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 26, Cited by 0]

Delhi District Court

Vijay Kumar Gupta vs Laxmi Chand Ahuja on 24 February, 2026

     CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
        V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

        IN THE COURT OF VINOD YADAV: DISTRICT JUDGE:
        (COMMERCIAL COURT)-02: NORTH-WEST DISTRICT:
                ROHINI DISTRICT COURTS: DELHI

CNR No.DLNW01-008772-2024
CS (Comm.) No.568/2024

In the matter of:-

Vijay Kumar Gupta,
Trading as M/s Balaji International
At: Teliyagarah Goshainganj Post,
Amsin, Faizabad, Uttar Pradesh-224141.
                                                                         .....Plaintiff No.1
Jai Balaji Surfactants LLP,
Through its Authorised Representative
At: Gadopur Industrial Estate,
Plot No. HC-9, Pargana Haveli Awadh,
Faizabad, Uttar Pradesh-224001.
                                                                          ....Plaintiff No. 2
                                           Versus

Laxmi Chand Ahuja,
Trading as: M/s S.B. Chemicals
At: B-10, Bajrangbali,
Site-4, Panki, Kanpur, U.P- 208020.
                                                                      .....Defendant No. 1
Rohit Agarwal,
Rani Bazar, Bargaon,
Purani Gala Mandi, Pili Kothi,
Near Raju Lala Transport,
Gonda, Uttar Pradesh-271002.
                                                                      .....Defendant No. 2
            Digitally signed
VINOD       by VINOD
            YADAV
YADAV       Date: 2026.02.24
            17:10:50 +0530
                                        Page 1 of 59
      CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
        V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

Date of Institution of Suit                                     :       18.09.2024
Date of filing of Application U/o XIII-A CPC                    :       08.01.2025
Date of hearing arguments on said application                   :       17.02.2026
Date of judgment                                                :       24.02.2026

SUIT FOR PERMANENT INJUNCTION RESTRAINING INFRINGEMENT
AND PASSING OFF OF THE TRADEMARK AND COPYRIGHT AND FOR
DELIVERY UP; RENDITION OF ACCOUNTS, DAMAGES ETC.

24.02.2026:
              JUDGMENT IN TERMS OF ORDER XIII-A CPC

1.            This is a suit filed by plaintiff, inter alia seeking a decree of
permanent injunction, restraining infringement of trademark, copyright,
passing off, damages and rendition of accounts etc.


2.            The facts of the case in brief, required for the purpose of
disposal of application under Order XIII-A CPC are that plaintiff No.1 is a
proprietorship, trading as M/s Balaji International while plaintiff No.2 is a
Limited Liability Partnership, duly incorporated under the provisions of
the Companies Act, 2013. The plaintiffs are engaged in the business of
manufacturing, marketing and exporting of detergent soap, detergent cake,
detergent washing powder etc. along with other allied and cognate goods.

3.    (i)     It has been stated that in the year 2010, plaintiff No.1/Vijay
Kumar Gupta, as sole proprietor started trading as M/s Balaji International,
and in the course of trade with honest and bonafide intentions adopted and
started using the trade mark "TIRANGA" in relation to detergent powder
and soap.



                                        Page 2 of 59
      CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
        V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

      (ii)    It has been further stated that in the year 2017, subsequent to
its adoption and in the course of reorganizing its business, plaintiff No.1
founded a partnership firm by the name of M/s Jai Balaji Surfactants LLP
i.e., Plaintiff No.2. The partnership firm has two other partners namely
Mr.Pritam Kumar and Mr.Sanjay Kumar Jaiswal, who have a minor stake
holding in the firm. Thereafter, in the year 2017 in order to streamline its
business operation, plaintiff No.1 permitted plaintiff No.2 to use the
trademarks for manufacturing, sale, soliciting and advertisement of its
products under the its trademark "TIRANGA" vide Permission letter dated
26.05.2017.


4.            It has been further stated that in their course of business,
plaintiff(s) also coined conceived and adopted the trademark/label/artistic




work/packaging         "TIRANGA                           /    TORANGA                       /




TALASH                       " and other formative trademarks in relation to the
goods detergent soap, detergent cake, detergent washing powder etc. and
started doing business of manufacturing, marketing and trading of the said
goods under in the open market.




                                        Page 3 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

5.             It has been contended that since the year 2010, plaintiff's
have been continuously, commercially, openly, exclusively and to the
exclusion of others, uninterruptedly and in the course of trade and as
proprietor        thereof,        using       its        said     Trademark/Label/Trade
Dress/Packaging/Artistic Work "TIRANGA" and other formative enjoy an
exclusive monopoly over the same.

6.     (i)     It has been further stated that plaintiffs have filed numerous
applications           for        registration            of       trademark/device/label
TIRANGA/TORANGA/TALASH and other formative marks in Class 3
and 35 under the provisions of the Trade Marks Act, 1999, the details
whereof is provided hereunder:

S.            Trademark               Class         Date of            User             Status
No.       Application No.                      Application           Details
1.             2412809                03        17.10.2012        20.05.2012        Abandoned
              TIRANGA
             (Word per se)
2.             3478237                03        09.02.2017        01.04.2013        Refused
              TIRANGA
             (Word Per se)
3.             3697242                03        07.12.2017        Proposed to Abandoned
          SUSTIRANGA                                              be used
             (Word Per se)
4.             4200589                03        07.06.2019        Proposed to Opposed


                                          Page 4 of 59
      CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
        V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

     TALASH TIRANGA                                              be used
              (Device)




5.            5910639                03        26.04.2023        Proposed to Registered
            TORANGA                                              be used
          (Word Per se)
6.            6538494                35        22.07.2024        27.09.2010        Formalities
            TIRANGA                                                                Chk Pass




7.            6538495                35        22.07.2024        Proposed to Formalities
            TORANGA                                              be used           Chk Pass




8.            6538496                35        22.07.2024        04.06.2018        Formalities
             TALASH                                                                Chk Pass




                                        Page 5 of 59
      CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
        V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026




9.            6477024                03        12.06.2024        27.09.2010        Objected
             TIRANGA




      (ii)    Plaintiff No.1 has also filed Trademark application for its




mark TIRANGA/                          ,   having Application No.6477024 under
Class 3 with user claim from 27.09.2010 before the Trademark Registry.


7.    (i)     It has been contended that plaintiffs represent its trademark
TIRANGA/TORANGA label in an artistic manner including in its getup,
lettering style, colour combination and pattern of letters, overall colour
scheme of the package, placement of words, artistic features etc. The art
work involved therein is unique and exclusive.
      (ii)    It has been next contended that said Trademark/Label/Trade
Dress/Packaging/Artistic Work "TIRANGA/TORANGA" has already


                                        Page 6 of 59
      CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
        V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

become a distinctive indicium of plaintiffs' said business & goods there
under. It has been claimed that artistic work involved in the plaintiffs' said
trademark TIRANGA and TORANGA is an original art work within the
meaning of the Copyright Act 1957.


8.            It has been further stated that in addition to the artistic
work/packaging style adopted by the plaintiffs for its business under the
mark     "TIRANGA/TORANGA",                    plaintiffs     have      also     adopted     a
tagline/slogan/literary work "समझदारी एक बार कपड़े की सुरक्षा लगातार/
SAMJHDARI EK BAR KAPDO KI SURAKHA LAGATAR". It is
claimed that plaintiffs are the proprietor, prior and senior adopter and user
of     said    Trademark/Label/Trade               Dress/Packaging/Artistic             Work/
Tagline/Slogan/Literary work TIRANGA/TORANGA along with the
tagline समझदारी एक बार कपड़े की सुरक्षा लगातार/ SAMJHDARI EK BAR
KAPDO KI SURAKHA LAGATAR.


9.     (i)    It has been next averred that with the advent of e-commerce
and increasing popularity of the internet and digitization, plaintiffs adopted
domain name i.e., www.tirangasurf.com and also displaying its said
product under the said Trademark/Label/Trade Dress/Packaging/Artistic
Work/ Tagline/Slogan/Literary work TIRANGA/TORANGA along with
the tagline समझदारी एक बार कपड़े की सुरक्षा लगातार/ SAMJHDARI EK BAR
KAPDO KI SURAKHA LAGATAR on the internet through its web site
under domain name namely www.tirangasurf.com.



