Delhi High Court
Hearst Communications, Inc. vs Dinesh Varyani & Another on 27 April, 2009
Author: Sanjiv Khanna
Bench: Sanjiv Khanna
REPORTABLE
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008
% Date of Decision : April 27th , 2009.
HEARST COMMUNICATIONS, INC. .... Plaintiff.
Through Mr. Pravin Anand, Ms.Ishani
Chandra, advocates.
VERSUS
DINESH VARYANI & ANOTHER .... Defendants.
Through Ms.Sandhya Kohli, Advocate.
CORAM:
HON'BLE MR. JUSTICE SANJIV KHANNA
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporter or not ? YES
3. Whether the judgment should be reported
in the Digest ? YES
SANJIV KHANNA, J:
Facts
Hearst Communications Inc.-the plaintiff has filed the present application seeking interim injunction for restraining Mr. Dinesh Varyani and Jayant Printery-the defendants from using the mark/word COSMOWOMAN or any other deceptively similar mark. Plaintiff has also prayed for some other interim reliefs. I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.1
2. The plaintiff publishes an English magazine COSMOPOLITAN, which it is stated has 57 editions published in 32 languages and is distributed in over hundred countries. It is claimed by the plaintiff that the COSMOPOLITAN magazine was first published in 1902 and included short stories and the like. However, in 1965 COSMOPOLITAN shifted its appeal towards young career women focusing on contemporary male female relationship, fashion, health, beauty etc.
3. The mark/word COSMOPOLITAN was registered in India in favour of the plaintiff on 10th January, 1992 in Class 16 and on 21st March, 1997 in Class 9. Though the plaint and the interim application raise a plea of infringement of the mark/word COSMOPOLITAN by the defendants by using the word/mark COSMOWOMAN for their magazine, the said contention was not urged and argued before me. The word COSMOPOLITAN and COSMOWOMAN are different and there is hardly any likelihood or possibility of deception or confusion. Visually, phonetically or otherwise, the two marks/words COSMOPOLITAN AND COSMOWOMAN are distinct. Case of infringement of the mark/word COSMOPOLITAN was therefore rightly not urged before me and in any case prima facie case for infringement has not been made out.
I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.2
4. The case of the plaintiff for passing off rests on the plea that the word/mark "COSMO" used by the defendant along with the word "WOMAN" as title/name of their magazine violates intellectual property rights of the plaintiff. It is stated that the word/mark "COSMO" is synonymous with the plaintiff. It is used by the plaintiff as a title/header of many articles and regular features in the magazine COSMOPOLITAN. My attention has been drawn to various articles in the magazine like COSMO QUIZ, COSMO BEAUTY, COSMO CAREER, etc. Secondly, it is pleaded that women who feature on the cover of the COSMOPOLITAN magazine are referred to as „COSMO Girls‟. Thirdly, it is stated that the plaintiff is publishing a magazine under the title „COSMO Girl‟ in U.S.A. and the said magazine can be subscribed online from their website. Fourthly, the plaintiff has a supplement to the magazine COSMOPOLITAN by the name of COSMO MAN. Fifthly, the plaintiff has been using the words COSMO-TV and COSMO Radio in Spain, Italy and Canada for broadcast. Lastly, the mark COSMO has been registered by the plaintiff in some countries. Thus, it is claimed that the word/mark COSMO is distinctly associated with the plaintiff and the defendants have indulged in passing off by using the mark "COSMOWOMAN" as a name of their magazine.
I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.3
5. The plea for interim injunction in respect of passing off has to be adjudicated while keeping in mind three aspects, prima facie case, balance of convenience and irreparable loss and injury. Infringement and Passing off
6. Gist of passing off action is falsehood or saying something about oneself which is calculated to mislead. It is conduct of business so as to lead the consumers to believe that the goods or business are of another. No one is permitted to sell his own goods or do business under the pretence that they are the goods or business of another person. In Durga Dutt Sharma versus Navaratana Pharmaceutical Laboratories, AIR 1965 SC 980, the Supreme Court distinguished an action for infringement from an action of passing off in the following words:
"28. While an action for passing off is a Common Law remedy being in substance an action for deceit, that is, a passing off by a person of his own goods as those of another, that is not the gist of an action for infringement. The action for infringement is a statutory remedy conferred on the registered proprietor of a registered trade mark for the vindication of the exclusive right to the use of the trade mark in relation to those goods" (Vide Section 21 of the Act). The use by the defendant of the trade mark of the plaintiff is not essential in an action for passing off, but is the sine qua non in the case of an action for infringement. No doubt, where the evidence in respect of passing off consists merely of the colourable use of a registered trade mark, the essential features of I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.4 both the actions might coincide in the sense that what would be a colourable imitation of a trade mark in a passing off action would also be such in an action for infringement of the same trade mark. But there the correspondence between the two ceases."
