Bombay High Court
Aegon Life Insurance Company Ltd vs Aviva Life Insurance Company India Ltd on 19 August, 2019
Equivalent citations: AIRONLINE 2019 BOM 2409
Author: S. J. Kathawalla
Bench: S.J. Kathawalla
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
NOTICE OF MOTION NO. 622 OF 2019
IN
COMMERCIAL SUIT (IP) NO. 298 OF 2019
Aegon Life Insurance Company Limited ... Plaintif
Versus
Aviva Life Insurance Company India Ltd ... Defendant
Mr. Virag Tulzapurkar, Senior Advocate along with Mr. V.R.Dhond, Senior
Advocate, Ms. Pooja Kshirsagar i/by AZB and Partners, for the Plaintif.
Dr. Veerendra Tulzapurkar, Senior Advocate along with Mr. Manoj Mendha, Ms.
Neeta Bhatta instructed by Ms. Preeti Shah, for the Defendant.
CORAM: S.J. KATHAWALLA, J.
JUDGMENT RESERVED ON : 3rd MAY, 2019
JUDGMENT PRONOUNCED ON : 19th AUGUST, 2019
JUDGMENT :
1. This is an action for passing of which has been instituted by the Plaintif on the basis of its trade mark "iTerm" (Aegon Life iTerm Plus) seeking an order of injunction against the Defendant restraining it from using the mark "i-Term" (Aviva i-Term Smart) in respect of its insurance policies.
nitin 1/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:58 :::
2. According to the Plaintif, it is engaged in the business of providing life insurance, pension and other related insurance products and services in the Indian market. In the year 2009, the Plaintif was desirous of launching online insurance policies which could be purchased by customers on the Plaintiffs website or through online aggregators, in addition to selling policies through traditional means such as via insurance agents, brokers etc. That in order to diferentiate and distinguish its 'products oferingf from others, and after signifcant deliberations, the Plaintif coined and adopted a new, unique, distinctive and innovative trade mark being "iTerm". The Plaintif also conceived and adopted a stylized manner of representing the trade mark "iTerm" by using lowercase "i" and uppercase "T". According to the Plaintif, it was the frst entity in India to ofer and sell insurance policies online. On 17 th August 2009, the Plaintif made an application to the Insurance Regulatory and Development Authority of India ("IRDAI") seeking its approval for introducing insurance products under the trade mark "iTerm" and ofering them to prospective customers via online channels, which was approved by the IRDAI on 7 th September 2009.
3. According to the Plaintif, in or about October 2009, the Plaintif launched and started ofering for sale its online insurance products on its website www.aegonreligare.com, under the trade mark "iTerm". According to the Plaintif, the frst set of its insurance policies under the trademark "iTerm" were issued on 27 th October 2009. In 2017, the Plaintif also launched two other products with variants of nitin 2/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:58 ::: the trade mark "iTerm" viz. 'iTerm Plusf and 'iTerm Foreverf. The Plaintif has also registered the domain names, www.iterm.co.in, www.iterm100.com and www.itermplus.com. According to the Plaintif, its trade mark 'iTermf is inherently distinctive of its products and in any event by virtue of its open, continuous and extensive use, the said mark has acquired secondary signifcance thereby connoting and denoting to the members of the trade and public, the insurance policies of the Plaintif and of no one else. On 18 th May 2018, the Plaintif fled trademark applications under Nos. 3837083, 3837084, 3837085 and 3837086 all in class 36 with the Registrar of Trademarks for registration of the trade marks iTerm (word mark), iTerm Plus (word mark), iTerm Forever (word mark) and iTerm Forever Plus (word mark), respectively. On 17th November 2018, i.e. after the present suit was fled, the Plaintiffs trade mark 'iTerm Forever Plusf bearing No.3837086 in class 36 was registered, however, since the hearing of the present Notice of Motion on the basis of cause of action for passing of had already commenced, the Plaintif has proceeded with the hearing without amending and claiming the cause of action for infringement of trade mark 'iTerm Forever Plusf bearing No.3837086 in class 36.
4. The Plaintiffs products i.e. Insurance Policies which are sold over the internet include inter alia the following :
Aegon Life iTerm Insurance Plan;
AEGON RELIGAREfS Life iTerm Insurance Plan;nitin 3/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:58 :::
Aegon iTerm Plan;
Aegon Life iTerm Forever Plan;
Aegon Life iTerm Plus.
The Defendantfs products include the following:
AVIVA i-Term Smart Plan;
AVIVA i-Life Plan.
The products involved in the present suit are the Plaintiffs Term Insurance Policy ofered under the mark "Aegon Life iTerm Plus" on the one hand and the Defendantfs Term Insurance Policy under the mark "Aviva i-Term Smart" on the other hand. The Defendantfs product is ofered through its website www.avivaindia.com and the Plaintiffs product is ofered through its website www.aegonlife.com. Both, Plaintiffs and the Defendantfs products are also ofered through IRDAI recognised online Policy Aggregators such as www.myinsuranceclub.com, www.policybazaar.com, www.bankbazaar.com and www.easypolicy.com.
5. According to the Plaintif, in or around the third week of May 2018, the Plaintif for the frst time learnt that the Defendant had launched its online policy under the mark "Aviva i-Term Smart". The Plaintif issued a cease and desist notice dated 22nd May 2018 to the Defendant whereby the Plaintif asserted its rights in the nitin 4/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:58 ::: trade mark 'iTermf and called upon the Defendant to cease and desist from using the mark 'iTermf. The Plaintif also initiated communication with the senior management of the Defendant to explain the rights of the Plaintif in the trade mark 'iTermf and the seriousness of harm and damage caused to the Plaintiffs business due to the unauthorized and illegal use of the mark 'i-Termf by the Defendant. The Plaintif also addressed a letter to the IRDAI on 25 th May 2018 and informed the IRDAI about the Plaintiffs rights in the trademark 'iTermf. The Plaintif further informed the IRDAI that the act of subsequent adoption of identical trademark by the Defendant amounts to violation of Plaintiffs rights in the trademark 'iTermf and requested the IRDAI to look into the matter and take suitable steps to protect the interests of the Plaintif. On 31st May 2018, senior representatives of the Plaintif also met with concerned ofcials at the "Life" and the "Actuary" departments of IRDAI. The IRDAI replied on 6th July 2018 wherein the IRDAI stated that a dispute regarding usage of the term 'iTerm" as a trade mark is not within the jurisdiction of IRDAI and therefore the Plaintif may approach an appropriate forum.
6. According to the Plaintif, the Defendant by its Advocatefs reply dated 30 th May 2018 responded to the Plaintiffs cease and desist notice dated 22 nd May 2018. In the said reply, the Defendant denied the claim of the Plaintif and stated that no trade mark rights can exist in an expression which is common to the industry where "i" denotes the Internet and "Term" denotes the nature of the insurance policy. The nitin 5/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:58 ::: Plaintif vide its rejoinder letter dated 16th June 2018, denied the contentions raised by the Defendant in its Reply and once again called upon the Defendant to forthwith cease and desist the use of the impugned mark. Thereafter, the present suit was fled in June 2018.
7. From a perusal of the record and after hearing the submissions of the Ld. Senior Advocates for the parties, according to me, the moot question that requires consideration is whether the Plaintiffs trade mark "iTerm" is inherently distinctive of its products viz. term insurance policies which are sold over internet or that whether the Plaintif has acquired immense goodwill and reputation in its mark "iTerm" that such use of the said expression albeit with additional features by the Defendant in respect of its term insurance policies sold over internet is likely to lead to confusion or deception or misrepresentation and consequently damages? The said question can be considered in three diferent parts:
Issue A: Whether the Plaintiffs mark "iTerm" is an inherently distinctive mark in respect of its insurance policies sold over the internet?
Issue B: Whether the Plaintiffs mark "iTerm" has acquired secondary meaning or such secondary signifcance that it connotes and denotes to the members of the trade and public, the insurance policies of the Plaintif and no one else?
Issue C : Whether the Defendantfs use of its mark 'Aviva i-Term Smartf in respect of its insurance policies sold over the internet likely to cause nitin 6/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:58 ::: misrepresentation or confusion or deception in the minds of consumers and consequently is there a likelihood of damage to the Plaintif - Whether the Defendantfs activities constitute passing of ?
Issue A : Whether the Plaintiffs mark "iTerm" is an inherently distinctive mark in respect of its insurance policies sold over the internet?
Plaintiffs Submissions
8. The Ld. Senior Advocate for the Plaintif submitted, that the trade mark 'iTermf is a coined and invented term and it is inherently distinctive; that it is capable of distinguishing the Plaintiffs product i.e. insurance policies sold over internet from those of the others; that the word 'iTermf is not an ordinary English language word and there is no meaning assigned to the word 'iTermf in the English language; that the word 'iTermf is not found in any dictionary; that the individual meaning of 'if is not internet or insurance and "term" is not term insurance, in any dictionary; that any person hearing the word "iTerm" would never be able to relate it to either 'insurancef or 'term insurancef or 'insurance ofered on internetf since the word 'iTermf is neither an ordinary English language word nor a descriptive term; that the Plaintif has conceived and adopted a stylized manner of representing the trade mark by using lowercase "i" and uppercase "T"; that being an invented and coined mark, nitin 7/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:58 ::: the same deserves the highest degree of protection; that the Plaintif was the frst one to adopt the trade mark "iTerm" in the year 2009 and no other company was using the said mark "iTerm" in respect of insurance policies.
8.1 The Ld. Senior Advocate for the Plaintif relied upon a Google Trends report obtained from the website www.googletrends.com to fortify his submission that the Plaintiffs trade mark is a coined / invented word and also a distinctive trade mark. He submitted that a perusal of the Google Trends report shows that prior to 2009 people have not searched for word / term 'iTermf as it is not a common English language word or a descriptive term. He submitted that a bare perusal of the graph of the period after the Plaintiffs adoption and use of the trade mark iTerm (post 2009) would show a huge spike in the volume of searches done for the word 'iTermf. He submitted that the related topics refer to the Plaintiffs name, which also show that the general public associates the term 'iTermf with the Plaintif. He submitted that this is also a factor which shows the reputation which the Plaintif has acquired in the trade mark 'iTermf. He submitted that apart from the Plaintif, no one else has used the expression 'iTermf for insurance products till the Defendant adopted the trade mark 'iTermf in May 2018. He further submitted that had the mark 'iTermf been a descriptive mark or even perceived as a descriptive mark by the insurance industry, it would have been used by other persons in the industry.
nitin 8/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:58 ::: 8.2 The Ld. Senior Advocate for the Plaintif submitted that the Defendant is estopped from contending that the mark "iTerm" is descriptive. In support of his submission, he referred to the Defendantfs trade mark "i-LIFE" bearing registration No.2095003 in Class 36. He submitted that apart from securing registration of the trade mark "i-LIFE", the Defendant has also applied for registration of trade marks 'i-Shieldf and 'i-Securef. He submitted that in relation to the Plaintiffs trade mark "iTerm", the Defendant has contended that the said trade mark is descriptive as "i" refers to "internet" or "insurance" and the "Term" stands for "term insurance". He submitted that by adopting the same reasoning as propounded by the Defendant, it can be argued that the "i" in "i-LIFE" represents "insurance" or "internet" and "Life" represents "life insurance" thereby forming the descriptive term "Life Insurance". He submitted that despite this, the Defendant chose to assert exclusive rights over its mark i-LIFE and is therefore estopped from now contending that the mark "iTerm" is descriptive. He submitted that even though the Defendantfs registration is for a device mark, the essential and prominent feature of its trade mark is "i-LIFE". He submitted that when the Registrar of Trade Marks in his Preliminary Examination Report objected to the registration of the Defendantfs trade mark "i- LIFE", the Defendant in its Reply stated that its mark when considered as a whole is not descriptive. Relying upon this Courtfs judgment in the case of UltraTech Cement nitin 9/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Limited v. Alaknanda Cement Pvt. Ltd.1 he submitted that Defendant cannot blow hot and cold at the same time to suit its convenience. He submitted that having applied for the registration of a mark such as "i-LIFE", the Defendant is now estopped from contending that the Plaintiffs mark "i-Term" is descriptive. 8.3 The Ld. Senior Advocate for the Plaintif referred to the Defendantfs Afdavit in Sur-rejoinder which states that prior to adopting its mark, the Defendant had conducted a search in the Trade Marks Registry for similar trade marks but did not fnd any similar trade mark. He submitted that the fact that the Defendant conducted a search in the frst place is a proof of the Defendantfs intention to adopt and use 'iTermf as a trade mark and is an implicit admission that the Defendant believed that the mark 'iTermf could have been applied for or granted registration. 8.4 The Ld. Senior Advocate for the Plaintif submitted that use of "i", "e" and / or "term" is not descriptive of Term Insurance Plans available online and the same are not used in a descriptive sense. He submitted that various insurance companies are using "i" as the frst letter in their respective trade marks; however, the sufx in each case is diferent and is used to distinguish the companyfs products from the products ofered by other insurance companies in the market. He submitted that the marks relied upon by the Defendant to show use of "i", "e" and / or "term" in respect of policies ofered for sale by various companies such as 'iProtectf, 'iSecuref, 1 2011 SCC Online Bom 783 nitin 10/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 'iShieldf etc. are trade marks of their respective owners who are claiming exclusive rights and are using the respective trademarks in a distinctive manner, as a trade mark, and not in a descriptive sense.
