Delhi High Court
Tarun Sethi & Ors. vs Vikas Budhiraja & Ors on 6 August, 2012
Author: V.K. Jain
Bench: V.K.Jain
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on: 31.07.2012
Judgment pronounced on: 06.08.2012
+ CS(OS) 1841/2008
TARUN SETHI & ORS. ..... Plaintiffs
Through: Mr. Tushar Malhotra, Adv.
versus
VIKAS BUDHIRAJA & ORS ..... Defendants
Through: Mr. N.K. Kantawala, Mr. Rajesh
Sharma, Mr. Praven Sharma, Mr.
Satyender Chahar and Mr. Ritesh
Mehra, Advocates
CORAM:
HON'BLE MR. JUSTICE V.K.JAIN
V.K. JAIN, J.
1. Plaintiff No. 3, which is a partnership firm of plaintiff Nos. 1
and 2, is engaged in the business of manufacture and sale of
hardware, such as door closers, spring hinges, etc. One of the
products of the plaintiffs is a door spring which it is selling under
the trademark „YEN‟. The design of the aforesaid door spring is
CS(OS) 1841/2008 Page 1 of 23
registered vide design registration No. 202794 dated 05.01.2006
which continues to subsist. The said design, according to the
plaintiffs, consists of a unique capsule shape of the door spring
and a thin and light handle which is made of iron and the
arrangement of the two. The original, novel and essential feature
of the said design is stated to be the shape and configuration of
the door spring which is alleged to be distinctive and unique to
the plaintiffs‟ door spring under the mark „YEN‟. Defendant No.
3 Ritz Metal Works is also engaged in manufacture and sale of
door closer. The case of the plaintiffs is that the door closer
being manufactured and sold by the defendants is identical to
their door closer design which is registered since 05.01.2006
and, therefore, they are infringing plaintiffs‟ right in the
aforesaid registered design. The following are comparative chart
has been given in the plaint to illustrate the identical features of
the two products:-
CS(OS) 1841/2008 Page 2 of 23
Capsule with Ring positioned in Capsule with Ring positioned in
the centre. the centre
2 Semi Circular Silver Caps on 2 Semi Circular Silver Caps on
either side of the capsule. either side of the capsule.
2 Rectangular shaped hinge 2 Rectangular shaped hinge
plates that are moulded into the plates that are moulded into the
body of the capsule shaped body of the capsule shaped
cylinder. cylinder.
Each Hinge Plate has 2 holes Each Hinge Plate has 2 holes
that are equidistant from one that are equidistant from one
another. another.
A the centre there is a chrome At the centre there is a chrome
plated ring with 4 holes for plated ring with 4 holes for
fixing the rod of the door closer fixing the rod of the door closer
which divides the capsule into 2 which divides the capsule into 2
equidistant halves. equidistant halves.
From the centre ring is a thin From the centre ring is a thin
rod which can be fitted at any rod which can be fitted at any
one of the holes of the ring. one of the holes of the ring.
Sticker on both sides of the ring Sticker on both sides of the ring
CS(OS) 1841/2008 Page 3 of 23
Back View Back View
Two uniquely shaped hinge Two uniquely shaped hinge
plates with two holes each that plates with two holes each that
are moulded from the body of are moulded from the body of
capsule shaped cylinder and capsule shaped cylinder and
come outwards. come outwards.
The two hinge plates are The two hinge plates are
separated from one another by separated from one another by
the ring on the body of the the ring on the body of the
capsule and remain a few capsule and remain a few
centimeters apart when centimeters apart when
protruding outside the capsule. protruding outside the capsule.
The rod appears to come from The rod appears to come from
below and from between the below and from between the
Hinge Plates. Hinge Plates.
The plaintiffs have sought injunctions, restraining the
defendants from making, selling, offering for sale or advertising
door springs which are imitations of their registered design.
CS(OS) 1841/2008 Page 4 of 23
They have also sought delivery up of the infringing material and
damages amounting to Rs 20 lakh. Rendition of account from the
defendants has also claimed by them.
2. In their written statement, the defendants have taken a
preliminary objection that there is no cause of action in favour of
the plaintiffs since they are not proprietors of design, shape,
configuration and pattern of capsule door closer/door spring
registered at serial No. 202794 dated 05.01.2006. It has been
further alleged that while obtaining registration of the aforesaid
design, the plaintiffs were fully aware that capsule door
closer/door spring with immaterial variations were available in
the market much prior to the date of the application by them and
the plaintiffs themselves had advertised capsule door/door spring
in a magazine in September-October, 1999. It is further stated
that on 18.04.2002, the plaintiffs had obtained design
registration in respect of door spring vide registration No.