7. To succeed in a claim for passing off, three elements are required to be established by the plaintiff; (1) reputation (2) Deception and (3) damage. In some decisions, Courts have identified five characteristic which should be present in a passing off action. These are (1) Misrepresentation (2) made by trader in course of trade (3) to prospective customers of his or ultimate consumers of goods or services supplied by him (4) which is calculated to injure the business or goodwill of another trader (in the sense that this is a reasonably foreseeable consequence) and (5) which causes actual damage to business or goodwill of a trader by whom action is brought or will probably do so.
Classification of Words in a Trademark
8. It was initially submitted that the word COSMO is not a dictionary word and has no meaning. It was stated that the word COSMO has been coined by the plaintiff. However, learned counsel for the defendants has placed on record copy of Concise Oxford Dictionary wherein the word "COSMO" has been defined as „relating I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.5 to the world or the universe cosmology‟. Webster‟s dictionary defines the word COSMO as „universe, used in formulation of a compound‟. My attention is also drawn to extracts from www.yourdictionary.com wherein the word COSMO has been defined as „the World, universe, cosmology‟. In view of the aforesaid material, it is not possible to accept the contention of the plaintiff that the word COSMO is not a dictionary word but a coined word. The word means universe or the world.
9. Confronted with the aforesaid factual position, learned counsel for the plaintiff relied upon judgment of the Court of Appeal, U.S. titled Abercrombie and Fitch Company versus Hunting World Inc reported in 189 U.S.P.Q. 759 wherein distinction has been made between (i) generic (ii) descriptive (iii) suggestive and (iv) arbitrary or fanciful words/marks. It was submitted that the word COSMO is arbitrary or fanciful when used in association with a woman‟s magazine. The Court of Appeal in the said case has lucidly drawn distinction between the four classes but has observed that line of demarcation between the four is not always easy to decipher and is a cause of difficulty. Difficulties, it is observed, are compounded because the mark may shift from one category to another in the light of differences in usage through time or because the mark may have I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.6 one meaning to one group of users and a different meaning to another group and the same term may be put to different uses with respect to a single product. The distinction is relevant in America because of Lanham Act which imposes pre-conditions for registration of a word/mark. A generic word/mark refers to or is understood to be referring to the genus of which the particular product is a species, cannot be registered under the Lanham Act even if they come to acquire secondary meaning. Descriptive marks/words can be registered subject to evidence that they have become distinctive by exclusive and continuous use for over five years but subject to conditions and balancing the rights of competitors. A suggestive word/mark requires imagination, thought and perception to reach a conclusion as to the nature of the goods unlike a descriptive term which conveys immediate idea of the ingredients, quality and characteristics of goods. Suggestive terms are entitled to registration without proof of secondary meaning or distinctiveness. Fanciful or arbitrary mark/words enjoy all rights accorded to suggestive terms without need of debating whether the term is merely descriptive and with ease of establishing inference. Arbitrary or fanciful words have no association/connection with the goods/articles or the trade. I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.7
10. The aforesaid distinction relates to registration of mark and conditions which have to be satisfied for registration in U.S.A. under the Lanham Act. The above distinction has been noticed in some Indian decisions, but the Trade Mark Act, 1999 relating to registration of marks does not explicitly and directly makes any such distinction. In Caterpillar Inc. Vs. Mehtab Ahmed and Others reported in 99 (2002) DLT 678 court delineated various categories of words used in a trademark:
"10. The words or marks can broadly be divided into six categories. The first category of words is "generic". These words have dictionary meaning and are neither specific nor special. These words belong to genus. Generic name is name of genus which names the species. Such words are neither brand names nor have any protection by a registered trade mark. The words which are directly descriptive or quality of goods belong to second category. Such words are adjective expressing quality or attribute of an article or goods. These are neither patented nor proprietary names. These words are in common parlance known as laudatory epithets.
