Delhi High Court
Jiva Institute Of Vedic Science & ... vs The Indian Hotels Company Limited & Anr on 4 December, 2015
Author: Manmohan Singh
Bench: Manmohan Singh
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Order delivered on: 4th December, 2015
+ CS(OS) No.1960/2006
JIVA INSTITUTE OF VEDIC SCIENCE & CULTURE & ORS
..... Plaintiffs
Through Mrs.Prathiba M. Singh, Sr. Adv.
with Mr.Sudeep Chatterjee and
Mr.Abhishek Kumar, Advs.
versus
THE INDIAN HOTELS COMPANY LIMITED & ANR
..... Defendants
Through Mr.Sandeep Sethi, Sr. Adv. with
Ms.Meghna Mishra & Ms.Niyati
Kohli, Advs.
CORAM:
HON'BLE MR.JUSTICE MANMOHAN SINGH
MANMOHAN SINGH, J. (ORAL)
I.A. No.24311/2015 (u/o VI R.17 CPC, by plaintiffs)
1. The plaintiffs filed the suit for permanent injunction restraining infringement of trademark JIVA, passing off, acts of unfair competition as well as for damages/rendition of accounts and delivery up.
2. By order dated 17th October, 2006, this Court passed the ex parte ad-interim injunction restraining the defendants from adopting and/or using the trademark JIVA or any other mark identical or deceptively similar to the trademark JIVA. The operative portion of the said order is as under:-
".......Accordingly, till the next date of hearing, the defendants, their agents, representatives, assigns, their hotels, resorts etc. are restrained from adopting and/or CS(OS) No.1960/2006 Page 1 of 9 using the trademark 'JIVA' or any other identical or deceptively similar or confusing trademark and/or trademark 'JIVA' in relation to any of their goods and services from directly or indirectly adopting and/or using the same. The defendants are further restrained from manufacturing, producing or rendering or offering for sale and/or advertising, marketing any goods or services under the trade name and/or trademark 'JIVA'."
3. The said order was challenged by the defendants before the Division Bench of this Court by filing of an appeal being FAO(OS) No.44/2007. After hearing, by order dated 30th May, 2008, the Division Bench modified the ex parte injunction granted by the learned Single Judge and also directed the defendants to maintain true and correct accounts of its income and expenditure relating to the spas and file the same in this Court every six months. The operative portion of the said order is as under:-
"46. In the result, we allow this appeal in part and to the following extent:-
a. Order dated 17th October, 2006 passed by the learned Single Judge to the extent the same restrains the appellant from using the trademark 'JIVA' for its spas run in the hotels established by it shall stand vacated, subject to the appellant filing an undertaking to the effect that (i) it shall maintain true and correct accounts of its income and expenditure relating to the business of the said spas and file the same in this court every six months; and (ii) that it shall not start any spa independent of a hotel owned/leased or mortgaged by it under the trademark 'JIVA'.
b. The impugned order to the extent it restrains the appellant from selling/using or offering for sale/use any ayurvedic product under the trademark 'JIVA' shall stand confirmed and made absolute pending final disposal of the suit. The appeal shall to that extent stand dismissed."CS(OS) No.1960/2006 Page 2 of 9
4. The plaintiffs have also filed the contempt petition being CCP(O) No.126/2014, by alleging that the orders of the Single Bench passed on 17th October, 2006 and that of the Division Bench dated 30 th May, 2008 have not been complied with by the defendants. The said petition is pending.
5. The present application has been filed by the plaintiffs under Order VI Rule 17 CPC for amendment of the plaint. Learned Senior counsel appearing on behalf of the plaintiffs has not denied that the defendants have furnished the rendition of accounts as directed by the order of the Division Bench. However, for some of the period the statements of accounts have not been filed, as the same are missing from the record. Learned counsel for the defendants is agreeable to file the same in due course for the period pointed out by the learned counsel for the plaintiffs.
6. In the present application, it is stated by the plaintiffs that at the time of filing of the suit, the same was valued for the relief of rendition of accounts at Rs.25 lac and the ad-valorem Court fee was paid. The plaintiffs at that time had also undertaken to pay the requisite Court fee on the account of the defendants being liable to pay in excess of the amount of Rs.25 lac. Learned Senior counsel for the plaintiffs submits that since the plaintiffs have re-assessed the damages likely to be served, therefore, the relief for rendition of accounts is likely to assess at Rs.1 crore in view of the statement of accounts produced by the defendants. Therefore, the plaintiffs wish to amend para 59 as well as prayer clause (b) of the plaint by enhancing the pecuniary jurisdiction for the reliefs of rendition of accounts/damages from Rs.25 lac to Rs.1 crore.