188784 which was also of capsule shape and the design
registered at serial No. 202794 on 05.01.2006 is merely a trade
variation and is not altogether different from the design
registered at serial No. 188784. It is further alleged that
CS(OS) 1841/2008 Page 5 of 23
defendants are manufacturing and marketing capsule door
closers/door springs since in the year 2000 and they had also
advertised their products August, 2003 onwards.
3. The following issues were framed on the pleadings of the
parties:-
i) "Whether the suit is liable to be rejected
under Order 7 Rule 11 (a) CPC? OPD
ii) Whether the plaintiffs are the proprietors of
the design registered under No. 202794
dated 05th January 2006 in respect of the
"shape and configuration of the door
spring"? OPP
iii) Whether the defendant‟s product is identical
to the plaintiff‟s product registered under
No.202794 dated 05th January, 2006 and if
so, whether it amounts to infringement of
the plaintiff‟s aforesaid registered design?
OPP
iv) Whether the defendant‟s product/design is
identical to the plaitniff‟s product/design and
hence its use by the defendants amounts to
passing off its product/design as that of the
plaintiffs‟ product/design? OPP
v) Whether the design of capsule door
closer/door spring registered at No. 202794
is a pre-published design? OPP
vi) Whether the defendants have been
manufacturing and marketing the impugned
CS(OS) 1841/2008 Page 6 of 23
capsule door closure and door springs since
the year 2000, if so, to what effect? OPD
vii) Relief.
4. Two witnesses each have been examined by both the
parties.
5. Issue No. (i)
On a perusal of the plaint, it cannot be said that the plaint
does not disclose any cause of action. It has been specifically
stated in the plaint that the plaintiffs‟ design is registered vide
design registration No. 202794. It is also alleged that the
product of the defendants is identical to the product of the
plaintiffs, design of which is registered vide design registration
No. 202794. It is also alleged that the defendants are infringing
the design of the plaintiffs by selling door spring, design of which
is identical to the registered design of the plaintiffs. Even
otherwise, no arguments were advanced on this issue. Hence,
the issue is decided against the defendant and in favour of the
plaintiffs.
CS(OS) 1841/2008 Page 7 of 23
6. Issue No. (vi)
There is absolutely no documentary evidence of the
defendants manufacturing and/or marketing the capsule door
closer/door springs having been the impugned design, since the
year 2000. No magazine or newspaper showing any
advertisement of the impugned product by the defendants at any
time prior to 05.01.2006 has been filed by them. The invoices
Ex.DW-1/6 to DW-1/19 pertain to sale of hydraulic door closers
and door springs under the brand name Ritz, but there is no
documentary evidence to prove that the door springs/door
closers sold vide these invoices was identical to the products
impugned in the present suit. No photograph of the product has
been printed on the invoices. No customer has been produced by
the defendants to prove purchase of impugned product prior to
05.01.2006. In these circumstances, there is no escape from the
conclusion that the defendants were not manufacturing and/or
selling the impugned product prior to 05.01.2006. The issue is
decided against the defendants and in favour of the plaintiffs.
CS(OS) 1841/2008 Page 8 of 23
7. Issue No. (ii)
The registration No. 202794 in favour of the plaintiffs is
Ex.PW-1/3. This document is sufficient to prove that the
plaintiffs are registered proprietors of the design registered vide
registration No. 202794 dated 05.01.2006. The issue is decided
against the defendants and in favour of the plaintiffs.
8. Issues No. (iii), (v) and (vii)
„Design‟ is defined in Section 2(d) of the Designs Act, 2000
which, to the extent relevant for our purpose stipulates that
"design" means only the feature of shape, configuration, pattern,
ornament or composition of lines or colours applied to any article
whether in two dimensional or three dimensional or in both
forms, by any industrial process or means, whether manual,
mechanical or chemical, separate or combined, which in the
finished article appeal to and are judged solely by the eye and
does not include any trade mark as defined in clause (v) of sub-
section (1) of section 2 of the Trade and Merchandise Marks Act,
1958 or any artistic work as defined in clause 9c) of Section 2 of
the Copyright Act, 1957.
CS(OS) 1841/2008 Page 9 of 23
Therefore, novelty factor may rest only in its shape,
configuration, pattern, ornament or composition of lines or
colours applied to any article.
