Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 21]

Bombay High Court

Asian Paints Limited vs Home Solutions Retail (India) Limited on 17 September, 2007

Equivalent citations: 2007(109)BOM.L.R.1819, MIPR2007(3)288, 2007(35)PTC697(BOM)

Author: A.M. Khanwilkar

Bench: A.M. Khanwilkar

ORDER
 

A.M. Khanwilkar, J.
 

Page 1822

1. This order will dispose of the prayer for ad-interim relief pressed on behalf of the plaintiff to operate during pendency of the Notice of Motion.

2. In substance, the plaintiff's case is that the plaintiff company is one of the oldest companies in India and is the pioneer and the market leader in the paint industry engaged, inter alia, in the business of manufacturing and marketing paints, lacquers, varnishes, wall and wood fillers (putties), undercoats for paint in the form of primers, preservatives used to prevent rust and deterioration of wood, thinners, distempers, dry colours, colouring matter, dyestuffs, mordants, natural resins, metal in foil and powder form for painters and decorators, brushes and the like goods since last more than five decades. It is the case of the plaintiff that with a view to provide quality services to its customers under one roof, in the year 2000 commenced offering services in the field of painting through its service providers which included providing consultancy in the field of painting of the house. Such services were introduced since September 2000. It is alleged that the defendant company is infringing the plaintiff's mark and passing off it's goods and/or business as that of the plaintiff and/or is in some way connected with the plaintiff by using the mark "HOME SOLUTIONS" and the corporate name containing the words "HOME SOLUTIONS". Principally, on this allegation the plaintiff has approached this Court seeking to restrain the defendants from infringing the plaintiff's trademark and for action of passing off its goods and services as that of the plaintiff.

3. It is the case of the plaintiff that it created a novel and unique mark namely "HOME SOLUTIONS" which was launched in September 2000. The motto of the plaintiff was "it is not just about painting the walls; it is about styling them". According to the plaintiff, "HOME SOLUTIONS" holds the promise of redefining the painting industry by offering the customers plaintiff's quality goods and services. The plaintiff is relying on the sales turn over in respect of its said services offered under the trademark "HOME SOLUTIONS" or "ASIAN PAINTS HOME SOLUTIONS" for the last financial year which aggregates to more than Rs.40.00 crores. The plaintiff is also relying on the expenses incurred by the plaintiff for promoting the said business of services "HOME SOLUTIONS", which is in excess of Rs.1.8 crores on advertisement, publicity and promotions undertaken to popularize its trademarks "HOME SOLUTIONS" and/or "ASIAN PAINTS HOME SOLUTIONS" during the last financial year. The plaintiff's case is that the plaintiff has acquired a unique enviable reputation and exclusive goodwill in respect of said product and its services. It is alleged that the defendants knowingly and deliberately adopted the corporate name "HOME SOLUTIONS" so as to create confusion and deception amongst the purchasing public and trade. The sole purpose of doing so was to co-relate with the goods and/or services rendered by the plaintiff. According to the plaintiff, in the third week of January 2006, the plaintiff was informed about a news article published in DNA (Mumbai Edition) dated 26th January 2006 stating that the defendant had got incorporated a company under the name and style as "HOME SOLUTIONS RETAIL (INDIA) LIMITED" which in future would set up a chain of Home Town retail stores offering services in paints and other like services/goods under the name and/or mark "HOME Page 1823 SOLUTIONS". Thereafter the plaintiff immediately gave legal notice to the defendant. It is the case of the plaintiff that thereafter the plaintiff kept constant vigil and an eye on the defendants' activities and no suit was filed then for defendant offering its services under the impugned mark as complained of. According to the plaintiff, recently in the first week of June 2007 the plaintiff has come to learn that the defendant has commenced its activities of providing painting services and/or of selling paints, amongst other things, from its "HOME TOWN" retail stores in Noida, Uttar Pradesh. The plaintiff, on discreet enquiry, has come to know that besides the defendant having deceptively adopted the corporate name resembling the trademark of the plaintiff, were also engaged in offering services which are akin to that of the plaintiff's in every respect. In short, the grievance of the plaintiff is that the defendant has adopted the trademark and corporate name which is identical to and/or deceptively similar to the plaintiff's registered trademark "HOME SOLUTIONS". The defendant has infringed and is continuing to infringe the plaintiff's registered trademark "HOME SOLUTIONS". Besides, the acts of commission and omission of the defendant are done with the malafide motive of encashing and making illegal gains on the enviable reputation of the plaintiff in spite of the fact that it has registered its trademark "ASIAN PAINTS HOME SOLUTIONS" and/or "HOME SOLUTIONS" long back; and by such misrepresentations the defendant is passing off and/or attempting to pass off the services and the goods as those of the plaintiff.

