Delhi High Court - Orders
Boehringer Ingelheim International ... vs Mr X Trading As Messrs Amar Medical Store ... on 18 July, 2022
Author: Jyoti Singh
Bench: Jyoti Singh
$~19
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(COMM) 477/2022
BOEHRINGER INGELHEIM
INTERNATIONAL GMBH ..... Plaintiff
Through: Ms. Nancy Roy and Ms. Prakriti
Varshney, Advocates.
versus
MR X TRADING AS MESSRS AMAR
MEDICAL STORE & ORS. ..... Defendants
Through: None.
CORAM:
HON'BLE MS. JUSTICE JYOTI SINGH
ORDER
% 18.07.2022 I.A. 10935/2022 (seeking leave to file additional documents)
1. Present application has been preferred on behalf of the Plaintiff seeking leave to file additional documents under Order 11 Rule 1(4) CPC.
2. Plaintiff is permitted to file additional documents at a later stage, however, strictly in accordance with the provisions of the Commercial Courts Act, 2015.
3. Application is allowed and disposed of.
I.A. 10936/2022 (exemption)
4. Subject to the Plaintiff filing originals, certified, clearer copies and documents with proper margins, which it may seek to place reliance on, within four weeks from today, exemption is granted.
5. Application is allowed and disposed of.
Signature Not Verified CS(COMM) 477/2022 Page 1 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17I.A. 10937/2022 (Section 12A(1) of the Commercial Courts Act, 2015 seeking exemption from pre-institution mediation)
6. For the reasons stated in the application, the requirement of pre- institution mediation is dispensed with.
7. Application is allowed and disposed of.
I.A. 10938/2022 (extension of time for filing of Court fees)
8. For the reasons stated in the application, Plaintiff is permitted to file requisite Court Fees within a period of two weeks from today.
9. Application is allowed and disposed of.
I.A. 10939/2022 (Exemption from advance service)
10. Since there is an urgency in the matter and the same is being heard today, Plaintiff is exempted from serving advance notice on the Defendants.
11. For the reasons stated in the application, the same is allowed and disposed of.
CS(COMM) 477/2022
12. Let plaint be registered as a suit.
13. Upon filing of process fee, issue summons to the Defendants, through all permissible modes, returnable on 19.09.2022 before the learned Joint Registrar.
14. Summons shall state that the written statement shall be filed by the Defendants within 30 days from the receipt of summons. Along with the written statement, Defendants shall also file an affidavit of admission/denial of the documents filed by the Plaintiff.
15. Replication be filed by the Plaintiff within 15 days of the receipt of the written statement. Along with the replication, an affidavit of admission/denial of documents filed by the Defendants, shall be filed by the Plaintiff.
Signature Not Verified CS(COMM) 477/2022 Page 2 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:1716. If any of the parties wish to seek inspection of any documents, the same shall be sought and given within the timelines. I.A. 10934/2022 (under Order 39 Rules 1 and 2 CPC)
17. Present application has been preferred by the Plaintiff under Order 39 Rules 1 and 2 read with Section 151 of the Code of Civil Procedure, 1908 for grant of an ex-parte ad-interim injunction.
18. Issue notice to the Defendants through all prescribed modes, returnable on 11.10.2022.
19. It is averred that Plaintiff is a well-known research driven pharmaceutical company having a rich history of 130 years in developing innovative medicines for people and animals. Founded in the year 1885 by Albert Boehringer in Ingelheim am Rhein, Germany, Plaintiff Group is now one of the pharmaceutical industry's top 20 companies worldwide. Ever since its inception, Plaintiff has been committed to researching, developing, manufacturing and marketing novel products of high therapeutic value for human and veterinary medicines.
20. It is further averred that in the year 2003, Plaintiff set up its Indian subsidiary Boehringer Ingelheim India Pvt. Ltd., in Mumbai with an office in New Delhi. Presently, Plaintiff's Indian subsidiary ranks at number 8 among the well-known Multinational Corporations.
21. It is further averred that Plaintiff manufactures and sells its products under several well-known trademarks inter alia JARDIANCE, JARDIANCE MET, TRAJENTA DUO, GLYXAMBI and its formatives in India. Additionally, the distinctive labels and Signature Not Verified CS(COMM) 477/2022 Page 3 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17 appear on all the products manufactured and sold by the Plaintiff and constitutes 'original artistic work' under Section 2(c) of the Copyright Act, 1956, Copyright whereof vests in the Plaintiff.
