Delhi High Court
Bihar Tubes Limited vs Garg Ispat Limited on 26 October, 2009
Author: Rajiv Shakdher
Bench: Rajiv Shakdher
* THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on: 20.10.2009
Judgment delivered on: 26.10.2009
CS(OS) No. 1633/2009
BIHAR TUBES LTD. ..... Plaintiff
Through : Ms. Kajal Chandra, Ms. Leena
Sehgal, Advocates.
vs.
GARG ISPAT LTD. ....Defendant
Through : Mr. Chetan Sharma, Sr. Advocate
with Mr.Sanjay Aggarwal, Advocate.
CORAM :-
HON'BLE MR JUSTICE RAJIV SHAKDHER
1. Whether the Reporters of local papers may
be allowed to see the judgment ? No
2. To be referred to Reporters or not ? Yes
3. Whether the judgment should be reported
in the Digest ? Yes
RAJIV SHAKDHER, J
IA No. 11296/2009 (O. 39 R. 1 & 2 of CPC)
1. In the captioned application filed by the Plaintiff under the
provisions of Order 39 Rules 1 & 2 read with Section 151 of Code of
Civil Procedure, 1908 (in short the „CPC‟) ad-interim injunction is
sought against the defendants in the following terms:-
"an order to interim injunction restraining the
defendants, partners/promoters as the case may be,
directors, servants, agents, franchisees or any one
acting for or on their behalf in any manner using the
mark "APOLLO" or any other mark identical or
deceptively similar to the plaintiff‟s mark "APL
APOLLO" in relation to their manufacturing, trading or
any export in any other form whatsoever so as to result
in violation of plaintiff‟s statutory and common law
rights."
CS(OS) 1633/2009 Page 1 of 21
2. The plaintiff has based its action in the background of the
following averments made in the plaint/application:-
2.1 The plaintiff has stated that it had conceived the trade mark
"APL APOLLO" in the year 1999 in relation to its business of
manufacturing, trading and export of steel pipes and tubes. It is the
case of the plaintiff that it has been using the said trade mark i.e.,
"APL APOLLO" continuously and extensively in relation to the afore-
mentioned goods. It is also averred that due to the quality of goods
manufactured by it and the extensive publicity given thereto, the
trade mark "APL APOLLO" enjoys a reputation, and has consequently
earned for itself goodwill not only in India but also in the overseas
markets. In support of its case, the plaintiff asserts that its turnover
has grown from Rs 31 crores (approximately) in the financial year
1999-2000 to over Rs 420 crores (approximately) in the financial year
2008-2009. There is also reference to the fact that a vast amount of
money has been spent by the plaintiff towards advertisement in both
the print and electronic media for creating a brand image for its
mark "APL APOLLO". In this regard it is averred that its advertising
expenses have enhanced from a figure Rs 55,000/- (approximately)
incurred in the financial year 1999-2000 to a sum in excess of Rs 2.3
lakhs in respect of financial year 2005-2006.
2.2 In order to secure its interest the plaintiff in the year 2004
applied to the Registrar of Trade Marks (in short the „Registrar‟) for
registration of its trade mark "APL APOLLO". Consequent thereto, a
Certificate of Registration dated 10.08.2005 was issued by the
Registrar.
CS(OS) 1633/2009 Page 2 of 21
2.3 The plaintiff is aggrieved, by virtue of the fact that the
defendant who is engaged in the manufacturing of steel pipes and
tubes, and fittings which is an identical, or to say the least, a similar
field of business activity; is using a similar or deceptively similar
mark "APOLLO" for the purpose of its business.
2.4 The plaintiff has thus instituted the instant action on the
grounds that use of the mark "APOLLO" by the defendants has
resulted; in an infringement of its registered trade mark "APL
APOLLO"; commission of tort of passing off, and dilution of the brand
equity assiduously created by the plaintiff, in respect of its, mark
"APL APOLLO".