11. Third category is that of directly descriptive words. These words describe the character or the quality or attribute of the goods or articles but without an element of laudation. The words of second and third category if used as a mark acquire secondary meaning on account of constant and long user. Fourth category is of 'indirectly descriptive words'. These words are those which have indirect or remote reference to the nature or quality of goods. The element of directness is wanting in these words. Such words can be used as a mark or trademark irrespective of the fact whether they acquire secondary meaning or not.
I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.8
12. Words which are fanciful or arbitrarily applied to goods and do not have either direct or remote reference to the nature or quality of goods fall within fifth category. The words belonging to categories two, three and five if used in relation to a particular goods can be protected if attempt is made to pass them off by way of deceptive similarity either in look or sound.
13. The last category is of "invented words". No meaning is attached to these words. These are composed by imagination and are designed for the first time. These words demonstrate or display efforts or skill of imagination, faculty or power of inventing. These words are invented in relation to a particular good. Such words are inherently distinctive and therefore have to be protected in any case. These words are designed or contrived through imagination for the first time wherein ability as well as flight or efforts of imagination is displayed.
14. As regards marks or trademarks falling within categories 2 to 5 namely 'directly descriptive words having laudatory epithets, 'directly descriptive words without laudatory epithets, indirectly descriptive words and words not being descriptive have also to be protected as some of them over a period acquire secondary meaning while others due to prior and consistent user denote source and origin and if any attempt is made to either mutilate them or simulate them such an attempt amounts to passing off as it demonstrates element of malafideness for cashing upon the reputation and goodwill of such marks. Likelihood of confusion as to source or origin of a particular goods sold under a particular trade mark broadly amounts to an act of passing off.
11. In Lloyd Insulations (India) Limited v. Punj Lloyd Insulations Pvt. Ltd, ILR (1999) 1 Del 410 learned single judge I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.9 has culled out four points which have to be examined on the question of deception in a passing off action. These are:
"20. The following points can be easily culled from the authorities alluded to above :
(a) In case of a trade name which consists of descriptive words small difference will be taken to be sufficient enough in between the trade names of the plaintiff and that of the defendant. Whereas in case of a trade mark a mere similarity in the trade mark is per se actionable.
(b) In an action for passing off a mere similarity in the two trade names is not sufficient to conclude that it will cause confusion and would mislead the customer to take the one for the other. It has further to be shown that similarity in their names has misled a customer to take one for the other.
(c) Nobody can claim property in a mere descriptive word used by him as his trade name unless and until it is shown that the said descriptive word has acquired a secondary meaning and has lost its primary character and is so much associated with the goods of the plaintiff that a mere mention of it brings before his eyes the picture of the goods of the plaintiff.
(d) In case a fancy word has been shown as part of a name then the same is distinctive per se and if another trader takes that word as part of his trade only a slight variation then he can be said to have created confusion."
12. In the present case, we are not concerned with registration of the word/mark COSMO. The said mark is not registered in India in the name of the plaintiff. Further registration of a mark as per Trade Marks Act, 1999, does not destroy or negate all common law rights of the defendants.
Reputation and Goodwill
13. Passing off actions as examined above are distinct from infringement actions. What is protected in an action of passing off is I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.10 not the proprietary right of the plaintiff in any word or mark but the goodwill and reputation of the plaintiff which is likely to be harmed. The proprietary right in the goodwill or reputation of the plaintiff is protected. Nature and extent of goodwill and reputation depends upon distinctiveness of the mark in the eyes of the public or class of public and association of the said mark with the plaintiff and not registration of the mark. Goodwill and reputation are created when a mark is used by a person and the public or class is aware and connects or associates the mark with the plaintiff‟s business or goods. Distinctiveness and association with plaintiff is a precondition to claim invasion of goodwill and reputation, though burden of proof can vary depending upon category of the mark i.e. general, descriptive, fancifully, arbitrary etc. Whether a plaintiff has reputation or goodwill is primarily a question of fact and has to be proved by cogent material and evidence. It is obligatory and necessary for the plaintiff to place necessary material on record to establish reputation and goodwill. There is no assumption in a passing off action that the plaintiff has goodwill and reputation. For grant of interim injunction the plaintiff must therefore establish reputation and goodwill in the word/mark COSMO in India to succeed.
I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.11
14. Goodwill and reputation of a person can vary from country to country. When a plaintiff carries on business in several countries, separate goodwill is attached to each country. Nature or extent of goodwill or reputation of a plaintiff in India depends upon the association of the word/mark with the plaintiff in India and not in a third country.