                                        Page 7 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

          (ii)   It has been claimed that the plaintiff also solicits, displays,
promotes its goods through various e-commerce cum interactive websites
namely www.indiamart.com, www.amazon.com, etc. The screen shot of
the plaintiff's website as well as e-commerce interactive websites
displaying and selling the goods of the plaintiff under the said
trademark/label are being depicted in paragraphs No.23 and 24 of the
plaint.


10.              It has been emphasized that by reason of extensive
advertisement and promotional activities coupled with excellent quality
and the high standards of the plaintiff's business and goods, the trade level
of the plaintiff enjoys solid, enduring and first-class reputation in the
market. The business and goods under the said trademark/label are
distinctive indicium of the plaintiff and has acquired secondary
significance. It is claimed that the plaintiff's said Trademark/Label has
strong goodwill and reputation in India within the meaning of Section 29
(4) of the Trade Marks Act 1999.


11.       (i)    Defendant No.1 Laxmi Chand Ahuja is stated to be proprietor
of M/s S.B. Chemicals.              Defendants are stated to be engaged in the
identical trade and business of manufacturing and marketing of soap,
washing powder, detergent powder and detergent cake.
          (ii)   It has been claimed that defendant with a mala-fide intention
and to pass on its products, as those of the plaintiff, has malafidely and
deliberately adopted the identical Trademark/label/ trade-dress/packaging/


                                         Page 8 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026




color combination/ artistic work SANTRIJI KA TIRANGA/                                         /




                  in relation to the impugned goods and business which is
identical and/or deceptively similar to the plaintiffs' well recognized
trademark/label/trade dress/packaging/colour combination/ artistic work




"TIRANGA/                      " and "TORANGA                           " along with the
tagline समझदारी एक बार कपड़े की सुरक्षा लगातार/ SAMJHDARI EK BAR
KAPDO KI SURAKHA LAGATAR.
       (iii)   It has been claimed that defendant No.1 in collusion with the
defendant No.2 is involved in the violation of the plaintiffs proprietary
rights in its trademark "TIRANGA/TORANGA" and other formative
marks.


12.    (i)     It has been averred that defendant No.1 has filed a trademark
Application under Class 03 for the impugned trademark/label "SANTRIJI
KA TIRANGA" bearing Application No.6428003 with user claim of
14.04.2011 on all India basis. The plaintiffs have filed an Interlocutory


                                         Page 9 of 59
      CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
        V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

Petition on 15.07.2024 for intervention in registration of the impugned
mark, stating the reason that the plaintiffs are the prior, bonafide, senior


user of the Trademark TALASH TIRANGA/                                       .
      (ii)     It has been contended that defendant No.1 had also filed
another      application      dated      13.01.2016        for     registration      of       the




Trademark/label "SANTARI WASHING POWDER/                                                     " in
Class 03 for washing powder on all India Basis claiming user since
10.04.2015 and the said trademark Application No.3158496 got
registration in the name of defendant No.1 by the concerned Trademark
Registry. The plaintiffs claimed that they have no objection with regard to




use of trademark/label "SANTARI WASHING POWDER/                                                 "
by defendant No.1. The details of the impugned trademark applications
filed by defendant No.1 are mentioned hereunder:




                                       Page 10 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026



APPLICATION NO.                CLASS       DATE       OF USER                         STATUS
                                           APPLICATION   CLAIM


      6428003       03                     11.05.2024                14.04.2011       Formalities
SANTRIJI KA TIRANGA                                                                   Chk Pass




       3158496                 03          13.01.2016                10.04.2015       Registered
 SANTARI WASHING
     POWDER




        (iii)   It has been next contended that defendant No.1 also played
  fraud with the Trademark Registry in Trademark Application No.6428003
  by claiming alleged user of the impugned Trademark/label by filing forged
  and fabricated invoices by replacing the impugned Trademark "SANTARI
  JI KATIRANGA" from the original invoice issued for sale of goods under
  the mark "ARB Washing Powder". A copy of such Invoice for ready
  reference is annexed with this order as "Annexure-I".



                                        Page 11 of 59
         CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
           V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

13.      (i)     It has been alleged that in the month of July' 2024, plaintiffs
came to know about the impugned Trademark application bearing
No.6428003 of defendant No.1 and immediately filed an Interlocutory
Petition on 15.07.2024. It has been further claimed that in the first week
September' 2024, when the plaintiffs came to know about the execution of
the Local Commission at the premises of the defendant No.1 for the
manufacturing and sale of other impugned marks for the infringing goods
in "CS (Comm.) No.525/2024", the plaintiffs conducted a market survey
and subsequently the indulgence of the defendants in the impugned activity
under the impugned trademark/label/packaging/trade dress came to its
fore.
         (ii)    It has been further contended that defendants have been
making clandestine and surreptitious sales and are supplying, soliciting and
displaying its impugned trade mark/label/trade dress/packaging/ artistic
work to the dealers and distributors in the markets of Delhi, including
North-west District areas i.e, Keshav Puram, Rani Bagh, Subhash Palace,
Bharat Nagar, Ashok Vihar, Aman Vihar, Rohini, etc. besides other parts of
the country.
14.              It has been averred that defendants are not the proprietor of
the impugned Trademark/label and artistic feature/label/packaging/trade
dress and by commercially using the same, it is not only damaging the
reputation and goodwill of the plaintiff by passing off their substandard
products as that of the plaintiff, but are also causing financial loss to the
plaintiff by reaping unfair advantage of the repute and distinctive character
of the trademark of the plaintiff.


                                          Page 12 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

15.    (i)     It is worthwhile to note here that alongwith the plaint, plaintiff
also preferred an application under Order XXXIX Rule 1 & 2 CPC, inter
alia praying for ad-interim ex-parte injunction.                        Vide order dated
18.09.2024, the said application was allowed and following order was
passed:
                xxxxx
                25. For the forgoing reasons and till further
                orders, the defendants by themselves as also through
                their    individual      proprietor/partners,   agents,
                representatives,      distributors,    assigns,   heirs,
                successors, stockists and all others acting for and on
                their behalf are hereby restrained from using,
                selling, soliciting, exporting, displaying, advertising
                or by any other mode or manner dealing in or using
                the           impugned             trademark/label/trade
                dress/packaging/colour combination/artistic work




                "SANTRIJI KA TIRANGA /                                              /




                              " or any other trade mark/label which
                may be identical with and/or deceptively similar to
                the plaintiffs' said trade mark/label/trade
                dress/packaging/colour           combination/artistic




                work"TIRANGA/                       / TORANGA                      "

                                        Page 13 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

                along with tagline/slogan/literary work समझदारी एक
                बार कपड़े की सुरक्षा लगातार/ SAMJHDARI EK BAR
                KAPDO KI SURAKHA LAGATAR and other
                formative marks in relation to their impugned goods
                and business of washing powder, detergent powder,
                detergent cake, soap etc., and other allied and
                cognate or from doing any other acts or deeds,
                thereby infringing plaintiff's registered trademarks
                and passing off their products as that of plaintiffs.
                                                                 xxxxx

       (ii)    Further, vide order dated 18.09.2024 itself, the application
moved by plaintiff under Order XXVI Rule 9 CPC inter alia seeking
appointment of Local Commissioner was also allowed. Consequently, Shri
Shivam Mehta, Advocate and Shri Plash Jindal, Advocate were appointed
as "Local Commissioners" with the directions to visit premises of both the
defendants.
       (iii)   A fair amount of infringing material was recovered from the
premises of defendant No.1, however, the defendant No.2 did not co-
operate and as such, the commission could not be executed at his premises.


16.            After getting served, written statement was filed by the
defendants, wherein it was claimed that there is no phonetic similarity
between the marks of both the parties; this Court do not have territorial
jurisdiction to entertain the present suit. It was, however, admitted that
defendant No.1 had already applied for registration of trademark/
label/trade dress/packaging/colour combination/artistic work "SANTRIJI




                                        Page 14 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026




KA TIRANGA /                            for being used on all India basis, but so far
even the publication thereof has not been done by the Trade Mark Registry.