3. In support of the case set out in the plaint and averments made
in the interlocutory application, Ms. Kajal Chandra, Advocate drew
my attention to the following documents:-
(i) A certificate of Registration dated 10.08.2005 issued under
Section 23(2) of the Trade Mark Act, 1999 read with Rule 62(1)
framed thereunder, evidencing thereof the registration of trade
mark "APL APOLLO" in respect of M.S. Black and galvanized,
pipes and tubes included in Class 6. This Certificate has been
issued in favour of the plaintiff based on its claim that the said
Trade Mark has been used by it since 01.02.1999.
(ii) A caution notice issued in the Financial Express, in Chennai
edition, dated 07.08.2004. By this notice the plaintiff sought to
inform the public that its trade mark was being unauthorisedly
used to deceive general public and traders.
(iii) Reference was made out to photocopies depicting
advertisements.
CS(OS) 1633/2009 Page 3 of 21
(iv) An application made to the Bureau of Indian Standards (in
short "BIS") for carrying a BIS certification mark; which
indicated thereto the plaintiff‟s trade name as "APL APOLLO".
In this application the plaintiff has alluded to the fact that mark
"APL APOLLO" was introduced on 10.04.2000.
(v) A reference has also been made to a search report - TM 54/60
dated 09.01.2008 issued by the Examiner of Trade Marks to
demonstrate that the plaintiff has been using the trade mark
"APOLLO" even as per the said search report since 01.02.1999,
whereas the defendant has been using the same since
01.04.2001.
(vi) A reference was also made to the document dated 01.04.2007
pertaining to the defendant; (which the defendant has filed
along with his application under Order 7 Rule 11 of the C.P.C.)
to demonstrate that on its own showing the defendant‟s
turnover is substantially less than that of the plaintiff. As per
this document in the financial year 2001-02 the defendant
grossed a turnover of Rs 14.85 crores, which increased to Rs
42.81 in financial year 2004-05, and thereafter, dipped to Rs
29.03 crores in financial year 2006-07.
(vii) A reference was also made to the invoices of the defendant of
the recent past (filed by defendant with their documents under
Order 7 Rule 11 of the C.P.C.) for the period 30.11.2008 till as
recent as June, 2009 which did not carry the defendant‟s mark
"APOLLO". This is in contradiction to the invoices issued by
the defendant in the past which carried the infringing mark
"APOLLO". The purpose for which the said latest invoices of
the defendant were evidently referred to, was to demonstrate
CS(OS) 1633/2009 Page 4 of 21
that for a period of time the defendant had discontinued the use
of infringing trade mark "APOLLO"; which perhaps lulled the
plaintiff into complacency.
4. In the background of the above, the learned counsel for the
plaintiff made the following submissions:-
4.1 the plaintiff has been using the trade mark "APL APOLLO"
since February, 1999. In order to secure its interest an application
for registration of the mark was filed with the Registrar. A trade
mark registration certificate was issued to the plaintiff on 10.08.2005
with respect to its mark "APL APOLLO". Therefore, both by virtue of
prior user, as also the registration of the mark "APL APOLLO", the
defendant ought to be injuncted from using the infringing trade mark
"APOLLO", which is confusingly and deceptively similar to plaintiff‟s
mark.
4.2 In support of her submissions, relevance was placed on the
following judgments:
Larsen & Turbo Ltd. vs Lachmi Narain Trades & Ors.
2008 (36) PTC 223 (Del.); Syncom Formulations vs SAS
Pharmaceuticals 2004 (28) PTC 632 (Del.); and Amar
Singh Chawal Wala vs Shree Vardhman Rice & Gen.
Mills 160 (2009) DLT 267.
5. As against this, Mr. Chetan Sharma, Sr. Advocate, learned
counsel appearing for the defendant made the following submissions:
(i) the plaintiff has displayed a lack of candour in not disclosing
that the defendant has also filed a notice of opposition bearing
No.127543 with the Registrar, in respect of, the plaintiff‟s application
for registration of the mark "APOLLO";
CS(OS) 1633/2009 Page 5 of 21
(ii) the defendant has filed an independent application for
registration of the mark "APOLLO" with the Registrar on 29.06.2004.
