty Care
Pvt. Ltd. supra that a defendant who has itself obtained a registration, is
estopped from taking the said plea. Though the registration in favour of the
defendants, I reiterate, is not of the word mark CREATIVE but of a device
mark with the word marks "CREATIVE TOURS AND TRAVELS (I) PVT.
LTD." contained therein, but again it is the prominent and distinguishing
feature of the device mark which is to be seen and which is nothing else but
the word 'CREATIVE'. The defendants, instead of applying for cancellation
of registration in favour of plaintiff, on the ground of the mark got registered
by the plaintiff being generic, having opted to also apply for and obtain
registration, are barred from contending that the registration in favour of the
plaintiff of 'CREATIVE TRAVEL' is of no avail on this ground. I may
mention that the registration in favour of the plaintiff of the word mark
'CREATIVE TRAVEL' in Class 12 is with the limitation that the same will
not vest any right to exclusive use of the word 'TRAVEL'.



CS(COMM) 249/2018                                                 Page 24 of 32
 36.   I am also of the view that the word 'CREATIVE', in the context of
travel and tourism trade, cannot be said to be descriptive or generic to the
trade, for it to be argued that the plaintiff can have no monopoly over it. It
is for this reason only that the Registrar of Trade Marks has made the
registration with limitation aforesaid.

37.   The only other argument of the counsel for the defendants, of others
in the trade also using the word 'CREATIVE', has neither been factually
substantiated nor has any merit in law. The owner/proprietor of a trade
mark is required to involve himself in business in relation to which the trade
mark has been registered and not to involve itself in the business of
litigation, running from post to post to see whosoever may be found to be or
to have intended to use the mark, even if of no consequence to the plaintiff,
and for the reason of becoming barred from suing another who may be
causing prejudice to the plaintiff by infringement and passing off.

38.   On the basis of discussion aforesaid, this is felt to be apposite stage
for commencing answering the issues framed in the suit.

39.   Issues No.(i) and (ii) are found to be incorrectly framed. There was/is
no controversy, that the plaintiff is the proprietor of the mark 'CREATIVE'
and vis-à-vis the defendants, is the prior user of the mark 'CREATIVE'.
Being a prior user, the plaintiff would have the advantage, of 'first user in
the market' test laid down in Neon Laboratories Limited Vs. Medical
Technologies Ltd. (2016) 2 SCC 672 and Milmet Oftho Industries supra.
Issues No.(i) and (ii), since have been framed, though incorrectly, are
answered in favour of plaintiff and against defendants.



CS(COMM) 249/2018                                                Page 25 of 32
 40.    As far as Issue no.(iii) is concerned, the registration of the mark
obtained by the defendants, on the application of the plaintiff, has already
been cancelled. Thus, as of today, there is no registration in favour of
defendants, for it to be said that the plaintiff is not entitled to reliefs claimed,
on the ground of infringement. However, the challenge thereto before the
Supreme Court is stated to be pending. If the order of cancellation/removal
of registration in favour of defendants is upheld, the plaintiff would be
entitled to relief on the ground of infringement as well as passing off. If the
order of cancellation/removal of registration in favour of defendants is set
aside by the Supreme Court, the plaintiff, though would not be entitled to
the reliefs claimed, on the ground of infringement, but as first user of the
mark, would remain entitled to the reliefs, on the ground of passing off,
subject to discussion hereunder on other issues. Issue No.(iii) is decided
accordingly.

41.    The defendants have also got issue framed on the territorial
jurisdiction of this Court though no arguments on this aspect were urged.
The defendant no.2 in his affidavit by way of examination-in-chief also did
not depose on this aspect. On the contrary the defendants in their written
statement have admitted that with the advent of internet the physical
location of any person has ceased to be of much relevance. I thus decide
Issue no.(xi) in favour of the plaintiff and against the defendants by holding
this Court to be having territorial jurisdiction to entertain the suit.

42.    On the basis of discussion aforesaid, I decide Issues no.(iv) & (v) in
favour of the plaintiff and against the defendants, by holding that the trade
mark 'CREATIVE' is not generic or publici juris in connection with travel


CS(COMM) 249/2018                                                     Page 26 of 32
 related business and that the plaintiff has exclusive right to use the word
'CREATIVE' in Classes 12, 39 & 16.

43.   Axiomatically, I also decide Issue no.(x) in favour of the plaintiff and
against the defendants. The plaintiff in its evidence has proved that use by
the defendants of the mark 'CREATIVE' is resulting in confusion.