Defendantfs Submissions :
9. The Ld. Senior Advocate for the Defendant submitted that the mark iTerm / i- Term is descriptive of the nature and character of the product. He submitted that the expression 'i-Termf is derived from "i" for internet and/or insurance and "Term" for the nature of the Insurance Policy. He submitted that considering the Plaintiffs admission in paragraph 3(i) at page 359 of the Afdavit in Rejoinder, it cannot be claimed by the Plaintif that the descriptive word "TERM" (denoting the characteristic of the policy) when combined with the generic letter "i" (not claimed as proprietary by the Plaintif) constitutes a distinctive trade mark. He submitted that if both the terms are descriptive, then a combination thereof cannot make the combination distinctive at all. He relied upon this Courts decision in Faber-Castell Aktiengesellschaft & Anr. v. M/s Pikpen Private Limited 2. In this case, it was held that the trade mark 'TEXTLINERf was a combination of 'TEXTf and 'LINERf, which two words taken independently are purely descriptive and hence the result of the combination is also descriptive. He submitted that the mark TEXTLINER was held to be descriptive of the function which the article was intended to perform. He 2 2003 (4) MhLJ 264 nitin 11/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: submitted that this principle is applicable to the present case as 'iTermf is purely descriptive of the nature of the policy, its characteristic and its availability on the internet.
9.1 The Ld. Senior Advocate for the Defendant submitted that the test to ascertain whether a trade mark is descriptive has been set out in the following judgments:
Rochem Separation Systems (I) Pvt. Ltd., Mumbai v. TAS Engineering Company Ltd.3 , M/s Bharat Enterprises (India) v. C. Lall Gopi Industrial Enterprises4 9.2 The Ld. Senior Advocate for the Defendant submitted that the Plaintiffs contention that the Defendant took a search in the Trade Marks Registry before adopting the impugned mark shows that the Defendant admits that the word 'iTermf can be used in a trade mark sense or is distinctive or adapted to distinguish, is untenable. He submitted that the search was taken only to ascertain if any mark similar to the Defendantfs mark, 'AVIVAf is registered or is pending registration.
9.3 The Ld. Senior Advocate for the Defendant also relied upon the case of J.R. Kapoor v. Micronix India 19945 wherein it was held that anyone producing any product with the use of microchip technology would be justifed in using the word 3 2001 (2) MhLJ 146 4 AIR 1999 Punjab and Haryana 231 5 Supp (3) SCC 215 nitin 12/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: "MICRO" as a prefx to its trade name / mark and an injunction could be granted to the Plaintif against the use of the mark MICROTEL by the Defendant.
9.4 The Ld. Senior Advocate for the Defendant submitted that the Plaintif having adopted a purely descriptive term as a part of its mark, cannot prevent others from using the same. Reliance was placed upon the judgments in Schering Corporation v.
United Biotech (P) Ltd.6, and Garware Polyster India Ltd, Mumbai v. 3M Company Kegal and Anr.7. Further, relying upon the English case of Keystone Knitting Mills Ltd.8 he submitted that that the question whether the word is descriptive or not is to be decided by applying the test as to what the word would represent to the public at large.
9.5 The Ld. Senior Advocate for the Defendant submitted that the Plaintiffs contention that the Defendant is estopped from contending that "i- Term" is descriptive is also unsustainable. He submitted that frstly, the Defendant has never made any Application for registration of "i-Term" as a trade mark; and secondly, the Defendant has never claimed any proprietary rights in the words "i-Term". He submitted that the word "i-Term" in the Defendantfs trade mark "Aviva i-Term Smart" is used in a descriptive manner to describe the nature of the Policy, viz. that it is an online Insurance Policy for a particular term. He submitted that the Defendantfs 6 2011(1) BomCR 89 7 2016 (67) PTC 233 (Bom) 8 XLV RPC 421 nitin 13/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: registration for the mark "i-Life" cannot amount to any admission on the part of the Defendant that 'if can acquire distinctiveness. He submitted that the said mark is a device mark. He submitted that the principle laid down in UltraTech Cement Ltd. (supra) is not applicable to the facts of the present case. He submitted that the principle of estoppel laid down therein is restricted to the facts of that case. He submitted that the principle becomes applicable only when a defendant applies for registration of a trade mark which is identical with or similar to the plaintiffs trade mark and thereby claims proprietary rights therein. He submitted that in the present case, the Defendant has never claimed any proprietary rights in the expression "iTerm". He submitted that in UltraTech Cement Ltd. (supra), the Defendant had applied for registration of the mark 'UltraTuff thereby claiming proprietary rights therein. He submitted that in the present case, the facts are diferent and, therefore, the contention that the Defendant is estopped from contending that "iTerm" is not distinctive or adapted to distinguish is unsustainable.
9.6 The Ld. Senior Advocate for the Defendant further submitted that the website referred to and relied upon by the Plaintif i.e. www.googletrends.com does not exist and that the alleged data produced by the Plaintif is a permutation and combination of various parameters of google searches, including queries, adwords and metatags as entered in the google website, www.trends.google.com.
nitin 14/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 9.7 The Ld. Senior Advocate for the Defendant submitted that both, the Plaintif and the Defendant, have placed sufcient and more substantial material before this Court to show various Term Insurance Plans foated by diferent insurance companies bearing names inter alia "i-growth", "i-force", "i-map", "i-direct", "i-plus", "i- wealth", "i-clear collect", "i-swift collect", "i-smart collect", "i-anywhere collect", "i- multipay", "i-mint", "i-LOAN", "i-raksha supreme", "i-secure", "iCancer", "i-life", "i-protect", "i-fex", "e-shield", "e-term", "iMaximise", "iGuarantee", "iSURANCE", "i-care", "i-shield" and "iInvest". He submitted that the expression "i-Term" or "e-Term" does not have any trade mark characteristic and is generic to the insurance trade and part of common practice.
9.8 The Ld. Senior Advocate for the Defendant submitted that the Plaintif seeks to make out a case that it is only the letter "i" which is common to the insurance market. He submitted that, on the contrary, every word which is combined with the letter "i", such as maximise, fex, care, shield, protect, guarantee, invest, wealth are generic words which are Publici Juris. He submitted that it is impossible for the Plaintif to claim monopoly over a combination of such words, which is partly common to the trade and is factually partly Publici Juris.
Observations / Findings :
10. I have considered the above submissions advanced by the Ld. Senior Advocates for the parties and have also considered the case law relied upon by them. At the nitin 15/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: outset, I must express that the Plaintiffs contention that 'iTermf is an invented mark and is therefore inherently distinctive is not tenable. Relying on google analytic report, the Plaintif has claimed that for the period between 1 st January 2005 and 31st August 2009 i.e. the period prior to the adoption and use of the trade mark 'iTermf by the Plaintif, the search volume for the key word 'iTermf was very low, which according to the Plaintif indicates that there was very little interest in this key word (paragraph 21 of the Written Submissions). This, according to me belies the case of the Plaintif that 'iTermf has been coined or invented by the Plaintif. If the mark 'iTermf was coined or invented by the Plaintif meaning thereby that such mark did not exist prior to the Plaintiffs adoption, there would be no question of search volume for key word 'iTermf being very low - it would have been absolutely nil. The fact that there was a usage or search of the expression 'iTermf albeit on a very low scale as admitted by the Plaintif itself, shows that the said expression 'iTermf existed even prior to the Plaintiffs adoption and use. Hence, it is not possible to accept the contention of the Plaintif that it has 'coinedf or 'inventedf the mark 'iTermf. 10.1 Assuming that the mark 'iTermf was coined or invented by the Plaintif in respect of its insurance policies sold over the internet, it is clear that the said mark is completely descriptive. It is difcult to believe that the Plaintiffs "iTerm" which is used in respect of term insurance policies sold over the internet, is not derived from the commonly / descriptive terms "i" (internet / insurance) and "Term Insurance". nitin 16/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: The test is whether the mark by itself, without reference to anything else, describes the nature or any characteristics of the product or services. A bare perusal of the mark "i-Term" with respect to the term insurance policies and without any reference to the Plaintif or Defendant would suggest that it has something to do with 'internetf or 'term insurancef or 'insurancef. It is a mere combination of two general, common and known elements. Further, even the combination is not an unusual combination so as to derive any kind of inherent protection. I believe the mark 'iTermf can surely be termed as descriptive of the goods and services for which it is being used by the Plaintif and Defendant. In this day and age, it is common to use the letters "i" and "e" as prefxes in marks relating to goods and services denoting some kind of association or suggestion relating to internet or electronics. 10.2 In the case of J.R. Kapoor v. Micronix India (supra) the rival marks were Microtel and Micronix. It was held that the word 'Microf was descriptive of micro technology and no one could claim monopoly over the use of the said word. Garware Polyster India Ltd (supra) was an action for infringement and passing of. Therein the Court held that the plaintif itself having used the words 'Sun Controlf in a descriptive manner, the plaintif could not claim monopoly in the use of those words. Similarly, in the case of Schering Corporation (supra). it was held that a proprietor cannot claim exclusivity in his trade mark or in the name which is derived from a generic drug.
nitin 17/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 10.3 In Faber-Castell (supra) this Court observed that that the mark "TEXTLINER" was a result of combination of the words TEXT and LINER; that these two words taken independently are purely descriptive; that the result of the combination was also descriptive. Similarly, in the present case, the terms "i" and "Term Insurance" are descriptive and their conjunction is also descriptive. While the Plaintif may have honestly adopted the mark "iTerm" to distinguish its goods from those of others, it does not change the fact that the mark is descriptive of the nature of the product and the mode of purchase / sale of the product.
10.4 The test for a 'descriptive markf is set out in the Corpus Juris Secundum, Volume 87, Paragraphs 34 and 35 of which are reproduced in paragraph 8 of the decision in M/s Bharat Enterprises (India) (supra). The same is reproduced hereunder:
"The true test in determining whether a particular name or phrase is descriptive is whether, as it is commonly used, it is reasonably indicative and descriptive of the thing intended. In order to be descriptive within the condemnation of the rule, it is sufcient if information is aforded as to the general nature or character of the article and it is not necessary that the words or marks used shall comprise a clear, complete and accurate description. The meaning which should be given is the impression and significance which are conveyed to the public. Whether words or marks claimed as trade-marks are descriptive or whether they are sugestive or nitin 18/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: arbitrary and fanciful must be decided with respect to the articles to which they are applied and the mark must be considered as a whole."
In my view, the Plaintiffs mark is highly descriptive of the goods and services in respect of which it is used i.e. online term insurances. I do not believe it requires much imagination on onefs part to conclude that the mark "iTerm" is derived from the expression "TERM INSURANCE" / "INSURANCE TERM" when used in respect of insurance policies. In the circumstances the frst impression of the mark upon the public who comes across the Plaintiffs mark is to signify a connection with the suit products i.e. term insurances. It cannot be said that the Plaintiffs "iTerm" trade mark is an arbitrary or fanciful trade mark.
10.5 Further, this Court in the case of Rochem Separation Systems (I) Pvt. Ltd., Mumbai v. TAS Engineering Company Ltd. (supra) has held as under :
"5. The law relating to passing of is now well settled. A Plaintif to maintain an action has to first satisfy, in the case of a descriptive word, that it has acquired distinctive or secondary meaning in connection with the Plaintifs business, so that the use of those words in the trade name adopted by another is likely to deceive the public."
10.6 Therefore, the Plaintif who is attempting to seek exclusive rights in a descriptive trade mark must bear and consequently discharge the burden of proving that its trade mark has acquired such goodwill and reputation so as to acquire a nitin 19/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: secondary meaning / signifcance therein so that the public denotes and connotes the trade mark to emanate from the Plaintif only and none else. Whether this test has been satisfed by the Plaintif has been considered by me in the later part of this judgment.
10.7 Apropos the argument of estoppel raised by the Plaintif against the Defendant in respect of its trade mark application for the mark 'i-LIFEf, I do not concur with the same and the Plaintif's reliance upon the case of UltraTech Cement Ltd. (supra) in the facts of the present case is misplaced. The law of estoppel apropos trade marks is not that a Defendant who claims a proprietary right in one mark is estopped from raising a defence, in a suit fled by the Plaintif on the basis of another mark, that the Plaintiffs mark is descriptive. For a Plaintif to press the doctrine of estoppel, it ought to show that the Defendant on one hand claims a proprietary right in a particular trade mark which is admittedly identical with and / or deceptively similar to the Plaintiffs trade mark and on the other hand claims that the Plaintiffs trade mark is descriptive and no monopoly can be claimed in respect of the same. It is under such circumstances, that a Plaintif can press the doctrine of estoppel to prevent the Defendant from arguing that the Plaintiffs mark is descriptive. In the UltraTech matter (supra), the Defendant claimed statutory right in the mark 'UltraTuff in respect of cements by fling a trademark application. When the Plaintif fled a suit for infringement and passing of against the use of the trade mark 'UltraTuff by the nitin 20/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Defendant, the Defendant took a defence that the term 'UltraTechf containing Ultra as one of the leading and essential feature is descriptive and therefore the Plaintif cannot claim monopoly in the same. It was in this background that this Court held that the Defendant cannot blow hot and cold at the same time. The facts of the present case are completely diferent. Admittedly, the Plaintif has not claimed any cause of action against the use of the Defendantfs trade marks 'i-LIFEf, 'i-Shieldf 'i-Securef since there is no similarity between the Plaintiffs trade mark 'iTermf and Defendantfs trade marks 'i-LIFEf, 'i-Shieldf 'i-Securef. For the purpose of the present proceedings, the only relevant trade mark of the Defendant which has been impugned by the Plaintif is 'i-Term", for which, admittedly, the Defendant has not fled any trade mark application. Hence, the doctrine of estoppel cannot be pressed against the Defendant on the basis of completely diferent marks. Further, according to me the fact that the Defendant has fled trade mark applications for its other marks 'i-LIFEf, 'i-Shieldf 'i-Securef and has chosen not to fle any trade mark application in respect of the mark 'i-Termf in fact shows that the Defendant did not consider the same to be a trade mark.