The said application was accepted on 05.08.2004 and published in
the trade mark journal dated 20.12.2004. The plaintiff has filed an
opposition (bearing No.DEL/186923) to the defendant‟s application
on 9/11.03.2005. The pleadings, as well as evidence, in the said
application are complete, as far back as 2007;
(iii) there has been delay of at least 5 years on the part of the
plaintiff in coming to court to seek an injunction, which is quite
evident from the plaintiff‟s own averments in paragraphs 12 and 14
of the plaint;
(iii)(a) A perusal of the averments made therein (i.e.,
paragraph 12 of the plaint) would show that the plaintiff on its
own showing became aware of the defendant using trade mark
"APOLLO" on coming across an advertisement in trade mark
journal dated 20.12.2004. Therefore, the averments made in
paragraph 14 of the plaint that, it was only upon a survey being
carried out by a surveyor, and on receipt of his report dated
09.01.2008, that it discovered infringement of its mark by the
defendant; was not quite accurate.
(iii)(b) The delay in the circumstances stated above would,
according to the learned counsel, amount to acquiescence; and
hence no order of injunction ought to be passed against the
defendant at the behest of the plaintiff. In support of his
submissions made hereinabove, the learned counsel for the
defendant also alluded to the fact that the defendant had, as a
matter of fact filed caveats before this Court on two dates, i.e.
CS(OS) 1633/2009 Page 6 of 21
24.08.2005 and 15.09.2006; as also a caveat in the District
Court on 19.09.2006. Therefore, having not come to the court
at the earliest, there was no good ground to entertain plaintiff‟s
prayer for injunction at this stage.
(iv) the plaintiff has not placed on record any evidence by way of
sales invoices or expenses incurred towards advertisement to show
prior use of its trade mark "APL APOLLO". It was contended that
since it is not disputed by the plaintiff that at least since April, 2001,
the defendant has been using the mark "APOLLO"; and given the fact
that the defendant has been in business for a period of eight years
(i.e., since 2001) and generated a turnover of nearly Rs 200 crores;
the balance of convenience was in its favour. An injunction if
granted, is bound to impact the defendant.
5.1. In support of his submission, the learned counsel for the
defendant has relied upon the judgments of the Supreme Court in the
case of Uniply Industries Ltd Vs. Unicorn Plywood Pvt. Ltd and
Ors AIR 2001 SC 2083, and S.M. Dyechem Ltd Vs. Cadbury
(India) Ltd. (2000) 5 SCC 573, and the judgment of this court in
Standard Electricals Ltd. Vs. Rocket Electricals & Anr. 2004
(28) PTC 26 (Del)
6. In rejoinder Ms Kajal Chandra, apart from reiterating what was
stated by her in the opening, sought to clarify by way of an emphasis
that the plaintiff is using not one (1) but three (3) trade marks.
These being: "APL APOLLO", "APOLLO" and "APL". The application
for registration(s) and opposition(s) thereto are pending with respect
to the other two marks and not with respect to "APL APOLLO" which
is already registered. She also referred to a response dated
CS(OS) 1633/2009 Page 7 of 21
06.10.2009 received by the plaintiff from BIS which seemed to
indicate that the defendant had been using the trade mark "APOLLO"
since, 02.07.2004, and not 01.04.2001 as represented to the
Registrar.