17.            Plaintiff filed replication inter alia denying the averments
made in the written statement and reiterating the ones made in the plaint.


18.            From the pleadings of the parties, following facts emerge:


       (i)     The plaintiff has been using the following marks and tagline;




                                        Page 15 of 59
 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
   V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026




                                  Page 16 of 59
     CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
       V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026




     (ii)    Whereas, the mark being used by defendants are depicted as
under:




                                      Page 17 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

19.            The comparative analysis of the marks, being used by plaintiff
and defendant(s) is provided hereunder:




                                        Page 18 of 59
 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
   V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026




                                  Page 19 of 59
       CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
         V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

20.    (i)     From the perusal of aforesaid comparative analysis, it is
clearly evident that defendant No.1 has copied the plaintiff's
trademark/artistic work including the colour combination of white
background with attractive red font in it's get up and colour scheme,
background image of atom with floating blue particles and along with the
green border with yellow lines. Further, it is also evident that at the top
and bottom of the packaging material, there are parallel horizontal lines
with green colour background.                  Both marks are in respect of similar
goods. Further, both the marks have cross elliptical circles and the colour
combination is clearly same.
       (ii)    It is further evident that defendant No.1 has copied the
plaintiffs' original tagline/slogan/literary work समझदारी एक बार कपड़े की
सुरक्षा लगातार/ SAMJHDARI EK BAR KAPDO KI SURAKHA LAGATAR
in its impugned product.


21.            It is admitted position on record that plaintiff has trademark
registration in his name in respect of TIRANGA under Class 3 goods with
user since the year 2010.


22.            It is further admitted position on record that on 22.07.2024,
the plaintiff had applied for trademark TIRANGA WITH LABEL




              (page 131 of the documents filed by plaintiff), which has so far


                                        Page 20 of 59
     CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.
       V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

not been objected by any of the party, however, the same was abandoned
by the plaintiff and the order of the Trade Mark Registry in this regard is
re-produced hereunder:


              __________________________________________
              xxxxx
                             Trade Marks Act, 1999
               In the matter of Application No.2412809 in Class 3
                                In the name of Vijay Kumar Gupta

                                           ORDER

The above mentioned application was examined and the examination report mentioned therein the objection(s) to acceptance of the application for registration of the trademark was posted on the official website and was also sent on 07.05.2015 to the applicant/applicant's authorized agent. The response to the examination report was required to be submitted on behalf of the applicant within one month from the date of receipt of the examination report.

It was clearly mentioned in the examination report that if no reply is received or a request for a hearing is applied for within the above mentioned stipulated time, the said application shall be treated to have been abandoned for lack of prosecution under Section 132 of the Trade Marks Act, 1999 and thereafter the status of the application in the computer database shall reflect the factual position. However, no response to the examination report has been received so far either mentioning the applicant's comments on the office objections or requesting for hearing.

Page 21 of 59

CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 The above mentioned application is, therefore, deemed to have been abandoned under Rule 38(5) of the Trade Marks Rules, 2002 and the status of the application is changed accordingly in the records of the Trade Marks Registry.

Dated: 29.03.2016 For Registrar of Trade Marks xxxxx

---------------------------------------------------------------

23. (i) On the other hand, defendant No.1 on 11.05.2024 had applied for the registration of trademark SANTRIJI KA TIRANGA (TM Application No.6428003) with following pictorial representation:

(ii) This copy of the Trade Mark application has been duly placed on record by the plaintiff, which has not been disputed by the defendant.

Subsequently, if the mark being used by the defendant is compared to the one which was applied for by the defendant, then it would be evident that the defendant has not stuck to the mark applied for and instead has copied the substantial features of the mark of plaintiff.

24. Now, let us examine as to what registration the defendants have in their favour. Defendant No.1 had applied for registration of trademark "SANTARI WASHING POWDER" in Class 3 with Trade Mark Page 22 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 Registry on 13.01.2026 (TM Application No.3158496), with following pictorial representation:

"

25. The aforesaid registration of defendant No.1 does not mention the mark TIRANGA or TORANGA therein. The learned counsel for the plaintiff has no objection in case the defendants use their assigned trademark.

26. From the Trade Mark Application of defendant No.1, it is submitted that at the time of grant of trademark registration in the name of "SANTARI WASHING POWDER", the user was claimed since 10.04.2015. Now, let us examine the user of mark TIRANGA by the plaintiff. The invoices in this regard are from page Nos.178 to 371 of the documents filed by plaintiff, which clearly show the use of mark TIRANGA in respect of washing powder by the plaintiff from the year 2010 till date.

27. (i) A perusal of the pictures/screen shots of all the advertisements of the plaintiff on e-commerce sites have been placed on record from page Nos.140 to 163 of the documents filed by plaintiff. This clearly shows Page 23 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 that plaintiff has been incurring a lot of money on advertisement of its products.

(ii) The plaintiff has also placed on record the details of his year wise turnover.

28. Now, let us examine as to what kind of admission/denial of documents has been done by the defendant(s), bearing in mind the fact that defendants have not filed their own documents. Most astonishingly, the defendants have denied all the documents filed by the plaintiff without giving specific reason of denial thereof in so much so that in their zeal to deny those documents, the defendants have even denied their own application filed for obtaining their trademark, their representation before the Trade Mark Registry and comparative analysis of the marks.

29. Order VIII Rules 3A and 5 CPC clearly provides for specific admission and denial of the pleadings in the plaint. A general or evasive denial is not treated as sufficient. Proviso to Order VIII Rule 5 CPC provides that even the admitted facts may not be treated to be admitted, still in its discretion the Court may require those facts to be proved. This is an exception to the general rule. General rule is that the facts admitted, are not required to be proved. The Hon'ble High Court of Delhi in case reported as, "RFA (OS) No.17/2007", titled as, "Vijaya Myne V/s Satya Bhushan Kaura" (DOD: 25.05.2007) has been pleased to lay down as under:

Page 24 of 59
CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 xxxxx
12. ....... In the process, the Court is also required to ignore vague, evasive and unspecific denials as well as inconsistent pleas taken in the written statement and replies. Even a contrary stand taken while arguing the matter would be required to be ignored.

xxxxx

30. The learned counsel for the defendants has very vehemently argued that the trademarks TORANGA and impugned Trademark "SANTARI JI KA TIRANGA" are not phonetically similar. I do not find any substance in this argument of learned counsel for the defendant(s) for the simple reason that it is not phonetic similarity alone which is to be considered for comparing the marks. A comparative analysis of the marks have already been made in preceding paragraph No.19 which clearly shows the imitation of the mark of the plaintiff by the defendants.

31. The learned counsel for the defendants has not argued on the issue of territorial jurisdiction. Recently, the Division Bench of Hon'ble High Court of Delhi in case reported as, "FAO (OS) (Comm.) No.66/2025", titled as, "M/s Kohinoor Seed Fields India Pvt. Ltd. V/s M/s Veda Seed Sciences Pvt. Ltd." (DOD: 03.12.2025), while deliberating upon the aspect of territorial jurisdiction of Courts dealing in trademark cases has been pleased to lay down as under:

xxxxx
17. Whether the impugned judgment is correct in holding that the registration of the asserted trade marks of the appellant in Delhi would not confer Page 25 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.

V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 jurisdiction on this Court.

17.1 The learned Single Judge has ruled against the appellant, on this issue, relying on the judgment of the Supreme Court in Dhodha House.

17.2 We are unable to sustain this finding.

17.3 The Supreme Court, in Dhodha House, decided two appeals, i.e., Civil Appeal No.6248/1997 (Dhodha House v. S.K. Maingi) and Civil Appeal No.16/1999 (Patel Field Marshal Industries and Ors. v. P.M. Diesel Ltd.). Of these, the decision in Civil Appeal No.6248/1997 is not of relevance for our purpose.