CS(OS) No.1960/2006 Page 3 of 97. Learned Senior counsel for the plaintiffs submits that the present suit is not required to be transferred in view of the Proviso to Section 7 of the Commercial Courts, Commercial Division and Commercial Appellate Division of High Courts Ordinance, 2015.
Section 7 and the First Proviso to Section 7 of the Ordinance read as under:
"All suits and applications relating to commercial disputes of a Specified value filed in a High Court having ordinary original civil jurisdiction shall be heard and disposed of by the Commercial Division of that High Court.
Provided that all suits and applications relating to commercial disputes, stipulated by an Act to lie in a court not inferior to a District Court, and filed on the original side of the High Court, shall be heard and disposed of by the Commercial Division of the High Court."
8. Learned Senior counsel has also pointed out the order dated 3rd December, 2015 passed by the Division Bench in writ petitions being W.P.(C) No.11035/2015, titled as Vifor (International) Limited v. The High Court of Delhi and W.P.(C) No.11043/2015, titled as Asian Patent Association (Indian Group) v. Registrar General, Delhi High Court, whereby it was directed that "...The cases arising out of Patents Act, 1870; Trademarks Act, 1999; Designs Act, 2000; Copyright Act, 2000; and The Geographical Indications of Goods (Registration And Protection) Act, 1999, shall not be transferred and in case application seeking amendment in the pecuniary value is filed, they shall be considered by the respective Single Judges in accordance with law."
9. Even otherwise, it is stated that this Court is not ousted from its jurisdiction or power to pass an order in the application for amendment of plaint, assuming the interpretation of Section 7 of the CS(OS) No.1960/2006 Page 4 of 9 Ordinance, 2015 is ultimately not accepted in the writ petitions.
10. It is the admitted position that while passing the order by the Division Bench on 3rd December, 2015, liberty is granted to the parties for amendment of pecuniary value. In the case of Balar Marketing Pvt. Ltd. v. Lakha Ram Sharma, 2002(7) DLT 424, the order of the Additional District Judge, dated 10th August, 2000 whereby the amendment was allowed, was set-aside, inter-alia, on the grounds that the amendment sought is not bonafide one and such a sum may be found due, if any, from the defendants on accounting the same and the said aspect will be decided when ultimately the decree would be passed. Thus, the prayer made in the application in the said case appeared to be arbitrary and not on the basis of the cogent material.
11. In the present case, on the face of it, there is a cogent material available on record in view of the grounds rendered by the defendants. Further, the order of the Single Bench in Balar Marketing Pvt. Ltd. (supra) was challenged in the Supreme Court who set-aside the order of this Court in the case of Lakha Ram Sharma v. Balar Marketing Pvt. Ltd., (2008) 17 SCC 671. The contents of the said judgment read as under:-
"3. A very short question is involved in this appeal. The appellant had filed a suit claiming that he is the proprietor of a trade mark "KUNDAN" and "KUNDAN CAB" in respect of PVC wires and cables and that the respondent was using the appellant's trade mark. Permanent injunction, rendition of accounts and other reliefs were claimed. The appellant applied for an amendment of the suit. The application for amendment was granted by the trial court. The High Court, however, by the impugned order, has disallowed only one portion of the amendment, namely, where the appellant sought to raise the valuation of the suit from Rs 1,00,000 (Rupees one lakh) to Rs 10,00,000 (Rupees ten lakhs). The High Court has held that such a claim is arbitrary and not based on any cogent material. The High Court has held that CS(OS) No.1960/2006 Page 5 of 9 the application to raise valuation is not bona fide as it is done with the purpose of taking the suit out of the jurisdiction of that court.
4. It is settled law that while considering whether the amendment is to be granted or not, the court does not go into the merits of the matter and decide whether or not the claim made therein is bona fide or not. That is a question which can only be decided at the trial of the suit. It is also settled law that merely because an amendment may take the suit out of the jurisdiction of that court is no ground for refusing that amendment. We, therefore, do not find any justifiable reason on which the High Court has refused this amendment. Accordingly, the impugned order is set aside and that of the trial court is restored. We, however, clarify that as the appellant has now raised the claim from Rs 1 lakh to Rs 10 lakhs, the trial court will determine, whether or not court fees are correctly paid".