44.   That brings me to the main issues in the present suit and owing
whereto the plaintiff was denied interim relief i.e. of delay on the part of the
plaintiff in instituting the suit, and on which Issues no.(vi) and (vii) have
been framed.

45.   I may at the outset state that the defendants have not led any evidence
of knowledge of the plaintiff of the defendants for it to be held under Issue
no.(vii), that the plaintiff has acquiesced in the defendants' use of the word
'CREATIVE' as part of its name and trade mark. The only evidence is of a
Directory of Members published. However merely because of being a
member of an organization which has published the Directory of its
members, it cannot be said that the other members have knowledge of each
and every entry in the Directory.

46.   On the aspect of delay and laches, for it to be said that the plaintiff, on
account of delay has permitted the defendants to expand their business, the
defendants were first required to prove knowledge of the plaintiff of the
defendants and which the defendants have failed to do. As aforesaid no
evidence whatsoever in this regard has been led by the defendants. Merit is
also found in the contention of the counsel for the plaintiff, that the
defendants, though initially not in the segment of travel and tourism trade,
over the years have encroached on the segment in which the plaintiff was

CS(COMM) 249/2018                                                  Page 27 of 32
 operating, since the year 1977, giving rise to confusion and deception
because of identical names. The owner/proprietor of a mark has cause of
action on the ground of passing off, only when such confusion/deception
occurs. Similarly, cause of action on the ground of infringement also occurs
from use in relation to services for which mark is registered. As long as
plaintiff felt that there was no confusion/deception or use in relation to same
services, the plaintiff is not compelled to sue. Reliance by the counsel for
the plaintiff in this context on Power Control Appliances and on Pankaj
Goel supra is apposite. It was held, (a) acquiescence implies positive acts;
not merely silence or inaction such as is involved in laches; (b) acquiescence
must be such as to lead to the inference of a licence, sufficient to create a
new right in the defendants; (c) there can be only one mark, one source and
one proprietor--it cannot have two origins; (d) a man is not to be deprived
of his legal rights unless he has acted in such a way as would make it
fraudulent for him to set up those rights; (e) a plaintiff is not expected to sue
all small type infringers, who may not be affecting plaintiff's business; (f)
passing off is a recurring cause of action and delay as defence in equity
would not be available if the defendants' conduct is fraudulent; and, (g)
delay and concurrent use if any cannot be a ground for refusing (interim)
injunction. Even otherwise, the said aspects though may be of some
relevance at the stage of granting interim injunction, are of no relevance at
the stage of final disposal of the suit.

47.   I thus decide Issues no.(vi) & (vii) in favour of the plaintiff and
against the defendants, by holding the plaintiff to be not guilty of any delay
and laches or for consequences thereof and by further holding that the


CS(COMM) 249/2018                                                  Page 28 of 32
 plaintiff has not acquiesced in any manner to the defendants use of the word
'CREATIVE'.

48.   That brings me to Issue No.(viii), on the plea of defendants, of honest
and concurrent user. At the outset, adoption by the defendants, of the name
'Creative Tours and Travel (I) Pvt. Ltd.', after it had been informed of
plaintiff and after its application for incorporation in name of 'Creative
Travel and Tours Pvt. Ltd.' had been rejected, can by no stretch of
imagination be said to be honest. As far as use of the word 'CREATIVE' by
the defendant No.2 prior to incorporation of defendant No.1 is concerned,
the defendants have failed to prove that the defendant No.1 is the successor-
in-interest of Creative Enterprises, the sole proprietary of defendant No.2.
Rather, there is dichotomy in stand of defendants in this regard. While in
written statement, an impression was conveyed that defendant No.1 is
successor-in-interest of Creative Enterprises, in cross-examination of
defendant No.2, it has emerged that Creative Enterprises continues to carry
on business, even after incorporation of defendant No.1. The plaintiff has
already stated that it has no objection to use of Creative Enterprises. Use,
even if any by defendant No.2 of 'CREATIVE TRAVELS', in conjunction
with Creative Enterprises or as a division of Creative Enterprises, is again
not the same as use of by defendant No.1. As far as use of name of
defendant No.1, from 1997 till institution of this suit in 2006 is concerned, it
is evident from written statement of defendants, that the defendants, over the
years, have encroached on the segment of Travel and Tourism business, in
which the plaintiff was operating, though earlier the defendants were not in
the said segment. Thus, neither is the adoption honest nor use concurrent. I
thus decide issue No.(viii), in favour of plaintiff and against the defendants.
CS(COMM) 249/2018                                                  Page 29 of 32
 49.   The goodwill and reputation, even if any, of the defendants, in the
name/mark 'CREATIVE' is admittedly of after adoption thereof by the
plaintiff. Thus, the said goodwill and reputation if any, will not defeat the
rights, statutory and under the common law, of the plaintiff, as the first
adopter and first in the market, of the mark. The size of business, of
plaintiff and defendants, is also irrelevant in this regard.       Even if the
defendants have a larger volume of business than the plaintiff, it will not still
entitle the defendants to continue using the name/mark, which the
defendants adopted after knowledge of plaintiff. A subsequent user of the
mark, by growing bigger than the first user, taking advantage of goodwill
and reputation platform built by the first user, cannot crush the first user of
the mark. Such reputation, goodwill, size, is a fruit of the forbidden tree and
cannot vest any strength to the defendants. Significantly, the defendants,
while applying on 22nd April, 2004 for registration of the device mark with
'CREATIVE' as most prominent part thereof, though aware of the plaintiff,
at least since 1997 if not earlier, did not apply under Section 12(3) of the
Trade Marks Act and did not claim any honest and concurrent use (with the
plaintiff) of the word 'CREATIVE' since 1979, as is now claimed. The
Division Bench of this Court in Cadila Healthcare Ltd. Vs. Diat Foods
(India) 2010 (44) PTC 318 (Del) also reiterated that for doctrine of honest
and concurrent use to apply, there should be no possibility of confusion
amongst public and public should not confuse goods/services of one with
another, as, qua marketing of goods/services, the purchasing/consuming
public is a vital stakeholder. Here, the plaintiff has already proved actual
confusion. For this reason too, the defendants are not entitled to any benefit