17.4 In paras 17 and 18 of the impugned judgment, the learned Single Judge has placed reliance on the exposition of law, in Dhodha House, to the effect that the cause of action, to institute an infringement suit, arises only where when a registered trademark is used and not "when the application is filed for registration of a trademark." In thus paraphrasing the ratio decidendi of Dhodha House, the learned Single Judge is correct.

17.5 Where the learned Single Judge has erred, in our opinion, is in his failing to note that the appellant was not invoking the jurisdiction of this Court because its application for registration of the asserted marks, was filed within the jurisdiction of this Court, but because the asserted marks were registered within such jurisdiction.

Page 26 of 59

CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 17.6 Dhodha House holds, unexceptionably, that a mere filing of an application for registration does not give rise to a cause of action for infringement. The registration of a trademark, on the other hand, unquestionably does. This is apparent from Section 28(1)18 of the Trade Marks Act which confers, on the proprietor of a validly registered trademark, both the right to exclusively use the said trademark as well as for remedies against infringement of the mark. Infringement, throughout Section 29 of the Trade Marks Act, presupposes registration of the infringed trade mark, as each sub-section of Section 29 commences with the words "A registered trade mark is infringed ..."

17.7 There can, therefore, be no infringement of an unregistered trade mark. The very first criterion to be satisfied for a case of infringement to sustain is that the infringed mark is registered. The expression "cause of action" is defined, classically, as the bundle of facts which the plaintiff would have to prove to succeed in the action. Alternatively, it is defined as "every fact which, if traversed, it would be necessary for the plaintiff to prove in order to support his right to a judgement of the court". Kusum Ingots & Alloys Ltd v. Union of India comprehensively defined the expression "cause of action", thus:

"6.Cause of action implies a right to sue. The material facts which are imperative for the suitor to allege and prove constitute the cause of action. Cause of action is not defined in any statute. It has, however, been judicially interpreted inter alia to Page 27 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 mean that every fact which would be necessary for the plaintiff to prove, if traversed, in order to support his right to the judgment of the Court. Negatively put, it would mean that everything which, if not proved, gives the defendant an immediate right to judgment, would be part of cause of action. Its importance is beyond any doubt. For every action, there has to be a cause of action, if not, the plaint or the writ petition, as the case may be, shall be rejected summarily."

Viewed thus, it is obvious that the registration of the asserted mark is an indispensable part of the right to sue for infringement, and to succeed in the suit. If the defendant traverses the assertion of the plaintiff that the mark is registered, the plaintiff would have to prove the fact. The registration of the asserted mark is, therefore, in a way the sine qua non for maintaining an infringement action.

17.8 Among the remedies available against infringement, of a registered trademark is, moreover, the remedy of injunction, as per Section 135(1)22 of the Trade Marks Act. The mere registration of a trademark, therefore, confers, on the proprietor of the registered trademark, the right to obtain an injunction, where the trademark is infringed. The registration of the trademark, therefore, unquestionably constitutes not just a part, but an indispensable part of the cause of action for an infringement suit.

17.9 The learned Single Judge, in holding that Page 28 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 the registration of the asserted trademarks of the appellant in Delhi did not constitute part of the cause of action to institute the suit has, therefore, ruled contrary to Section 28(1) of the Trade Marks Act.

17.10 Dhodha House does not exposit any such proposition. What it holds is that territorial jurisdiction cannot be vested in a Court merely because the advertisement of the application filed by the plaintiff seeking registration of the asserted marks was within such jurisdiction. In this context, it is relevant to extract paras 30 and 31 of the decision in Dhodha House, thus:

"30. The said decision has no application in the instant case for more than one reason. For the purpose of registration of a trade mark, an application must be filed in the branch office of the Registrar of Trade Marks. It is not in dispute that under Section 5(3) of the 1958 Act, the Central Government has issued a notification in the Official Gazette defining the territorial limits within which an office of the Trade Marks Registry may exercise its functions. The office of the Trade Marks Registry at New Delhi exercises jurisdiction over the States of Haryana, Himachal Pradesh, Jammu and Kashmir, Punjab, Rajasthan and Uttar Pradesh and the Union Territory of Chandigarh and the National Capital Territory of Delhi. Whereas in Dhodha House v. S.K. Maingi no such application has been filed, admittedly in Patel Field Marshal Industries v. P.M. Diesels Ltd. the Delhi office has no jurisdiction as parties Page 29 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 are residents of Rajkot and an application was filed by the appellant for registration of its trade mark at Bombay. If an objection is to be filed, the same has to be filed at Bombay. An advertisement by itself in a journal or a paper would not confer jurisdiction upon a court, as would be evident from the following observations of this Court in Oil and Natural Gas Commission v. Utpal Kumar Basu:
"Therefore, broadly speaking, NICCO claims that a part of the cause of action arose within the jurisdiction of the Calcutta High Court because it became aware of the advertisement in Calcutta, it submitted its bid or tender from Calcutta and made representations demanding justice from Calcutta on learning about the rejection of its offer. The advertisement itself mentioned that the tenders should be submitted to EIL at New Delhi; that those would be scrutinised at New Delhi and that a final decision whether or not to award the contract to the tenderer would be taken at New Delhi. Of course, the execution of the contract work was to be carried out at Hazira in Gujarat. Therefore, merely because it read the advertisement at Calcutta and submitted the offer from Calcutta and made representations from Calcutta would not, in our opinion, constitute facts forming an integral part of the Page 30 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 cause of action. So also the mere fact that it sent fax messages from Calcutta and received a reply thereto at Calcutta would not constitute an integral part of the cause of action."

31. A cause of action will arise only when a registered trade mark is used and not when an application is filed for registration of the trade mark. In a given case, an application for grant of registration certificate may or may not be allowed. The person in whose favour a registration certificate has already been granted (sic) indisputably will have an opportunity to oppose the same by filing an application before the Registrar, who has the requisite jurisdiction to determine the said question. In other words, a suit may lie where an infringement of trade mark or copyright takes place but a cause of action for filing the suit would not arise within the jurisdiction of the court only because an advertisement has been issued in the Trade Marks Journal or any other journal, notifying the factum of filing of such an application."

(Emphasis supplied) 17.11 Thus, even in Dhodha House, the application for registration of the trademark was filed at Bombay. The advertisement, advertising the filing of the application, was, inter alia, issued in Delhi. It was on the ground that the advertisement of the application was also issued in Delhi that the jurisdiction of this Court was sought to be invoked. The Supreme Court held Page 31 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 that the mere fact that the advertisement of the filing of the application for registration of the mark, was also issued in Delhi, when the application itself was filed in Bombay, could not confer jurisdiction on this Court to entertain the suit.

17.12 The appellant, in the present case, never sought to invoke the jurisdiction of this Court on the ground that the application for registration of the asserted trade marks was advertised within the jurisdiction of this Court, but that the registrations were granted by the Trade Mark Office at Delhi.

17.13 The Supreme Court has clearly held, in para 31 of Dhodha House, that the suit would lie where infringement of the trademark takes place. Infringement of trademark, per definition, is dependent on the registration of the mark. Thus, in para 31, the decision in Dhodha House in fact emphasizes the jurisdiction of the Court where the asserted mark is registered to entertain an infringement action. We are, therefore, of the opinion that the fact that the marks asserted by the appellant in the present case were registered within the jurisdiction of this Court was by itself a factor which entitled the appellants to institute the suit before this Court. The learned Single Judge, in our considered opinion, is not correct in having held otherwise.

18. Whether the Marketing Agreement formed part of the cause of action for instituting the suit and, therefore, whether the suit was amenable to the territorial jurisdiction of this Court Page 32 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 18.1 The finding, of the learned Single Judge, that the Marketing Agreement dated 1 January 2022 executed between the appellant and the respondent did not form part of cause of action in the suit is, to our mind, clearly fallacious. The learned Single Judge has extensively relied, in arriving at this finding, on the fact that the appellant had moved IA 20138/2022 under Order II Rule 2 of the CPC, seeking leave to separately sue the respondent for breach of the Marketing Agreement and that leave, as sought, had been granted by a learned Single Judge of this Court by order dated 12 July 2023. The learned Single Judge has also relied on the fact that, in paras 49 and 50 of the plaint, which dealt with cause of action and jurisdiction, there is no reference to the Marketing Agreement.