4. The defendant after having entered appearance has filed reply affidavit of Satish D. Gawade, who is the authorised signatory of the defendant company. The defendant has denied the case made out by the plaintiff and would urge that the plaintiff is not entitled for any relief whatsoever having failed to make out any cause of action against the defendant. It is stated on affidavit that the defendant is the part of Pantaloon Group, whose main business is organised retail. The group's flagship enterprise is Pantaloon Retail (India) Limited, which is India's leading organised retail company with presence in food, fashion and footwear, household products and consumer electronics, books and music, health, wellness and beauty, general merchandise, communication products, e-tailing and leisure and entertainment. It is asserted that the group has presence in the segments such as Logistics (Supply Chain Management), Brands, Home Solutions, Foods, Finance, Knowledge Services. It is stated that the main motto is to "deliver everything, everywhere, everytime to every Indian consumer in the most convenient manner". The defendant asserts that the defendant is a subsidiary of Pantaloon Retail (India) Limited which has had a turn over Rs.2,019 crores for the financial year 2005-2006 and that of the group is in excess of Rs.3,000/ crores. The defendant asserts that the defendant was incorporated on 4th October 2004 primarily for setting up a national chain of retail stores catering to the complete gamut of home products and home improvement segment and to provide a complete Home Care Answers and solutions either with respect to the products or with respect to any service/activities pertaining or relating to home and/or home utilities segment. It is stated that "HOME SOLUTIONS" concept is evolved from real needs expressed by consumers about their homes, the frustration expressed about the perceived (and real) lack of one stop shop for home maintenance, care and improvement Page 1824 products and/or services. The services offered by the defendant are either in respect of any product or goods or with respect to any services such as Plumbing, Design-Vastu, Installations and Maintenance such as Pest Control, Carpet cleaning, Plumbing, Air Conditioning, Lighting, Electronic Products, Home Furnishing etc. The defendant asserts that it's activities are honest and has adopted the corporate name "HOME SOLUTIONS RETAIL (INDIA) LIMITED" bona fide. It is stated that the defendant company operates numerous stores and facilities under the name and style of "eZone (high and household consumer electronics specialty store), Collection (luxury furnitures, fixtures and furnishings store) and HomeTown (Home care, convenience and utility stores offering home products of various other manufactures under their brands. The products range from construction material to furnishings, home appliances to entertainment, electronic products. The stores also offer services of various household utilities such as carpenters, architects, plumbers, vastu-consultancy, home loan advising, electrician etc. all under one roof.) It is stated that the defendant is selling the products and services relating to home care and utility under the name and style "HOME TOWN". There are total 27 stand alone stores and 149 shop-in-shop stores as on 6th May 2007 belonging to the defendant company making it one of the largest providers of the "HOME SOLUTIONS" in the country.

It is stated that the defendant's retail stores are multi-brand stores selling several goods/services of several well known brands. That the defendant does not sell any product under the alleged trademark "HOME SOLUTIONS" and/or "ASIAN PAINTS HOME SOLUTIONS". It is stated that the defendant's adoption of the name "HOME SOLUTIONS RETAIL (INDIA) LIMITED" is absolutely honest and bonafide and describes the nature and gamut of its business model i.e. to provide and offer solutions and/or answer to the customers home or house related needs, issues and problems under one roof or in other words "One Stop Shop for Home Solutions". It is categorically stated that the defendant is not using the words "HOME SOLUTIONS" as a trademark.

