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 6, Cited by 1]

Delhi High Court

Vivek Purwar And Anr. vs Hari Ram And Sons on 2 November, 2022

Author: Navin Chawla

Bench: Navin Chawla

                                    Neutral Citation Number:2022/DHC/004630

                 *        IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                         Reserved on: 07.09.2022
                                                         Date of decision: 02.11.2022

                 +        RFA-IPD 4/2022
                          VIVEK PURWAR AND ANR.                      ..... Appellants
                                         Through: Mr.Jagdish Sagar, Mr.Praveen
                                                  Kumar Jain, Mr.Naveen Kumar
                                                  Jain, Ms.Shalini Jha, Ms.Rashmi
                                                  Kumari and Ms.Meenakshi Dutta,
                                                  Advs.
                                         versus

                          HARI RAM AND SONS                              ..... Respondent
                                       Through:         Mr.S.K.Bansal   and       Mr.Ajay
                                                        Amitabh Suman, Advs.

                 +        RFA-IPD 5/2022 & CM 96-99/2022
                          HARI RAM AND SONS                          ..... Appellant
                                         Through: Mr.S.K.Bansal    and      Mr.Ajay
                                                   Amitabh Suman, Advs.
                                         versus

                          VIVEK PURWAR & ANR.                            ..... Respondents
                                      Through:          Mr.Jagdish Sagar, Mr.Praveen
                                                        Kumar Jain, Mr.Naveen Kumar
                                                        Jain, Ms.Shalini Jha, Ms.Rashmi
                                                        Kumari and Ms.Meenakshi Dutta,
                                                        Advs.

                 CORAM:
                 HON'BLE MR. JUSTICE NAVIN CHAWLA

                 1.       The present cross-appeals have been filed challenging the
                 judgment and order dated 01.06.2022 passed by the learned Additional
                 District Judge, Central, Tis Hazari Courts, Delhi (hereinafter referred to


Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                 Page 1 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 as the 'learned Trial Court') in the suit, being TM No.1054/2016, titled
                 Hari Ram & Sons v. Prem Narain Purwar & Ors, decreeing the suit
                 filed by the plaintiff in the suit [the appellant in RFA-IPD 5/2022] for the
                 relief of permanent injunction against the defendants in the suit [the
                 appellants in RFA-IPD 4/2022], thereby restraining the defendants in the
                 suit from using the trade mark 'HARI RAM AND SONS & HR
                 LOGO'.

                 2.       The parties are referred to in the present judgment as 'the plaintiff
                 in the suit' and 'the defendants in the suit'.

                 FACTUAL BACKGROUND
                 3.       The defendants in the suit are aggrieved of the impugned judgment
                 and order on the ground that the learned Trial Court, having categorically
                 held that it does not have territorial jurisdiction to try the suit, could not
                 have proceeded to decree the same. It is contended that the decree passed
                 by the learned Trial Court is a nullity.

                 4.       On the other hand, the plaintiff in the suit is aggrieved of the
                 finding of the learned Trial Court on the issue of lack of territorial
                 jurisdiction and has challenged the same.

                 5.       As the two appeals are arising from the same judgment and decree
                 and raise the same issue of lack or otherwise of the territorial jurisdiction
                 of the learned Trial Court, they are being disposed of by way of this
                 common judgment.

                 6.       The plaintiff in the suit had filed the subject-suit alleging therein
                 that they are engaged in the business of manufacturing, marketing and

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                     Page 2 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 sales of sweets, namkeens, confectionary, fast food, chutney and other
                 allied and related goods since the year 1890 in Agra in the State of Uttar
                 Pradesh under the trade mark 'M/s. HARI RAM & SONS'. In the year
                 1964, the plaintiff in the suit adopted the trade marks 'HR LOGO' and
                 the words 'HARI RAM & SONS'. The plaintiff in the suit is also the
                 registered proprietor of the mark 'HARI RAM & SONS' registered in
                 Classes 30 and 42 respectively.

                 7.       It was averred that in the year 1911, Sh. Hari Ram with his father
                 Sh. Mithulal came to Allahabad (now Prayagraj) and started a namkeen
                 business in the name and style of 'M/s. Hari Ram and Sons‟, preparing
                 samosa and mota sev along with Sh. Gauri Shankar and Sh. Ram
                 Bharose, and continued this arrangement till the year 1943. In the year
                 1943, Smt. Jogia (the wife of Sh. Mithu Lal and the mother of Sh. Hari
                 Lal) partitioned all the movable and immovable properties, including the
                 namkeen business, vide registered Partnership Deed dated 22.12.1943,
                 wherein the namkeen business came to the share of Sh. Hari Ram and Sh.
                 Ram Bharose. The said mark has been in use by the partnership firm
                 since then by the legal heirs, though the partners have changed and
                 partnership reconstituted due to the retirement and/or death of previous
                 partners.