15. Trans border reputation and spill over of international reputation is accepted in India, even when the plaintiff is not engaged in business or trade in India. Trans border reputation is established when the plaintiff enjoys substantial goodwill and reputation outside India and its spill over effect is found in India i.e. the plaintiff has come to be associated with the said mark and enjoys goodwill and reputation even in India. Injunction, whether interim or permanent, is granted to protect goodwill and reputation of the plaintiff in India and not in cases where the plaintiff does not have goodwill and reputation in India but has goodwill and reputation in a locality or a location outside India.
16. On the question of prima facie case the fact that the plaintiff is airing COSMO-TV or COSMO radio in Spain, Latin America and Canada is not relevant as the signals/broadcasts are not being aired I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.12 in India. No details with regard to viewership or any claim on the basis of trans-border reputation in India has been made with reference to COSMO TV and COSMO radio. Consumers in India have not heard of COSMO TV or radio. The reputation, if any, is confined to the particular location/area and there is no trans-border spill over.
17. The claim of the plaintiff based upon internal articles or features in the magazine COSMOPOLITAN with the heading or name COSMO QUIZ, COSMO BEAUTY, COSMO CAREER, etc. is devoid of merit. These articles or features are a part of the magazine COSMOPOLITAN and do not have any independent existence. It is difficult to accept the contention of the plaintiff that the words COSMO QUIZ, COSMO BEAUTY, COSMO CAREER, etc. as used in the articles/features, have become distinctive enough to be recognized and associated with the plaintiff in their own right and independently. A heading given to a feature or an article can become distinctive on its own, in rare but some cases but the plaintiff to base his claim/right for passing off on the said basis should have sufficient evidence and material to justify the said claim/right. Mere use of the word "cosmo" in heading and title of articles in a magazine under a different name is not sufficient to claim reputation. I do not think there is sufficient prima facie material or evidence to support the I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.13 case of the plaintiff that headings given to articles or features with the heading COSMO in the magazine COSMOPOLITAN by themselves have become distinctive enough to be protected by interim injunction in a passing off action against a magazine with the name/mark COSMOWOMAN. The same reasoning equally applies to the supplement "COSMO MAN" which is not sold or marketed separately but as a part of the magazine COSMOPOLITAN. Reference in some foreign magazines to women who have featured on the cover of the COSMOPOLITAN magazine as a cosmo girl also does not establish goodwill and reputation of the plaintiff in India, which is required to be protected because of publication of a magazine by the name of "COSMOWOMEN".
18. The mark "COSMO" has been registered by the plaintiff in some countries but it is not registered in India. The plaintiff had on 15th February, 2006 filed an application for registration of the mark COSMO Girl in India to which the defendants had filed opposition on 27th August, 2006. The matter is still pending before the Registrar. As far as circulation of the magazine COSMO Girl in India is concerned, there is hardly any evidence and material to support the same. Admittedly, the said magazine is published in U.S.A and caters to the interest and is directed towards teenage girls there. Even if it is I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.14 presumed that the magazine has some circulation in India, it is read by niche selective clientele who are aware and have knowledge about the said magazine and have grown up or familiar and interested in the features and articles relating to teenage girl life in America. I do not think this fact alone justifies grant of interim injunction restraining the defendants from using the word/mark "COSMO WOMAN" as a name for their magazine which entirely caters to a different class of woman, namely middle class and upper middle class.
19. Learned counsel for the plaintiff referred to judgments of the European Courts dealing with the question of registration and submitted that the word/mark "COSMO" has been held as distinctive and associated exclusively with the plaintiff. The first case is regarding registration under the name "COSMO News" claimed by a third party. It may be noted that the word COSMO stands registered in favour of the plaintiff in U.K. and in that context the opposition filed by the plaintiff to registration of the word/mark "COSMO News"
was upheld on the ground that there is a likelihood of confusion including likelihood of association between the plaintiff and the said third party. The word/mark COSMO does not stand registered in India and the issues and questions involved in the present case are I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.15 different. The question whether mark/word "COSMOWOMEN" should be registered in the name of the defendants does not arise for consideration. In this case while examining the question of unfair advantage, detrimental effect on the distinctive character or repute, it was observed that:
"No material has been submitted by the opponent to prove reputation of its other earlier marks also claiming reputation: "THE COSMOPOILTAN SHOW", "COSMOPOLITAN TELEVISION" and "COSMO GIRL". The office therefore concludes that the information provided cannot support the claim of reputation, and particularly not a claim of reputation within the relevant territory. A mere suggestion of the existence on the market cannot be interpreted as proving reputation."