10.8 In so far as the contention of the Plaintif that since the Defendant had conducted a search in the Register of Trade Marks, it would imply that the Defendant considered i-Term to be a trade mark, I do not agree with the same. The Defendant had conducted a search in the Register of Trade Marks for the mark "AVIVA" and nitin 21/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: not i-Term per se. On the basis of such search, it cannot be said that the Defendant considered 'i-Termf to be a trade mark or wanted to register 'i-Termf as a trade mark. The proprietors of trade marks may generally conduct a search for the whole of their mark including the descriptive elements therein for eg. Sterling Stationery, Novelty Confectionary Store etc. If such kind of searches are conducted, it could not be said that it implies that the proprietors considered the word "Stationery" or "Confectionary Store" to be trade marks.
10.9 I am therefore of the opinion that the mark 'iTermf of the Plaintif is not inherently distinctive of its insurance policies sold over the internet. Issue B: Whether the Plaintiffs mark "iTerm" has acquired secondary meaning or such secondary signifcance that it connotes and denotes to the members of the trade and public, the insurance policies of the Plaintif and no one else?
Plaintiffs Submissions :
11. The Ld. Senior Advocate for the Plaintif submitted that even a descriptive mark can acquire reputation and become distinctive. He submitted that the Plaintif who has coined the trade mark 'iTermf has gathered substantial reputation and goodwill owing to the long, exclusive and continuous use and promotion made by the Plaintif as well as a result of the excellent products and services ofered by the nitin 22/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Plaintif under the trade mark 'iTermf. He submitted that the Plaintif was the frst adopter of the trade mark 'iTermf in the year 2009, and the Plaintif alone continuously used it from 2009 till May 2018 when the Defendant adopted the mark 'iTerm" in respect of its identical products / services.
11.1 To prove the reputation and goodwill acquired by the Plaintif in its trade mark, the Plaintif has inter alia annexed copies of newspaper and internet publications, reviews on insurance aggregator websites, print out of customers reviews posted on third party websites, and print outs of YouTube advertisements in respect of its trade mark. The Plaintif has also annexed its Chartered Accountantfs Certifcates certifying its annual sales and promotional expenses in respect of its trade mark "iTerm". The Plaintif also claims to have sold about 1,50,054 insurance policies from October 2009 till March 2018.
11.2 The Ld. Senior Advocate for the Plaintif submitted that the proviso to section 9(1) of the Trade Marks Act, 1999 recognizes that a descriptive mark / word can acquire distinctiveness by use. He submitted that the material produced by the Plaintif sufciently establishes that on account of the excellent features and exceptional services provided by the Plaintif and its long extensive use, the Plaintiffs products under the trade mark "iTerm" have acquired enormous reputation and goodwill amongst the Plaintiffs customers and the general public. He submitted that in view of the same, the trade mark "iTerm" has come to be associated exclusively nitin 23/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: with the Plaintif in this feld and has acquired great reputation and goodwill. He submitted that the mark 'iTermf has acquired secondary meaning and secondary signifcance thereby connoting and denoting to the members of the trade and public, the insurance policy of the Plaintif and no one else. He further submitted that the Defendant has not disputed authenticity / veracity of the material produced by the Plaintif for proving reputation in the mark 'iTerm".
11.3 The Ld. Senior Advocate for the Plaintif submitted that even a descriptive mark can acquire reputation and become distinctive. Reliance was placed upon the Supreme Courtfs decision in T.V. Venugopal v. Ushodaya Enterprises Limited and Anr.9 Similarly, he relied upon the decision of this Court in Jagdish Gopal Kamath v. Lime & Chili Hospitality Services10 in support of his submission that even a generic or descriptive word can, in some situations, acquire distinctiveness. Defendantfs Submissions :
12 The Ld. Senior Advocate for the Defendant submitted that the word 'iTermf has not acquired any secondary signifcance. He submitted that for a descriptive word to acquire secondary meaning, the test is whether the primary meaning of the word is forgotten and the descriptive word has acquired secondary signifcance. He submitted that in the present case, the primary meaning of 'i' denoting internet and/or insurance 9 (2011) 4 SCC 85 10 (2015) 3 Bom CR 496 nitin 24/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: and of 'Termf denoting period in respect of insurance policies cannot be and is not forgotten. The Ld. Senior Advocate for the Defendant submitted that there is a diference between a fancy word and a descriptive word. In support of his submissions, he relied upon the speeches of Lord Shand and Lord Davy in the English case of The Cellular Clothing Company Ltd. v. Maxtom & Murray11. 12.1 The Ld. Senior Advocate for the Defendant submitted that 'iTermf, 'iTerm plusf and 'iTerm foreverf are not the Plaintiffs trade marks. He submitted that the marks, as shown on the Plaintiffs insurance policies are 'Aegon Religare iTermf or 'Aegon iTerm Lifef. He submitted that since the purported launch in 2009 till just before fling of the above suit, the Plaintif has never asserted proprietary rights in its mark 'iTermf even by using the 'TMf or 'SMf symbol, let alone fling any trade mark applications. With respect to the Chartered Accountantfs certifcates produced by the Plaintif, he submitted that, had the Plaintiffs Chartered Accountants seen the Plaintiffs policies themselves, they would not have said that the said fgures are in respect of Trade Marks 'iTermf, 'iTerm plusf and 'iTerm foreverf per se. He submitted that none of the documents show use of the expression 'iTermf in isolation and the same is always used as a part of the Plaintiffs whole mark 'Aegon Religarefs iTermf.
11
1899 Appeal Cases 326 nitin 25/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 12.2 The Ld. Senior Advocate for the Defendant submitted that the total number of policies issued by the Plaintif from 2009 to 2018 are allegedly only 1,50,054. He submitted that in the vast population of India, only 1,50,000 policies are claimed to be sold in 9 years and the alleged total collection of Premium of Rs. 506.73 crores cannot result in the word 'iTermf acquiring secondary signifcance, particularly in view of the fact that the word 'iTermf is purely descriptive.
12.3 The Ld. Senior Advocate for the Defendant submitted that in the case of Jagdish Gopal Kamath (supra), on the basis of the material produced, the Court was satisfed that the words "Café Madras" were uniquely associated with the Plaintif. He submitted that in the present case the Plaintif has failed to discharge the burden of proving that the mark "iTerm" is associated with the Plaintif only. 12.4 The Ld. Senior Advocate for the Defendant submitted that the Plaintif has failed to prove (i) any distinctiveness in its mark, (ii) any reputation in its mark and
(iii) any secondary meaning to its mark. He submitted that the Plaintiffs mark is incapable of acquiring distinctiveness and has failed to develop any reputation or secondary character or meaning. He submitted that the contention of the Plaintif that the mark "iTerm" is capable of acquiring distinctiveness by reason of various registrations of trade marks containing the letter "i" is unsustainable in a passing of action. He submitted that in view of Section 27(2) of the Trade Marks Act, 1999, in a passing of action, the Plaintif is required to establish that the trade mark claimed by nitin 26/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: him is capable of acquiring distinctiveness. He submitted that the material produced in this case clearly shows that "iTerm" is not capable of acquiring distinctiveness. Observations / Findings :
13. I have considered the submissions advanced and the case law cited by the Ld. Senior Advocates for the parties on the above issue. I have already observed that the mark 'iTermf is descriptive of the goods and services in respect of which it is used by the Plaintif and the Defendant. There can be no dispute that even a descriptive word can be used as a trade mark provided it has become well-known and has acquired a secondary meaning. The principle that even a descriptive term can acquire distinctivness and a proprietor can seek injunction on the basis of such mark is well settled. In T.V. Venugopal (supra), the Supreme Court has held as under :
"85. ... Besides, even assuming that the said word is generic yet if it is found by the court that such a mark has attained distinctiveness and is associated with the business of the Plaintif for considerable time and thereafter the Defendant adopts a similar word as one of his two marks to induce innocent internet users to come to the website of the Defendant, which establishes dishonest intention and bad faith, would the court still be not granting injunction to protect the business of the Plaintiff The answer to the said question has to be an emphatic 'No". User of similar word by a competitor coupled with dishonest intention and bad faith would empower a court to restrain such user/misuser to do equitable justice to the agrieved party nitin 27/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::
88. The test of common field of activity now accepted is that of "common class of consumers". The reason for this is the likelihood of such consumers identifying the Defendant's goods as originating from the same source as the Plaintif. The question therefore would be, whether from the factual situation, an inference can be drawn that a purchaser of the Defendant's product could assume such product as originating from the Plaintif."
13.1 In Jagdish Gopal Kamath (supra), this Court has held as under:
"50. The answer from the Defendant is only that the two words, taken disjunctively, are commonplace and that, consequently, the Plaintifs can enjoy no monopoly in the two words taken together. For, according to Mr. Ajatshatru, the combination merely describes a restaurant or eatery serving a certain type of South Indian cuisine. The Plaintifs cannot, Mr. Ajatshatru says, monopolize a phrase that is descriptive and generic.
51. This is simply wrong. The reasons are many. As we have seen, the first defence that the phrase is 'common to the trade' is not established. Second, even a generic or descriptive word can, in some situations, acquire distinctiveness. Again, that law is well-settled. Saying that no generic or descriptive word can ever become distinctive in any circumstances is an overbroad generalization. In Info Edge (India) Pvt. Ltd. and another v. Shailesh Gupta & Anr., 2002(24) nitin 28/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: PTC 355 (Del) a learned single Judge of the Delhi High Court held, citing Halsbury's Laws of England, that it is entirely possible for a word or phrase wholly descriptive of goods and services to become so associated with those of a particular person that their use by another amounts to a representation by the second that his goods or services are those of the first. Although the phrase may be primarily descriptive, it may acquire a secondary meaning connoting exclusively the products or services of a particular person and none other. Lengthy linguistic lucubrations do not always lend themselves to forensic accuracy: where a generic word or expression has acquired distinctiveness and uniquely attaches to the plaintif and his business over considerable time and a defendant adopts a similar expression as his own, dishonesty and bad faith are self-evident. It is irrelevant whether the competing representation is intentional or otherwise. A combination of two commonplace individually descriptive words may indeed acquire, by dint of long, prior and continuous user in relation to specific goods or services, protective rights where the words in question come to be uniquely identified with a particular purveyor.
The Supreme Court itself has held that the "part of speech" test does not accurately describe case law results. ..."
13.2 So, the question before me is whether the Plaintif has discharged the burden of proving that the mark 'iTermf has acquired such secondary meaning and signifcance that on mentioning 'iTermf, only the Plaintiffs insurance policies would nitin 29/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: be thought of by the consumers? From a perusal of the material produced before this Court and the arguments advanced, the answer is in the negative. 13.3 It is a settled principle of law that words used in everyday language, are not to be allowed to be monopolized. The material annexed by the Plaintif inter alia comprising of online and ofine publications, promotional material etc. is, according to me, inadequate to hold that Plaintiffs mark 'iTermf has acquired the requisite goodwill and reputation for 'iTermf to lose its primary meaning and acquire a secondary meaning so as to denote the goods and services of the Plaintif only. It is pertinent to note that the mark of the Plaintif is a descriptive mark and the burden to be discharged by the Plaintif to gain a secondary meaning is very high. It is a settled principle of law that in order to prove that a mark has acquired a secondary signifcance, the documents on record must show that the descriptive expression in question is now frmly established in the public mind with the Plaintif and its goods and services. In the case of Stokely Van Camp, Inc & Anr. v Heinz India Pvt Ltd.12 where the issue was whether 'Rehydrate Replenish Refuelf had acquired secondary signifcance, the Delhi High Court held:
"There is no evidence in the form of consumer survey or otherwise which would at least prima facie have me believe that the registered mark 'Rehydrate Replenish Refuel' has achieved trade mark significance in as 12 2010 (44) PTC 381 (Del) nitin 30/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: much as the use of the expression brings to mind the trade origin of the product. Mere use of the mark alone does not necessarily translate in the mark obtaining 'secondary distinctive meaning'."
13.4 In the case of IHHR Hospitality Pvt. Ltd. Vs. Bestech India Pvt. Ltd. 13, the Division Bench of the Delhi High Court while considering whether the word 'Anandaf in relation to abode had acquired any secondary meaning, had observed the following:
"Now, sales of `200 crores spread over 10 years would prima facie be insufcient evidence to establish that the word 'Ananda', in relation to an abode, has acquired such secondary meaning that an ordinary consumer, without thinking any more, would automatically conclude every abode with the appellant."
13.5 In the English case of Cellular Clothing (supra) the diference between a fancy word and a descriptive word has been elicited. It is stated therein that to claim monopoly in a descriptive word the burden of proof on the plaintif is high. The relevant paragraphs from Cellular Clothing (supra) relied upon by the Defendant are reproduced below :
"Lord Shand 13 MANU/DE/2157/2012 nitin 31/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: "There is no room whatever for what may be called a secondary meaning in regard to such words, as the Lord Advocate pointed out in the course of his argument. The word used, and attached to the manufacture, being an invented or fancy and not descriptive, it follows that, if any other person proceeds to use that name in the sale of his goods, it is almost if not altogether impossible to avoid the inference that he is seeking to pass his goods of as the goods of the other manufacturer. A person invents or applies the term 'Eureka" as the name of a shirt in his sales. If you buy a "Eureka" shirt, that seems at once to mean that you are buying a shirt made by the particular maker who is selling shirts under that fancy name. The public come to adopt the word "Eureka" as applicable to the manufacture of the particular person who began to use it and as denoting the article he is selling, and if another person employs the word in the sale of the same or a similar article, it seems to follow that he is acting in direct violation of the law that no one in selling his goods shall make such representations as will enable to pass them of as the goods of another, so as to get the benefit of that other's reputation.