                 8.       It was alleged that the defendants in the suit have adopted the same
                 mark and are engaged in the same business as that of the plaintiff in the
                 suit. It was alleged that the adoption of the mark by the defendants in the
                 suit is mala fide and dishonest as the defendant no.1 is the brother of Sh.
                 Ram Purwar and the uncle of Sh. Arvind Kumar Purwar, who are both

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                    Page 3 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 partners of the plaintiff-firm, while the defendant no.2 is the nephew of
                 Sh. Ram Purwar and the cousin of Sh. Arvind Kumar Purwar. In a suit
                 being OS No. 15 of 1981 titled Sanjay Purwar v. Shiv Shanker Lal and
                 Ors. filed in the Court of Small Causes, Senior Division, Allahabad
                 (hereinafter referred to as 'the Court of Small Causes'), being a suit for
                 declaration, partition and accounts, it was held vide judgment and order
                 dated 22.01.2000 that the business run by the plaintiff in the suit was not
                 a joint family business; neither Sh. Sanjay Purwar nor other persons had
                 any right to seek partition or cause interference in the business thereof.
                 Sh. Prem Narain Purwar, who is the defendant no. 1 in the suit, was a
                 party in that suit before the Court of Small Causes.

                 9.       The defendants in the suit filed their written statement to contest
                 the impugned suit, which included raising a contention that the learned
                 Trial Court lacked territorial jurisdiction to entertain and try the suit.

                 10.      The learned Trial Court was pleased to frame the following issues,
                 vide order dated 21.01.2011:-

                                            "1. Whether this Court has territorial
                                            jurisdiction to entertain and try the suit? OPP
                                            2. Whether suit suffers from mis-joinder of
                                            defendant no. 1? If so, to what effect? OPD
                                            3. Whether this suit is barred by latches and
                                            acquiescence? OPD
                                            4. Whether plaintiff is the prior adopter, owner/
                                            proprietor of Trade Mark/ Trade Name/ device in
                                            question in relation to the stated goods? OPP
                                            5. Whether the trade Mark/ Trade Name of
                                            defendants is identical with and deceptively
                                            similar to the Trade Marks of the plaintiff? QPP
                                            6. Whether the plaintiff is entitled to decree of
                                            permanent injunction as have been claimed in
                                            the suit? OPP

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                             Page 4 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                                            7. Whether the plaintiff is entitled to decree of
                                            rendition accounts to access profits earned out of
                                            illegal trade activities by the defendants? OPP
                                            8. Relief."

                 11.      Additional issues were framed in the suit, vide order dated
                 09.09.2013 as under:-
                                            "9. Whether the plaintiff is entitled to relief of
                                            injunction against defendant for infringement of
                                            trademark "Hari Ram & Sons"? OPP
                                            10. Whether the registration of trademark in
                                            favour of the plaintiff in relation to goods other
                                            than Namkeen, Dalmoth, Khasta, Samosa and
                                            Khatta Ghana is invalid? OPD"

                 12.      On consideration of the pleadings and evidence lead by the parties,
                 the learned Trial Court, vide impugned judgment and order, held that it
                 lacked territorial jurisdiction to try the suit. However, since evidence had
                 already been led in the suit, the judgment was pronounced on other issues
                 as well. The judgment being in favour of the plaintiff in the suit on issues
                 other than territorial jurisdiction, the suit was decreed in favour of the
                 plaintiff in the suit.

                 13.      Before proceeding further, I shall first quote the finding of the
                 learned Trial Court on the issue of territorial jurisdiction as under:-

                                            "31. The first issue is regarding jurisdiction. It is
                                            the case of the plaintiff that he has specifically
                                            mentioned in Para 25 of his plaint that defendants
                                            already solicit business in Delhi hence cause of
                                            action has arisen within the jurisdiction of Delhi.
                                            It is submitted that it is not specifically denied by
                                            defendants that they are also soliciting business in
                                            Delhi.