22. It is averred that Plaintiff manufactures drugs viz: Empagliflozin tablets 10 mg/25 mg and Fixed Dose Combination (FDC) of Empagliflozin and Metformin Hydrochloride tablets 12.5 mg/500 mg and markets the same under the brand name JARDIANCE® (Empagliflozin) and JARDIANCE MET® (FDC), which are used for the treatment of Type 2 diabetes, as an adjunct to diet and exercise to improve glycaemic control and reduce the risk of death in patients with established cardiovascular diseases.
23. It is further averred that in addition, Plaintiff uses a distinctive trade dress to distinguish its products under the trade marks JARDIANCE® and JARDIANCE MET® in the market place, which consists of, but is not limited to, the packaging illustrated below:
JARDIANCE® (FRONT) (BACK) Signature Not Verified CS(COMM) 477/2022 Page 4 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17 (BLISTER: FRONT AND BACK) JARDIANCE MET® (FRONT) (BACK) (JARDIANCE MET - BLISTER: FRONT AND BACK) Signature Not Verified CS(COMM) 477/2022 Page 5 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17
24. It is stated that on account of extensive use and promotion, the aforesaid trade dress is exclusively and closely associated by the consumers and members of the trade with the Plaintiff alone. Additionally, the distinctive label under which the Plaintiff sells its products bearing the trade mark JARDIANCE® or JARDIANCE MET, together with its distinctive elements, constitutes 'original artistic work' under Section 2 (c) of the Copyright Act 1956, the copyright whereof vests in the Plaintiff. The said artistic work has been developed at the behest of the Plaintiff under a contract of service and Plaintiff, therefore, is the first owner of copyright in the said distinguishing features and elements of the aforesaid trade dress, thereby having exclusive right to use or reproduce the features thereof in any material form.
25. It is averred that Plaintiff manufactures drugs viz: Fixed Dose Combination (FDC) of Linagliptin and Metformin Hydrochloride tablets 2.5/500 mg and markets the same under the brand name TRAJENTA DUO®. The said medicine is an adjunct to diet and exercise to improve glycaemic control in adults with type 2 diabetes mellitus where treatment with both linagliptin and metformin is appropriate. In India, FDC is marketed by Plaintiff's subsidiary M/s Boehringer Ingelheim India Pvt. Ltd. as TRAJENTA DUO®.
26. It is averred that Plaintiff has obtained registrations for its trade mark TRAJENTA DUO® in several countries across the globe. In India, Plaintiff has obtained registration for its trade mark TRAJENTA DUO® in class 5, the details of which are mentioned in the plaint and the same is valid and subsisting.
Signature Not Verified CS(COMM) 477/2022 Page 6 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:1727. It is averred that Plaintiff uses a distinctive trade dress to distinguish its products under the trade mark TRAJENTA DUO® in the market place, which consists of, but is not limited to, the packaging illustrated below:
(FRONT AND BACK)
28. On account of extensive use and promotion, the aforesaid trade dress is exclusively and closely associated by the consumers and trade with Plaintiff alone. Additionally, the distinctive label under which Plaintiff sells its products bearing the trade mark TRAJENTA DUO, together with its distinctive elements, constitutes 'original artistic work' under Section 2 (c) of the Copyright Act 1956, copyright whereof vests in the Plaintiff. The said artistic work has been developed at the behest of Plaintiff under a contract of service and Plaintiff, therefore, is the first owner of copyright in its distinguishing features and elements having exclusive right to use or reproduce the features thereof in any material form.
Signature Not Verified CS(COMM) 477/2022 Page 7 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:1729. It is averred that Plaintiff manufactures drug Fixed Dose Combination (FDC) of Empagliflozin and Linaglipti, tablets 25 mg/5 mg and markets the same under the brand name GLYXAMBI®. The medicine is used for treatment of type 2 diabetes mellitus, to improve glycaemic control in adults, when treatment with both empagliflozin and linagliptin is appropriate.