20. The second European decision/case relied upon pertains to claim for registration of the words/mark COSMOPOLITAN for cosmetics. The decision is not relevant for adjudication of the present case. The third case specifically refers and relates to the word COSMOPOLITAN. On the other hand, learned counsel for the defendants has relied upon the decision of the Trade Mark Registry, Australia rejecting opposition of the plaintiff to a registration application filed by third party for mark COSMO in respect of leather and imitation leather bags, cosmetics, beauty and vanity cases, etc. Rejecting the I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.16 opposition it was pointed out that that there was little or no material to gauge reputation of the mark COSMO in Australia. Further reputation in the mark "COSMO" does not automatically transfer to fashion or beauty goods.
21. On the question of goodwill, reputation and misrepresentation, the defendants have pointed out that the word COSMO is a dictionary word and they had decided to adopt this word along with word WOMEN after making an application for registrar of newspapers in India. My attention in this regard was drawn to proviso to Section 6 of the The Press and Registration of Books Act, 1867 which stipulates that registration under the said Act shall be granted to newspaper proposed to be published, when the Magistrate on enquiry from the Press Registrar is satisfied that the title of the news paper proposed to be published is not same or similar to any other news paper published in the same language or in the same State. It is stated that the Registrar of newspapers has granted permission to the defendants to publish the magazine COSMO WOMEN. Grant of registration under the aforesaid Act may not be conclusive or determinative factor in a passing off action but is a relevant circumstance. The defendants have also placed on record results of web search using the search engine „Google‟ which shows the word COSMO is being extensively used by several persons other I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.17 than the plaintiff. It is therefore argued that the word COSMO is public juris and the claim of the plaintiff that it has become distinctive and associated with the plaintiff so as to cause damage to their goodwill and reputation when the defendants publish the magazine COSMOWOMEN should not be accepted. It is thus submitted that there is material which shows the word COSMO is being used by several parties as a trade name for the purpose of trading and is not being exclusively used or associated with the plaintiff. Even in India, third parties are using the word "Cosmo" eg. Cosmo Films Ltd., Cosmo Phane etc. Even magazines like Cosmo-World, Cosmo Current, Cosmo India etc. are published. Learned counsel for the plaintiff however submitted that infringement of the mark COSMO by third parties does not confer any legal right on the defendant to indulge in passing off. The aforesaid proposition in law is correct. However, the said argument fails to notice the actual plea of the defendants. The plea of the defendants is that the word COSMO is not distinctive and associated with the plaintiff. It is public juris or a dictionary word which is extensively used by several persons across the world. The plea raised is to counter the claim of the plaintiff that the word COSMO is distinctive and associated with the plaintiff. The said contention has not been raised to defend or as I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.18 a shield to passing off claim because third parties are also indulging in passing off.
22. The plaintiff can claim exclusive right to the mark COSMO in India if it is shown and established that the word COSMO by constant user has come to be associated with the plaintiff that when a purchaser purchases any magazine in India with the mark COSMOWOMAN, the purchaser visualises and connects the magazine with the plaintiff. A common English dictionary word cannot be made basis for a passing off action to claim monopoly rights, unless right to exclusivity is established due to long and durable association of the said word with the plaintiff and if others are allowed to use the word loss or damage would occur. Distinctiveness or secondary meaning is an essential precondition, whether the mark is descriptive or fancy etc., but burden of proof is higher in descriptive marks. Exclusivity and public‟s association of the mark/word "COSMO" with the plaintiff has not been established. The plaintiff has not established that the defendants have acted in a manner calculated to deceive the public or there is reasonable possibility of deception. Profile of Consumer/User
23. The consumers or readers of the defendant‟s and the plaintiff‟s magazine are well educated and well read women and some men. I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.19 While examining the question of deception, the profile of the user or the consumer who should be or is likely to be deceived or confused is to be taken into consideration. In Khoday Distilleries Limited versus Scotch Whisky Association reported in (2008) 10 SCC 723, the Supreme Court observed that while deciding the question of deceptive similarity, one of the factors to be taken into consideration is a class of purchasers who are likely to buy the goods bearing the two marks, their education, intelligence and degree of care that is likely to be exercised in purchasing or using the goods. Where the class of purchasers is illiterate and poor, the test applied is different in comparison to cases when the product is consumed by educated and rich. Court in the said case observed:
"74. This Court in Cadila Health Care Ltd. v. Cadila Pharmaceuticals Ltd. inter alia laid down the law in the following terms:
"35. Broadly stated, in an action for passing off on the basis of unregistered trade mark generally for deciding the question of deceptive similarity the following factors are to be considered:
* * *
(e) The class of purchasers who are likely to buy the goods bearing the marks they require, on their education and intelligence and a degree of care they are likely to exercise in purchasing and/or using the goods."