                                            32. On the other hand, it is submitted by counsel
                                            for defendants that they have specifically denied

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                                 Page 5 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                                            in their reply to the said para that all the
                                            allegations are false and fabricated. It is further
                                            submitted that no proof is filed by plaintiff to show
                                            that it is having business in Delhi. Plaintiff has not
                                            filed any receipts to show that he sold his goods in
                                            Delhi. He has not given name of his any agent or
                                            shops where goods of the plaintiff are sold in
                                            Delhi. It is further submitted that in cross-
                                            examination, witness of plaintiff admitted that we
                                            are not in Delhi. Further on the newspaper it is
                                            not mentioned that it is newspaper of Delhi which
                                            is filed by plaintiff on record.
                                            33. I have heard both the sides and gone through
                                            the record on this issue. Plaintiff has not been
                                            able to file any document to show that he has
                                            business in Delhi and is selling his products in
                                            Delhi nor he has been able to show any document
                                            that defendant in selling his products in Delhi.
                                            Rather plaintiff himself admitted in his cross-
                                            examination that he is not doing any business in
                                            Delhi. Hence it is not proved that the present
                                            court has territorial jurisdiction to try the present
                                            suit. However since evidence has already been
                                            concluded in this matter and this issue of
                                            territorial jurisdiction is decided on merits at the
                                            time of disposal of the suit, I am bound to give
                                            judgment on other issues as well on merits."

                 SUBMISSIONS   ON BEHALF OF THE LEARNED COUNSEL FOR THE
                 PLAINTIFF IN THE SUIT

                 14.      The learned counsel for the plaintiff in the suit submits that the
                 above finding of the learned Trial Court is erroneous, inasmuch as, the
                 plaintiff in the suit, in the plaint, had inter alia contended that the
                 defendants in the suit are soliciting business under the impugned trade
                 mark within the territorial limits of Delhi. This was not specifically
                 denied by the defendants in the suit in their written statement. The
                 defendants in the suit, having not specifically denied the same, are
                 deemed to have admitted the said assertion and, therefore, on such
Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                                  Page 6 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 admission itself, the learned Trial Court had the requisite territorial
                 jurisdiction to try the suit. In support of this submission, he places
                 reliance on the judgment of the Division Bench of this Court in Pfizer
                 Enterprises Sarl v. Cipla Ltd., 2009 (39) PTC 358 (Del) (DB). He
                 submits that solicitation of business is an important part of the cause of
                 action and, therefore, the learned Trial Court would have the necessary
                 territorial jurisdiction. In support, he places reliance on the judgments of
                 this Court in Govardhan Motels and Restaurants v. I. Subramanyam
                 and Ors., 2008 (36) PTC 513 (Del.) and M/s Ruchi Pvt. Ltd. & Others v.
                 M/s Indian Flame Enterprises & Others, 2001 SCC OnLine Del 968.

                 15.      The learned counsel for the plaintiff in the suit further submits that
                 the learned Trial Court, vide order dated 02.02.2019, had rejected the
                 application of the defendants in the suit raising a preliminary objection to
                 the territorial jurisdiction of the Court; observing that as the defendants in
                 the suit had not specifically denied the fact of their conducting business
                 at Delhi, the Court would have the territorial jurisdiction to entertain the
                 suit. He submits that the position did not change thereafter and, therefore,
                 as there was no categorical denial on the part of the defendants in the suit
                 to their soliciting business at Delhi, there was no requirement of the
                 plaintiff in the suit to lead any further evidence.

                 16.      The learned counsel for the plaintiff in the suit further submits that
                 the defendants in the suit, in their written statement had further pleaded
                 that they have continuously been promoting their goods and business
                 under the impugned trade mark through advertisement and publicity in
                 leading newspapers, namely, 'Amar Ujala‟, „Hindustan‟ and 'Dainik

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                      Page 7 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 Jagran', as also in magazines, namely, 'Yellow India', 'Trade
                 Hoardings', and television channels such as 'Sahara U.P. T.V. Channels'
                 It was further pleaded that the mark of the defendants in the suit is a
                 'well-known trade mark' within the meaning of Section 2(1)(zg) of the
                 Trade Marks Act, 1999 (in short, 'the Act'). He submits that, therefore, as
                 the defendants' mark was being advertised within the territorial limits of
                 Delhi, this Court would have the territorial jurisdiction, and on the own
                 contention of the defendants in the suit that it is a well-known trade mark,
                 clearly they were expressing their right to use the trade mark in Delhi as
                 well. He submits that even the pleadings of the defendants in the suit
                 prove that the learned Trial Court had territorial jurisdiction to entertain
                 the suit. He places reliance on the judgments of this Court in Bhatia
                 Industries and Ors. v. Pandey Industries and Ors., 2011 SCC OnLine
                 Del 238 and Amar Soap Factory v. Public Grant Udyog Samiti, 1984
                 SCC OnLine Del 258.