It is then stated that the term and expression "HOME SOLUTIONS" is descriptive in many connotations and nature and as such inherently incapable of becoming distinctive with any person. For the nature of the products or the services the defendants cater to their customers, the name "HOME SOLUTIONS RETAIL (INDIA) LIMITED" was coined. It is description of the nature of the services offered by the defendant. According to the defendant, nobody can claim any exclusive right over the term and expression "HOME SOLUTIONS" which is descriptive in nature. The defendant has also relied on numerous websites on internet which use the said term and expression "HOME SOLUTIONS" as a category or classification to classify and offer the products and/or services relating to "HOME" and/or "HOUSEHOLD" nature. The defendant also relies on numerous publications and magazines which bears the term and expression "HOME SOLUTIONS" as part of their name. According to the defendant, even prior to the plaintiff applying for registration of their alleged mark "ASIAN PAINTS HOME SOLUTIONS" before May 2001, there were several companies/ entities under the name and style "HOME SOLUTIONS" in various countries including India. The defendant asserts that the term and expression "HOME SOLUTIONS" cannot become a subject matter of proprietary right of any person muchless the plaintiff. It is then stated that the defendant's corporate name as "HOME SOLUTIONS RETAIL (INDIA) LIMITED" is neither identical nor deceptively similar to Page 1825 the plaintiff's alleged trademark "ASIAN PAINTS HOME SOLUTIONS". Moreover, the defendant does not sell any products or services under the trademark "HOME SOLUTIONS". It is stated that the alleged registered trademark of the plaintiff is associated with its name "ASIAN PAINTS" which is so prominent that the same distinguishes two businesses and acts as an adequate safeguard against any association, nexus, sponsorship or any connection between the two businesses. The defendant then asserts that they have already commenced their business and any ad-interim order at this stage would result in stoppage of defendant's business, which would cause irreparable loss, harm and damage to the defendant. Besides, the defendant being an established company, would be in a position to make good the loss, if any, suffered by the plaintiff by denial of any ad-interim relief in the event of plaintiff ultimately succeeding in the suit. It is stated that even the balance of convenience is heavily in favour of the defendant. Lastly, it is asserted that the plaintiff is not entitled for any relief on account of delay and laches in filing the present suit. For, the plaintiff was aware of the defendant's act of incorporation in or about January 2006 but has filed the suit in July 2007 and moved the application for interim relief on 30th August 2007.

5. Having considered the rival pleadings and the documents on record with the assistance of the counsel appearing for the parties, the first question is whether it is a case of infringement of registered trademark? From the certificate of registration of trademark issued by the competent authority it is evident that the registration is in respect of device/label "ASIAN PAINTS HOME SOLUTIONS" for its goods covered by Class-2. The registration is not in respect of services in relation to the said goods as such. The defendants on the other hand are engaged in providing services to its customers in respect of Home Care Conveniences and Utility stores offering home products of various other manufacturers under their brands under one roof. Thus understood, it will not be a case of infringement of registered trademark as such.

6. To get over this position, the counsel for the plaintiff would rely on the exposition in the case of Balkrishna Hatcheries v. Nandos International Ltd. and Anr. reported in 2007(35)-PTC-295(Bom.). Reliance was placed on paragraphs 17 to 20 in particular, to contend that the case would be covered by Section 29(4) of the Trade Marks Act, 1999. In the first place, the view taken in this decision is that the similarity or association that is referred to in Section 29 can only be a similarity between the goods and goods or similarity between services and services, and cannot be a similarity between the goods on one hand and services on the other hand. This legal position is stated in paragraph 12 of the judgement. Assuming that the plaintiff were justified in relying on paragraph 18 to contend that Section 29(4) would attract such a situation, the Court has culled out the factors when a registered trade mark is said to have been infringed. The said paragraph 18 reads thus:

18. Thus, a registered trade mark is infringed even if the mark is used in relation to goods or services which are not similar, to those for which the trade mark is registered provided:
Page 1826
(i) the marks are identical or similar; and
(ii) the registered reputation in India; trade mark has a
(iii) the registered trade marks distinctive character or repute; has anda
(iv) the use of the mark without due cause takes unfair advantage of or is detrimental to the distinctive character or repute of the registered trade mark.

7. The next question is whether the marks used by the plaintiff and the defendants can be said to be identical or similar? The allegations in the plaint proceed on the basis that the defendant was offering services by using mark "HOME SOLUTIONS" which was identical or similar to that of the plaintiff's mark. There is no merit in this submission. For, the plaintiff is engaged in the similar business but is using the mark "ASIAN PAINTS HOME SOLUTIONS"; whereas, the defendant is using the mark "HOME TOWN". There is marked difference between the two marks. By no standards it can be said that the two marks are identical or similar.

8. In this context the plaintiff would contend that the defendant has malafide coined its corporate name as "HOME SOLUTIONS RETAIL (INDIA) LIMITED" which is identical and similar to the mark used by the plaintiff. In the first place, it is common ground that the defendant is using the mark "HOME TOWN" in respect of the services provided to its customers and not the mark "HOME SOLUTIONS". Moreover, the mark used by the plaintiff is associated with its name "ASIAN PAINTS" which precedes the expression "HOME SOLUTIONS". Besides, the registered device of the plaintiff is an artistic work which depicts a house in the alphabet "O" in expression "HOME".