18.2 We are not able to concur with the learned Single Judge on any of these findings.

18.3 Firstly, a bare reading of the plaint makes it clear that the plaintiff had asserted, at more points than one, that the manner of use, by the respondent, of the infringing marks, was in breach of the Marketing Agreement executed between the appellant and the respondent. Inter alia, these assertions are to be found in paras 28 to 30 of the plaint, which already stand reproduced in para 3.2(viii) supra.

18.4 Section 29 of the Trade Marks Act, in its various sub-sections, defines "infringement". Each sub-section commences with the words, "A registered trade mark is infringed by a person who, not being a registered proprietor or a person Page 33 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 using by way of permitted use ..." Ergo, infringement has necessarily to be by a person who has no authority to use the allegedly infringing mark either as its registered proprietor or by way of permitted user. A person who uses the mark as a permitted user cannot, therefore, be an infringer of the mark.

18.5 It is for this reason that the appellant has specifically asserted, in the plaint, that the user of the infringing mark by the respondent was in breach of the Marketing Agreement and the extent to which the respondent had been permitted to use the appellant's mark thereunder. User of the appellant's mark in breach of the Marketing Agreement was, therefore, specifically alleged in the plaint, to buttress the assertion that the respondent was not using the infringing mark as a permitted user within the meaning of Section 29 of the Trade Marks Act.

18.6 The learned Single Judge has failed to take stock of these assertions in the plaint, which more than amply demonstrate that the Marketing Agreement, and its covenants, constitute an essential part of the cause of action on which the plaint is based.

18.7 Once the Marketing Agreement and its covenants constitute a part of the cause of action on which the plaint is based, courts having jurisdiction over the place of execution of the Marketing Agreement would ipso facto have jurisdiction to adjudicate on the suit. On the aspect of cause of action founded on breach of a contract, the Supreme Court has held, in A.B.C. Laminart (P) Ltd v. A.P. Agencies, thus:

Page 34 of 59
CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 "15. In the matter of a contract there may arise causes of action of various kinds. In a suit for damages for breach of contract the cause of action consists of the making of the contract, and of its breach, so that the suit may be filed either at the place where the contract was made or at the place where it should have been performed and the breach occurred. The making of the contract is part of the cause of action. A suit on a contract, therefore, can be filed at the place where it was made. The determination of the place where the contract was made is part of the law of contract."

(Emphasis supplied) In a similar vein, Prakash Kaur v. K.G. Ringshia holds that "in cases where cause of action consist of breach of contract, a suit can be filed at the place where contract is made or to be performed and also where breach occurs."

18.8 As the plaint of the appellant was premised on the ground that the use, by the respondent, of the allegedly infringing marks breached the Marketing Agreement between them, the Marketing Agreement constituted part of the cause of action on which the suit was based and, therefore, this Court, being the Court within whose jurisdiction the Marketing Agreement was admittedly executed, would be possessed of territorial jurisdiction to entertain the suit and adjudicate on the lis.

19. Re. availability of the respondent's products on e-commerce websites Page 35 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 19.1 One of the grounds on which the appellant asserted that this Court has territorial jurisdiction in the matter, was that the respondent's products are available on e-commerce websites, which can be accessed in Delhi. The learned Single Judge has observed that there are only two e-commerce websites to which specific allusion is to be found in the plaint, which are IndiaMart and Kalgudi.

19.2 The impugned judgment holds that availability of the respondent's marks on the IndiaMart and Kalgudi websites could not confer jurisdiction on this Court, as the listings of the products on the IndiaMart and Kalgudi websites was not at the instance of the respondent, but at the instance of some third parties.

19.3 The learned Single Judge has also relied on the judgment of the Division Bench of this Court in Banyan Tree Holding to hold that as there was no evidence of any orders having been placed on IndiaMart or Kalgudi for purchasing the allegedly infringing products of the respondent, the listing of the said products on the said platforms could not constitute a basis for this Court to exercise jurisdiction.

19.4 The decision in Banyan Tree Holding 19.4.1 Banyan Tree Holding25 , the plaintiff before the Division Bench of this Court in the said case, sued the defendants for having used the mark "BANYAN TREE RETREAT" with a device of a Banyan Tree which, according to BTH, infringed its registered trademark. The Division Bench notes, in para 5 of its judgment, Page 36 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 the recital, in the judgment of the learned Single Judge of this Court on the aspect of territorial jurisdiction, as pleaded by BTH, thus:

"5. The learned single Judge has, in the referral order dated 11.8.2008, noticed that the plaintiff has in para 30 of the plaint claimed that this Court has the territorial jurisdiction under Section 20 of the Code of Civil Procedure, 1908 (CPC) to entertain the suit. According to the Plaintiff the Defendants solicit business through use of the impugned mark "BANYAN TREE RETREAT" and the Banyan device in Delhi. It is stated that "the Defendants have presence in Delhi through their website http://www.makprojects.com/banyantree.ht m which is accessible in Delhi." It is further contended that "the said website is not a passive website. It not only provides contact information but also seeks feedback and inputs from its customers through an interactive web-page." Further, the Plaintiff submits that the services of the Defendants are being offered to the customers in Delhi "also because of the ubiquity, universality and utility of the features of the Internet and the World Wide Web and hence the cause of action has arisen within the jurisdiction of this Court."

19.4.2 The Division Bench formulated three questions as arising before it for consideration, of which the first two are relevant, and may be reproduced thus:

Page 37 of 59
CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 "(i) For the purposes of a passing off action, or an infringement action where the Plaintiff is not carrying on business within the jurisdiction of a court, in what circumstances can it be said that the hosting of a universally accessible website by the Defendants lends jurisdiction to such Court where such suit is filed ("the forum court")?
(ii) In a passing off or infringement action, where the defendant is sought to be sued on the basis that its website is accessible in the forum state, what is the extent of the burden on the Plaintiff to prima facie establish that the forum court has jurisdiction to entertain the suit?"
19.4.3 The Division Bench observed, at the outset of its discussion, that the suit before it was not one for infringement, but for passing off. It observed that, if the suit was one for infringement, this Court would in any event have territorial jurisdiction in the matter, in view of Section 134(2) of the Trade Marks Act, as BTH was carrying on business within the jurisdiction of this Court. In a case of passing off, however, Section 134 would not be applicable and jurisdiction would have to vest in the Court in terms of Section 20 of the CPC.
19.4.4 The defendants before this Court were situated at Hyderabad. As such, Section 20(a) would not apply. BTH sought to invoke the jurisdiction of this Court on the basis of Section 20(c) of the CPC, contending that, as the defendants had an interactive website which Page 38 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 could be accessed within the jurisdiction of this Court, this Court had jurisdiction in the matter.
19.4.5 The Division Bench of this Court embarked on an exhaustive analysis of the entire law relating to territorial jurisdiction in the case of e-commerce, in this country as well as across the globe. Following the said analysis, questions
(i) and (ii) as framed by it were answered thus, by the Division Bench:
"42. This Court holds that jurisdiction of the forum court does not get attracted merely on the basis of interactivity of the website which is accessible in the forum state. The degree of the interactivity apart, the nature of the activity permissible and whether it results in a commercial transaction has to be examined. For the 'effects' test to apply, the Plaintiff must necessarily plead and show prima facie that the specific targeting of the forum state by the Defendant resulted in an injury or harm to the Plaintiff within the forum state. For the purposes of a passing off or an infringement action (where the plaintiff is not located within the jurisdiction of the court), the injurious effect on the Plaintiff's business, goodwill or reputation within the forum state as a result of the Defendant's website being accessed in the forum state would have to be shown. Naturally therefore, this would require the presence of the Plaintiff in the forum state and not merely the possibility of such presence in the future. Secondly, to show that an injurious effect has been felt by the Page 39 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.