                 17.      The learned counsel for the plaintiff in the suit further submits that
                 admittedly, the defendants in the suit had applied for the registration of
                 their trade mark with the Registrar of Trade Marks at Delhi. The said
                 application had no conditions or restrictions on the territorial limit and
                 was filed for the entire country, including for the territory of Delhi.
                 Therefore, even on apprehension that the said mark would be used in
                 Delhi by the defendants in the suit, this Court would have the territorial
                 jurisdiction to entertain the suit praying for an order of injunction. In
                 support, he places reliance on the judgment of this Court in Pfizer
                 Products Inc. v. Rajesh Chopra and Ors., 2007 SCC OnLine Del 868.


Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                      Page 8 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630


                 SUBMISSIONS  ON BEHALF OF THE LEARNED COUNSEL FOR THE
                 DEFENDANTS IN THE SUIT

                 18.      On the other hand, the learned counsel for the defendants in the
                 suit submits that the defendants in the suit had categorically denied the
                 assertion of the plaintiff in the suit that the defendants in the suit carry on
                 their business in Delhi. He submits that, therefore, there was no
                 admission in the pleadings of which the plaintiff in the suit could have
                 taken any advantage. He submits that the plaintiff in the suit, during his
                 cross-examination had also admitted that the plaintiff in the suit is not
                 carrying on its business at Delhi. On being cross-examined on the basis
                 of making an assertion that the defendants in the suit carry on their
                 business in Delhi, the plaintiff's witness gave an evasive answer and
                 therefore, the learned Trial Court has rightly arrived at a conclusion that
                 there was no evidence produced by the plaintiff in the suit in support of
                 its assertion that the defendants in the suit carry out their business within
                 the territorial limits of Delhi.

                 19.      On the plea of the plaintiff in the suit that the defendants in the suit
                 have stated about advertising their trade mark in print and electronic
                 media, the learned counsel for the defendants in the suit submits that the
                 defendants in the suit had clearly stated in their written statement to the
                 suit that these newspapers have circulation only in the State of Uttar
                 Pradesh. The TV channel, by its very name, is again targeting viewers in
                 the State of Uttar Pradesh only. Therefore, these advertisements in print
                 and electronic media would not confer any jurisdiction in the Courts at
                 Delhi. He further submits that in any case, advertisements cannot vest the
Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                        Page 9 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 learned Trial Court with jurisdiction. In support of this assertion, he
                 places reliance on the judgment of the Supreme Court in Dhodha House
                 v. S.K. Maingi, (2006) 9 SCC 41.

                 20.      The learned counsel for the defendants further submits that the plea
                 of the defendants in the suit that the mark of the defendants in the suit is a
                 'well-known trade mark' under the provisions of the Act, must not be
                 read out of context and are contrary to their submission that the
                 defendants are confined in their operations only to the city of Prayagraj.

                 21.      He further submits that the mere filing of an application for the
                 registration of the trade mark before the Registrar of Trade Marks at
                 Delhi would again not vest this Court with the requisite territorial
                 jurisdiction. In this regard, he places reliance on the judgment of the
                 Supreme Court in Dhodha House (supra) and of this Court in St. Ives
                 Laboratories Inc. v. Arif Perfumers and Ors., 2009 SCC OnLine Del
                 208.

                 ANALYSIS AND FINDINGS
                 22.      I have considered the submissions made by the learned counsels
                 for the parties.

                 23.      At the outset, I shall consider the submission made by the learned
                 counsel for the plaintiff in the suit that there was an admission of the
                 defendants in the suit of soliciting customers at Delhi, that is, within the
                 territorial jurisdiction of the learned Trial Court and therefore, no further
                 proof thereof was required to be furnished by the plaintiff in the suit to
                 invoke the territorial jurisdiction of the learned Trial Court. In this regard,

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                      Page 10 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 he had drawn my attention to the following averments made in the plaint
                 and in the written statement:

                                            Plaint
                                            "25. This Hon‟ble Court has the territorial
                                            jurisdiction to try and adjudicate upon the present
                                            suit. The defendants are committing the impugned
                                            acts within the jurisdiction of this Hon‟ble Court
                                            by conducting soliciting, selling and marketing
                                            their impugned goods and business under the
                                            impugned trade mark/label/trade name in Delhi
                                            besides other parts of the country. The plaintiff is
                                            carrying on its said goods and business under the
                                            said Trade Mark/label in Delhi. The plaintiff‟s
                                            trade mark applications are effected from the
                                            Trade Marks Registry, Delhi.           Further the
                                            defendants have filed application for registration
                                            of impugned trade mark on all India basis
                                            including Delhi. The cause of action in whole
                                            and/or in part has arisen within the jurisdiction of
                                            this Hon‟ble Court. The plaintiff has tremendous
                                            goodwill and reputation in its said trade
                                            marks/labels in Delhi which is being tarnished by
                                            defendants impugned activities of the Defendants
                                            in Delhi. The plaintiffs said proprietary rights are
                                            being prejudicially affected in Delhi due to the
                                            defendants impugned activities. This Hon‟ble
                                            Court, as such, has the jurisdiction to try and
                                            adjudicate the present suit and also by virtue of
                                            Section 62 (2) of the Indian Copyright Act, 1957."

                                           Written Statement
                                           Preliminary Objections:
                                           1. That this Hon‟ble Court has no jurisdiction to
                                              try and entertain the present suit
                                                 The Plaintiff as well as the Defendants actually
                                                 and voluntarily reside and carry on their
                                                 business for gains at Allahabad (U.P.)
                                                 exclusively in as much as the Plaintiff and the
                                                 Defendants manufactures and supply all their
                                                 goods at Allahabad only, and there is no

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                                 Page 11 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                                                 manufacture, marketing and sale of their
                                                 Products outside the territory of U.P. Both, the
                                                 Plaintiff as well as the Defendants have their
                                                 offices and base at Allahabad alone. The
                                                 Plaintiff as well as the Defendants do not have
                                                 any business activity in Delhi and with in the
                                                 territorial jurisdiction of this Hon‟ble Court.
                                                 The plaintiff has not placed even any prima
                                                 facie evidence on record to the contrary. Thus
                                                 there is no question of infringement of
                                                 Plaintiff's trade mark, copy right or passing off
                                                 their products by the Defendants at Delhi
                                                 within the jurisdiction of this Hon'ble Court.
                                                 Therefore as per the provisions of Section 20 of
                                                 the C.P.C. and Section 134 of Trade Marks Act,
                                                 1999 this Hon'ble Court does not have
                                                 jurisdiction to entertain and try this Suit.
                                                 2. The defendants are exclusively using their
                                                 Trademark Hari Ram and Sons Papad since
                                                 2001 within the State of Uttar Pardesh. The
                                                 Plaintiffs are well aware of this fact as they are
                                                 also related to the defendants and further the
                                                 place of the business activities of the defendants
                                                 are exclusively in Uttar Pradesh and more
                                                 prominently in Allahabad....."

                                           Additional Plea:
                                            "6. That defendants have been continuously
                                            promoting their said goods and business under the
                                            said trade mark/ label through different means
                                            and modes including through their advertisements
                                            and publicity in leading news papers, namely
                                            "AMJR UJALA" "HINDUSTAN and DAINIK
                                            JAGRAN", having circulation in Uttar Pradesh,
                                            trade literature magazines, namely Yellow INDIA,
                                            trade hoardings and Sahara U.P. T.V. Channels,
                                            etc. That defendants have already spent huge
                                            amounts of money on the publicity in consequence
                                            thereof and having regard to the excellent quality
                                            and the high standard of the products of the
                                            defendants under their said trade mark/ label, they
                                            have acquired high reputation and they presently
                                            enjoy tremendous goodwill and enviable
                                            reputation in the market. The defendants also give

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                                   Page 12 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                                            high importance to its packaging of their goods so
                                            that the spices/papad retains its flavour and
                                            quality. The defendants also put the nutritional
                                            value of their products in their packaging and
                                            therefore gives maximum importance to the
                                            quality of their products.

                                            7. That said Trade mark/ Label have already
                                            become a distinctive indicium of the defendants
                                            and their said goods and business thereunder. The
                                            purchasing public, traders and Public at large
                                            associate, Identify and distinguish the said Trade
                                            Mark/ Label with the defendants and defendants
                                            goods and business alone. The defendants contend
                                            that the said Trade Mark/ Label have acquired
                                            secondary significance denoting the said goods
                                            and business of the defendants and are recognized
                                            with the defendants' source alone. The defendants'
                                            said Trade Mark/ Label 's well known Trade Mark
                                            within in the meaning of Section 2 (1) (z g) of the
                                            Trade Marks Act, 1999."