A totally diferent principle must apply in the case of goods which are sold under a merely descriptive name. If a person employing a word or term of well-known signification and in ordinary use - though he is not able to obtain a patent for his manufacture, and although he has not got the protection of a registered trade-mark for the goods he is proposing to sell - is yet able to acquire the right to appropriate a word or term in ordinary use in the English language to describe his goods, and to shut others out from the use of this descriptive term, he would really acquire a right much more nitin 32/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: valuable than either a patent or a trade-mark; for he and his successors in business would gain the exclusive right, not for a limited time as in the case of a patent, but for all time coming, to use the word as applicable to goods which others may be desirous of manufacturing and are entitled to manufacture and sell as much as he is. That being so, it appears to me that the utmost difculty should be put in the way of any one who seeks to adopt and use exclusively as his own a merely descriptive term."
Lord Davy "But there are two observations which must be made: one is that a man who takes upon himself to prove that words, which are merely descriptive or expressive of the quality of the goods, have acquired the secondary sense to which I have referred, assumes a much greater burden - and, indeed, a burden which it is not impossible, but at the same time extremely difcult, to discharge - a much greater burden than that of a man who undertakes to prove the same thing of a word not significant and not descriptive, but what has been compendiously called a "fancy" word."
13.6 The parameters which are required to be met for an otherwise descriptive mark to have acquired a secondary meaning or secondary signifcance have been laid down by this Court in the case of People Interactive (India) Private Limited vs. Vivek nitin 33/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Pahwa and Ors.14 . In that case, while considering whether shaadi.com had acquired a secondary meaning, this Court has observed the following:
15. That takes us directly to the question of 'secondary meaning' or 'secondary significance'. When does an expression acquire a 'secondary meaning' and how does it acquire itf Again, this is a phrase much bandied about, and I do believe we need to pause to consider what is meant by all this. What do we mean when we say that an expression has 'acquired a secondary meaning'f This must necessarily mean that the primary meaning of the expression, the one with which it began, has been lost. It is left behind. The expression no longer means what it once did. It has assumed a new avatar. It has transcended its original connotation and now references exclusively in the public mind the claimant's products, goods or services, i.e., that there is an identification of the mark with the claimant rather than with the goods or services in and of themselves.22 The claim of a 'secondary meaning' posits a priori that the expression once had a more commonplace, ordinary meaning - this is the meaning that is now lost. In its first iteration, the expression found place lower on the Indchemie/Miller Brewing scale. It has since moved upward by acquiring a secondary meaning.
That is the claim.
16. How is the acquisition of a secondary meaning to be shown or establishedf Does commercial success, even a high degree of success, 14 MIPR 2017(1) 0161 nitin 34/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: always result in the acquisition of a 'secondary meaning'f I do not believe this can be so. There is no presumption of secondary meaning acquisition. That needs proof; and the proof must be of uninterrupted use of considerable longevity without a competitor attempting to use it.23 When a person uses a common phrase, he runs the risk that others might also use the same expression or another very like it. In British Vacuum Cleaner Company Limited v. New Vacuum Cleaner Company Limited 1907 (2) Ch. D. 312,
328., on which Dr. Tulzapurkar relies, Parker J held that there is a distinction between ordinary descriptive words and a 'fancy word', one that does not primarily relate to the article, but perhaps to the person manufacturing it. There can be no restraint against the use of general words. The decision in Ofce Cleaning Services Ltd. v. Westminster Window and General Cleaners Ltd. (1946) 63 R.P.C. 39, 43., too, supports Dr. Tulzapurkar's contention. The expression in dispute was 'ofce cleaning'. The appellants claimed the expression was identified with their business to such an extent that any other traders who wished to use the expression as part of their trade name would have to diferentiate it. Simons J held that where a trader adopts words in common use for his trade name, some risk of confusion is inevitable. But that risk must be run, or else the first user would be allowed to unfairly monopolise the words. In matters of this nature, courts accept even the smallest diferences sufcient to avert confusion.
nitin 35/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::
18. Exclusivity claims based on secondary meaning acquisition must be established by cogent material. References to sales and promotional expenses may be used to establish the acquisition of reputation and goodwill, i.e., to show the popularity of a mark. Mere use and statements of sales and expenses do not, of their own, establish the acquisition of a secondary meaning. That proof is always required of goods or services in the second category, 'merely descriptive' expressions; for these are not ordinarily registrable without such proof. That proof must be directed to establishing that the 'merely descriptive' expression in question is now firmly established in the public imagination with the claimant and its goods and services. High sales and expenses will not do; the claimant must show from carefully neutralized market surveys, etc., that this is indeed how the public perceives the mark - not as a mere description, but a pointed reference to the origin, viz., the claimant. Use itself does not establish distinctiveness. The extent to which a mark has lost its primary meaning and the extent to which it has acquired a secondary one are conclusions to be drawn from evidence. That evidence, showing the displacement of the primary meaning by the secondary meaning, must be of the members of the public as well, not merely those specially placed to attest to its uniqueness." In the above case, this Court has carefully considered what is meant by the expression that a mark has acquired secondary signifcance. I agree with the observation made in the above case that to arrive at a conclusion that a trade mark has acquired secondary nitin 36/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: signifcance mere commercial success of its proprietor shall not draw a presumption in its favour.
13.7 In the present case, the Plaintif has a higher burden to discharge whereby it must establish that in the public mind, the meaning of 'iTermf does not bear any reference but to the goods / services of the Plaintif. Further, it must show that in the public mind the descriptive meaning of 'iTermf is lost and the mark 'iTermf has acquired a secondary meaning / signifcance which marks the origin of the goods / services in respect of which it is used, to the Plaintif.
13.8 The Plaintif has produced its sales fgures, promotional expenses and promotional literature to demonstrate the goodwill and reputation acquired by it. However, I do not fnd any material that would indicate, much less prove, that when the Plaintiffs mark 'iTermf is used in respect of its goods / services the public immediately gather the same as that of the Plaintif. There are over 1 billion people in India and the Plaintif has sold only about 0.15 million insurance policies from October 2009 till date. Further, the Plaintiffs promotional expenses, amounting to Rs.115 Crores, and sales, amounting to Rs.503.73 Crores, do not assist the Plaintiffs assertion of the mark 'iTermf acquiring secondary meaning. The fgures are not in respect of Plaintiffs product bearing the expression 'iTermf per se. The Plaintif when adopting a descriptive mark such as 'iTermf in respect of its term insurance nitin 37/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: policies ought to have been aware that other parties might adopt deceptively similar or identical trade marks in respect of their term insurance policies. 13.9 In my opinion, a mere use of the mark albeit continuous does not necessarily translate into the mark obtaining secondary distinctive meaning. The extent to which a mark has lost its primary meaning and the extent to which it has acquired a secondary one are conclusions to be drawn from evidence. High sales and expenses cannot be the sole criteria and the Plaintif must show market trends, market surveys etc. to show that this is indeed how the public now perceives the mark and not as a mere description. The principle behind not granting any protection to the descriptive marks is that everyone has a right to use such trademarks, and that it would embarrass the trade or industry if only one manufacturer was to monopolise the use of such descriptive mark. Furthermore, protection of such descriptive mark has the tendency to reduce the use of ordinary and commonly used expressions to describe a product. I see substance in the Defendantfs argument that until the fling of the present action, the Plaintif has not asserted proprietary rights in its mark 'iTermf whether it is by using the 'TMf symbol alongside its trade mark or seeking statutory rights / protection by registration of its trade mark (the Plaintiffs trade mark applications were fled shortly before fling of the present action). I believe that had the Plaintiffs Chartered Accountants actually seen the Plaintiffs insurance policies under its trade nitin 38/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: marks, they would not have been of the opinion that the fgures stated in their certifcates are in respect of the mark "iTerm" simplicitor. 13.10 There is one more important factor which weighs against the Plaintif and its claim of monopolizing the expression 'iTermf. Admittedly, the suit products/insurance policies of the Plaintif are ofered/sold under the trade mark "Aegon Religarefs iTerm" or "Aegonfs iTerm Life". The names of these products/insurance policies are not 'iTermf per se. Hence, when the said products of the Plaintif are advertised or ofered for sale to the customers, the customers are not subjected to only the expression 'iTermf but to the whole trade mark of the Plaintif i.e. Aegon Religarefs iTerm or Aegonfs iTerm Life. This is completely diferent than a case where consumers are subjected to a specifc term only, albeit of a descriptive nature, as a trade mark. I believe that when a party claims that a part of its trade mark, which is otherwise descriptive in nature, has achieved a secondary signifcance, like in the present case, there has to be cogent and specifc evidence even at an interlocutory stage to show that such part is also being used by the Plaintif independently or that such part is the leading and essential feature of the trade mark actually used by the Plaintif or that such part is being used in such a manner by the Plaintif that the consumers identify and associate such part with the Plaintif and no one else. The Plaintif has failed to show any of these requirements.
nitin 39/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 13.11 Therefore, I am of the view that the Plaintif has been unable to discharge the burden to prove that the mark 'iTermf has acquired secondary meaning or such secondary signifcance that it connotes and denotes to the members of the trade and public, the insurance policies of the Plaintif and no one else. Issue C: Whether the Defendantfs use of its mark 'Aviva i-Term Smartf in respect of its insurance policies sold over the internet likely to cause misrepresentation or confusion or deception in the minds of consumers and consequently is there a likelihood of damage to the Plaintif - Whether the Defendantfs activities constitute passing of.
Plaintiffs Submissions
14. The Ld. Senior Advocate for the Plaintif submitted that a passing of action exists in common law and is in a sense superior to an infringement action as it is not dependent on any statute. He submitted that the only diference between an infringement action and a passing of action is that once a mark is registered the registered proprietor is entitled to an additional remedy under the Trade Marks Act, 1999. He submitted that the law recognises the principle that priority in use is a superior right than priority in registration. He submitted that the registration of a trade mark merely recognizes the rights which are already pre-existing in common law nitin 40/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: and does not create any new rights. In support of his submissions, the Ld. Senior Advocate for the Plaintif relied upon the following judgments:
Meghraj Biscuits Industries Ltd. v. Commissioner of Central Excise15 "16. ...
This was precisely the view which was expressed by Lord Justice Romer in (1905) I KB 592 to which I have already referred in the earlier part of the judgment. To summarise, therefore, a trader acquires a right of property in a distinctive mark merely by using it upon or in connection with his goods irrespective of the length of such user and the extent of his trade. The trader who adopts such a mark is entitled to protection directly the article having assumed a vendible character is launched upon the market. As between two competitors who are each desirous of adopting such a mark, "it is, to use familiar language, entirely a question of who gets there first." Gaw Kan Lye v. Saw Kyone Saying AIR 1939 Rang 343 (FB). Registration under the statute does not confer any new right to the mark claimed or any greater right than what already existed at common law and at equity without registration. It does, however, facilitate a remedy which may be enforced and obtained throughout the State and it established the record of facts afecting the right to the mark. Registration itself does not create a trade mark. The trade mark exists independently of the registration which merely afords further protection under the statute. Common law rights are left wholly unafected. Priority in adoption and use of a trade mark is superior to priority in registration."
S. Syed Mohideen v. P. Sulochana Bai16 "23. The above were the reasonings from the provisions arising from the plain reading of the Act which gives clear indication that the rights of prior user are superior than that of registration and are unafected by the registration rights under the Act. Secondly, there are other 15 UP (2007) 3 SCC 780 16 (2016) 2 SCC 683 nitin 41/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: additional reasonings as to why the passing of rights are considered to be superior than that of registration rights.
Thirdly, it is also recognized principle in common law jurisdiction that passing of right is broader remedy than that of infringement... Fourthly, It is also well settled principle of law in the field of the trademarks that the registration merely recognizes the rights which are already pre-existing in common law and does not create any rights...
25. ... When the Plaintif has proved that the person who gets into the business at the first point of time acquired the right to use the trade mark, the priority in use of the trade mark by the Plaintif will have to be recognized in law. Accordingly, when the Plaintif has earned the reputation and goodwill in the business in the name and style of 'Iruttukadai Halwa', the Defendant cannot simply add the word 'Tirunelveli Iruttukadai Halwa', as the same has been used prior in point of time by the Plaintif. Therefore, the Court is of the considered opinion that allowing the Defendant to use the trade mark ' Tirunelveli Iruttukadai Halwa' will amount to deceiving the public, hence, no one can be permitted to encroach upon the goodwill and reputation of other party, particularly when a specific mark, though may be a descriptive word, has acquired a subsidiary meaning and is fully admitted by the particular company and when a party who cannot be termed as a honest current user of the mark on the reputation and goodwill of the company, it will constitute invasion of the proprietary right, hence, the same cannot be permitted any longer. In a situation like this, it is the bounden duty and obligation of the Court not only to protect the goodwill and reputation of the prior user, but also to protect the interest of the consumers." 14.1 The Ld. Senior Advocate for the Plaintif submitted that the rival marks are identical. He submitted that the mark 'i-Termf is being used by the Defendant in respect of life insurance policies over the internet and therefore it operates in the same nitin 42/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: feld of activity as that of the Plaintif. He submitted that the potential customers of the rival products are the same; the distribution channels through which the products are ofered are the same and therefore, there is every likelihood of confusion and/or deception and/or association with the Plaintiffs 'iTermf range of products. He submitted that the largest market for the rival products is the same viz. internet and any search carried out by an average customer who is familiar with the Plaintiffs 'iTermf range of products for the keyword "iTerm", would also return / display results pertaining to the impugned mark, including links to the website of the Defendant. He submitted that the consumers are therefore likely to be confused and misled, which could result in them obtaining policies of the Defendant instead of those of the Plaintif.