I find substance in the argument of the defendants that the plaintiff cannot claim to have exclusivity in respect of the mark "HOME SOLUTIONS". The expression "HOME SOLUTIONS" is inherently incapable of becoming distinctive of any single person with respect of any single product or service. It is generic and publici juris. It describes the nature of services offered. Thus understood, at this stage of the proceedings, it is not possible to accept the plaintiff's claim that it has unique enviable reputation and exclusive goodwill to the mark "HOME SOLUTIONS".

9. The defendants have rightly pressed into service the provisions of Section 35 of the Act which provides that the proprietor or a registered user of a registered trade mark to interfere with any bona fide use by a person of "his own name" or that of his place of business, or "of the name", or of the name of the place of business, of any of his predecessors in business, or the use by any person of any "bona fide description of the character of quality of his goods or services". The fact that the plaintiff commenced the business of providing similar services to its customers in earlier point of time, does not militate against the defendant who is using the mark "HOME TOWN" for similar services offered or has adopted the corporate name "HOME SOLUTIONS RETAIL (INDIA) LIMITED". It is not possible to countenance the claim of the plaintiff that the adoption of the corporate name "HOME SOLUTIONS" by the defendant is not bona fide. At least at this ad-interim stage, there is sufficient material to support the claim of the defendant that the adoption of the Corporate name "HOME SOLUTIONS" is descriptive in nature of the services rendered by the defendant and is a generic Page 1827 term descriptive of the nature of services. Counsel for the defendant has justly relied on the exposition in the case of McCain International Limited v. Country Fair Foods Ltd. and Anr. reported In 1982-PTC-156. This is a decision of the Court of Appeal which dealt with the issue as to the consequences of adopting a descriptive name. The Court held that the descriptive name does not indicate the source of goods, but the nature of the goods when the fancy name is an indication of a single source. In this decision while adverting to the exposition of Lord Shand the Court observed that distinction has been drawn between an invented or fancy word used as a name to which the party has no relation, or "at least no direct relation to the character or quality of the goods which are to be sold under that name" on the one hand and to a totally different principle which must apply in the case of goods which are sold under a merely descriptive name. It was observed as follows:

If a person employing a word or term of well-known signification and in ordinary use...is yet able to acquire the right to appropriate a word of term 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 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 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 difficulty should be put in the way of any one who seeks to adopt and use exclusively as his own a merely descriptive term.

10. The defendant has also rightly invoked provisions of Section 30(2) to contend that it will not be a case of infringement of registered mark where the use in relation to the goods or services indicates the kind, quality, quantity, intended purpose, value, geographical origin, the time of production of goods or of rendering of services or other characteristics of goods or services. For the time being, suffice it to observe that the defendant has made out a formidable defence as is available under the provisions of the Act. Thus understood, it is not a case of dishonest adoption of corporate name "HOME SOLUTIONS" or of mark "HOME TOWN". As is observed earlier, there is no similarity in the mark used by the defendant with the mark of the plaintiff.

11. From the pleadings on record it does appear that the defendant has already commenced its business in relation to home care services. In such a case the consideration for grant of ad-interim relief would be different than the purpose of granting interlocutory relief to preserve the status-quo. Counsel for the plaintiff has pressed into service decision of the Apex Court in the case of Wander Ltd. and Anr. v. Antox India (P) Ltd. reported in 1991-PTC-1. Reliance was placed on para 9 of this decision. The Apex Court has observed that when the defendant is yet to commence his enterprise, the consideration may be to preserve the status-quo; but the consideration may be some what different if the defendant has already commenced his business. In the first place, prima facie, I find no merit in the argument of infringement of the registered trademark of the plaintiff or for that matter Page 1828 indirect infringement of the mark of the plaintiff "ASIAN PAINTS HOME SOLUTIONS". On this finding itself the plaintiff will not be entitled for any ad-interim relief.