77. Where the class of buyers, as noticed hereinbefore, is quite educated and rich, the test to be applied is different from the one where the product would be purchased by the villagers, illiterate and poor. Ordinarily, again they, like tobacco, would purchase alcoholic beverages by their brand name. When, however, the product is to be purchased both by villagers and town people, the test of I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.20 a prudent man would necessarily be applied. It may be true that the tests which are to be applied in a country like India may be different from the tests either in a country of England, the United States of America or Australia."
24. Women magazines in English are purchased by well educated discerning consumers after deliberation, unlike a product of mass consumption which is consumed by illiterate and poor without considerable thought and deliberation. It is for this reason that in cases like Delhi Press Patra Prakashan Limited V/s Diamond Pocket Books (P) Limited reported in 46 (1992) DLT 423, the marks/titles "Grahshobha" and "Grahlakshmi" were held to be not deceptively similar. In this case, reference was also made to an earlier decision of 1911 in Ridgeway Company V/s The Amalgamated Press Limited reported in 1911-12, The Times Law Reports Vol-28 at page 149 wherein passing off action failed when the two marks were "Everybody‟s Magazine" and "Everybody‟s Weekly". Decision in Playboy International Incorporated V/s Bharat Malik and Another reported in 2001 PTC 328 (Del) is distinguishable for the reason the learned single Judge came to the conclusion that the mark/title "Playboy" was distinguished mark adopted by the plaintiff in 1950s and had acquired extensive and exclusive association with the plaintiff all over the world. The Court I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.21 also came to the conclusion that the defendant was trying to take advantage of the said goodwill and widespread reputation by adopting the word „Play‟ in the magazine titled "Playway". The factual matrix in the present case is different. The Calcutta High Court decision in Hearst Corporation Vs. Dalal Street Communication Limited reported in (1996) PTC (16) 126 in respect of the marks/title "Esquire" and "E-square" is based upon the phonetic similarity between the two words and an unwary purchaser getting confused. In another case Rupee Gains Tele-Times Private Limited versus Rupee Times reported in 1995 PTC (15) 384, application for interim injunction restraining the defendant from using the word "Rupee" was rejected for various reasons including that, financial journals are read by articulate and intelligent readers who can easily make out the difference in the two publications.
25. The prospective consumers and their deception is an important consideration which has to be kept in mind while considering a claim for passing off. The goods in question are same i.e. magazine. However, the consumers who read the plaintiff‟s magazine and the defendants‟ magazine are all well educated, well conversant with English and have discerning eye which is normally not associated with goods of mass consumption which are even used by illiterate I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.22 consumers. Class of consumers of the two products are only well read and educated persons. The consumers of the defendants‟ products are middle class and upper middle class women between the age group 20 years and elderly. The readers of the plaintiff‟s magazines are elite women almost the same age group but having a more liberal outlook towards life because of the nature of the articles and content. Both products are not consumed by villagers, illiterate, poor or lower and marginal sections of the society. The class of consumers is educated enough to distinguish between two magazines and their publishers.