12. Similar view was taken by the Supreme Court in the case of Mount Mary Enterprises v. Jivratna Medi Treat Pvt Ltd., (2015) 4 SCC 182. The Supreme Court has also dealt with the objection raised by the defendant in the said case in para 9 of the application. The relevant paras are reproduced as under:-
"2. The facts giving rise to the present litigation in a nutshell are as under: the appellant, who has been described as a plaintiff hereinafter, filed a suit against the present respondent, who has been hereinafter described as a defendant, for specific performance of a contract in relation to the suit property. The suit property was initially valued at Rs 13,50,000 (Rupees thirteen lakhs and fifty thousand only). The plaintiff, thereafter, realised that market value of the property in question was around Rs 1,20,00,000 (Rupees one crore and twenty lakhs only) and therefore, filed an application for amending the plaint. The said application for amendment was rejected by the trial court and thereafter, the aforestated writ petition was filed by the plaintiff challenging the order rejecting the amendment application. The said petition has also been dismissed and therefore, the plaintiff has approached this CS(OS) No.1960/2006 Page 6 of 9 Court and prayed that the impugned judgment confirming the order rejecting the amendment of the plaint be set aside and the plaintiff be permitted to amend the plaint so as to state correct value of the property in question, which is Rs.1,20,00,000.
7. In our opinion, as per the provisions of Order 6 Rule 17 of the Civil Procedure Code, the amendment application should be normally granted unless by virtue of the amendment nature of the suit is changed or some prejudice is caused to the defendant. In the instant case, the nature of the suit was not to be changed by virtue of granting the amendment application because the suit was for specific performance and initially the property had been valued at Rs 13,50,000 but as the market value of the property was actually Rs 1,20,00,000, the appellant- plaintiff had submitted an application for amendment so as to give the correct value of the suit property in the plaint.
9. The main reason assigned by the trial court for rejection of the amendment application was that upon enhancement of the valuation of the suit property, the suit was to be transferred to the High Court on its original side. In our view, that is not a reason for which the amendment application should have been rejected.
11. In our opinion, on the basis of the aforestated legal position, the amendment application made by the plaintiff should have been granted, especially in view of the fact that it was admitted by the plaintiff that the suit property was initially undervalued in the plaint and by virtue of the amendment application, the plaintiff wanted to correct the error and wanted to place correct market value of the suit property in the plaint.
12. For the aforestated reasons, we are of the view that the amendment application should not have been rejected by the trial court and the High Court should not have confirmed the order of rejection. We, therefore, set aside the impugned judgment [Mount Mary Enterprises v. Jivratna Medi Treat (P) Ltd., WP No. 12099 of 2013, order dated 10-3-2014 (Bom)] delivered by the High Court CS(OS) No.1960/2006 Page 7 of 9 and the order dated 22-11-2013 of the trial court, whereby the amendment application had been rejected".
13. It is a commercial dispute and the Court dealing with the commercial matters should not have the narrow approach, as the Court has to examine the application from commercial angle, though the same is subject to the condition that a valid case for amendment is made out, once the said condition is fulfilled, the prayer has to be allowed. The judgment rendered by the Supreme Court and the order passed by the Division Bench on 3rd December, 2015 have the binding effect.
14. In the present case, all the conditions are fulfilled. Thus, there is no impediment in allowing the application for amendment. The prayer in the present application is allowed.
15. The application is disposed of.
CS(OS) No.1960/2006In view of the order passed in I.A. No.24311/2015, the plaintiffs to file the amended plaint as well as the deficient Court fee within two weeks. Written statement, if any, to the amended plaint be filed within two weeks thereafter. Replication, if any, be filed within two weeks thereafter.
List on 21st December, 2015.
CCP No.126/2014 (u/s 11 & 12 of Contempt of Court Act, by petitioners/plaintiffs) Ms.Meghna Mishra, learned counsel appearing on behalf of the respondents, upon instructions, states that in case the contempt petition is disposed of, the respondents are prepared to give the statement that the respondents shall not use the trademark "JIVA" in respect of Medicines, Healthcare and Ayurvedic products. She further submits that the said settlement arrangement shall continue during CS(OS) No.1960/2006 Page 8 of 9 the pendency of the suit. Learned counsel for the plaintiffs seeks time to take instructions from the clients.
List this application also on the same date.
(MANMOHAN SINGH) JUDGE DECEMBER 04, 2015 CS(OS) No.1960/2006 Page 9 of 9