30. It is further averred that Plaintiff uses a distinctive trade dress to distinguish its products under the trade mark GLYXAMBI® in the market place, which consists of, but is not limited to, the packaging illustrated below:
(FRONT) (BACK) (GLYXAMBI - BLISTER: FRONT AND BACK) Signature Not Verified CS(COMM) 477/2022 Page 8 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17
31. It is averred that the distinctive label, under which the Plaintiff sells its products bearing the trade mark GLYXAMBI together with its distinctive elements, constitutes 'original artistic work' under Section 2(c) of the Copyright Act 1956, the copyright in which vests with the Plaintiff as the said artistic work has been developed at the behest of Plaintiff under a contract of service and Plaintiff, therefore, is the first owner of copyright.
32. It is further averred that Plaintiff Group is the owner of and operates global websites inter alia https://www.boehringer-ingelheim.com/, which was registered as early as on 01.09.1995 and https://www.boehringer- ingelheim.us/ which was registered on 01.05.2002. Additionally, Plaintiff and its affiliates are also owners of India specific domain name www.boehringer-ingelheim.in, which is exclusively dedicated to Plaintiff's customers in India. The said websites are accessible to consumers worldwide, including in India. Additionally, Plaintiff uses inter alia the ubiquitous medium of internet to advertise and promote its products marketed and sold under the well-known marks, in accordance with law.
33. It is averred that popularity of the Plaintiff's products marketed and sold under the aforesaid trademarks and its formatives can be gauged from the enormous sales of the said products. Globally, in 2021 the net sales of the Plaintiff's JARDIANCE® product family (JARDIANCE®, JARDIANCE MET®/SYNJARDY®, GLYXAMBI®) exceeded 3.9 billion Euros. In India, Plaintiff's products sold under the trademarks TRAJENTA DUO®, JARDIANCE®, JARDIANCE MET®, GLYXAMBI® have steadily growing sales, which were to the tune of Rs. 441.9 Crores, in the year 2021.
Signature Not Verified CS(COMM) 477/2022 Page 9 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:1734. It is averred that Defendant No. 1 is an erstwhile authorized distributor of Plaintiff and is engaged in the business of distribution, wholesale and retail of pharmaceutical products and drugs including, but not limited to, products manufactured by Plaintiff, albeit Plaintiff is unaware of the owner/ proprietor of Defendant No. 1 at present. Defendant No. 2, as per Plaintiff's information, is engaged in the business of distribution, wholesale, export and supply of pharmaceutical goods inter alia manufactured by Plaintiff.
35. In and around September, 2021, Plaintiff's subsidiary in India started receiving complaints from the market regarding abnormal taste and odour of its products under its earlier trademarks. Upon receipt of such complaints, after robust investigations and market surveys, several anomalies were found in some of the said sample products. These anomalies included differences in perforations, packaging as well as odour. Thus, the Plaintiff filed criminal complaints in several jurisdictions requesting investigations into the counterfeiting scheme being operated across the country so that the source of the counterfeit products could be determined and circulation of the impugned products in the market could be stopped.
36. It is further averred that in April, 2022, Plaintiff became aware of a counterfeit product under the trademark JARDIANCE MET which, after enquiries, was found to have been purchased from Defendant No. 1. In view of this, in May, 2022, Plaintiff conducted test purchases of the products under the trademark JARDIANCE MET, bearing batch No. 005689 from Defendant No. 1's shop, which upon examination and analysis by experts, were found to be counterfeit. The differences between the counterfeit impugned products purchased from Defendant No. 1 and the genuine Signature Not Verified CS(COMM) 477/2022 Page 10 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17 products of Plaintiff along with a pictorial comparison of the two are as follows:
Plaintiff's genuine product Counterfeit Impugned Product under the trademark JARDIANCE MET®
37. Learned counsel for the Plaintiff contends that Defendants are manufacturing and/or selling inferior quality counterfeit pharmaceutical goods by falsely implying Plaintiff's trademarks/trade dress on goods not Signature Not Verified CS(COMM) 477/2022 Page 11 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17 originating from the Plaintiff and are liable under Sections 102, 103 and 104 of the Trade Marks Act, 1999 and ought to be injuncted. Use of Plaintiff's trademarks by the Defendants in relation to identical goods of the Plaintiff also constitutes infringement of Plaintiff's trademarks and is violation of their rights under Section 29 of the said Act. The action of the Defendants in misrepresenting to the customers that there is an association, nexus or trade connection between the business of the Defendants and the Plaintiff, is with the malafide intent to encash on the goodwill and reputation of the Plaintiff and constitutes passing off and violation of common law rights of the Plaintiff. Defendants are manufacturing and/or selling counterfeit pharmaceutical goods bearing Plaintiff's logos in which there is a copyright and the impugned action amounts to violation of the provisions of Copyright Act besides constituting a cognizable criminal offence under provisions of Sections 63 and 64 of the Copyright Act, 1957.