REASONS:
7. I have heard the learned counsel for the plaintiff, as well as, the
defendant. At the outset I must record that summons in the suit and
notice in the plaintiff‟s application under Order 39 Rules 1 & 2 of the
C.P.C. was issued on 02.09.2009. On that date the defendant was
represented through counsel, and time was sought for filing a written
statement and reply to the interlocutory application. Accordingly, a
period of four weeks for filing the written statement and two weeks
for filing a reply to the said interlocutory application was granted to
the defendant. The matter was posted for further proceedings on
20.10.2009. Since defendant failed to file, either the written
statement, or the reply to the interlocutory application within a
stipulated period of two weeks, the plaintiff was constrained to move
a fresh interlocutory application being: IA No.12645/2009. By this
application the plaintiff sought reliefs in terms of prayers made in the
earlier interlocutory applications i.e., IA No.11296/2009. This
application was listed before court on 25.09.2009. On 25.09.2009
the following order was passed:-
"IA No.12645/2009 in CS(OS) No. 1633/2009
The defendant was to file its written statement in
the suit within four weeks and reply to the IA within
two weeks. It is stated that neither has been done as of
date. An advance copy of the applications was served
on learned counsel for the defendant who was not
present at the first call.
In the interest of justice, list on 5th October, 2009.
CS(OS) 1633/2009 Page 8 of 21
Sd/-
September 25, 2009 S.MURLIDHAR, J"
7.1 On 05.10.2009, the said application was renotified for the date
already fixed, i.e., 20.10.2009. The defendant, in the meanwhile,
filed an application under Order 7 Rules 10 & 11 of the CPC, being IA
No. 12877/09. This application was listed before court on
07.10.2009. Plaintiff was represented through counsel, and
accordingly, notice was accepted. The said application was also
posted for hearing on 20.10.2009.
7.2 At the commencement of hearing I was informed by the learned
counsel for the plaintiff that neither the written statement nor reply
to the application under Order 39 Rules 1 & 2 of the C.P.C. had been
filed by the defendant; whereas the plaintiff had filed a reply to the
defendant‟s application under Order 7 Rule 11 of the CPC. On a
query being raised, the learned counsel for the defendant informed
me that the written statement had been filed on 15.10.2009, with a
copy to the plaintiff vide diary no. 162763. The learned counsel for
the plaintiff emphatically denied having received a copy of the
written statement. To be noted that 15.10.2009 was the day the
court was closing for deepawali vacations and re-opening only on
20.10.2009.
7.3 It is clear from the events as noted above that the plaintiff has
been, in the very least, slothful in completing the pleadings, if not
guilty of deliberate proscasination. These stratagems ought to be
abjured. The learned counsel for the plaintiff is rightly aggrieved in
view of the fact that her plea for grant of an injunction was deferred
by the Court only to give time to the defendant to file a response, and
CS(OS) 1633/2009 Page 9 of 21
not to misuse the opportunity granted. Therefore, in effect on
record, there is only the say of the plaintiff.
8. However, despite these limiting factors, a complete hearing has
been given to the learned counsels for the parties. As a matter of
fact the learned counsel for the defendant, objected to the plaintiff
referring to certain additional documents, as an appropriate
application seeking leave of the court had not been filed. Faced with
this difficulty, the learned counsel for the plaintiff decided to press
her interlocutory application without referring to additional
documents that had been filed on behalf of plaintiff.
9. After considering the submissions of the learned counsels for
the parties the following facts and circumstances have emerged in
the case:-
(i) It is not disputed that the plaintiff has obtained registration of
its trade mark "APL APOLLO". This is evidenced at least
prima facie by a Registration Certificate dated 10.08.2005.
(ii) The plaintiff has made an averment both in the plaint, as well
as in the application, that the trade mark "APL APOLLO" has
been in use since February, 1999.
(iii) At least prima facie the plaintiff has been able to demonstrate
that its turnover has increased from Rs 31 crores
(approximately) in financial year 1999-2000 to nearly Rs 420
crores (approximately) in financial year 2008-2009, as also
that, a substantial amount of money has been spent over the
years in propagating the brand equity of plaintiff‟s trade mark
through advertisements in print and electronic media.