14.2 In tandem, the Ld. Senior Advocate for the Plaintif relied upon the Supreme Courtfs decision in the matter of Heinz Italia and Another v. Dabur India Ltd. 17. The relevant excerpt relied upon by the Plaintif is reproduced below:
"11. ... In Cadila Healthcare case (supra), it has also been held that in the case of a passing of action the similarities rather than the dissimilarities have to be taken note of by the Court and the principle of phonetic "similarity" cannot be ignored and the test is as to whether a particular mark has obtained acceptability in the market so as to confuse a buyer as to the nature of product he was purchasing. ..."17
(2007) 6 SCC 1 nitin 43/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 14.3 The Ld. Senior Advocate for the Plaintif submitted that the Defendant has illegally and dishonestly adopted the same / identical term for its online insurance product to ride upon the immense reputation and goodwill accrued to the Plaintif. He submitted that since the Plaintif has already launched variants of the "iTerm" insurance products such as "iTerm plus" and "iTerm Forever", there is a real possibility that innocent consumers will perceive the Defendantfs "i-Term" trade mark and its insurance product sold under that trade mark as a line-extension of the Plaintiffs 'iTermf range of products and thereby associate the same with the Plaintif. He submitted that in the present case, there is quadruple identity which makes confusion inevitable - identity of rival marks, identity of the products, identity of the trade channels and identity of the customers.
14.4 The Ld. Senior Advocate for the Plaintif further submitted that the confusion amongst the consumers will lead to situations where a consumer will be directed to the Defendantfs website, only to later realize that it is not the website for the product he / she was looking for viz. the Plaintiffs product. He relied upon the principle of "initial interest confusion", which, he submitted, is a sufcient factor for passing of. To substantiate his argument on the principle of initial interest confusion, the Ld. Senior Advocate for the Plaintif relied upon a judgment of the United States Court of nitin 44/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Appeals in the case of Brookfeld Communications Inc v. West Coast Entertainment Corporation18. The relevant excerpt of the judgment is reproduced below:
"[74] [29] Nevertheless, West Coast's use of "moviebuf.com" in metatags will still result in what is known as initial interest confusion. Web surfers looking for Brookfield's "MovieBuf" products who are taken by a search engine to "westcoastvideo.com" will find a database similar enough to "MovieBuf" such that a sizeable number of consumers who were originally looking for Brookfield's product will simply decide to utilize West Coast's oferings instead. Although there is no source confusion in the sense that consumers know they are patronizing West Coast rather than Brookfield, there is nevertheless initial interest confusion in the sense that, by using "moviebuf.com" or "MovieBuf" to divert people looking for "MovieBuf"
to its web site, West Coast improperly benefits from the goodwill that Brookfield developed in its mark. Recently in Dr. Seuss, we explicitly recognized that the use of another's trademark in a manner calculated "to capture initial consumer attention, even though no actual sale is finally completed as a result of the confusion, may be still an infringement." Dr. Seuss, 109 F.3d at 1405 (citing Mobil Oil Corp. v. Pegasus Petroleum Corp., 818 F.2d 254, 257-58 (2d Cir. 1987)).[fn24]"
14.5 The Ld. Senior Advocate for the Plaintif submitted that the principle of initial interest confusion from Brookfeld (supra) has also been applied by Courts in India.
He relied upon the judgment of Delhi High Court in Baker Hughes Limited and Ors.
vs. Hiroo Khushalani and Ors.19 in support of his submission that initial interest confusion amounts to passing of.
14.6 The Ld. Senior Advocate for the Plaintif submitted that confusion will arise even if the policies are sold only through the two modes i.e. (i) from the respective 18 174 F.34 1036 19 1998 (18) PTC 580 (Del) nitin 45/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: websites of the Plaintif and the Defendant and (ii) from the website of insurance aggregators. He submitted that the general public is often unaware of the exact domain name of any companyfs website and largely use the search engine 'Googlef for fnding a particular product or a particular website. He submitted that due to the Plaintiffs prior, extensive, long, continuous and uninterrupted use of the trademark "iTerm", it has become extremely popular with the general public. He submitted that a potential consumer who has heard of the Plaintiffs iTerm policy would enter the keyword "iTerm" or "iTerm insurance" in the search bar on Google and fnd the link to both the Plaintiffs website and the Defendantfs website instead of only the Plaintiffs website. He submitted that the said potential consumer of the Plaintif may get confused and be driven to the Defendantfs website believing it to be the Plaintiffs website. He submitted that the moment any consumer looking for the Plaintiffs product is driven to the Defendantfs website from Google webpage, passing of occurs. He further submitted that even while purchasing the insurance policies from the insurance aggregatorsf websites, on various occasions, the potential consumers take advice / suggestions from the representatives and sales representatives of the insurance aggregators. He submitted the said representatives cannot be said to be and are not immune to confusion or deception. He submitted that even after such advice / suggestions, when the potential customer actually goes online to efect the nitin 46/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: transaction, he will get confused between the Plaintiffs product and the Defendantfs product due to the similarity between the rival marks.
14.7 The Ld. Senior Advocate for the Plaintif submitted that admittedly, the Plaintif adopted its trade mark in 2009 and has used the same continuously and extensively since then, as opposed to the Defendant, who adopted its mark only in the second week of May 2018. He submitted that the Defendant has not produced any material on record to prove any sale efected by the Defendant under the mark 'i-
Termf. He submitted that the Plaintif had come to the market frst with the mark 'iTermf and the Defendant has no right to usurp the Plaintiffs mark and the reputation therein. He submitted that it is settled law that there can be only one mark and one source and one proprietor. He submitted that in the present case by reason of frst adoption and use, the Plaintif alone, as the proprietor, is entitled to use the trade mark 'iTermf to the exclusion of others. He further submitted that the 'frst in the marketf test has been adopted by various courts who have granted injunction in matters of infringement / passing of, including the Supreme Court in the case of Neon Laboratories Limited v. Medical Technologies Limited and Ors. 20. The relevant excerpt of the judgment is reproduced below:
"10. Since we are confronted with the legal propriety of a temporary injunction, we must abjure from going into minute details and refrain from discussing the case threadbare, in order to preclude rendering the suit itself an exercise in futility and the decision therein 20 (2016) 2 SCC 672 nitin 47/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: a foregone conclusion. All that we would say in the present Appeal is that since the Plaintif-Respondents have alleged, and have prima facie supported with proof, that they had already been using their trademark well before the attempted user of an identical or closely similar trademark by the Defendant-Appellant, the former would be entitled to a temporary injunction, in light of the abovementioned 'first in the market' test'..."
14.8 The Ld. Senior Advocate for the Plaintif also relied upon the Supreme Courtfs decision in the case of Laxmikant V. Patel v. Chetanbhat Shah & Anr. 21 . The relevant excerpt of the judgment is reproduced below:
"13. In an action for passing of it is usual, rather essential, to seek an injunction temporary or ad-interim. The principles for the grant of such injunction are the same as in the case of any other action against injury complained of. The plaintif must prove a prima facie case, availability of balance of convenience in his favour and his sufering an irreparable injury in the absence of grant of injunction. According to Kerly (ibid, para 16.16) passing of cases are often cases of deliberate and intentional misrepresentation, but it is well-settled that fraud is not a necessary element of the right of action, and the absence of an intention to deceive is not a defense though proof of fraudulent intention may materially assist a plaintif in establishing probability of deception. Christopher Wad low in Law of Passing Of (1995 Edition, at p.3.06) states that the plaintif does not have to prove actual damage in order to succeed in an action for passing of. Likelihood of damage is sufcient. The same learned author states that the defendant's state of mind is wholly irrelevant to the existence of the cause of action for passing of (ibid, paras 4.20 and 7.15). As to how the injunction granted by the Court would shape depends on the facts and circumstances of each case. Where a defendant has imitated or adopted the plaintif's distinctive trade mark or business name, the order may be an absolute injunction that he would not use or carry on business under that name, (Kerly, ibid, para 16.97)."21
2002 (24) PTC 1 (SC) nitin 48/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 14.9 The Ld. Senior Advocate for the Plaintif submitted that the three ingredients of passing of viz. (i) goodwill, (ii) misrepresentation and (iii) damage or likelihood thereof have been completely established by the Plaintif in the present case. He submitted that the manner in which the present Defendant has adopted an almost identical mark for an identical product would certainly lead to misrepresentation amongst public at large.
Defendantfs Submissions
15. The Ld. Senior Advocate for the Defendant submitted that the case law cited by the Plaintif relate to infringement actions and the principles laid down therein would apply to infringement actions. He submitted that the Plaintif cannot rely upon those cases in the present case which are admittedly based solely on the cause of action for passing of.
15.1 The Ld. Senior Advocate for the Defendant submitted that the mark "i-Term"
cannot be used solely on its own, independently, as a stand alone trade mark as this is not allowed by the IRDAI. He submitted that it is mandatory to set out the name of the insurance company in the name of the insurance plan made available by the insurer for the purpose of Life Insurance.nitin 49/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::
15.2 The Ld. Senior Advocate for the Defendant submitted that the rival marks in the present case are "Aegon Religarefs iTerm" / "Aegonfs iTerm Life" of the Plaintif and " Aviva i-Term Smart" of the Defendant. He submitted that the Plaintiffs present claim is incorrectly made i.e. as if the Plaintiffs trade mark is "iTerm" per se and not Aegon Religarefs iTerm / Aegonfs iTerm Life. He submitted that as per the material produced on record the, Plaintiffs and the Defendantfs use is not of simpliciter "iTerm" / "i-Term". He submitted that for the purpose of considering the Plaintiffs claim for injunction, a comparison is to be made between the marks as presented to the public which are "Aegon Religarefs iTerm" / "Aegonfs iTerm Life" and "Aviva i-Term Smart". He submitted that the present suit is not for the infringement of trade mark, where tests for comparison are diferent than the tests applied in case of passing of. He submitted that the Plaintiffs claim to distinctiveness of the trade mark "iTerm" is because of the manner in which it is represented, i.e. by using lowercase "i" and uppercase "T". He submitted that the Plaintiffs use of the mark "iTerm" is not consistent and record shows that the Plaintif has also used "iTerm" with all letters of the word 'TERMf in uppercase. He submitted that such use of the mark by the Plaintif supports the Defendantfs contention that the word "Term" or the letter "i" are purely descriptive of insurance policies and they denote insurance policies which are available on internet or online and for a particular duration.nitin 50/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::
15.3 The Ld. Senior Advocate for the Defendant submitted that the principle of Initial Interest Confusion does not apply to the present case. He submitted that the names of the term insurance plans of the Plaintif and that of the Defendant are sufciently diferent and cannot confuse any reasonable person. He submitted that persons who use the internet have become accustomed to the manner of use of the internet which has sufciently changed and has been simplifed. He submitted that the rapid expansion and commercialisation of the internet initially left Courts facing novel legal disputes without the common law precedents that typically guided them. He submitted that in the absence of statutory direction, the common law tradition dictates following of precedents. He submitted that in such circumstances, often ofine precedents are applied to cases involving internet / online facts, without re-
evaluating them in light of the provisions of the trade mark law, technological developments and better understanding of the internet and in context of the facts of each case. He submitted that the application of the doctrine of Initial Interest Confusion in trade mark law in relation to the internet context was questionable at frst and is certainly inappropriate today since this principle is derived from cases pertaining to purchases and transactions in ofine markets.
15.4 The Ld. Senior Advocate for the Defendant submitted that the doctrine of Initial Interest Confusion was considered to be one of the results of presale confusion which alone could give rise to trade mark infringement, even if the consumers knew nitin 51/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: which company they were dealing with at the time of a sale, and thereby stretched the traditional trade mark law principles. He submitted that the principle of Initial Interest Confusion is not only completely contrary to the parameters laid down under the law to establish trade mark infringement, but is completely inapplicable in an action for passing-of, such as the present case, since under the applicable laws, an action for infringement and that of passing-of are on totally diferent footings and employ absolutely diferent principles of law.
15.5 The Ld. Senior Advocate for the Defendant submitted that there can never be any confusion as to the source or the products considering the nature of the products, the class of customer and the manner in which the products are sold. He submitted that the Plaintiffs reliance upon the case of Brookfeld Communications (supra) is misplaced. He submitted that the said judgment was pronounced in the year 1999;
that thereafter, the said judgment was considered in the case of Network Automation v. Advance System Concepts22, where the Court held that the manner in which customers browse the internet has changed. He submitted that the Court had further observed modern internet users exercise a higher degree of care when they browse the internet and they expect to fnd websites that are not what seem at frst impression from a reading of their domain name or search engine summary.22
638 F.3d 113 nitin 52/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 15.6 The Ld. Senior Advocate for the Defendant submitted that the names of the product plans are sufcient enough to denote to the potential customers the name of the insurer and the plan enabling them to diferentiate and distinguish between the plans. He submitted that the nature of the subject product i.e. 'online Term Insurance Policy Planf is not like 'over the counter productsf such as soap and toothbrush or toothpaste which can be blindly purchased by illiterate or semi-literate persons. The Ld. Senior Advocate for the Defendant submitted that the customers are aware that insurance plans are long term fnancial commitments, in which they invest their hard-
earned monies and they make themselves aware of the names of the various insurance companies and the various insurance products and insurance product plans, terms and conditions while doing their research and discussions prior to purchase of insurance policy. He submitted that there has never been and can never be an actual instance of confusion or misrepresentation and thus there is no passing-of as alleged by the Plaintif.