Section 4 of the Designs Act, 2000, to the extent it is
relevant, prohibits registration of a design which is not new or
original or is not significantly distinguishable from known
designs or from combination of known designs or has been
disclosed in the public anywhere in India or in any other country
by publication in a tangible form or by use or in any other way
prior to the filing date.
Section 19 of the Designs Act provides that any person
interested may present a petition for the cancellation of the
registration of a design at any time after the registration of the
design, inter alia, on the ground that the design is not a new or
original design or has been published in India or in any other
country prior to the date of its registration or that it is not design
as defined under clause (d) of Section 2.
Sub-section (1) of Section 22 of the aforesaid Act, to the
extent relevant for our purpose provides that during the
existence of copyright in any design, it shall not be lawful for any
CS(OS) 1841/2008 Page 10 of 23
person, for the purpose of sale to apply to cause to be applied to
any article or any class of articles in which the design is
registered, the design or any fraudulent or obvious imitation
thereof, except with the licence or written consent of the
registered proprietor. Sub-section (2) of the said Act provides
that if any person acts in contravention of that Section, he shall
be liable, if the proprietor elects to bring a suit for the recovery
of damages for any such contravention, and for an injunction
against the repetition thereof, to pay such damages and to be
restrained by injunction accordingly. Sub-section (3) of the said
Act provides that in any suit or any other proceeding for relief
under sub-section (2), every ground on which the registration of
a design may be cancelled under Section 19 shall be available as
a ground of defence.
9. Whether a particular design has novelty in it or not is a
matter of fact which needs to be decided primarily by the human
eye. It is the settled proposition of law if a particular shape or
pattern or a substantially similar shape or pattern has previously
been published or used, the design incorporating such a shape or
pattern cannot be said to be a novel design. Mere variations or
CS(OS) 1841/2008 Page 11 of 23
modifications which do not substantially alter a previously
published shape or design, which any skill person can make, are
not sufficient to bring novelty to the design.
10. A perusal of the registration in favour of the plaintiff would
show that novelty was claimed by the plaintiff only in the shape
and configuration of the door spring as illustrated in the
registration. Thus, no novelty on account of pattern, ornament or
colours applied to the door spring was claimed. Even the case
set out in the plaint is that the registered design of the plaintiff
consists of a unique capsule shape of the door spring and a thin
and light handle, which is made of iron and the arrangement of
the two. It is further alleged that the original, novel and
essential feature of the plaintiff‟s design are the shape and
configuration of the door spring. Therefore, the only question to
be examined in this case is as to whether the shape and
configuration of the door spring of the plaintiff were previously
published or not. A perusal of the registered design of the
plaintiff and the door closer being manufactured and sold by the
plaintiff would show that the product comprises one capsule, two
hinges having two capsule, four holes each, and an iron rod
CS(OS) 1841/2008 Page 12 of 23
which fits into one of the four holes in the round bar in the
middle of the capsule. The round edges of the capsule are
chrome plated and appear to have been separately fixed one each
on both the sides. There is a chrome plated circular bar in the
middle of the capsule. The product being manufactured and/or
sold by the defendants is identical except to the extent that there
are two chrome plated roller at the foot of the iron rod, in the
product of the defendant. Also, there is an ornamental plastic
part in chrome colour, fixed at the bottom of the iron rod in the
product of the plaintiff. This, however, is not found in the
product of the defendants.
11. Ex.DW-1/21 is the October 2009 edition of Hardware India.
The capsule door closer published in this journal comprises a
capsule with an iron rod in the middle of the capsule. There is a
chrome plated round bar in the middle of the capsule and the rod
fits into one of the four holes of the chrome plated bar. There
are two hinges having two holes each at the backside of the
capsule. Similar product is published in January/February 2004
issue of Hardware and Sanitary Use (Ex.DW1/23 to 27). Such
product has also been published in September-October 2004
CS(OS) 1841/2008 Page 13 of 23
issue of sourcing hardware (Ex.DW-1/29-30). Yet another
publication containing advertisement of capsule door closer is
November/December, 2004 issue of Indian Hardware and
Sanitary Use (Ex.DW-1/31 to 37).