CS(OS) 1633/2009 Page 10 of 21
10. There is no doubt that the application of the plaintiff for
registration of trade mark "APOLLO" has been opposed by the
defendant, as also the defendant‟s application, stands opposed by the
plaintiff. But that cannot impinge upon plaintiff‟s case with respect
to infringement of its trade mark "APL APOLLO". Therefore, the
submission of the learned counsel for the defendant that the plaintiff
had failed to disclose the fact that the defendant had filed its
opposition to the plaintiff‟s application for registration of trade mark
"APOLLO" is not material in my view. In my opinion, failure to
disclose a fact which is not material, will not come in the way of the
court in granting the requisite relief, if the party approaching the
court is otherwise entitled to it. See observations in S.J.S. Business
Enterprises (P) Ltd. Vs. State of Bihar and Others (2004) 7
SCC 166 in paragraph 13 at page 173.
11. As regards the submission of the defendant that delay in
approaching the court ought to disentitle the grant of relief by way of
an injunction in an action for infringement of trade mark or a passing
off action; is also untenable in my view.
11.1 It is settled that a Court will not, in general, deny protection
to a plaintiff only on account of the reason of, mere delay and laches.
The rationale for this is that if Courts were to deny relief for this
reason, then in a sense, they would have put their seal of approval on
the conduct adopted by the plaintiff and the defendant in allowing
the public to believe that the goods manufactured by one are those of
another. The public have a right not to be deceived. See Syncom
Formulations vs SAS Pharmaceuticals 2004 (28) PTC 632
(Del.), paragraph 12 at page 636. Also see observations of the
CS(OS) 1633/2009 Page 11 of 21
Supreme Court on effect of delay in the case of Midas Hygiene
Industries (P) Ltd. and Anr vs Sudhir Bhatia & Ors (2004) 3
SCC 90, as encapsulated in the following words:-
"5. 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."
12. In any event, as submitted by the learned counsel for the
plaintiff, it is demonstrable from invoices filed by the defendant
pertaining to November, 2008 that the defendant had stopped the
use of infringing trade mark "APOLLO", and that it was only on a
survey being carried out on 09.01.2008, and a subsequent discovery
of an infringing invoice of 12.05.2009, that a cause arose which
impelled the plaintiff to file the present action. There is no reason to
disbelieve these averments at this stage. Therefore, even otherwise,
I am of the view that there is no delay in approaching the court. I
must, however, point that Mr. Chetan Sharma made another valiant
attempt, of course on instructions, that while the mark "APOLLO"
was missing in the copies of the invoices filed (along with their
application under Order 7 Rule 11 of the CPC) due to the poor output
of the photocopier; the same was not the position with regard to the
original invoices. In my view even if this state of affairs were
accepted as correct it would not impact my conclusion for two short
reasons. First, the veracity of this stand cannot be ascertained at this
stage. The defendant ought to take responsibility for its action.
Second, consistent with the view expressed by me hereinabove that
delay by itself cannot be a factor which would impede the grant of
CS(OS) 1633/2009 Page 12 of 21
injunction, if the plaintiff is otherwise entitled to it; mere failure to
sue would not enure to the benefit of defendant. The observations in
Kerely's Law of Trade Marks and Trade Names, Fourteenth
Edition at page 412 being apt, are culled out below:
"Mere failure to sue, however, without some positive act
of encouragement, is not in general enough to give a
defence. A defendant who infringes knowing of the
claimants mark can hardly complain if he is later sued
upon it, nor is a defendant who starts to infringe without
searching the Registrar of Trade Marks in any better
position than if he had searched and so learned of the
claimant‟s mark. Acts of the proprietor done in ignorance
of the infringement, or even done without his own
registration in mind, will not amount to acquiescence. A
defence of estopple by acquiescence is to be distinguished
from a defence that by delay the mark has become publici
juris."
13. The submission of the learned counsel for the defendant that
the conduct of the plaintiff in not approaching the court immediately
after December, 2004 would show its acquiescence in defendant
using the mark "APOLLO" is also not borne out by the facts which
have been alluded to by the plaintiff. Acquiescence to my mind,
would mean conscious acceptance of an inimical state of affairs. The
meaning of the word "acquiescence" would perhaps also depend on
the context in which it is used. In the present context, amongst
various meanings ascribed to the word, the closest would be the
following given in Corpus Juris Secundum Volume I & Black's
Law Dictionary, Sixth (6th) Edition.