15.7 The Ld. Senior Advocate for the Defendant submitted that the names used by the Defendant and the Plaintif for their respective Term Insurance Policies are to be compared as a whole and not by picking up one word "i-Term" from the Defendantfs Insurance Product. He submitted that comparing the rival marks as whole, it can be seen that the Defendantfs mark is visually, structurally, graphically and phonetically diferent from that of the Plaintif. The Ld. Senior Advocate for the Defendant relied nitin 53/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: upon the Supreme Courtfs decision in Kaviraj Durga Dutt Sharma v. Navratna Pharmaceutical Laboratories 23.
15.8 Relying upon the case of Cadila Health Care Limited v. Cadila Pharmaceutical Limited24 where the factors to be considered in an action for passing of are set out, the Ld. Senior Advocate for the Defendant submitted that the most important factor which outweighs the similarity in the trade marks, is the class of discerning public purchasing the insurance policies. He relied upon the Supreme Courtfs decision in Khoday Distilleries Limited v. Scotch Whiskey Association 25. He submitted that in the instant case, the customers who purchase insurance policies are discerning and, after studying pros and cons of diferent Term Insurance Policies, they select a particular policy coming from a particular company and, as such, there is no question of anybody getting confused.
15.9 The Ld. Senior Advocate for the Defendant submitted that in the present case the rival products being insurance policies, by the very nature of the said goods, the same cannot be compared with ordinary goods available across the counter purchased by all. The Ld. Senior Advocate for the Defendant referred to the English judgment in the LANCER trade mark case26, and submitted that in this case, it was held that the two marks, 'LANCIAf and 'LANCERf, were phonetically similar and yet no 23 1965 1 SCR 737 24 (2001) 5 SCC 73 25 (37) PTC 413 SC 26 (1987) RPC 303 nitin 54/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: injunction was granted. The relevant excerpt of the judgment relied upon by the Ld. Senior Advocate for the Defendant is reproduced below:
"We are concerned here with the market in cars. A car is an expensive piece of equipment. Its purchase will usually be considered with some care, and will be assisted in a competitive market by an abundance of brochure literature. When considering risks of confusion, therefore, the purchase of a car is not to be equated with an everyday purchase over a shop counter. Nor is it likely to be purchased over the telephone. LANCIA is a very well- known name, and the practical risks of confusion seem to me slight in the extreme."
Plaintiffs Rejoinder
16. The Ld. Senior Advocate for the Plaintif submitted that the Defendantfs argument that the Plaintiffs mark 'iTermf is always used by the media and the Plaintif, along with the corporate name of the Plaintif (i.e. 'Aegonf) is factually incorrect and contrary to documents on record. Referring to the Defendantfs trade mark applications before the Trade Marks Registry, he submitted that the Defendant itself has registered its trade marks such as 'iLifef and 'iSheildf without its corporate name (i.e. Aviva) which shows that the Defendant itself considers that the corporate name is not part of the trade mark.
16.1 The Ld. Senior Advocate for the Plaintif submitted that customers refer to particular products by their product identifcation marks which are entitled to nitin 55/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: protection under law. He submitted that several companies, in almost all felds, manufacture products / ofer services of diferent nature and ofer them for sale under various trade marks along with the companyfs house mark. However, consumers largely refer to / identify the said products / services by the individual product identifcation mark, de hors the house mark. To validate his point, he drew an example from motor vehicles companies such as Maruti Suzuki and Hyundai whose cars are known by their product identifcation marks being Swift, i10, i20, etc. The Ld. Senior Advocate for the Plaintif also relied upon a table mentioning various policies ofered by the Plaintif and some of its competitors, along with their product identifcation marks. He submitted that when a consumer asks for a policy, he does not simply say he wants a LIC policy, but will refer to the identifcation mark of the policy. He relied upon this Courtfs decision in Hem Corporation Pvt. Ltd. v. ITC Limited 27 in support of his submission that the alleged intention of the Defendant to use 'i-Termf in a descriptive sense is immaterial if the use is likely to be taken as use of a trade mark. He submitted that the test is not whether a person terms the use of a mark as a brand name or a sub-brand and if the use of a mark is to distinguish or is capable of distinguishing the goods or services of a person, it is a trademark amenable to the provisions of the Act.
27
2012 (52) PTC 600 nitin 56/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 16.2 The Ld. Senior Advocate for the Plaintif relied upon this Courtfs decision in Pidilite Industries Limited v. Jubilant Agri & Consumer Products Limited 28 wherein this Court held that product identifcation marks are also considered as trade marks and their use, albeit with the defendantfs house mark, would constitute infringement and passing of. The relevant excerpt of this judgment is reproduced below :
"22. ... Secondly, even for passing of, there is a clear case of deception and/or confusion. The contention of the Defendant is not tenable since the Defendant itself states that 'Jivanjor' is the house mark of the Defendant. It is evident that the product identification mark used by the Defendant is 'Marine PLUS' and that the same is being used as a trademark. The consumers can never identify the product only by the house mark and it is inevitable that the products are referred to and called out only by their product identification marks. It is the settled position that the use of a mark as a sub-brand also amounts to infringement and an injunction ought to follow. As pointed out by the Plaintif, the products bearing the house mark 'Fevicol' have achieved a turnover close to around Rs. 1000 crores, out of which the turnover of the products bearing the mark 'MARINE' (which is only one of the products of the many products bearing the house mark 'FEVICOL') has exceeded Rs. 100 crores. The mark 'MARINE' by itself has gained tremendous reputation and goodwill and further distinctiveness and secondary meaning which is associated by the consumers, trade and public at large with the Plaintif alone. ..."
16.3 The Ld. Senior Advocate for the Plaintif submitted that the requirement set out by IRDAI making it mandatory to state the name of the insurance company in the name of the insurance plan made available by the insurer for the purpose of life insurance would not diminish the likelihood of confusion. He submitted that to accept 28 2014 (57) PTC 617 (Bom) nitin 57/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: the Defendantfs submissions would cause havoc in the market as everyone will start using popular trademarks of policies along with their house mark. The Ld. Senior Advocate for the Plaintif drew an analogy between IRDAIfs mandatory requirement to state the corporate name along with the policy, and mandatory requirements under acts such as the Legal Metrology Act, 2009 and the Drugs and Cosmetics Act, 1940 which require the manufacturer to specify certain information on the packaging of its products. He submitted that the compliance of such mandatory requirements does not and cannot defeat trade mark rights of any person, under statute and / or under common law. In support of his submissions, he relied upon a decision of the Supreme Court in Ramdev Food Products (P) Ltd. v. Arvindbhai Rambhai Patel and Ors. 29 and this Courtfs decision in Tilaknagar Industries Ltd. v. Somarasa Distilleries & Anr. 30. 16.4 The Ld. Senior Advocate for the Plaintif submitted that the Defendantfs reliance upon the case of Kaviraj Durga Dutt Sharma (supra) is misplaced. He submitted that the Defendant has not discharged the burden of proving that the added material to his use of mark 'iTERMf is sufcient to distinguish his product from that of the Plaintif. He submitted that the Plaintif has already relied upon the decision of this Court in Hem Corporation (supra), wherein it is held that addition of corporate name to the trade mark shall not distinguish his trade mark from that of the Plaintif. The Ld. Senior Advocate for the Plaintif submitted that in any case 'iTermf is the 29 (2006) 8 SCC 726 30 Notice of Motion No.1665 of 2007 nitin 58/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: leading and essential feature of its trade mark. He submitted that the Defendantfs adoption of the same expression i.e. the Plaintiffs mark, constitutes passing of. Reliance was placed upon James Chadwick & Bros., Ltd. v. The National Sewing Thread Co. Ltd.31 :
"What is important is to find out what is the distinguishing or essential feature of the trade mark already registered and what is the main feature or the main idea underlying that trade mark, and if it is found that the trade mark whose registration is sought contains the same distinguishing or essential feature or conveys the same idea, then ordinarily the Registrar would be right if he came to the conclusion that the trade mark should not be registered. The real question is as to how a purchaser, who must be looked upon as an average man of ordinary intelligence, would re-act to a particular trade mark. What association he would form by looking at the trade mark, & in what respect he would connect the trade mark with the good which he would be purchasing, it is impossible to accept that a man looking at a trade mark would take in every single feature of the trade mark. The question would be, what would be normally retain in his mind after looking at the trade markf What would be the salient feature of the trade mark which in future would lead him to associate the particular goods with that trade markf In this case, fortunately, we have no difculty in deciding what is the distinguishing or essential feature of the trade mark of the appellants..."
16.5 He further submitted that the Defendant has incorrectly relied upon the US Court of Appeals case Network Automation, Inc. (supra) to contend that the test laid down in Brookfeld (supra) has been diluted. He submitted that the Plaintif had mainly relied upon the judgment of Brookfeld in the context of 'initial interest confusionf, which position of law remains undiluted.
31
ILR 1952 Bom 344 nitin 59/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 16.6 The Ld. Senior Advocate for the Plaintif submitted that insurance policies are purchased by everyone - educated, uneducated, literate (in English) or not, villagers and urban people, young and old people, rich, middle class and poor. He submitted that for products like insurance policies there is 'no class of consumersf. He submitted that merely because a person has access to the internet does not make him 'conscious customerf and such consumers cannot be equated to the loyal and discerning consumers of Scotch whiskey or luxury cars referred to in the cases of Khoday Distilleries (supra) and the LANCER Trade Mark case (supra). He submitted that customers on the internet are not particularly sophisticated / rich, especially when one of the unique selling points of online insurance is that it is cheap as one does not need to pay an agent commission. He submitted that in the case of Khoday Distilleries (supra), the products in question were scotch whiskeys which have a specifc class of consumers and as the Court itself had recorded, the consumers of the product scotch whiskey are 'educated and richf. He submitted that the customers who buy insurance policies belong to all walks of life and cannot be equated with highly discerning consumers of scotch whiskey. He submitted that in Paragraphs 67 and 79 of the judgment the Supreme Court has reiterated the settled principle of law that if the product is to be purchased by both villagers and town people then the test of a prudent man should necessarily be applied. He submitted that this Court in nitin 60/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Gorbatschow Vodka v. John Distilleries32 held that it is incorrect to suggest that those who are educated or afuent have the ability to discern, since they have higher disposable incomes, or that persons who do not belong to that category are more likely to be deceived.
16.7 The Ld. Senior Advocate for the Plaintif submitted that the factors which were considered by the Court in the case of likelihood of confusion between two luxury cars 'LANCIAf and 'LANCERf are not relevant while considering the identical mark 'iTermf in relation to insurance policies. He submitted that the LANCER case was considered by this Court in the case of Goldgem Overseas v. Flawless Diamond (India) Ltd.33 where it was held that the consideration in case of expensive luxury cars is diferent from the case of 'diamondsf. In support of the above submission, the Ld. Senior Advocate for the Plaintif relied upon the judgment in South India Beverages Pvt. Ltd. v. General Mills Marketing Inc.34 16.8 The Ld. Senior Advocate for the Plaintif submitted that the efect of the Defendantfs argument that consumers are discerning consumers who will be able to diferentiate between the rival products, is that it can usurp valuable trademarks and intellectual property of someone and then place the burden on the public to exercise vigilance, carry out due diligence etc. He further submitted that the Supreme Court in 32 2011 (4) Mh.L.J. 842 33 2009 (2) Bom CR 30 - Paras 18-19, 23 to 26 34 2015 (61) PTC 231 (Del) Paras 41 and 42 nitin 61/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Paragraphs 26 and 27 of its judgment Cadila Health Care Limited (supra) has held that even doctors and trained chemists are not immune to confusion and deception when it comes to identical / similar marks. He submitted that, it cannot be said that merely because a person is capable of using internet, he cannot be confused or that he is immune to deception.
Observations / Findings
17. It is important to note here that the present action is only an action for passing of and not for infringement of the Plaintiffs trade mark.
17.1 The principles that (i) registration under the statute does not confer any new right to the mark claimed or any greater right than what already existed at common law and at equity without registration; (ii) registration merely facilitates a remedy which may be enforced and obtained throughout the country; (iii) registration itself does not create a trade mark and the trade mark exists independently of the registration which merely afords further protection under the statute; (iv) common law rights are left wholly unafected; and (v) priority in adoption and use of a trade mark is superior to priority in registration are absolutely well settled. While there cannot be any quarrel with the above principles, the same does not and cannot mean that the prior user without frst showing that it has acquired the requisite goodwill and reputation in its trade mark seek injunction against the subsequent user. The nitin 62/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: principles governing a case of passing of action are substantially diferent from an action for infringement. Unlike an action for infringement which is a statutory remedy provided under the Trade Marks Act, passing of is a remedy in common law and the principles governing it are found in judicial precedents. At this juncture it seems crucial to point out that the matter at hand is not an ordinary case of passing of since the rival products are not openly available in physical market but are available online. Further, the sale of these products is closely regulated by Government bodies such as the IRDAI. It would be fundamental to keep these facts in mind before applying the common principles of passing of.
17.2 Traditionally, passing of in common law is a right for protection of goodwill in the business against misrepresentation caused in the course of trade and for prevention of resultant damage on account of the said misrepresentation. It is a settled principle of law that in an action for passing of, to succeed, the Plaintif must satisfy three important ingredients:
a) Goodwill and reputation in the plaintiffs mark,
b) Actual or likelihood of deception and confusion caused amongst the public
by the defendantfs use of the impugned trade mark, and
c) Actual or likelihood of injury to the plaintif by such use of the impugned
trade mark by the defendant.
nitin 63/85
::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::
The fve guidelines as originally laid out by Lord Diplock in Erven Warnink v. Townend & Sons Ltd.35 (the "Advocate Case") were reduced to the above three by Lord Oliver in the case of Reckitt & Colman Products Ltd. v. Borden Inc 36 which is popularly known as "Jif Lemon" case. The said three guidelines are referred to as the classic trinity test. Passing of action is essentially an action in deceit where no person is entitled to carry on his or her business on pretext that the said business is of that of another. The reasons why a prior user is considered to be superior than that of any other rights is simple - a proprietor who has acquired goodwill and reputation by the prior and continuous use of its trade mark is entitled to protect such goodwill and reputation against any subsequent user of the mark who misrepresents his business as that of business of the prior right holder. For the purpose of granting relief on the basis of passing of, it is necessary to examine whether the Plaintif has generated the goodwill in the market and whether the Defendantfs user is causing misrepresentation in the course of trade and damaging the goodwill and reputation of the Plaintif or there is a likelihood thereof.