                                           Written Statement
                                           Parawise reply:
                                            "Para 25. That the contents of Para No.25 are
                                            wrong and ill advised hence are denied. The
                                            plaintiff and defendants reside and work for gain
                                            at Allahabad and have their offices and business
                                            activities exclusively at Allahabad (U.P.) and
                                            none of the party has/ had any business activity in
                                            Delhi of any kind including sale for commercial
                                            purposes. It is denied that the defendants are
                                            marketing and selling their goods in Delhi and
                                            other parts of the country. As stated hereinabove
                                            the sale of their products is confined to the
                                            Uttarpradesh only. The Plaintiff has made bald
                                            averments in the said para without any basis.
                                            Mere filing of the trademark applications for
                                            registration of the trademark in delhi does not
                                            confer jurisdiction before this Hon'ble Court. The
                                            jurisdiction of the offices of the Trademark
                                            Registry has been fixed by the trademarks
                                            Registry i.e for Uttarpradesh, state of J & K,

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                               Page 13 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                                            Punjab, Himachal Pradesh and Chandigarh the
                                            trademark registry at Delhi will have the
                                            jurisdiction for registration of trademark. The
                                            plaintiffs goods are not at all sold in Delhi and
                                            therefore the question of goodwill for their
                                            trademark does not arise at all. The defendants
                                            have never sold their products in Delhi nor they
                                            have any intention to sell their products in Delhi
                                            or within the jurisdiction of this Hon'ble Court. In
                                            fact the products of plaintiff and defendants are
                                            entirely different and distinct. This Hon'ble Court,
                                            therefore, has no jurisdiction to entertain and try
                                            the present suit against the defendants either
                                            under section 134 of the Trade Marks Act, 1999 or
                                            under section 62 (2) of the Copy Right, Act 1957
                                            or under Section 20 of C.P.C."

                 24.      As noted hereinabove, the primary contention of the plaintiff in the
                 suit is that while the plaintiff in the suit, in paragraph 25 of the plaint
                 reproduced hereinabove, had inter-alia contended that the defendants in
                 the suit are soliciting business under the impugned trade mark within the
                 territorial limits of Delhi, the same has not been specifically denied by
                 the defendants in the suit in their written statement. I find the said
                 submission untenable. A wholistic reading of the written statement filed
                 by the defendants in the suit would clearly show that the defendants in
                 the suit have explicitly stated that their business activities are confined
                 exclusively to the State of Uttar Pradesh, and more particularly to the city
                 of Prayagraj, and have no business activities in Delhi of any kind
                 'including sale for commercial purpose'. The defendants in the suit have
                 denied that they are marketing and selling their goods in Delhi. They
                 reiterate that the sales of their product are confined to the State of Uttar
                 Pradesh. Merely because they have not used the word 'soliciting' in their
                 written statement would not mean that there is no denial of this fact in the

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                                Page 14 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 written statement filed by the defendants in the suit. It is trite law that the
                 written statement has to be read as a whole and sentences cannot be read
                 in isolation. [Refer: Express Towers P. Ltd. & Anr. V. Mohan Singh &
                 Ors., 2007 SCC OnLine Del 1213; and Charanjit Singh v. Kehar Singh,
                 2006 SCC OnLine Del 578.

                 25.      Similarly, reliance of the learned counsel for the plaintiff in the suit
                 on the order dated 02.02.2009 passed by the learned Trial Court
                 dismissing the application under Order VII Rule 11 of the Code of Civil
                 Procedure, 1908 (in short, the 'CPC') filed by defendants in the suit, is
                 also of no assistance to the plaintiff in the suit, inasmuch as, not only the
                 said order recorded that it was on the basis of a prima facie opinion of the
                 learned Trial Court at that stage, but also because thereafter, a specific
                 issue regarding the territorial jurisdiction of the learned Trial Court was
                 framed vide order dated 21.01.2011. The plaintiff in the suit was,
                 therefore, put to notice that there is no admission of the territorial
                 jurisdiction of the learned Trial Court in the pleadings and that the
                 plaintiff in the suit would have to prove it on leading evidence.

                 26.      The judgment of this Court in Govardhan Motels and Restaurants
                 (supra) has stated that defendants soliciting the customers within the
                 territorial jurisdiction of the Court may be one of the criteria for vesting
                 the jurisdiction in a Court. In the facts of that case, it was found that the
                 said assertion was supported by the report of the Local Commissioner
                 appointed by the Court therein. In spite of the same, the Court clarified
                 that the said issue was being decided at the preliminary stage, where the
                 averments made in the plaint are assumed to be correct. In the present

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                        Page 15 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 case, as the parties have undergone the trial and led their respective
                 evidence, the referred judgment would have no application. The plaintiff
                 has led no evidence to prove that the defendants were indeed soliciting
                 business in the impugned trade mark in Delhi.