Corpus Juris Secundum Volume I at Pages 915-916
"Acquiescence-the word, it has been said, implies
acceptance or approval, active assent, active consent,
assent, assent or consent, consent, also knowledge, and
power to contract."
CS(OS) 1633/2009 Page 13 of 21
Black's Law Dictionary , Sixth (6th) Edition at Page
24
"Acquiescence - conduct recognizing the existence of
a transaction, and intended, in some extent atleast, to
carry the transaction, or permit it to be carried, into
effect."
13.1 It would also perhaps be useful to cull out the distinction
between acquiescence and laches as stated in the Black's Law
Dictionary (6th Edition at page 24):
"Acquiescence and laches are cognate but not equivalent
terms. The former is a submission to, or resting satisfied
with, an existing state of things, while latches implies a
neglect to do that which the party ought to do for his
own benefit or protection. Hence laches may be
evidence of acquiescence. Laches imports a merely a
passive assent, while acquiescence implies active assent.
In re Wilbur‟s Estate, 334 Pa. 45, 5 A.2d 325, 331.
"Acquiescence" relates to inaction during performance
of an act while "laches" relates to delay after act is
done."
13.2 The plaintiff, in the instant case, has amply demonstrated its
disapproval of the conduct of the defendant by taking resort to
requisite steps, such as, issuance of a caution notice to the public at
large, and also by filing opposition to the defendant‟s application for
registration of the mark "APOLLO". Therefore, the submission of the
learned counsel for defendant that the plaintiff has acquiesced to the
use of mark "APOLLO" by the defendant is in my view without merit.
There is no "active assent". A submission made in the passing by the
learned counsel for the defendant that a cease and desist notice was
not issued to the defendant by the plaintiff, is in my view not the only
mode to establish that there is no acquiescence on the part of the
plaintiff to the adverse conduct of the defendant. The question is not
of degree but that of consent, express or implied.
CS(OS) 1633/2009 Page 14 of 21
IS THE INFRINGING MARK IDENTICAL OR DECEPTIVELY SIMILAR-
14. Section 28 of the Trade Mark Act, 1999 (in short "T.M. Act")
subject to other provisions of the T.M. Act, gives an exclusive right
to a registered proprietor in relation to the goods or services, in
respect of which, its trade mark is registered, and also entitles him to
relief, if there is an infringement of the trade mark. The exceptions
are set out in sub-Section (2) and (3) of Section 28 of the T.M. Act.
As to what constitutes infringement is set out in Section 29, while
Section 30 of the T.M. Act limits the effect of a trade mark. The
defences available to a defendant as against the registered proprietor
of a trade mark, are set out in Section 34 of the T.M. Act. Therefore,
normally if the following queries are answered in affirmative a
injunction should follow:
(i) Whether the infringing mark is identical or deceptively
similar to the registered mark?
(ii) Whether the field of activity of the infringer and the
registered owner is the same?
(iii) Whether the infringer is using the infringing mark, in a
manner, which suggests the use of the registered mark?
14.1 The aforesaid field of enquiry is perhaps the same as the triple-
identity list referred to in the case of Ahmed Oomerbhoy & Anr vs.
Gautam Tank & Ors 146 (2008) DLT 774. In Ahmed
Oomerbhoy (supra) this court was called upon to adjudicate as to
whether the defendant‟s mark "Super Postman" was deceptively,
similar to the plaintiff‟s mark "Postman". This court held that the
only difference between the two marks apparently was in the prefix.
This court applying the triple-identity test which is nothing but that:
CS(OS) 1633/2009 Page 15 of 21
the mark used by the defendant is similar; the goods are the same;
and area of trade is also „common‟. If these three tests are
applicable to the infringer then it would be duty of the court to
protect the registered mark. The position in the present case is quite
similar. The only difference between defendant‟s and that of the
plaintiff‟s mark is that of the prefix "APL". The plaintiff‟s mark
carries the prefix "APL", while the infringing mark is sans the prefix.
