Delhi High Court
Johnson & Johnson Pte. Ltd. vs Mr. Abbireddi Satish Kumar & Ors. on 7 December, 2023
Author: C. Hari Shankar
Bench: C. Hari Shankar
$~29
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(COMM) 801/2023 & I.A. 22015/2023, I.A. 22016/2023
JOHNSON & JOHNSON PTE. LTD. ..... Plaintiff
Through: Ms. Nancy Roy, Mr. Raghav
Malik, Mr. Lalit Alley and Mr. Prakriti
Vaishney, Advs.
versus
MR. ABBIREDDI SATISH KUMAR & ORS ...... Defendants
Through: None
CORAM:
HON'BLE MR. JUSTICE C. HARI SHANKAR
JUDGMENT (ORAL)
% 07.12.2023 I.A. 22015/2023 (Order XXXIX Rules 1 and 2 of the CPC)
1. The plaintiff is the proprietor of the following registered trademarks:
Trade Mark Trade Application Class Status Mark Class/User Number Claim ORS 1202213 May 29, 2003 32 Registered User: Proposed to be used.
Goods: Mineral and aerated waters and other non-alcoholic drinks, beer, ale and porters, syrups, beverages and preparations for making beverages, fruit juices, soft drinks, sherbets, soda water included in class 32.
ORS-O 1218294 July 28, 2003 32 Registered User: July 28, 2003 Goods: Mineral and aerated waters and other non-alcoholic drinks, beer, ale and porter, syrups, beverages and preparations for making beverages, fruit, Juices, soft drinks, sherbets, soda water.
ORS-P 1218295 July 28, 32 Registered Signature Not Verified Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 1 of 12 Signing Date:08.12.2023 15:16:38 2003 User: July 28,2003
Goods: Mineral and aerated waters and non-alcoholic drinks, beer, ale and porter, syrups, beverages and preparations for making beverages, fruit juices, soft drinks, sherbets, soda water. ORS-L 1590455 August 14, 32 Registered 2007 User:October 1,2003 Goods: Mineral and aerated waters and other non-alcoholic drinks; beer, ale and porter; syrups, beverages and preparations for making beverages, fruit juices, soft drinks, sherbets, soda water ORSL 2580046 August 14, 32 Registered 2013 User:
Proposed to be used Goods: Aerated water; non-alcoholic beverages; sherbets [beverages] soda water; syrups for beverages; preparations for making beverages; powders for effervescing beverages; mineral water [beverages]; fruit juices; waters [beverages] ORS-L 1823685 May 29, 32 Registered 2009 User: April 1, 2009 Goods: Mineral and aerated waters and other non-alcoholic drinks, beer, ale and porter, syrups, beverages and preparations for making beverages, fruit juices, soft drinks, sherbets, soda water, concentrates, syrups or powders used in the preparation of non-
alcoholic drinks
ORS-L 2351431 June 20, 32 Registered
2012
Lemon Drink
User: July 1,
2003
Goods: Fruit juices; beverages (non-alcoholic), beverages concentrates, powders for making beverages; fruit extracts (non- alcoholic), fruit juice beverages(non-alcoholic); energy drinks [not for medical purposes], energy drinks [not for medical purposes] enhanced with vitamins, minerals, nutrients or fruit-flavors; concentrates and powders used in the preparation of energy drinks;Signature Not Verified coconut drink; mineral and aerated water; packaged drinking water; Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 2 of 12 Signing Date:08.12.2023 15:16:38
soft drinks, sherbets, soda water ORSL 2658288 January 13, 32 Registered 2014 Smile for life User:
December 5, 2013 Goods: Aerated water; non-alcoholic beverages; sherbets [beverages]; soda water; syrups for beverages; preparations for making beverages; powders for effervescing beverages; mineral water [beverages]; fruit juices; waters [beverages] ORS-L Plus 2351429 June 20, 32 Registered 2012 Orange Drink User: June 1, 2008 Goods: Fruit Juices; Beverages (Non-Alcoholic), Beverages Concentrates, Powders For Making Beverages; Fruit Extracts (Non- Alcoholic), Fruit Juice Beverages (Non-Alcoholic); Energy Drinks [Not For Medical Purposes], Energy Drinks [Not For Medical Purposes] Enhanced With Vitamins, Minerals, Nutrients Or Fruit- Flavors; Concentrates And Powders Used In The Preparation of Energy Drinks; Coconut Drink; Mineral And Aerated Waters; Packaged Drinking Water; Soft Drinks, Sherbets, Soda Water ORS-L 2382432 August 21, 30 Registered 2012 User:
Proposed to be used Goods: Protein foods and food additives not included in classes 29 & 32; pulses of all kinds; spices, flour & preparations made from cereals; edible articles for human consumption; bread, cakes, pastry & confectionery; biscuits; tea, coffee, coffee substitutes; grains; desserts; puddings; com flour powder; wafers (biscuits); cooked food & snacks; glucose; condiment; noodles & other pasta products; sphagetty; sugar, sweets; sweetmeats, toffees; breakfast food made from wheat, maize & rice.
