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 1, Cited by 0]

Delhi High Court

Sirona Hygiene Private Limited vs Parulben Navnath Chothani Trading As ... on 24 April, 2023

Author: C. Hari Shankar

Bench: C.Hari Shankar

                                        Neutral Citation Number : 2023:DHC:2761

                    $~17
                    *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                    +      CS(COMM) 260/2022 & I.A. 7267/2023
                           SIRONA HYGIENE PRIVATE LIMITED        ..... Plaintiff
                                        Through: Mr. Vaibhav Vutts and Ms.
                                        Aamna Hasan, Advs.

                                                versus

                           PARULBEN NAVNATH CHOTHANI TRADING AS SHIV
                           ENTERPRISE & ORS.                          ..... Defendants
                                         Through: Mr. Faisal Sherwani and Mr.
                                         Shashwat Dyani, Advs. for D-3
                                         Mr. Vivek Ayyagari and Ms. Ramya
                                         Aggarwal, Advs. for D-4
                                         Mr. Yash Pal Sapra, Mr. Sandeep Puri and
                                         Mr. Jatin Sapra, Advs. for D-11

                           CORAM:
                           HON'BLE MR. JUSTICE C.HARI SHANKAR
                                             J U D G M E N T (O R A L)

% 24.04.2023 I.A. 7267/2023(Under Order XXIII Rule 3 of the CPC)

1. This is a joint application by the plaintiff and Defendant 11, as the dispute between them stands settled. The court has perused the terms of settlement and find them to be lawful. The terms of settlement are thus set out in the application.

"2. The Plaintiff and the Defendant No. 11 have now entered into a settlement which is the subject matter of the above suit on the following terms & conditions:

i. That the Defendant no. 11 acknowledge the Plaintiff to be the owner of the following registered Trademark:
                                  Trade Mark           TM No.      User detail Class
                                                       4337628     04.11.2019 10


Signature Not Verified
                  CS(COMM) 260/2022                                                            Page 1 of 4
Digitally Signed
By:KAMLA RAWAT
Signing Date:25.04.2023
13:09:01
Neutral Citation Number : 2023:DHC:2761 PAD FREE 5065354 24.08.2017 10 PERIODS #padfreeperiods 5070466 24.08.2017 10 SIRONA 3683557 21.11.2017 03 4576447 20.07.2020 03 ii. That the Defendant No.11 acknowledges the Plaintiff to be the owner of the Copyright in the following product packaging ("SIRONA MENSTRUAL CUP"):
(hereinafter collectively referred to as Plaintiff's trademarks & Copyright") iii. That the Defendant No. 11 undertakes that it will not directly or indirectly use the Plaintiff's Trade marks & Copyright in any manner whatsoever or any other deceptively similar trademark including but not limited to SIROMA, SIROMAA and SIMORA; directly or indirectly, offer to sell, offer for sale, or market or advertise, by itself, its agents, licensees, affiliates, distributors, associates, including through any internet based e-commerce platform or any third party, including the ones hosted by Snapdeal Ltd., Fashnear Technologies Pvt. Ltd., Amazon Seller Services Private Limited and (Defendants No. 2, 3 and 4 respectively), any product that might infringe the intellectual property rights of the Signature Not Verified CS(COMM) 260/2022 Page 2 of 4 Digitally Signed By:KAMLA RAWAT Signing Date:25.04.2023 13:09:01 Neutral Citation Number : 2023:DHC:2761 Plaintiff's SIRONA Trademark & Copyright.
iv. That the Defendant No. 11 will not use Plaintiff's Trade Marks and Copyrights on any products, board, hoarding, invoices, pamphlet, promotional, marketing or promotional materials.
v. That the Defendant No. 11 undertakes that it will not challenge those rights of the Plaintiff in its Trade Marks & Copyright in any manner whatsoever.
vi. The Defendant No. 11 undertakes not to manufacture/produce/sell/offer to sell directly or indirectly any infringing products including the product forming the subject matter of this suit before the Hon'ble Court. With regard to the products manufactured and/or in stock with the Defendant No. 11 prior to institution of the suit, the Defendant No. 11 undertakes to destroy all products that are violating Plaintiff's Trade Mark & Copyright that are already manufactured and in stock with the Defendant no. 11.
vii. That the Defendant No. 11 undertakes not to file any application for registration of a Trademark which is identical/deceptively similar to the Plaintiff's Trademarks & Copyrights.
viii. That the Defendant No. 11 has paid sum of Rs. 20,000/- to the Plaintiff as damages vide Demand draft having number 722399.
ix. The Parties agree that the signatories to the present settlement are fully competent and authorized to enter into the present Application.
ix The Parties agree that all the terms and conditions laid out in the present Application are fair and reasonable and have been entered into after full appreciation of its various clauses and implications.
x. The Defendant No. 11 hereby agrees before this Hon'ble Court that the present terms and compromise shall be binding on all their principal officers, directors, agents, servants, successors, and assigns in business interest and title and all other acting for and on their behalf, for all times to come.
xi. The Parties agree that all their disputes have been resolved by virtue of this Application and the Plaintiff would not institute or press whatsoever further remedies available to it for Infringement of Plaintiff's Trade Signature Not Verified CS(COMM) 260/2022 Page 3 of 4 Digitally Signed By:KAMLA RAWAT Signing Date:25.04.2023 13:09:01 Neutral Citation Number : 2023:DHC:2761 Marks & Copyrights with respect to this subject matter."
2. Learned Counsel for the parties are present. They undertake on behalf of their respective clients to remain bound by the terms of settlement. The Court has perused the terms of settlement. They are in order and lawful. There is no reason why the suit should continue vis-

à-vis Defendant 11, as no issue remains to be considered between the plaintiff and Defendant 11.

3. As such, qua Defendant 11 the suit stands decreed in terms of the aforesaid settlement agreement, by which the parties shall remain bound.

4. The Registry is directed to draw-up a decree sheet accordingly.

5. The application stands allowed.

C. HARI SHANKAR, J.

APRIL 24, 2023 dsn Signature Not Verified CS(COMM) 260/2022 Page 4 of 4 Digitally Signed By:KAMLA RAWAT Signing Date:25.04.2023 13:09:01