Apart from the fact that the triple identity test is applicable in the
present case, the consumers who deal with the goods in issue, that is,
pipes and tubes, come from various social stratas of life. They are
not necessarily bestowed with the power of acute discernment. The
memory of a normal but prudent consumer is a „fading memory‟
which carries with it broad impressions.
14.2 Therefore, in order to discern whether the mark is confusingly
or deceptively similar with respect to which rights are claimed by the
registered owner; the apposite test is that, in which, the broad
essential features are to be construed-when one compares the
infringing mark with the registered mark. In doing so, the stress
ought to be on the "overall similarity" and not on the differences in
the marks. The "overall similarity" test ought to be one, which
should lead to a conclusion that it would mislead a person usually
dealing with the goods in issue, to accept the goods of the infringer,
as those manufactured by the proprietor of the registered mark. The
"ordinary purchaser is not expected to be gifted with the
powers of observations of Sherlock Homes". See Parle
Products (P) Ltd Vs. J.P. and Co., Mysore 1972(1) SCC 618.
CS(OS) 1633/2009 Page 16 of 21
15. In my view, if the aforesaid parameters are applied the
injunction against the defendant ought to follow almost axiomatically.
The reason being that apart from the deceptive similarity in the two
marks the field of activity is the same i.e., steel pipes and tubes. It is
also not disputed by the defendant that the use of the mark
"APOLLO" by it, has not commenced prior to 01.04.2001. As a
matter of fact the plaintiff‟s counsel has been able to demonstrate, at
least prima facie, that this assertion of the defendant, might not be
correct since the information supplied by the defendant to the BIS
seems to suggest that the defendant has been using the mark
„APOLLO‟, since 02.07.2004. The plaintiff has been able to least
prima facie establish that mark "APL APOLLO" has been used by it
since February, 1999. Reference in this regard is to be made to an
advertisement in the trade journal prior to the issuance of the
registration certificate by the Registrar on 10.08.2005. In any event,
this is a matter, (i.e., with regard to „prior use‟) which would require
trial, and is a defence available to the defendants in terms of Section
34 of the T.M. Act. Prima facie, in my view, as of today, the
defendant‟s use of the mark "APOLLO" is dishonest.
16. In support of his submissions learned counsel cited the
following judgments: firstly, S.M.Dyechem Ltd. Vs. Cadbury
(India) Ltd (2000) 5 SCC 573. I need not discuss this judgment in
detail as it stands overruled by a larger Bench of the Supreme Court
in the case of Cadila Health Care Ltd. Vs. Cadila Pharaceuticals
Ltd. (2001) 5 SCC 73. The Supreme Court rejected the test applied
in S.M.Dyechem (supra), where stress was laid on applying the test
of „dissimilarity‟ with regard to in essential features in order to arrive
CS(OS) 1633/2009 Page 17 of 21
at a conclusion as to whether the marks in issue were deceptively or
confusingly similar.
16.1 Learned counsel for the defendant then cited Khodey
Distilleries Ltd. Vs.Scotch Whisky Association and Anr. (2008)
10 SCC 723 (paragraph 43 and 49) for the proposition that delay
and acquiescence are a valid defence. Only to be noticed that the
Supreme Court was dealing with an appeal against a final judgment.
Obviously evidence had been led. In the instant case we are still at
the interlocutory stage. Therefore, the plaintiff cannot be denied
relief on the ground of „mere‟ delay. I have discussed this aspect in
detail hereinabove. In Khodey‟s judgment, in paragraph 49, it is
noted that delay would be a valid defence where it caused „change in
subject matter‟ or „situation‟ in a manner that „justice could not be
done‟. In the instant case the turnover achieved by the plaintiff at
least prima facie seems far in excess of that of the defendant.
Whether delay itself, caused a change in situation, is a matter which
will be determined only upon a trial being conducted.