ORS-L 2382433 August 21, 31 Registered 2012 User:
Proposed to be used Signature Not Verified Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 3 of 12 Signing Date:08.12.2023 15:16:38 Goods: Agricultural, horticultural and forestry products and grains not included in other classes; live animals; fresh fruits, fruit nuts, and vegetables, peas, seeds. natural plants and flowers, mushrooms; foodstuffs for animals; malt; scented supari (betalnut); pan masala; mukhwas; mouth fresheners.
ORSL 3606825 August 4, 32 Registered
2017
REHYDRATE
User:
Proposed to
be used
Goods: Mineral and aerated waters and other non-alcoholic drinks; beer, ale and porter, syrups, beverages and preparations for making beverages; fruit juices, soft drinks, sherbets, soda water, concentrates, syrups or powders used in the preparation of non- alcoholic drinks.
ORS-L 2382434 August 21, 33 Registered 2012 User:
Proposed to be used Goods: All alcoholic beverages including whisky, brandy, gin, rum, vodka, wines, spirits and liquors included in class 33; fruit extracts with alcohol not included in class 32
2. Under the aforesaid marks, which may be referred to, collectively, as the "ORSL" marks, the plaintiff manufactures and sells electrolyte drinks. The products bearing the brand ORSL are claimed to have been introduced by the predecessor-in-interest of the plaintiff in 2003. The plaint further avers that the "ORS-L" lemon flavor has been in use in India since 2003, and the "ORS-L" orange and apple flavors are in use since 2005. The mark "ORS-L" was modified, in December 2013, to "ORSL".
3. The plaint also asserts that, by consistent use over a long period of time, the plaintiff's mark has attained distinctiveness and that the plaintiff commands considerable goodwill in the market.
Signature Not Verified Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 4 of 12 Signing Date:08.12.2023 15:16:384. The use of the "ORSL" marks of the plaintiff has, in 2023 alone, resulted in sales returns to the tune of Rs. 749 crores.
5. Considerable amounts have also been expended by the plaintiff towards promotion and advertisement of its marks, with the amount spent in 2023 alone being ₹ 15.8 crores.
6. The plaintiff is aggrieved by the use, by the defendants, of a deceptively similar mark "ORSI", under which it manufactures and sells fruit drinks, in similar flavours. The defendants also use red lettering for its mark ORSI. The plaint also thus provides a comparison of the packs of the plaintiff's and the defendants' products to allege that the defendants have also adopted a trade dress which mimics that of the plaintiff:
PLAINTIFF'S EARLIER AND DEFENDANT'S IMPUGNED WELL-KNOWN TRADEMARKS MARKS/IMPUGNED TRADE AND TRADE DRESS DRESS Signature Not Verified Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 5 of 12 Signing Date:08.12.2023 15:16:38 Signature Not Verified Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 6 of 12 Signing Date:08.12.2023 15:16:38
7. These factors, it is submitted, would result in clear likelihood of Signature Not Verified Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 7 of 12 Signing Date:08.12.2023 15:16:38 confusion in the mind of a consumer of average intelligence and imperfect recollection, between the products of the defendants and the plaintiff.
8. The adoption, by the defendants, of a deceptively similar mark, printed in a deceptively similar manner using the trade dress which is nearly identical to that of the plaintiff, it is submitted, indicate that the defendants have consciously sought to imitate the plaintiff.
9. I have heard Ms. Nancy Roy, learned Counsel for the plaintiff. Despite notice having been issued in this application and service of the papers having been effected on the defendants' by e-mail, as well as speed post/courier, there is no appearance on the part of the defendants. Nor have the defendants condescended to file any reply to this application.