38. Having heard learned counsel for the Plaintiff, this Court is of the view that Plaintiff has made out a prima facie case for grant of ex parte ad-interim injunction in respect of trademarks and logos aforementioned. Balance of convenience lies in favour of the Plaintiff and it is likely to suffer irreparable harm in case the injunction, as prayed for, is not granted.
39. Accordingly, Defendants, their Directors, Partners, employees, servants, agents, distributors, franchises, representatives, suppliers, affiliates, subsidiaries, franchisees, licensees, representatives, group of companies and assignees are restrained, till the next date of hearing, from:
(i) Manufacturing, authorizing the manufacture, selling, offering for sale, retailing, distributing, importing, exporting, marketing any goods bearing the Plaintiff's trademarks JARDIANCE, JARDIANCE MET, Signature Not Verified CS(COMM) 477/2022 Page 12 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17 TRAJENTA DUO, GLYXAMBI or using and/or applying any other mark, device, logo, trade dress, name or any derivative/formative which is identical and/or deceptively and confusingly similar to Plaintiff's trademarks either as a trade mark, trading name, domain name etc. or a part thereof or as a part of the packaging, artwork, get-
up, layout, design or in any other manner whatsoever, so as to infringe the registered trademarks of the Plaintiff or pass off their goods as that of the Plaintiff.
(ii) Copying, reproducing, adopting, printing, publishing, using and/or attempting to use or asserting any right to use the artistic work in the Plaintiff's packaging and/or logos and or in any other manner, violating copyrights of the Plaintiff.
40. Defendants, their Directors, Partners, employees, servants, agents, distributors, franchises, representatives, suppliers, affiliates, subsidiaries, franchisees, licensees, representatives, group of companies and assignees are directed to disclose on oath the exact location of any storage unit, garage, go-down, printing unit etc., that is owned and/or being operated, either directly or indirectly, by the Defendants herein, or any other manufacturer, supplier, trader, wholesaler, retailers, etc., wherein the infringing goods are kept and/or stored, or any other goods which bear the Plaintiff's trademarks, JARDIANCE, JARDIANCE MET, TRAJENTA DUO, GLYXAMBI and/or its trade dress and/or any other marks which are identical and/or deceptively and confusingly similar to the Plaintiff's said trademarks and trade dress.
Signature Not Verified CS(COMM) 477/2022 Page 13 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:1741. Plaintiff shall comply with the provisions of Order 39 Rule 3 CPC within a period of one week from the date(s) of execution of the local commissions.
I.A. 10940/2022 (for appointment of Local Commissioners)
42. Present application has been preferred by the Plaintiff under Order 26 Rule 9 and Order 39 Rule 7 read with Section 151 CPC, seeking appointment of Local Commissioners.
43. Upon hearing, the application is allowed.
44. Accordingly, Ms. Sugandh Shahi, Advocate (Mobile No.8130868355), Mr. Munesh Kumar Sharma, Advocate (Mobile No. 9999932052), Mr. Yashasvi Gupta, Advocate (Mobile No. 8860258717) and Ms. Richa Bhargava, Advocate (Mobile No. 9999954489) are appointed as Local Commissioners.
(a) Ms. Sugandh Shahi, Advocate shall visit the premises at the following address:-
Mr. X Trading as M/s Amar Medical Store 1520, Bhagirath Palace Delhi, 110066.
(b) Mr. Munesh Kumar Sharma, Advocate shall visit the premises at the following address:-
Mr. X Trading as M/s Amar Medical Store Plot No. 40 B/2, 1st Floor, Rama Road, Indl. Area, Nazafgarh Road, New Delhi-110015.Signature Not Verified CS(COMM) 477/2022 Page 14 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17
(c) Mr. Yashsvi Gupta, Advocate shall visit the premises at the following address:-
Kay Biotech Private Limited 1st Floor Shop No.-4-a, 5,6 Ram Gali Mangal Bhagirath Palace Central Delhi, Delhi-110006, India.