V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 Plaintiff it would have to be shown that viewers in the forum state were specifically targeted. Therefore the 'effects' test would have to be applied in conjunction with the "sliding scale" test to determine if the forum court has jurisdiction to try a suit concerning internet based disputes.

43. The question no. (i) is accordingly answered.

Question (ii) : In a passing off or infringement action, where the defendant is sought to be sued on the basis that its website is accessible in the forum state, what is the extent of the burden on the Plaintiff to prima facie establish that the forum court has jurisdiction to entertain the suit?

44. This brings us to the question as to the extent of burden of proof on the Plaintiff to prima facie show that the Defendant has purposefully availed of the jurisdiction of this court. In the present case, it is argued that by enabling customers to go on the website and get a copy of its brochure and make enquiries, the Defendant must be held to have purposefully availed of the jurisdiction of this court. The question that arises is for the purposes of Section 20 (c) CPC, in such circumstances, is what is the extent of the burden on the Plaintiff to show prima facie that a part of the cause of action arose Page 40 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 within the jurisdiction of the forum court.

45. This court holds that in order to prima facie establish that the Defendant purposefully availed of the jurisdiction of this court, the Plaintiff would have to show that the Defendant engaged in some commercial activity in the forum State by targeting its website specifically at customers within that State. This is consistent with the law laid down in Cybersell and reiterated later in Toys R Us. It is also consistent with the application of the 'tighter' version of the 'effects' test which is 'targeting'. In any action for passing off or infringement, it would have to be shown that the Defendant by using its mark intended to pass off its goods as that of the Plaintiff's. A mere hosting of a website which can be accessible from anyone from within the jurisdiction of the court is not sufficient for this purpose. Also a mere posting of an advertisement by the Defendant depicting its mark on a passive website which does not enable the Defendant to enter into any commercial transaction with the viewer in the forum state cannot satisfy the requirement of giving rise to a cause of action in the forum state. Even an interactive website, which is not shown to be specifically targeted at viewers in the forum state for commercial transactions, will not result in the court of the forum state having jurisdiction. In sum, for the purposes of Section 20 (c) CPC, in order to show that some part of the cause of action has arisen in the forum state by Page 41 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 the use of the internet by the Defendant, the Plaintiff will have to show prima facie that the said website, whether euphemistically termed as "passive plus"

or "interactive" was specifically targeted at viewers in the forum state for commercial transactions. The Plaintiff would have to plead this and produce material to prima facie show that some commercial transaction using the website was entered into by the Defendant with a user of its website within the forum state and that the specific targeting of the forum state by the Defendant resulted in an injury or harm to the Plaintiff within the forum state. Question no. (ii) is answered accordingly."

(Emphasis supplied) 19.4.6 The learned Single Judge is, therefore, correct in his view that, as per the law declared in Banyan Tree Holding, the mere existence of an interactive website of the defendant, accessible within the territorial jurisdiction of this Court, would not be sufficient for the suit to be maintainable here. It would additionally have to be shown that some commercial transaction was concluded within the jurisdiction of this Court.

xxxxx

32. In the end, the learned counsel very bleakly argued that the invoices placed on record by the plaintiff (i.e from pages 186 to 371) which are for the period from 2010 to 2014 shows that the plaintiff did not use his mark TIRANGA during this period. I am of the considered opinion that this makes no difference whatsoever, particularly in the teeth of the Page 42 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 fact that plaintiff has admittedly been using the trademark TIRANGA in respect of his goods even till today and the invoices predicated to be taken on record today have been duly allowed at the time of allowing of application filed by plaintiff under Order XIII-A Rule 5 CPC.

33. (i) It is also a matter of fact that it is the same defendant No.1, who had violated the other trademark of one Shri Sunil Niranjan Shah, whereby the defendant No.1 had malafidely and deliberately adopted the identical Trademark/label/trade-dress/packaging/color combination/artistic work "SANTARI JI KI GAY CHHAP/ / / / " in relation to the said person's well recognized trademark/label/trade dress/packaging/colour combination/artistic work "COW BRAND/GAAY CHAAP/GAAY CHHAP (COW BRAND) along with Device of GAAY CHHAP/COW BRAND/ / / " (reference CS Comm.No.525/2024, titled as, Sunil Niranjan Page 43 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 Shah Vs Laxmi Chand Ahuja).

(ii) This prima facie indicates that defendant No.1 is in the habit of piggy bagging upon the trade marks and goodwill of plaintiff and of other registered trademark holders.

34. (i) In view of the above discussion, the plaintiff is found to have not only good prima facie case, but impeccable case against the defendants. It is the plaintiff who is going to suffer irreparable loss as well as injury if injunction sought for is not granted in his favour. Further, the balance of convenience is also clearly towards the plaintiff and against the defendants.

(ii) The application filed by plaintiff under Order XXXIX Rule 1 & 2 CPC is accordingly allowed.

35. It has been very vehemently argued by learned counsel for the plaintiff that there is no need to record evidence in the matter. In support of his contentions, he has relied upon the following judgments:

(a) Case reported as, "CS (Comm.) No.1203/2018", titled as, "AKTIEBOLAGET VOLVO & Ors. V/s Gyan Singh & Anr."

(DOD: 25.04.2023);

(b) Case reported as, "CS (Comm.) No.478/2019", titled as, "Sandisk LLC V/s Amit & Ors." (DOD: 01.03.2023);

(c) Case reported as, "CS (Comm.) No.564/2020", titled as, "Imagine Marketing Private Ltd. V/s M/s Green Accessories Through Its Proprietor & Anr." (DOD: 21.03.2022);

(d) Case reported as, "CS (Comm.) No.675/2019", titled as, "Dhani Loans And Services Limited & Anr. V/s Page 44 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 WWW.Dhanifinance.Com & Ors." (DOD: 12.10.2022);

(e) Case reported as, "CS (Comm.) No.929/2018", titled as, "Sanofi & Anr. V/s Faisal Mushtaq & Ors." (DOD: 16.11.2018);

(f) Case reported as, "CS (Comm.) No.413/2021", titled as, "LT Foods Limited V/s Saraswati Trading Company" (DOD:

11.11.2022);

(g) Case reported as, "CS (Comm.) No.1219/2018", titled as, "Shri Ved Prakash Garg Trading As M/s Parul Food Products V/s M/s Gurudev Industries" (DOD: 20.12.2018);

(h) Case reported as, "CS (OS) No.3466/2012", titled as, "Disney Enterprises Inc. & Anr. V/s Balraj Muttneja & Ors." (DOD: 20.02.2014); and

(i) Case reported as, "CS (Comm.) No.564/2020" titled as, "Imagine Marketing Private Limited V/s M/s Green Accessories Through: Its Proprietor & Anr." (DOD: 21.03.2022).

36. The judgment in case of LT Foods (supra) and Shri Ved Prakash Garg (supra) has been referred to establish the point that the report of Local Commissioner in itself can be treated as evidence.

37. The learned counsel has further very vehemently argued that in the teeth of material available on record in the form of plaint, documents and the report of leaned Local Commissioner, no useful purpose would be served asking the plaintiff to lead evidence with regard to the grant of prayer qua damages and cost.

Page 45 of 59

CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

38. In case reported as, "AKTIEBOLAGET VOLVO" (supra), the Hon'ble High Court of Delhi has been pleased to observe as under:

xxxxx
10. At the hearing on 19thApril, 2023, the counsels for the defendants on instructions submitted that the defendants were agreeable to a decree of permanent injunction being passed against the defendants.

Counsel for the plaintiffs also pressed for costs and damages of Rs.10,00,000/- to be apportioned between the defendants.

xxxxx xxxxx

17. I am of the opinion that no purpose would be served by directing the plaintiffs to lead evidence by filing examination-in-chief by way of affidavit. The defendants have no reasonable prospect of succeeding in the present suit. Therefore, in my opinion, this is a fit case where a Summary Judgment in terms of Order XIII-A of the CPC, as applicable to commercial disputes of a specified value, read with Rule 27 of the IPD Rules, deserves to be passed in favour of the plaintiffs and against the defendants.

xxxxx

39. The Hon' ble High Court, thereafter in paragraphs No.22 and 23 of the aforesaid judgment has been pleased to lay down as under:

xxxxx
22. Clearly, the customers are being misled by the defendants and the entire effort is deliberate and dishonest. This amounts to dilution of the reputation and goodwill of the plaintiffs' marks and causing loss to the plaintiffs in business and reputation. The members of the public are bound to confuse bicycles manufactured and sold by the defendants under the Page 46 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.