10. The facts stated hereinabove and the submissions advanced by Ms. Nancy Roy make out a prima facie case of infringement as well as passing off. It is also prima facie apparent that the defendants have consciously sought to imitate the plaintiff. The marks of the plaintiff and the defendants are so similar that, when used for similar products, they are bound to result in confusion in the minds of a consumer between the two products.
11. That the defendants are not innocent adopters of a similar mark, but conscious imitators of the plaintiff, is also apparent from the stark similarity between the trade dresses of the products of the defendants Signature Not Verified Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 8 of 12 Signing Date:08.12.2023 15:16:38 and the plaintiff. The defendants have also chosen to pack and sell their products in tetra packs which have images similar to those used by the plaintiff, with the clear intention of confusing the consumer.
12. The volume of sales that the plaintiff commands also indicate that, over a period of time, it has amassed considerable goodwill and reputation.
13. A prima facie case both of passing off as well as infringement is, therefore, made out.
14. The fact that the defendants have not chosen to respond, despite advance notice having been served on the defendants prior to institution of the suit, as well as notice of this application having been served on the defendants by courier/speed post and e-mail indicate that the defendants do not have any substantial defence to afford to the assertions in the plaint.
15. The products in question are consumables. They are in the nature of electrolyte drinks. As such, any possibility of confusion in the mind of the consumer between one product and the other has assiduously to be avoided.
16. The facts already make out a prima facie case in favour of the plaintiff. Failure to grant injunction is bound to result in the infringing activities of the defendants continuing unchecked and the possibility of further confusion in the mind of consumer between the product of Signature Not Verified the defendants and the plaintiff.
Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 9 of 12Signing Date:08.12.2023 15:16:38
17. It is clear, therefore, that if no injunction is granted as sought by the plaintiff, irreparable prejudice would result. The balance of convenience is also in favour of grant of injunction as there is no absolute bar on the defendants manufacturing and selling their products, provided they adopt a trade mark and trade dress which does not imitate the plaintiff.
18. The defendants' act of adopting a mark which is structurally and visually nearly identical to that of the plaintiff along with a trade dress which is also imitative of that of the plaintiff, indicates that the defendants have strained every nerve to come as close to the plaintiff as possible. This directly calls into application the following exordium, by Lord Justice Lindley, in Slazenger & Sons v. Feltham & Co.1:
"One must exercise one's common sense, and, if you are driven to the conclusion that what is intended to be done is to deceive if possible, I do not think it is stretching the imagination very much to credit the man with occasional success or possible success. Why should we be astute to say that he cannot succeed in doing that which he is straining every nerve to do?"
Where, as in a case such as the present, the defendants have made every attempt to copy the plaintiff, the court would, therefore, presume that the attempt is successful.
19. Inasmuch as the plaintiff has valid and subsisting registrations not only of the ORSL marks, but also of the trade dresses of its Signature Not Verified 1 (1889) 6 RPC 531 Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 10 of 12 Signing Date:08.12.2023 15:16:38 products as device marks, the adoption of deceptively similar trade dresses additionally infringes the trade mark rights of the plaintiff in its trade dresses.
20. A clear case for grant of interim injunction, pending disposal of the suit is, therefore, made out.
21. As such, pending disposal of the suit, the defendants as well as all others acting on their behalf shall be restrained from using the marks , or any other confusingly or deceptively similar marks, for fruit drinks or any other allied or cognate goods or services.
22. Though the Court is not interfering with the products which may already have been released in the market, the defendants shall also stand restrained from releasing into the market any stock of manufactured infringing goods which may have already been manufactured by them and lying in stock.
23. The defendants are also directed to forthwith remove, from all physical and virtual sites, reference to the impugned marks ORSI/ Signature Not Verified Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 11 of 12 Signing Date:08.12.2023 15:16:38 , , and .
24. The application stands allowed in the aforesaid terms.
I.A. 22016/2023 (Section 12A of the Commercial Courts Act, 2015)
25. Following the decision of the Supreme Court in Yamini Manohar v. T.K.D. Keerthi 2, the plaintiff is exempted from the pre- institution mediation.
26. The application stands disposed of.
C. HARI SHANKAR, J.
DECEMBER 7, 2023 dsn Click here to check corrigendum, if any Signature Not Verified 2 2023 SCC OnLine SC 1382 Digitally Signed By:HARIOM CS(COMM) 801/2023 Page 12 of 12 Signing Date:08.12.2023 15:16:38