16.2 The third case, which the plaintiff cited, is the judgment of a
Single Judge of this Court in Standard Electricals Limited Vs.
Rocket Electricals & Anr. 2004(28) PTC 26 (Del). In Standard
Electricals (supra) the facts briefly were as follows: The plaintiff
had been using the mark "STANDARD" in relation to electrical
equipments, since 1958, while the defendant had been selling its own
products under the mark "MS STANDARD", since 1979 and under
the trade mark "MS STANDARD" since 1992. It is pertinent to note
that the Court in paragraph 27 of the judgment reiterated the test
that delay by itself cannot defeat the remedy available to the plaintiff
CS(OS) 1633/2009 Page 18 of 21
in coming to court with regard to protection of its proprietary rights
in a trade mark, in a passing off action. The court‟s decision in
denying the relief to the plaintiff was grounded in balance of
convenience, arising in favour of the defendant, in the following
peculiar circumstances: The plaintiff had come to court after twenty
(20) years. In the interregnum the defendant had got its trade mark
registered in 1979/1992. Therefore, even though the plaintiff had
prior registration, that is, in 1958 or thereabouts, it permitted the
defendant to use the infringing mark. Both the defendant and the
plaintiff continued to sell their goods in the market under their
respective trade marks. It is in these circumstances obtaining in the
case, that the court held that even if it is assumed that there is prima
facie case in favour of the plaintiff for grant of ad-interim injunction,
the balance of convenience in the facts of the case was not in its
favour. And hence injunction was denied. While denying injunction
the defendant was directed to maintain audited accounts of electrical
equipments manufactured, and sold by it under the trade mark "MS
STANDARD". Facts of the instant case are distinguishable. The
plaintiff has consistently opposed the registration of the mark
"APOLLO" by the defendant. As noticed above, the matter in this
regard is pending before the Registrar.
16.4 The last case, cited by the defendant was Uniply Industries
(supra). The facts of this case are clearly distinguishable from the
instant case. In Uniply Industries (supra) both the appellant and
the respondent were not in possession of a registered trade mark.
Suits were filed both by the appellant as well as the respondent. In the suit filed by the appellant an injunction was granted against the respondent. The matter travelled to the Supreme Court against the CS(OS) 1633/2009 Page 19 of 21 order of the High Court which prima facie, held in favour of the respondent on the question of prior user of the mark of "UNIPLY" AND "UNIBOARD". The Supreme Court vacated the order of injunction and observed that it required trials. The Supreme Court specifically held that in the circumstances, there will be no order of injunction in favour of either party. Directions were given for expeditious trial of the suit as also the proceedings pending before the Registrar. On the contrary, in the instant case the plaintiff has a registered mark in its favour. It is the defendant, who would have to establish prior use in terms of Section 34 of the T.M. Act.
17. In view of the discussion above, I am of the opinion that the plaintiff has been able to establish a strong prima facie case that the defendant‟s mark "APOLLO" is deceptively and confusingly similar to the plaintiff‟s registered trade mark "APL APOLLO". The balance of convenience is also in favour of the plaintiff looking at the comparative sale figures: Any further delay in grant of injunction will cause continued harm to the plaintiff. Therefore, in the interregnum, during the pendency of the, suit the defendant, its partners/ promoters, directors, servants, agents are restrained from using the mark "APOLLO" or any other similar or deceptively similar mark to that of the plaintiff‟s registered trade mark "APL APOLLO" in relation to their business of manufacturing, trading and export of steel pipes and tubes. The application stands disposed of.
IA No. 12645/2009
15. In view of the orders passed in IA No. 11296/09, the same is rendered infructuous. It is, accordingly, disposed of. CS(OS) 1633/2009 Page 20 of 21 CS(OS) 1633/2009 List before the Joint Registrar for completion of pleadings on 30th November, 2009.
OCTOBER 26, 2009 RAJIV SHAKDHER, J
da
CS(OS) 1633/2009 Page 21 of 21