V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 mark VOLVO as emanating from the plaintiffs. The defendants have been making unlawful gains at the expense of the plaintiffs. I am convinced that this is nota case of innocent adoption by the defendants. The Court cannot ignore such flagrant misuse of the plaintiffs' marks by the defendants. Even though the claim of the plaintiffs for damages, based on the recoveries made at the premises of the defendant no.2 and the invoices placed on record, is close to Rs.20,00,000/-, I deem it appropriate to award a sum of Rs.10,00,000/-towards damages and costs to the plaintiffs.

23. Taking into account that the defendants no. 3 and 4 are the manufacturers and suppliers of the aforesaid goods and the defendants no.1and 2 were selling the goods supplied by the defendants no.3 and 4, out of the aforesaid amount, the defendants no.3 and 4 shall be liable to pay Rs.6,50,000/- in favour of the plaintiffs and the defendants no.1 and 2 shall be liable to pay Rs.3,50,000/- in favour of the plaintiffs.

xxxxx

40. The other judgment(s) sought to be relied upon by learned counsel for the plaintiff also lays down the same law.

41. Amended Order XIII-A of CPC, as applicable to commercial disputes, enables the Court to decide a claim or part thereof without recording oral evidence. Order XIII-A of CPC seeks to avoid the long drawn process of leading oral evidence in certain eventualities. Consequently, the said provision enables disposal of commercial disputes in a time bound manner and promotes the object of the Commercial Courts Act, 2015.

Page 47 of 59

CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

42. Rule 3 of Order XIII-A of CPC empowers the Court to grant a summary judgment against a defendant where on an application filed in that regard, the Court considers that the defendant has no real prospect of successfully defending a claim and there is no other compelling reason as to why the claim should not be disposed of before recording of oral evidence. Order XIIIA (3) of CPC, as applicable to commercial disputes, is reproduced herein below:-

xxxxx "3. Grounds for summary judgment.--The Court may give a summary judgment against a plaintiff or defendant on a claim if it considers that-
(a) the plaintiff has no real prospect of succeeding on the claim or the defendant has no real prospect of successfully defending the claim, as the case may be; and
(b) there is no other compelling reason why the claim should not be disposed of before recording of oral evidence."

xxxxx

43. The defendants cannot be allowed to piggy bag upon the reputation of plaintiff. The Hon'ble High Court of Delhi in a case involving somewhat similar facts, i.e in case reported as, "1992 SCC Online Del 122", titled as, "The Tata Iron & Steel Company Ltd. V/s Mahavir Steels & Ors." (DOD: 25.02.1992), has been pleased to hold as under:

xxxxx
14. .........An imitation remains an imitation whether it is done by one or by many. It acquires no legitimacy. A wrong is not righted by the following it musters. Infringement of trade mark by a trader cannot be justified on the ground that there are others Page 48 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.

V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 like him who are doing the same. There is a growing tendency to copy the trade marks to cash upon some one else's business reputation . The pirates of trade marks are like parasites clinging to others for their growth. Imitators of trade marks have the sole object of diverting the business of others. This tendency must be curbed in the interest of the trade and the consumers.

xxxxx

44. Further in case reported as, "CS (Comm.) No.126/2022", titled as, "M.L Brother LLP V/s Mahesh Kumar Bhuralal Tanna" (DOD:

12.05.2022), the Hon'ble High Court of Delhi has been pleased to lay down that Local Commissioner's report can be read in evidence in terms of Order XXVI Rule 10(2) CPC. For ready reference, the said observations are re-produced as under:
xxxxx
10. Order 26 Rule 10 (2) CPC stipulates that the report of the Commissioner and the evidence taken by the Commissioner shall be evidence in the suit and shall form part of the record. The said provision reads as under:
10. Procedure of Commissioner.-- (1) The Commissioner, after such local inspection as he deems necessary and after reducing to writing the evidence taken by him, shall return such evidence, together with his report in writing signed by him, to the Court.

(2) Report and depositions to be evidence in suit. Commissioner may be examined in person.--The report of the Commissioner and the evidence taken by him (but not the evidence without the report) shall be evidence in the suit and shall form part of the record;

Page 49 of 59

CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 but the Court or, with the permission of the Court, any of the parties to the suit may examine the Commissioner personally in open Court touching any of the matters referred to him or mentioned in his report, or as to his report, or as to the manner in which he has made the investigation."

11. In Levi Strauss & Co. v. Rajesh Agarwal 2018 IAD (Delhi) 622, this Court examined the said provision and held that once the Commissioner has filed the evidence along with his report, it becomes evidence in the suit itself. Under Order 26 Rule 10(2) CPC it is not mandatory to examine the Commissioner to admit the report of the Commissioner as evidence in the suit. The relevant observations are as under:

8. The Local Commissioner is in fact a representative of the Court itself and it is for this reason that Order 26 Rule 10 (2) of CPC clearly provides that once the Commissioner has filed the evidence along with his report the same shall be treated as evidence in the suit and shall form part of the record.
xxx xxx xxxx
10. The rationale behind Order 26 Rule 10 (2) of CPC is clear i.e. the Commissioner is appointed as a representative of the Court and evidence collected by the Commissioner along with the report of the Commissioner would be evidence in the suit, subject to any objection raised by any party. If any party has any objection to Commissioner's report or to the evidence, such party has an option to examine the Commissioner personally in Page 50 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.

V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 open Court. Such examination is however, neither compulsory nor required especially in cases where the party does not challenge the report. In the present case, a perusal of the written statement filed by the Defendant clearly reveals that the Defendant does not challenge the Commissioner's report. Para of the written statement is set out below..."

12. This position of law has been reiterated by this Court in Vinod Goel v. Mahesh Yadav [RFA 598/2016 decided on 23rd May, 2018] wherein the Court observed as under:

"7. It is the settled proposition in law that when a Commissioner is appointed, he acts as the officer of the Court and it is not necessary for the Commissioner to be examined. This is clearly laid down by the Supreme Court in Misrilal Ramratan & Ors. Mansukhlal & Ors. v. A.S. Shaik Fathimal & Ors., 1995 Supp (4) SCC 600, wherein the Court held as under:
"It is now settled law that the report of the Commissioner is part of the record and that therefore the report cannot be overlooked or rejected on spacious plea of non-examination of the Commissioner as a witness since it is part of the record of the case."

8. Even this Court, recently in Levis Strauss v. Rajesh Agarwal [RFA 127/2007 decision dated 3rd January, 2018], held as under

"11. The rationale behind Order 26 Rule 10 (2) of CPC is clear i.e. the Commissioner is appointed as a representative of the Court and evidence collected by the Commissioner Page 51 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.

V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 alongwith the report of the Commissioner would be evidence in the suit, subject to any objection raised by any party. If any party has any objection to Commissioner's report or to the evidence, such party has an option to examine the Commissioner personally in open Court. Such examination is however, neither compulsory nor required especially in cases where the party does not challenge the report."

9. Mr. Prag Chawla clearly concedes that there may be no requirement to examine the Local Commissioner once the Commissioner is appointed by a Court.

10. Under these circumstances, since the Commissioner had visited the suit property and had submitted the report, it is deemed appropriate that the matter is remanded back to the Trial Court to decide the matter afresh after taking into consideration the report of the Local Commissioner, Mr. Y.D. Nagar dated 5th January, 2000 in Suit No.2198/1999.