12. The plaintiff is claiming registration since 05.01.2006.
The above-referred publications being prior to 05.01.2006, there
can be no dispute that capsule shaped door closer/door hinge
were available in the market much prior to the registration vide
design registration No.202794 in favour of the plaintiff. As noted
earlier, the plaintiff, at the time of registration claimed novelty
only in the shape and configuration of the door spring. There is
no difference in the configuration of the door springs which were
advertised prior to 05.01.2006 and the door spring design which
is registered vide registration No.202794. The products which
were available in the market prior to January 2006 as well as the
products of the plaintiff comprises a capsule, two hinges with
holes in them and an iron rod fitting into one of the holes of the
round bar in the middle of the capsule. Therefore, it is difficult
to say that the shape of the product of the plaintiff is materially
CS(OS) 1841/2008 Page 14 of 23
different from the shape of the products which were available in
the market prior to 05.01.2006.
It is true that in the capsule which was available in the
market prior to 05.01.2006, the whole of the capsule was painted
with brown colour whereas in the product of the plaintiff, the
edges of the capsule are chrome plated. A perusal of the design
registration in favour of the plaintiff would show that no claim
was made by the plaintiff to any right to the exclusive use of the
colour or colour combination appearing in the design. Therefore,
it was very much open to the defendants to use chrome on the
sides of the capsule instead of applying the brown colour to the
whole of the capsule. It is true that the edges on the sides of the
capsule, in the product of the plaintiff appear to have been
separately fixed which is not the case in the product which was
available in the market prior to 05.01.2006 but, that, to my mind,
a trade variant of the product and it cannot be said that an
altogether new shape was brought out by the plaintiff merely by
separately fixing the edges on the capsule. The shape was of a
capsule in the products which were available in the market prior
to 05.01.2006. Same is the shape of product which the plaintiff
CS(OS) 1841/2008 Page 15 of 23
is manufacturing and selling after 05.01.2006. A capsule does
remain a capsule and its shape is not altered merely by
separately fixing the edges on the capsule. In fact, the shape of
the plaintiff‟s product would not be a capsule shape unless these
edges are fixed on both the sides. As far as the bar in the middle
of the capsule is concerned, as noted earlier, this was there in
the products which were available in the market even prior to
05.01.2006. Therefore, to my mind, the design registered vide
registration No.202794 cannot be said to be a design within the
meaning of Section 2(d) of the Designs Act, 2000. In my view, an
ornamental variation as is found between the product of the
plaintiff and the product which was available prior to 05.01.2006,
cannot be said to be a novelty which was capable of being
registered as a design. Therefore, in view of the provisions
contained in Section 4 of the Designs Act, the design of the
plaintiff which was not a new or original design or in any case,
was not significantly distinguishable from the designs already
available in the market, could not have been registered and,
therefore, is liable to be cancelled. Though the application filed
by the defendants for cancellation of the design of the plaintiff is
CS(OS) 1841/2008 Page 16 of 23
still pending before the Controller, the ground on which design
may be cancelled is available as a defence in view of the
provisions in Section 22(3) of the said Act, the design of the
plaintiff is liable to be cancelled for the reason is that it is neither
a new or original design nor was it registerable under the Act.
It was contented by the learned counsel for the plaintiff that
the placement of hinges in the product of the plaintiff is different
from the placement in the product which was available in the
market prior to 05.01.2006. In my view, mere change in the
placement of the hinges would not result in altering the shape of
the product which was essentially a capsule with two hinges and
an iron rod, prior to 05.01.2006 and continues to be the same
even thereafter.
13. In Kestos Ld. v. Kempat Ld. & Vivian Fitch
Kemp (1936)53 RPC139, it was held that if the same shape or
pattern, or one substantially similar, had previously been thought
of in connection with the type of article in question and the idea
published, that is, made available to the public) then the design
was neither new nor original.
CS(OS) 1841/2008 Page 17 of 23
In Allen West & Co, Ld. v. British Westinghouse
Electric and Manufacturing Co. Ld. (1916)33 RPC 137, it was
observed that there must be, not a mere novelty of outline, but a
substantial novelty in the design having regard to the nature of
the article.
In Ravinder Kumar Gupta Vs. Ravi Raj Gupta and Ors.
1986 PTC 50, the tiles of the plaintiff was having sharp corners.
The defendant started manufacturing and selling tiles with round
corners. Noticing that tiles with sharp edges and corners were
already in vogue prior to the registration of the impugned design,
it was held by this Court, after examining both types of tiles, i.e.,
with sharp corners and round corners, that though the tile with
round corners may look a different but it was not altogether a
new or a different design. It was further held that merely
because the round corner was conceived by the respondent, he
could not get it registered as a new design as envisaged under
Section 2(5) of the Designs Act, 1911. It was observed that the
new design should be something like inventive and by making the
corners from sharp to round, it cannot be said that a new design
has been created from one's own mind and thought. New would
CS(OS) 1841/2008 Page 18 of 23
be something which is developed and is not earlier in existence.