12. Indeed, one of the plea taken on behalf of the defendant is that the plaintiff is not entitled for any relief on account of delay and laches. For, it is admitted position that the plaintiff became aware about incorporation of the defendant in or about January 2006, but chose to file the suit in July 2007 and moved present application on 30th August 2007. Counsel for the plaintiff, however, would rely on the decision of the Apex Court in Midas Hygiene Industries (P) Ltd. and Anr. v. Sudhir Bhatia and Ors. . In paragraph 5 of this decision the Court has observed thus:

The law on the subject is well settled. In cases of infringement either of trade mark or of copyright, normally an injunction must follow. Mere delay in bringing action is not sufficient to defeat grant of injunction in such cases. The grant of injunction also becomes necessary if it prima facie appears that the adoption of the mark was itself dishonest.

13. In the present case it is not possible to take a view that the adoption of the mark or the adoption of the corporate name by the defendant was itself dishonest. In absence of finding that the adoption of the mark by the defendant was itself dishonest, the decision of the Apex Court will be of no avail to the plaintiff. In any case, on the merits of the case, I am of the view that it is neither a case of infringement of registered trademark or a case of indirect infringement of the mark of the plaintiff. The mark "HOME SOLUTIONS" cannot be said to be exclusive to the plaintiff. The question of granting any ad-interim relief does not arise.

14. The last aspect that needs to be considered is whether the plaintiff has made out a prima facie case in relation to the allegation of passing off. Counsel for the plaintiff had relied on the dictum in the case of Satyam Infoway Ltd. v. Sifynet Solutions Pvt. Ltd. reported in 2004(28)-PTC-566 (SC). Reliance was placed on paragraphs 12 to 14 of this decision. The first issue that needs to be considered is whether defendant has had sold its goods or offered its services in a manner which has deceived or likely to deceive the public into thinking that the defendant's goods or services are that of the plaintiff. The material on record does not commend me to accept such a claim. I have already adverted to the factors which persuaded me to take a view that there is difference between the trademark of the plaintiff and that of the defendant. Moreover, it is required to be shown by the plaintiff that the plaintiff has invented the said mark. Mere prior user by the plaintiff of the expression "HOME SOLUTIONS" cannot create exclusive right in favour of the plaintiff muchless to claim that it is the inventor of the expression "HOME SOLUTIONS". In fact, as is observed earlier, the mark of the plaintiff is associated with its Page 1829 name "ASIAN PAINTS". The fact that the plaintiff has shown that it has extensive turn over as well as of expenditure incurred in relation to the advertisement for promoting its product, that by itself will be of no avail to the plaintiff. The plaintiff cannot claim exclusivity to the mark "HOME SOLUTIONS" which is a generic term and descriptive of the services. The next question is whether the plaintiff has made out a case of malafide intention on the part of the defendant in adopting the corporate name "HOME SOLUTIONS" or dealing in the same business of home care services. As mentioned earlier, the defendant has made out a formidable case that it has bona fide adopted the corporate name "HOME SOLUTIONS" which is associated with the nature of services that is in common use in India and abroad. The question is whether there is likelihood of confusion in the minds of the public with the goods or the services offered by the defendant are the goods or services of the plaintiff. At this ad-interim stage, on the basis of material on record, it is not possible to answer this issue in favour of the plaintiff.

15. Suffice it to observe that it will be inappropriate to direct the defendant to stop its business which has already commenced. Counsel for the plaintiff had also relied on the Head Note (d) of the decision in the case of Kaviraj Pandit Durga Dutt Sharma v. Navaratna Pharmaceutical Laboratories which has spelt out the test regarding burden of proof. It is held that the Court is required to, by comparison of two marks, ascertain the issue of infringement - degree of resemblance which is necessary to exist to cause deception not being capable of definition by laying down objective standards. The resemblance may be phonetic, visual or in the basic idea represented by the plaintiff's mark. It is further held that the purpose of comparison is for determining whether the essential features of the trade mark of plaintiff is used by that of the defendant. As has been observed earlier, it is not possible to accept at this stage the case of the plaintiff that the mark used by the defendant is identical or similar to the mark of the plaintiff; nor it is possible to hold that any confusion is being caused by the defendant by offering similar services or representing to the public that it was doing such business for and on behalf of the plaintiff.

16. Taking over all view of the matter, I am not inclined to grant any ad-interim relief during pendency of the Notice of Motion. It is, however, made clear that the Notice of Motion will have to be heard on its own merits in accordance with law uninfluenced by any of the observations made in this order which is only for the limited purpose to consider the prayer for ad-interim relief.

17. Accordingly, the prayer for grant of ad-interim relief is rejected. Notice of Motion be proceed for hearing before the appropriate Bench. To be listed on 26th November 2007. Parties to exchange further pleadings, if any, to be filed in the registry on or before 1st November 2007.