13. In view of Order 26 Rule 10(2) CPC and the judgments discussed above, the settled legal position that emerges is that the report of the Local Commissioner can be treated as evidence in the suit where it is not challenged by any party. Accordingly, in the present case the report of the Local Commissioner and the contents therein can be relied upon by the Court as evidence as the same is unchallenged.

xxxxx (underlining which is mine emphasized) Page 52 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

45. There is no opposition on the part of defendants to the report of learned Local Commissioner filed in the matter.

46. After considering the facts and circumstances of the case in totality, I am of the considered opinion that there is no real prospect of defendants succeeding in proving their defence. Thus, no useful purpose would be served by allowing the proceedings to meander mindlessly in Court and to clog the justice delivery system. Therefore, in my opinion, present is a fit case where the Summary Judgment in terms of Order XIII- A of the CPC, as applicable to commercial disputes, deserves to be passed in favour of the plaintiff and against the defendant. Reference in this regard may be made to the judgment in case reported as, "2019 SCC OnLine Del 10764", titled as, "Su-Kam Power Systems Ltd. V/s Kunwer Sachdev", wherein the Hon' ble High Court of Delhi has been pleased to observe as under:

xxxxx "90. To reiterate, the intent behind incorporating the summary judgment procedure in the Commercial Court Act, 2015 is to ensure disposal of commercial disputes in a time-bound manner. In fact, the applicability of Order XIIIA, CPC to commercial disputes, demonstrates that the trial is no longer the default procedure/norm.
91. Rule 3 of Order XIIIA, CPC, as applicable to commercial disputes, empowers the Court to grant a summary judgment against the defendant where the Court considers that the defendant has no real prospects of successfully defending the claim and there is no other compelling reason why the claim Page 53 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.

V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 should not be disposed of before recording of oral evidence. The expression "real" directs the Court to examine whether there is a "realistic" as opposed to "fanciful" prospects of success. This Court is of the view that the expression "no genuine issue requiring a trial" in Ontario Rules of Civil Procedure and "no other compelling reason.....for trial" in Commercial Courts Act can be read mutatis mutandis. Consequently, Order XIIIA, CPC would be attracted if the Court, while hearing such an application, can make the necessary finding of fact, apply the law to the facts and the same is a proportionate, more expeditious and less expensive means of achieving a fair and just result.

92. Accordingly, unlike ordinary suits, Courts need not hold trial in commercial suits, even if there are disputed questions of fact as held by the Canadian Supreme Court in Robert Hryniak (supra), in the event, the Court comes to the conclusion that the defendant lacks a real prospect of successfully defending the claim."

xxxxx

47. (i) Considering the present case on the touchstone of the law laid down in the above referred judgments, I find that no useful purpose would be served, firstly by framing the issue with regard to grant of damages & cost and then asking the plaintiff to lead evidence in the matter. I am further of the considered opinion that there is no defence available on record on part of defendants which debars the plaintiff from claiming decree in the matter, as there is no real prospect of defendant successfully contesting their claim.

(ii) Further, while going through the report of learned Local Page 54 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 Commissioner, it is evident that approximately 118 gunny bags (stitched & sealed) of infringing goods (valuing total approx Rs.1,50,000/-) were recovered from the premises of defendant No.1; whereas, defendant No.2 did not allow/co-operate with the learned Local Commissioner for execution of commission at his premises.

(iii) Be that as it may, taking into account the documents relied upon by the plaintiff, it is observed that plaintiff has a good case and no useful purpose would be served by going to trial in the matter. I order accordingly.

48. As regards the damages claimed for by the plaintiff, it is noted that The Delhi High Court Intellectual Property Rights Division Rules, 2022 provide guidance on the manner in which the damages could be calculated in such cases. Rule 20 of the IPD Rules, 2022 is set out below:

xxxxx "20. Damages/Account of profits:A party seeking damages/account of profits, shall give a reasonable estimate of the amounts claimed and the foundational facts/account statements in respect thereof along with any evidence, documentary and/or oral led by the parties to support such a claim. In addition, the Court shall consider the following factors while determining the quantum of damages:
(i) Lost profits suffered by the injured party;
(ii) Profits earned by the infringing party;
(iii) Quantum of income which the injured party may have earned through royalties/license fees, had the use of the subject IPR been duly authorized;
(iv) The duration of the infringement;
(v) Degree of intention/neglect underlying the infringement;
Page 55 of 59

CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

(vi) Conduct of the infringing party to mitigate the damages being incurred by the injured party; In the computation of damages, the Court may take the assistance of an expert as provided for under Rule 31 of these Rules.

xxxxx

49. Further, on the aspect of damages, in case reported as, "2019:DHC:2185", tilted as, "Koninlijke Philips and Ors. V/s Amazestore & Ors.", the Hon'ble High Court of Delhi has been pleased to lay down certain standards for grant of damages in following terms:

xxxxx "41. Keeping in view the aforesaid, this Court is of the view that the rule of thumb that should be followed while granting damages can be summarized in a chart as under:--
# Degree of malafide conduct Proportionate award
(i) First time innocent infringer Injunction
(ii) First-time knowing infringer Injunction + partial costs
(iii) Repeated knowing infringer which Injunction + costs + partial causes minor impact to the plaintiff damages
(iv) Repeated knowing infringer which Injunction + costs+ causes major impact to the plaintiff compensatory damages
(v) Infringement which was deliberate Injunction + Costs + and calculated Aggravated damages (gangster/scam/mafia) + wilfful (compensatory + additional contempt of Court damages)
42. It is clarified that the above chart is illustrative and is not to be read as a statutory provision. The Courts are free to deviate from the same for good reason."

xxxxx Page 56 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

50. Taking a holistic view of the matter vis-a-vis provisions as laid down under Rule 20 of the IPD Rules, 2022 and applying the ratio of law laid down by Hon'ble High Court of Delhi in case of "Koninlijke Philips" (supra), I am of the considered opinion that grant of damages @ Rs.3,75,000/- to the plaintiff would meet the ends of justice. I order accordingly.

51. Accordingly, suit of the plaintiff is decreed as under:

(i) A decree of permanent injunction is hereby passed in favour of plaintiff and against the defendants and the defendants by themselves as also through their individual proprietor/partners, agents, representatives, distributors, assigns, heirs, successors, stockists and all others acting for and on their behalf are hereby restrained from using, selling, soliciting, exporting, displaying, advertising or by any other mode or manner dealing in or using the impugned trademark/label/trade dress/packaging/colour combination/ artistic work "SANTRIJI KA TIRANGA / / " or any other trade mark/label which may be identical with and/or deceptively similar to the plaintiffs' said trade mark/label/trade dress/packaging/colour Page 57 of 59 CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr.

V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026 combination/artistic work"TIRANGA/ / TORANGA " along with tagline/slogan/literary work समझदारी एक बार कपड़े की सुरक्षा लगातार/ SAMJHDARI EK BAR KAPDO KI SURAKHA LAGATAR and other formative marks in relation to their impugned goods and business of washing powder, detergent powder, detergent cake, soap etc., and other allied and cognate or from doing any other acts or deeds, thereby infringing plaintiff's registered trademarks, copyright and passing off their products as that of plaintiff;

(ii) A decree in the sum of Rs.3,75,000/- (Rupees Three Lakhs Seventy Five Thousand Only) on account of damages sustained by the plaintiff due to loss of sale, reputation and goodwill as well as dilution of plaintiff's trademark is passed in favour of plaintiff and against the defendants jointly and severally;

(iii) Plaintiff is also entitled to cost of the proceedings, which will include actual cost incurred by the plaintiff, cost incurred towards execution of Local Commission as also the counsel's fee which is quantified as Rs.50,000/- (Rupees Fifty Thousand Only);

Page 58 of 59

CS (Comm.) No.568/2024: Vijay Kumar Gupta, Trading As M/s Balaji International & Anr. V/s Laxmi Chand Ahuja, Trading As M/s S.B Chemicals & Anr.: DOD: 24.02.2026

52. Decree Sheet be prepared accordingly.

53. File be consigned to Record Room after completion of necessary formalities.

Digitally signed by VINOD
                                                         VINOD         YADAV

                                                         YADAV         Date:
                                                                       2026.02.24
                                                                       17:11:00 +0530


Dictated & Announced in the             (Vinod Yadav)
open Court on 24.02.2026    District Judge (Commercial Court)-02
                                 North-West/Rohini Courts




                                        Page 59 of 59