It should be striking new design. This Court observed that
though round corner tiles may look fresh, it cannot be said that
there was any new or novel idea involved in bringing out a tile
with round corner.
The case of the plaintiff before this Court, is much weaker
than the case of the plaintiff in the above-referred case. In the
case before this Court, the shape of the products which were
available in the market prior to 05.01.2006 was the same as is
the shape of the product of the plaintiff, both primarily being
capsule shaped with a rod in the middle of the capsule.
In B. Chawla & Sons v. Bright Auto Industries AIR 1981
Delhi 95, a Division Bench of this Court observed that what the
appellants were required to satisfy was that their design had a
substantial novelty or a striking newness for the instructed eye.
In that case, the appellant had got design in respect of a mirror
registered in its favour. The mirror of the appellant was a
common type rectangular mirror with a slight curve on the upper
side. The respondents sought cancellation of the registration on
account of that such mirror were available in the market and
CS(OS) 1841/2008 Page 19 of 23
there was now newness or originality about the design of the
appellant. No rectangular mirror having a curve on either side in
the sloping upper length was available in the market. Therefore,
the only question before the Court was whether a further curve
on either side in the slopping upper length side made the design
in respect of rear view mirror a new or original design which the
appellant were entitled to get registered. The Division Bench
referred to the view taken in Phillips v. Barbro Rubber
Company (1920) 37 R.P.C. 233, wherein it was observed that
introduction of ordinary trade variants into an old design cannot
make it new or original. One example given in that case was
spikes in the soles of running shows. The Court was of the view
that having spikes in the sole of running shoes does not make a
new and original design. It was further observed that it is the
duty of the Court to take special care that no design is to be
counted a new and original design unless it is distinguished, from
what previously existed, by something essentially new or original,
which is different from ordinary trade variant.
The following observations made by the Division Bench in
the above-referred case are pertinent:-
CS(OS) 1841/2008 Page 20 of 23
"The quintessence of the placitums above is
that distinction has to be drawn between
usual trade variants on one hand and novelty
or originality on the other. For drawing such
distinction reliance has to be placed on
popular impression for which the eye would
be the ultimate arbiter. However, the eye
should be an instructed eye, capable of
seeing through to discern whether it is
common trade knowledge or a novelty so
striking and substantial as to merit
registration. A balance has to be struck so
that novelty and originality may receive the
statutory recognition and interest of trade
and right of those engaged therein to share
common knowledge be also protected."
As regards the case before it, the Division Bench noted
that the design in question as a whole consisted rectangular
shape with rounded edges with sides curved or sloping with a
further curve on either side in the sloping upper length side.
There were standard models of back mirrors which were
rectangular in shape with sloping widths and lengths. In some
of them, there was a curve in the upper length side. The
appellants‟ case was that a further curve in the sloping upper
length side made their design new or original. The Division
Bench noted that the extent and nature of the novelty was not
endorsed by the appellants in the application for seeking
CS(OS) 1841/2008 Page 21 of 23
registration and, therefore, it had to be taken only as regards
the shape and configuration. The Court felt that addition of
further curve on either side did not make the variation striking
one or a substantial so as to constitute a novelty meriting
registration.
14. In the case before this Court also, no novelty in the design
was claimed on account of the placement of the hinges or on
account of the edges of the capsules having been chrome plated
and separately fixed. The novelty was claimed only in the shape
and configuration. As regards configuration, I have already
noted that there is no difference in the configuration of the
products which were available in the market prior to
05.01.2006 and the product of the plaintiff. As regards shape,
the same continues to be capsule shape even in the registered
design of the plaintiff. Therefore, there is nothing so new or
different in the design of the plaintiff, which would bring such a
novelty factor as would qualify for registration of a new design.
15. For the reasons stated hereinabove, the issues are decided
against the plaintiffs and in favour of the defendants.
CS(OS) 1841/2008 Page 22 of 23
ORDER
In view of my findings on the issues, the suit is hereby dismissed. There shall, however, be no order as to costs.
Decree sheet be drawn accordingly.
V.K.JAIN, J AUGUST 06, 2012 'bg'/'sn' CS(OS) 1841/2008 Page 23 of 23