(d) Ms. Richa Bhargava, Advocate shall visit the premises at the following address:-
Kay Biotech Private Limited, A-263, New Friends Colony, New Delhi-110025, India.
45. Local Commissioners shall visit the aforesaid premises, search and take into custody the counterfeit products manufactured, stored, labeled, packaged, sold and/or offered for sale and/or other material bearing the Plaintiff's trademarks JARDIANCE, JARDIANCE MET, TRAJENTA DUO, GLYXAMBI and/or trade dress which are identical and/or deceptively and confusingly similar to those of the Plaintiff.
46. The Local Commissioners shall also take into custody finished/unfinished, packaged/unpackaged counterfeit and/or infringing products, moulds, labels, stickers, packages, boxes, cartons, stationery, posters, brochures, business cards, business envelopes, letterheads, cartons, publicity material, pamphlets, hoardings, signboards, nameboards, on-pack advertising, Point of Sale material, packaging and promotional material and/or any other incriminating material bearing the Plaintiff's trademarks JARDIANCE, JARDIANCE MET, TRAJENTA DUO, GLYXAMBI and/or trade dress which are identical and/or deceptively and confusingly similar to those of the Plaintiff.
Signature Not Verified CS(COMM) 477/2022 Page 15 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:1747. The Local Commissioners shall take into custody all devices such as computers, laptops, tablets, mobile phones, hard disks, USB drives, disks, dongles or any other electronic devices found at the premises and/or in possession of the Defendants or their employees, so as to preserve/copy/mirror image the information contained therein.
48. The Local Commissioners may be accompanied by a team of IT Experts, nominated by the Plaintiff, who under the supervision of the Local Commissioners may inspect, open, access, read, save, take print out of/from, make copies of and/or take in possession, all the data/information, stored in the computers or other storage or electronic devices including physical files, folders, etc. of the Defendants, their employees, representatives, affiliates and assigns, and/or any other person who may be found to be storing information of the Defendants. Defendants shall provide unhindered access, passwords, user details, etc. and assist and co-operate with the Local Commissioners during the execution of the commissions. The devices, etc. so taken into custody by the Local Commissioners shall be handed over to the Defendants/authorized representatives on superdari upon their furnishing an undertaking that they shall produce the goods, so seized, before the Court, as and when further directions are issued in this regard.
49. Local Commissioners along with the Representative(s) of the Plaintiff and/or its counsel(s) shall be permitted to enter the premises of the Defendants, as aforementioned.
50. Local Commissioners shall make copies and sign books of accounts including ledgers, cash books, bill books, etc. discovered from the premises of the Defendants.
51. Local Commissioners shall be permitted to take photographs/videos of the execution of the Commissions. They shall also be entitled to seek Signature Not Verified CS(COMM) 477/2022 Page 16 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17 police assistance or protection of the Local Police Station(s), if so required, for the purpose of execution of the order of this Court. The SHOs of the concerned Police Station(s) are directed to provide necessary assistance to the Local Commissioners, if sought for.
52. In case the premises as aforementioned are found locked, the Local Commissioners are at liberty to break open the locks.
53. Plaintiff shall serve a copy of this order upon the Defendants along with paper book of the suit at the time of execution of the proceedings.
54. Fee of Local Commissioners is fixed at Rs.1,00,000/- each, in addition to out-of-pocket and miscellaneous expenses. Fee of the Local Commissioners shall be paid in advance by the Plaintiff.
55. Reports of the Local Commissioners shall be filed within two weeks of the execution of the Commissions.
56. Plaintiff shall inform the Registry about the execution of the proceedings by the Local Commissioners and only thereafter, Registry shall issue summons of the suit to Defendants.
57. This order shall not be uploaded on the website of this Court till execution of the Commissions by the Local Commissioners.
58. Application is disposed of.
59. Copy of this order be given to learned counsel for the Plaintiff dasti under the signatures of the Court Master.
JYOTI SINGH, J JULY 18, 2022/sn Signature Not Verified CS(COMM) 477/2022 Page 17 of 17 Digitally Signed By:KAMAL KUMAR Signing Date:26.08.2022 15:29:17