17.3 In an action for infringement, the Court considers the identity or deceptive similarity between the registered trade mark of the plaintif and the mark used by the 35 1979) AC 731, 742 (HL) 36 (1990) 1 AllE.R. 873 nitin 64/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: defendant. Since the present action is one in passing of and not infringement, the Court must consider how the marks are actually used by the Plaintif and the Defendant. Now, it is a settled principle that to ascertain the likelihood of confusion or deception the rival trade marks must be compared as a whole. In the present case, admittedly, the IRDAI guideline mandatorily requires insurance companies such as the Plaintif and the Defendant to use their corporate name in the name of their policies for life insurance. A perusal of the record shows that the trade marks used by the Plaintif are "Aegon Religarefs iTerm" or "Aegonfs iTerm Life" and the trade mark used by the Defendant is "Aviva i-Term Smart". The Ld. Senior Advocate for the Plaintif sought to distinguish the Plaintiffs case by stating that "Aegon" is the Plaintiffs house mark, whereas "iTerm" is its product identifcation mark and similarly, "Aviva" is the Defendantfs house mark, and "i-Term" is the Defendantfs product identifcation mark and that the Plaintiffs product identifcation mark must be compared with the Defendantfs product identifcation mark. I may have concurred with the Plaintif and compared simpliciter the rival product identifcation marks as propounded, if the present suit would have been a suit for infringement of Plaintiffs registered trade mark 'iTermf per se. This is not a suit for infringement and the Plaintif is not a registered proprietor of the trade mark 'iTermf per se. The present suit being a suit for passing of, the law dictates that the overall impression of the rival trade marks including the added material in the Defendantfs trade mark must be nitin 65/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: considered. The following observations of the Supreme Court in the landmark case of Kaviraj Pandit Durgadatta Sharma (supra) are important:
"28. ...In an action for infringement, the plaintif must, no doubt, make out that the use of the defendant's mark is likely to deceive, but where the similarity between the plaintif's and the defendant's mark is so close either visually, phonetically or otherwise and the court reaches the conclusion that there is an imitation, no further evidence is required to establish that the plaintif's rights are violated. Expressed in another way, if the essential features of the trade mark of the plaintif have been adopted by the defendant, the fact that the get-up, packing and other writing or marks on the goods or on the packets in which he ofers his goods for sale show marked diferences, or indicate clearly a trade origin diferent from that of the registered proprietor of the mark would be immaterial; whereas in the case of passing of, the defendant may escape liability if he can show that the added matter is sufcient to distinguish his goods from those of the plaintif."
(Emphasis Added) While some features may be similar between the rival marks, the Defendant may not be liable for passing of, if it can prove that the remaining features in its mark are sufcient to distinguish its goods from those of the Plaintif. In the present case, while comparing the rival marks, i.e. "Aegon Religarefs iTerm" or "Aegonfs iTerm Life"
and "Aviva i-Term Smart", as a whole the only similarity seems to be the word "iTerm" / "i-Term". From the record, it is clear that neither the Plaintif nor the Defendant use the expressions 'iTermf or 'i-Term" independently. Whenever a customer would wish to subscribe to the Plaintiffs insurance policies, he would never nitin 66/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: be subjected to the Plaintiffs insurance policy with the expression 'iTermf alone, what he would be subjected to is the Plaintiffs insurance policy sold under the trade marks "Aegon Religarefs iTerm" or "Aegonfs iTerm Life". Similarly, a customer wanting to subscribe to the Defendantfs insurance policy would be subjected to the insurance policy sold under the trade mark 'Aviva i-Term Smartf and not with the term 'i-Termf alone. When these rival trade marks are compared as a whole, I do not fnd them to be visually or phonetically similar at all. Further, it is a settled principle of law that if the Plaintiffs mark is descriptive (which I have held to be so) then even a minor addition to the Defendantfs mark is enough to hold the aspect of dissimilarity between the rival marks.
17.4 In so far as the argument of product identifcation marks of the Plaintif on the basis of Hem Corporation (supra) and Pidilite Industries Ltd. (supra) is concerned, while I agree and am bound with the observations made therein, I do not believe that the observations in the said cases are applicable to the present case at all. In Hem Corporation Pvt. Ltd. (supra), reliefs only in respect of infringement of trade mark were granted and no relief for passing of was granted. Further, the argument of the defendant therein that 'Madhurf, being descriptive, was inherently incapable of registration was not considered. The argument was not accepted as the Court held that it was not permissible for the Court to even consider the submission of the defendant therein to going behind the validity of the registration at an interlocutory nitin 67/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: stage on the basis of law as it stood i.e. prior to the Full Bench decision of this Court in the case of Lupin Limited v. Johnson & Johnson37 In view of the same, I do not see how this case assists the Plaintif. In the case of Pidilite Industries Ltd. (supra), I had observed that the defendant therein, itself, had applied for registration of a label mark containing the same word (MARINE) and therefore the principle of estoppel was applied. Further, the plaintif in that case had established that the word MARINE was distinctive of its products which is not so in the present case. Still further, I had held that the class of purchasers would not be aware of the meaning of the word 'Marinef.
The said case has no application to the present case considering the Plaintiffs mark "iTerm" is descriptive of the character of the subject goods. Further, the examples given by the Ld. Senior Advocate for the Plaintif on the basis of motor vehicle companies such as Maruti Suzuki and Hyundai whose cars are known by their product identifcation marks being Swift, i10, i20, etc., I believe the said examples cannot be applied to the present case for a simple reason that Swift, i10, i20 are all expressions which are advertised and used independently by the respective companies in a sense of a trade mark. The respective companies can therefore claim that those marks have acquired distinctiveness. In the present case, admittedly, the expression 'iTermf is not used independently at all and I have already held that the said expression is not distinctive of the Plaintiffs product. Further, the example of LIC policy given by the 37 2013 (53) PTC 90 (Bom) nitin 68/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Plaintif in case of insurance policies belies its own case. It is the Plaintiffs case that when a consumer asks for an insurance policy, he does not simply say he wants a LIC policy, but will refer to the identifcation mark of the policy such as Jeevan Anand, Jeevan Saral etc. (Paragraph 66 of the Plaintiffs Written Submissions) This according to me makes it clear that a customer wanting to purchase an insurance policy would always refer to or go by the name of the Company frst and then would refer to the name of the policy thereby eliminating any chance of confusion or deception merely on the basis of similarity in the names of the policy.
17.5 Admittedly, neither the Plaintif nor the Defendant can sell its insurance policies without its respective corporate names. This is because of a specifc statutory requirement imposed by IRDAI upon every insurance company that it must describe its products with the corporate name. The Insurance Regulatory and Development Authority of India (IRDAI) mandates under the Laws of Insurance and the various Regulations, including the Insurance Regulatory and Development Authority of India (Protection of Policy Holdersf Interests) Regulations, 2017, that amongst others the name and UIN allotted by the Authority for the product governing the policy, its terms and conditions; name, code number, contact details of the person involved in sales process are matters that should be mentioned in a Life Insurance Policy (Page 64 of the Plaint / Page 350 of Defendantfs Afdavit in Reply). If such is the case, I believe that this is one of the most important factor which reduces or in the facts of nitin 69/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: the present case eliminates any chance of confusion or deception between the rival trade marks.
17.6 At this point, let me immediately deal with the argument of the Plaintif that the compliance of mandatory requirement of IRDAI does not and cannot defeat trade mark rights of any person, under statute and / or under common law. In the case of Ramdev Food (supra) the requirement to use the impugned company name was raised as a defence. Similarly, in Tilaknagar Industries (supra) the defendant therein claimed that it had a right to use the trade mark label since that label was approved by the Karnataka Excise Authority. In the present case, the Defendant is not claiming legitimacy in the use of the expression 'i-Termf on the basis of its approval by the IRDAI. In other words, the Defendant is not claiming that it is entitled to use the expression "i-Term" because it has got the mandatory approval from IDRDAI. The Defendant has relied on the mandatory requirement of IRDAI to only point out how the marks of the Plaintif and Defendant are required to be represented in public and that due to such presentation there is no possibility of confusion or deception. I therefore reject the analogy given by the Ld. Senior Advocate for the Plaintif regarding the statutory requirements laid down under the Legal Metrology Act, 2009 and the Drugs and Cosmetics Act, 1940 requiring manufacturers to specify certain information on the packaging of their products.nitin 70/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::
17.7 The principles for deciding the question of deceptive similarity between the rival trade marks in the case of passing of are laid down by the Honfble Supreme Court in the case of Cadila Healthcare (supra) as follows:
a. The nature of the marks i.e. whether the marks are word marks or label marks or composite marks, i.e. both words and label works. b. The degree of resemblances between the marks, phonetically similar and hence similar in idea.
c. The nature of the goods in respect of which they are used as trade marks. d. The similarity in the nature, character and performance of the goods of the rival traders.
e. The class of purchasers who are likely to buy the goods bearing the marks they require, on their education and intelligence and a degree of care they are likely to exercise in purchasing and / or using the goods. f. The mode of purchasing the goods or placing orders for the goods, and g. Any other surrounding circumstances which may be relevant in the extent of dissimilarity between the competing marks.
The Apex Court has observed that weightage is to be given to each of the aforesaid factors depending upon the facts of each case and the same weightage cannot be given nitin 71/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: to each factor in every case. In the present case, I have already observed that the Plaintiffs mark is descriptive in nature as it describes the characteristic of a term insurance policy available online. Therefore, the nature of the goods involved, the class of purchasers who buy the policies and the mode and manner of purchasing the policies or placing orders for the policies, outweigh any slight phonetic or visual similarity between the rival marks. In other words, the three factors which are more important and deserve a greater weightage being given to them are (c), (e) and (f). 17.8 I have already observed that the unique characteristic of the subject goods is that they can only be purchased online from the websites of the parties herein and the websites of policy aggregators. Obviously since the policies are only available online, the mode of purchase is through the internet. This gains importance especially because it is the Plaintiffs case that confusion and deception occurs when a prospective customer enters the keyword "iTerm" in his online search engine such as google, the Defendantfs website would be shown as a result along with the Plaintiffs website. The principle of initial interest confusion was cited by the Ld. Senior Advocate for the Plaintif to argue that such customer may navigate to the Defendantfs website under the impression that the Defendantfs website is in fact the Plaintiffs or that the Defendant has some nexus / afliation with the Plaintif. After hearing the submissions on the law apropos the principle of initial interest confusion, I am inclined to disagree with the applicability of the said principle to the facts of the nitin 72/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: present case. The principle of initial interest confusion was frst recognized by the United States Court of Appeals in the Brookfeld (supra). This principle was later applied by the Delhi High Court in the case of Baker Hughes (supra). It was held that the principle of initial interest confusion applies in a situation where a customer who is looking for the plaintiffs product develops an "initial interest" in the defendantfs product believing the same to be emanating from the plaintif or having some nexus with the plaintif. Even though no purchase is made or the customer realises before purchasing from the defendant, the mere deception / confusion with respect to the origin of the defendantfs goods or services shall invoke the principle of initial interest confusion. However, the Plaintiffs contention that customers search for the Plaintiffs policies online by using the keyword "iTerm", or that the "interest" of the prospective customer of the Plaintif will be invoked upon fnding an 'i-Termf product on the Defendantfs portfolio, is based on an assumption that the Plaintif has acquired substantial goodwill and reputation in the expression "iTerm" and that the said expression is distinctive of the Plaintiffs goods and services. As observed hereinbefore, this is not a case where the Plaintif has been able to show that it has acquired the requisite goodwill and reputation in the expression 'iTermf per se. In the absence of such goodwill and reputation it would be incorrect to infer that a prospective customer of the Plaintif associates the expression 'iTermf exclusively with the goods and services of the Plaintif and that such customerfs interest will be nitin 73/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: piqued upon coming across the Defendantfs 'i-Termf product. In the case of Brookfeld (supra), it was held that there may not be a confusion as to the source, but by using "moviebuf.com", customers of the plaintif therein were diverted to the defendantfs website and such diversion amounted to getting improper benefts from the goodwill that Brookfeld developed in its 'MovieBuff mark. This theory is not applicable in the present case as the Plaintif has failed to show any goodwill in its mark "iTerm".