Delay and Laches
26. There is evidence on record that the plaintiff was aware that the defendants‟ had started the publication COSMO WOMAN in the year 2004. The defendants have placed on record editorial note under the heading "copycat alert" published in the magazine Cosmopolitan, November 2004 issue allegedly making reference to the defendants‟ publication COSMO WOMAN. The present suit for injunction was filed in 2008 four years after the defendants had started publishing the magazine under the title COSMO WOMAN. There is therefore delay in approaching the court. The plaintiff, however, claims that this delay is not fatal for grant of interim injunction. Question of delay is I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.23 relevant, when issue of irreparable harm and balance of convenience is examined. In some cases, interim injunction has been granted inspite of delay and in other cases interim injunction has been refused. (Refer, Warner Bros. Entertainment Inc. and Anr. Vs. Harinder Kohli and Ors. reported in 155 (2008) DLT 56, Mr. Sudhir Bhatia and Ors. Vs. M/s Midas Hygiene Industries (P) Ltd. reported in 94 (2001) DLT 639)
27. In the case of Ansul Industries versus M/s Shiva Tabacco Company FAO No. 228/2005 dated 16.01.2007 after examining the case law on the subject observed that:
" 40. While examining question of convenience, delay in initiating action for infringement by itself is not fatal. Delay may be fatal for claiming damages. Difference has been made between mere delay and laches. Laches being prolonged delay with inaction. Laches alone is not normally considered to be a ground to reject an injunction application. There should be something in addition to and more than laches that will tilt the balance of convenience in favour of a third party viz a registered proprietor of a mark. Court will in these circumstances and in addition to laches examine whether the said delay has caused prejudice to the third party. When a proprietor allows his good will to be used by a third party and allows him to grow and expand and thereby makes the third party believe that he has no objection to use of the mark, then the third party who has built up his sales will suffer prejudice, if he is suddenly asked to stop. However, on the question of prejudice, the onus is on the defendant.
I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.24
41. While examining the question of delay, courts go into the question whether delay is inordinate and whether there is any excuse or reason for the delay. If the delay is inordinate from the date of knowledge and no ground, reason or excuse for the delay is forthcoming, coupled with the prejudice which is likely, interim or permanent injunction can be refused. While examining the question of excuse, the Court will examine the conduct of the proprietor, when and how the third party adopted the mark subject matter of action and after the proprietor came to know about the said adoption, what steps and action he had taken. Failure to immediately file a suit for injunction can always be explained by the proprietor. Registration of a similar mark in favour of the second user or separate proceedings between the parties relating to the mark or it's registration can be basis or a ground and excuse for the delay.
XXXX
44. In view of the entire case law discussed above, the following principles of law emerge:-
i. Mere delay is not sufficient to defeat grant of injunction in cases of infringement of trade mark. Delay is not a bar to enforce and claim a legal right.
ii. Consent in addition to other statutory defences is a complete defence to action for infringement.
iii. Consent may be expressed or implied but inaction in every case without anything more does not lead to an inference of implied consent. Implied consent means conduct inconsistent with claim of exclusive right over the trade mark, trade name etc. Implied consent implies standing by or allowing the defendant to invade rights and by conduct encouraging the defendant to expend money, expand business, alter their condition etc. in contravention of the rights of the proprietor. In the case of Power Control Appliances versus Sumeet Machines (P) Limited (supra), Supreme Court has I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.25 held that acquiescence implies positive act and not merely silence or inaction as is involved in laches.
iv. Defences under the common law are also available to the defendant. Prior user is a valid defense.
v. Balance of convenience between the parties should be taken into consideration by the Court, while deciding the question of grant of injunction. Unexplained laches accompanied by prejudice and/or other reasons can be a ground to deny injunction. However, prejudice in such cases does not mean mere simplicitor delay. Onus in this regard is on the defendant.
vi. Where initial adoption by the defendant itself is vitiated by fraud and/or is dishonest, delay is not a valid ground to allow misuse. If user is at the inception is tainted by fraud and dishonesty, continuous use does not bestow legality.
vii. Interest of general public who are the purchasers and buyers has to be protected. In case to protect general public/consumers, injunction order is required to be passed, delay by itself is not un-surpassable obstacle."
28. In the present case the plaintiff was certainly aware of defendant‟s publication COSMO WOMAN in the year 2004. He kept quiet and did not proceed for legal action for four years. The defendant in the meanwhile continued the publication of the magazine and created a market for their magazine. It is also noted that the defendant‟s application for registration of the mark COSMO WOMAN was advertised on 5th June, 2005 and opposition to the said application was filed by the plaintiff only in July, 2007. I.A. NO. 3073/2008 IN CS (OS) NO.458 OF 2008 Page No.26
29. In view of the aforesaid, the plaintiff‟s application for grant of interim injunction is dismissed. No costs. Observations and findings in this order are prima facie and for purpose of deciding the interim stay application and the suit will be decided without being influenced by this order.
(SANJIV KHANNA)
JUDGE
APRIL 27, 2009.
P
I.A. NO. 3073/2008 IN
CS (OS) NO.458 OF 2008
Page No.27