                 27.      Similarly, in the case of M/s Ruchi Pvt. Ltd. (supra), the Court,
                 while considering the application filed under Order XXXIX Rule 1 and 2
                 of the CPC and the averment made in the plaint, held that the Court
                 possesses the territorial jurisdiction to entertain the suit.         The said
                 judgment, having been passed at an ad-interim stage, again would not
                 apply to the facts of the present case.

                 28.      In Pfizer Enterprises Sarl (supra), the defendant had not denied
                 the assertion of the plaintiff that the complained product was available for
                 sale and distribution in Delhi. It was in that peculiar fact that the Court
                 held that in absence of denial to such an important averment, the plaintiff
                 would, in fact, not require evidence on this aspect and the return of the
                 plaint was improper. In the present case, as noted hereinabove, on a
                 wholistic reading of the written statement, mere absence of the word
                 'soliciting', cannot lead to an inference of an admission against the
                 defendants in the suit. The said judgment, therefore, would be of no avail
                 to the plaintiff in the suit.

                 29.      The contentions of the plaintiff in the suit that the defendants in the
                 suit, themselves having contended that they have been advertising their
                 product in print as also electronic media, the learned Trial Court would
                 have the territorial jurisdiction to entertain the suit, also cannot also be
                 accepted. In this regard, paragraph 6 of the 'Additional Plea' taken in the
Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                       Page 16 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 written statement of the defendant nos.2 and 3 in the suit has been
                 reproduced hereinabove. The same clearly shows that the defendants in
                 the suit had pleaded that they are advertising their products in newspapers
                 'having circulation in Uttar Pradesh'. The television channel mentioned
                 in the written statement of the defendants in the suit was 'Sahara U.P.
                 T.V. Channels‟. Clearly therefore, it was the assertion of the defendants
                 that the advertisements, both in print as also electronic media, were
                 targeted to customers in the State of Uttar Pradesh. In my opinion, such
                 an advertisement cannot vest jurisdiction in a Court located at Delhi, as
                 the said advertisements were not intended for the customers at Delhi. In
                 Dhodha House (supra), the Supreme Court, placing reliance on another
                 judgment of the Apex Court in Oil and Natural Gas Corporation v.
                 Utpal Kumar Basu, (1994) 4 SCC 711, held that an advertisement
                 appearing in a journal or newspaper by itself would not confer any
                 jurisdiction on the Court, if it otherwise did not have any.

                 30.      In the present case, both the plaintiff and the defendants in the suit
                 are admittedly carrying on their business only within the State of Uttar
                 Pradesh. This has been also admitted by the witness appearing for the
                 plaintiff in the suit. Merely because in the course of their business, the
                 defendants in the suit have advertised their products in the print as also
                 electronic media, which may have a spill over circulation in Delhi (which
                 also has not been proved by the plaintiff in the present case), it cannot be
                 said that the learned Trial Court at Delhi would gain jurisdiction to
                 entertain the suit of trade mark infringement and passing off against the
                 defendants in the suit.


Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                      Page 17 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 31.      In Amar Soap Factory (supra), this Court held that the defendant
                 thereto had advertised his mark in a newspaper 'widely circulated in
                 Delhi and sold their products at Delhi‟. It was based on this finding that
                 this Court held that the Court at Delhi had the requisite territorial
                 jurisdiction to try the matter.

                 32.      Coming to the submission of the learned counsel for the plaintiff in
                 the suit that the defendants in the suit have filed for the registration of its
                 trade mark at Delhi and such registration is not confined to any particular
                 territory but to the whole of India, including Delhi, this Court would have
                 jurisdiction, in my opinion, the same would have been a relevant
                 consideration at the stage of considering jurisdiction of this Court at a
                 preliminary stage. Once the parties have led their evidence and it is the
                 specific case on behalf of the defendants in the suit that the defendants in
                 the suit neither carry out nor intend to carry out any business in Delhi, the
                 mere filing of such an application before the Registrar of Trade Marks
                 would not vest jurisdiction in the learned Trial Court to entertain the suit.
                 The application has to be necessarily filed at Delhi as the jurisdictional
                 office of the Registrar of Trade Marks is situated at Delhi. Though, an
                 application is applied for on a pan-India basis, the trade mark is yet to be
                 registered. The defendants in the suit could also amend their application
                 so as to confine the territorial limit of their registration. The same could
                 also be directed by the Registrar of Trade Marks while considering the
                 application of the defendants in the suit. As noted hereinabove, the
                 plaintiff and the defendants in the suit both carry on their business only in
                 the State of Uttar Pradesh.


Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                      Page 18 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 33.      In Dhodha House (supra), the Supreme Court has held that 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. The
                 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.

                 34.      In St. Ives Laboratories Inc. (supra), a Coordinate Bench of this
                 Court has held that the registration of a trade mark in Delhi cannot be a
                 ground to invoke the jurisdiction of a Delhi Court.            The same was
                 reiterated in a judgment of this Court in M/s Matrumal Dhannalal Oil
                 Mill v. M/s Abhishek Enterprises, 2010 SCC OnLine Del 1100.

                 35.      In Pfizer Products Inc vs. Rajesh Chopra (supra), this Court was
                 considering an application filed under Order VII Rule 10 of the CPC and
                 held that the threat of sale of offending goods in Delhi would itself confer
                 the jurisdiction of a Court at Delhi to entertain the suit claiming
                 injunction in respect thereof. However, in the present case, where this
                 threat is not found to be genuine, at a trial of the suit, it cannot be said
                 that the Court would still have the jurisdiction to entertain the suit. It
                 would always depend on the facts and circumstances of the given case to
                 determine whether the Court has territorial jurisdiction to entertain the
                 suit or not. In the totality of facts, pleadings and evidence of the parties, it
                 cannot be accepted that any part of the cause of action had arisen within
                 the territorial jurisdiction of the learned Trial Court.

Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                      Page 19 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 36.      Order VII Rule 10 of the CPC is reproduced herein below:

                                            "10. Return of plaint.- (1) Subject to the
                                            provisions of rule 10A, the plaint shall at any
                                            stage of the suit be returned to be presented to the
                                            court in which the suit should have been
                                            instituted.
                                            Explanation: For the removal of doubts, it is
                                            hereby declared that a court of appeal or revision
                                            may direct, after setting aside the decree passed in
                                            a suit, the return of the plaint, under this sub-rule.
                                            (2) Procedure on returning --On returning a
                                            plaint, the Judge shall endorse thereon the date of
                                            its presentation and return, the name of the party
                                            presenting it, and a brief statement of the reasons
                                            for returning it."

                 37.      It is trite law that the plaint can be returned 'at any stage of the
                 suit‟. Therefore, on the recording of the evidence, if the Court finds that
                 in the given facts, the Court has no territorial jurisdiction, it will return
                 the plaint to be presented before the Court in which the suit should have
                 been instituted. The Explanation to Order VII Rule 10 of the CPC vests
                 this power even in the Court of appeal or revision.

                 38.      It is also settled law that once the Court finds that it has no
                 territorial jurisdiction to entertain or adjudicate the suit, it must return the
                 plaint to be filed in a Court of appropriate jurisdiction. The finding
                 thereafter rendered by it, though may have to be necessarily given in
                 view of Order XIV Rule 2 of the CPC, shall not be binding on the parties;
                 the same would be a nullity, as held by the Supreme Court in Kiran
                 Singh & Ors. v. Chaman Paswan & Ors., (1955) 1 SCR 117.




Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022                                                  Page 20 of 21
19:09:36
                                     Neutral Citation Number:2022/DHC/004630

                 39.      In the present case, not only was the objection of lack of territorial
                 jurisdiction taken by the defendants in the suit at the initial stage of the
                 trial of the suit, but an issue in that regard has been framed and has been
                 answered by the learned Trial Court in favour of the defendants in the
                 suit. The proper and only course open to the learned Trial Court
                 thereafter was to return the plaint to the plaintiff in the suit to file the
                 same before a Court having jurisdiction. The learned Trial Court, having
                 held that it lacked territorial jurisdiction, could not have proceeded to
                 decree the suit in favour of the plaintiff in the suit.

                 RELIEF

                 40.      In view of the above, the finding of the learned Trial Court on
                 issue no.1 as regard the lack of territorial jurisdiction of the court to
                 adjudicate the suit, is upheld. Consequently, the plaint is returned to the
                 plaintiff in the suit to be filed before a Court of competent jurisdiction.
                 The finding of the learned Trial Court on the other issues is set aside and
                 shall not be binding on the parties, in view of the lack of territorial
                 jurisdiction of the Court.

                 41.      The decree passed by the learned Trial Court is, consequently, also
                 set aside.

                 42.      The cross-appeals are disposed of in the above terms along with
                 the pending applications. There shall be no order as to cost.



                                                                           NAVIN CHAWLA, J.

NOVEMBER 02, 2022/rv/AB/Ais Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:03.11.2022RFA-IPD 4/2022 & 5/2022 Page 21 of 21 19:09:36