CS(COMM) 249/2018                                                  Page 30 of 32
 thereof. Thus, issue No.(ix) is decided in favour of plaintiff and against the
defendants.

50.   Resultantly, the plaintiff is entitled to the relief claimed of permanent
injunction. The plaintiff has however not led any evidence on the loss or
damage, if any, caused to it by such conduct of the defendants.

51.   A decree is passed, in favour of the plaintiff and jointly and severally
against the defendants, of:

      (i)     permanent injunction in terms of prayer paragraph 28(i), (ii) &
              (iii) of the plaint dated 14th July, 2009;

      (ii)    mandatory injunction in terms of prayer paragraph 28(vi) of the
              plaint dated 14th July, 2019; and,

      (iii)   recovery of cost computed at the court fees paid and legal fees
              and expenses assessed at Rs.11 lacs, for the fourteen years for
              which this litigation has remained pending.

52.   However since the plaintiff, in testimonies of PW1 and PW2 as well
as during the hearing, has conceded that the defendant No.1 can use the
name 'Creative Enterprises', the aforesaid decree of injunction would not
come in the way of the defendant No.1 changing its name to/adopting the
mark, 'Creative Enterprises' or 'Creative Enterprises Tours (India) Pvt.
Ltd.', with the word 'ENTERPRISES' in the same font style and font size as
the word 'CREATIVE'. I have also considered, whether the defendants be
also permitted to use the word 'TRAVEL', since the same is descriptive of
the services/business and further since the registration of the mark
'CREATIVE TRAVEL' in favour of plaintiff, in Class 12, is with the


CS(COMM) 249/2018                                                 Page 31 of 32
 limitation that the registration would not vest exclusive right to use the word
'TRAVEL'. However, no such limitation is found in registrations of the
mark 'CREATIVE TRAVEL' in favour of plaintiff in Class 39 (Travel
Arrangement) or in Class 16 (Printed matter, leaflets, brochures, stationary,
forms, folders, printed blocks, posters and advertisement media). I have
wondered, whether absence of such limitation/condition, while granting
registrations in these classes to which the business relates, would vest any
exclusive right in plaintiff to use of the word 'TRAVEL' and am of the
considered view that though there can be no exclusive right to use the word
'TRAVEL' in favour of any person carrying on business of 'Travel', but if
the other/s registrant of trade mark 'CREATIVE TRAVEL', even if without
any limitation/condition, want/s to use the word 'TRAVEL' in conjunction
with the word 'CREATIVE', such other/s can certainly be restrained from
doing so.    The defendants would however be entitled to use the word
'TRAVEL', if not using the word 'CREATIVE'.

53.     Further, since the defendants, in pursuance to decree, would be
required to make change of name of the defendant no.1 Company and to
inform all their patrons of the change, it is deemed appropriate to make the
decree for permanent and mandatory injunction effective from 1st August,
2020.

        Decree sheet be drawn up.



                                              RAJIV SAHAI ENDLAW, J.

APRIL 21, 2020 OCTOBER 14, 2019 'ak/pp' CS(COMM) 249/2018 Page 32 of 32