17.9 It is pertinent to note that the suits in Brookfeld (supra) were fled nearly two decades prior to the present suit. In the interregnum the use of electronic devices to access the internet has increased overwhelmingly. The average person is much more adept to conduct online searches and is less likely to be confused as compared to a customer browsing online 18 years ago. In the case of Network Automation (supra) relied upon by the Defendant, the US Court recognized this development in the class of customers who access the internet for their demands. The Court recognized that users in 2011 were more educated and the test in Brookfeld cannot be blindly applied to the matter in 2011. The said case clearly establishes that (i) the initial interest confusion arises even if the customer goes to the defendantfs site knowing that it is not the site of the plaintif and, as such, is not a strict test, more so in view of the fact that in the present times, an educated searcher on internet, by merely going to the defendantfs site or seeing defendantfs product, does not in any manner allow the nitin 74/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: defendant to take beneft of the reputation of the plaintif, (ii) what is required to be considered is how the search is made and the efect of such search, (iii) the factor that the customer, though knowing that the product mentioned therein is not of the plaintif, but results in the defendant getting monetary beneft, is not a determinant factor to conclude that there is confusion. In comparison, the present suit is of 2018. In my view it is unlikely that a person who accesses the internet in this day and age would be confused or deceived by the Defendantfs use of the expression 'i-Termf in the name of its insurance policies. As I have already observed, the Plaintif has been unable to establish that its iTerm mark has acquired such secondary signifcance that any person who sees the expression 'iTermf would immediately associate the same with the Plaintif and the Plaintif only. Since the sale of the subject insurance policies is online, I am not inclined to assume that a prospective customer searching for policies online would use the keyword "iTerm" alone to look for the Plaintiffs policies. I see merit in the Defendantfs submission that such customer even after coming across the Defendantfs insurance policy would go back and also review the policy being ofered by the Plaintif.
17.10 It is further pertinent to note that insurance policies are long term fnancial commitments through which customers seek to secure important aspects of their lives. More often than not, a decision is preceded by a search and discussion into the various options available for them. A customer who sees the Defendantfs policy is nitin 75/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: likely to see other policies including the Plaintiffs before deciding on one. The customers who purchase online Term Insurance Policy Plans have to read and understand various terms since the Policy Holder cannot plead ignorance about these terms after the Policy is purchased. Some of the general terms required to be read and understood before purchasing online term insurance policy are as follows [Defendantfs Afdavit in Reply - Exhibit 4 (Pages 64 to 73) and Exhibit 5(Page 74)]:
a) the name and UIN allotted by the Authority for the product governing the policy, its terms and conditions; name, code number, contact details of the person involved in sales process;
b) whether it is participating in profts or not, whether it is linked or non -
linked;
c) the manner of vesting or payment of profts such as cash bonus, deferred bonus, simple or compound reversionary bonus;
d) the benefts payable and the contingencies upon which these are payable and the other terms and conditions of the insurance contract;
e) the name of Nominee (s), age of nominee(s) and their relationship and name of guardian in case of minor nominees;
f) the details of the riders being attached to the main policy;
g) the date of commencement of risk, the date of maturity and the date(s) on which survival benefts, if any, are payable;
h) the premiums payable, periodicity of payment, grace period allowed for payment of the premium, the date of last instalment of premium, the nitin 76/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: implication of discontinuing the payment of an instalment(s) of premium and also the provisions of guaranteed surrender value;
i) the details of revival schemes provided for reviving a lapsed policy and requirements to be submitted for revival thereunder;
j) Name, address, date of birth and age of the insured as at the date of commencement of the policy;
k) the policy conditions for:
i. conversion of the policy into paid up policy,
ii. surrender
iii. foreclosure
iv. non-forfeiture
v. discontinuance provisions in case of Linked Policies
l) contingencies excluded from the scope of the cover, both in respect of the
main policy and the riders;
m) the provisions for nomination, assignment, loans on security of the policy
and a statement that the rate of interest payable on such loan shall be as prescribed by the insurer at the time of taking the loan;
n) any special clauses, exclusions or conditions imposed on the policy;
o) the address, email id of the insurer to which all communications in respect of the policy shall be sent;
p) the notes to policyholder highlighting the signifcance of notifying timely the change of his/her address;
q) details of insurerfs Internal Grievance Redressal Mechanism along with address and contact details of Insurance Ombudsman within whose territorial jurisdiction the branch or ofce of the insurer or the residential address or place of residence of the policyholder is located;nitin 77/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::
r) the list of documents that are normally required to be submitted by a claimant in case of a claim under the policy.
17.11 Insurance policies are purchased after studying the material, particularly the credibility, reliability and fnancial standing of the company which is issuing the policy, its record as to entertainment of claim or rejection of claims, various features of the insurance policy etc. and, after giving careful thought to the aforesaid, a decision is made in selecting a particular insurance policy. These policies are not purchased on the spur of the moment. The Supreme Court in Khoday Distilleries (supra) held that the class of purchasers who are likely to buy the goods by their education and intelligence and the degree of care which they are likely to exercise in purchasing or using the goods must be considered. While persons from all walks of life are free to purchase insurance policies online, customers who purchase policies online are usually literate persons since they are required to read and understand inter alia the terms and conditions applicable to the policy being purchased by them. The LANCER trade mark case (supra) is also a helpful illustration of a similar market where the buyer makes his purchase with care and after deliberation. Rival marks in this case were LANCIAf and 'LANCERf, used in respect of cars. The Court therein has considered the nature of the goods and the manner in which purchase was made to arrive at the conclusion that notwithstanding the degree of phonetic similarity between the two marks, there was no real tangible danger of confusion. nitin 78/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: 17.12 Due to the nature of insurance policies as a product and the manner in which they are sold, they cannot be compared with ordinary goods which are available across the counter such as sweets or even pharmaceutical products. The purchasers of insurance policies take an informed decision which makes it unlikely that in the process of such decision the purchasers are confused by a slight phonetic or visual similarity of the names in respect of such products. I must clarify that this Court is not assuming that the discerning capacity of customers is based on their education or wealth. The logic underlying this Courtfs rationale is that the class of customers who are purchasing insurance policies online are likely to have conducted a fair research into their options and the benefts ofered to them under each policy; that a slight similarity in the rival names would not be enough to cause confusion or deception when a conscious and relatively informed decision is being taken. In view thereof, the principle set out in Gorbatschow Vodka (supra) is not helpful to the Plaintiffs case. Further, the goods involved in the case of Goldgem case (supra) were diamonds. The principle set out in Goldgem case (supra) would not be applicable to the present case since due to the nature of goods i.e. diamonds, the class of consumers who purchase diamonds and the mode of purchasing them is distinct from the present case involving insurance policies. Unlike purchasers of diamonds who are dependent on the guidance of gemmologists and are dependent almost entirely on the brand name, purchasers of insurance policies have the ability to discern the best policy available to them nitin 79/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: depending upon the terms and more particularly the Company which is ofering the same. Thus, the ratio in of Goldgem (supra) is also inapplicable to the present case. 17.13 I therefore hold that considering the nature of the rival marks, rival products, the class of purchasers who are likely to buy these products and the mode of purchasing these products, there is no question of any confusion or deception between the rival trade marks. Particularly, considering the nature of the goods and the manner in which insurance policies are purchased, there is no possibility of persons who are buying insurance policies online after analysis and considering the pros and cons, getting confused.
17.14 In so far as the Plaintiffs argument of being frst in the market and hence being entitled to an injunction against the Defendant is concerned, I am not accepting the same. While the Plaintif may have been the frst in the market, to adopt the expression 'iTermf, would that mere fact be enough to create exclusive proprietary rights in the said expression in favour of the Plaintif? I think not. The "frst in the market" test may have been applicable if the mark "iTerm" was distinctive of the Plaintiffs goods and services. I have held it is not. The case of Laxmikant V. Patel (supra) was decided on the basis that long prior user conferred rights on the party and is required to be protected, which is not the position in the present case. In the absence of the Plaintif having acquired the requisite goodwill or reputation in the expression 'iTermf, it cannot be said that the Defendant indulged in nitin 80/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: unfair competition as the Defendant has not used any false or misleading devices to get any beneft of the alleged reputation allegedly acquired by the Plaintif. Thus, the said case shall not assist the Plaintif.
17.15 In the absence of the Plaintif having established that its trade mark "iTerm" is in fact a trade mark or is distinctive of its products, there is no likelihood of confusion or deception. Thus, the principles of Neon Laboratories (supra) relied upon by the Plaintif are inapplicable to the present case. The observations in Meghraj Biscuits (supra) and S. Syed Mohideen (supra) were in the case of a distinctive mark. The Plaintiffs mark "iTerm" is not distinctive and is not capable of adapting to distinguish the Plaintiffs goods considering the nature of the goods, the class of customers and the manner of purchase of online insurance policies. In South India Beverages (supra) the Court had come to the conclusion that the defendant therein had slavishly copied the mark of the plaintif therein and therefore cannot be permitted to continue to use the deceptively similar trade mark. Thus the said judgment is not applicable to the facts of the present case. In the case of Heinz (supra) though the argument that the mark is descriptive was raised, it was not considered. As I have observed, mere prior user will not entitle the Plaintif to get an injunction without consideration of material regarding what are the marks, how they are presented to the public, the quality of the Plaintiffs mark "iTerm", and whether nitin 81/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: taking into consideration all factors, confusion can arise. Mere prior user is not a determinant factor to reach that conclusion.
17.16 I, therefore hold that the Defendantfs use of its mark 'Aviva i-Term Smartf in respect of its insurance policies sold over the internet is not likely to cause misrepresentation or confusion or deception in the minds of consumers and consequently there is no likelihood of damage to the Plaintif. In short, the Defendantfs activities do not constitute passing of.
18. There is one more factor which according to me is important in deciding the present application of the Plaintif which is 'the adoption of the trade mark by the Defendantf. The Ld. Senior Advocate for the Plaintif submitted that due to the Plaintiffs extensive use of its trade mark and the reputation and goodwill acquired by it therein, the Defendant, who operates in the same industry and targets the same market / customers, ought to have knowledge about the use of the trade mark 'iTermf by the Plaintif and in any case, cannot feign ignorance of the same. He submitted that from 2009 till May 2018, no other person / entity used the mark 'iTermf in relation to insurance products falling in Class 36. He submitted that the Defendant has deliberately adopted the impugned mark "i-Term Smart" in order to come as close as possible to and to ride upon the goodwill and reputation generated by the 'iTermf trade mark range of products; and therefore the Defendantfs adoption of its trade mark is dishonest. Relying upon this Courtfs decision in Anglo-French Drug & nitin 82/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: Industries Ltd. v. Eisen Pharmaceutical Company Pvt. Ltd38, the Ld. Senior Advocate for the Plaintif submitted that if this Court is even prima facie satisfed that the rival marks are deceptively similar and the adoption of the impugned mark is dishonest, not granting an injunction would amount to encouraging dishonest parties. 18.1 Now, admittedly, the Plaintif fled an application for the registration of its trade mark "iTerm" per se only ten days before fling of the above suit against the Defendant. This, according to me prima facie shows that the Plaintif was itself aware of the descriptive nature of its trade mark and hence did not make any application earlier. From a perusal of the material produced by the parties herein, it does not appear that the Plaintif has asserted any proprietary rights in its mark 'iTermf at any point prior to the Defendantfs adoption of its mark. I have observed hereinabove that the Plaintif has been unable to discharge the burden of proving that it has acquired such goodwill and reputation in the descriptive mark iTerm that the said mark has lost its primary meaning and acquired a secondary meaning to be exclusively associated with the Plaintif. Since the Plaintif does not have proprietary rights in the mark iTerm, the Defendantfs adoption of the same cannot be termed as dishonest. The judgment in Anglo-French Drug (supra) is not applicable to the present case since the Court therein had granted injunction as the conduct of the Defendant was found to be dishonest, which is not the case here.
38
(1998) 1 Arb LR 61 nitin 83/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::
19. In so far as the balance of convenience is concerned, the Ld. Senior Advocate for the Plaintif submitted that the documents produced by the Plaintif, including the Chartered Accountantfs Certifcate certifying the sales of 'iTermf marked policies, clearly establish that the Plaintif has been using the mark iTerm continuously and extensively from 2009 till date whereas the Defendant has started using the mark only in May 2018. He submitted that despite the Plaintif specifcally denying the Defendantfs user of the impugned trade mark, the Defendant has not produced even a single instance of sale of its policy under the mark 'iTermf. He submitted that therefore it is clear that the Defendant has not done any business under the mark 'iTermf and therefore will not be harmed if this Court grants an injunction restraining the Defendant from using the trademark 'iTermf. He submitted that such injunction will not lead to stoppage of the Defendantfs business since the Defendant has not commenced business under the impugned trade mark and the Defendant is also doing business under various other marks. He further submitted that if an injunction is denied to the Plaintif, the Plaintif will sufer irreparable harm. He submitted that the balance of convenience is therefore completely in favour of the Plaintif and against the Defendant.
19.1 The Ld. Senior Advocate for the Defendant submitted that any order of interim injunction will result in the Defendant having to cease its business of selling term policies under the name "Aviva i-Term Smart" and also to notify IRDAI and to nitin 84/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 ::: fle a fresh Application. He submitted that this will in turn afect the Defendant as well as several customers as the legal status of such already purchased policies will be in jeopardy.
19.2 In my view, any order of injunction against the Defendant now will result in severe pecuniary injury and fnancial damage to the large number of customers who have purchased the Defendantfs Insurance Policy. The Defendant has advertised and sold its product as allowed by the IRDAI. The Plaintif has not been able to show misrepresentation or damage to its reputation. The Plaintif has not acquired proprietary rights, statutory or otherwise in the expression 'iTermf. Before fling the above suit the Plaintif has never asserted any proprietary rights within its mark iTerm at any point prior to the Defendantfs adoption of its mark. The Plaintiffs trade mark applications for 'iTermf per se were made only few days prior to fling of the present action. The Plaintiffs mark being descriptive of the goods and services provided by the Plaintif and Defendant, injuncting the Defendant in the absence of the Plaintiffs exclusive rights therein would be unfair. The Plaintif has failed to make out any prima facie case in its favour. The balance of convenience is also in favour of the Defendant.
20. For all the above reasons, the Notice of Motion is dismissed. However, there shall be no order as to costs.
(S. J. KATHAWALLA, J.) nitin 85/85 ::: Uploaded on - 19/08/2019 ::: Downloaded on - 20/08/2019 01:35:59 :::