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 0, Cited by 161] [Entire Act]

Union of India - Section

Section 106 in The Trade And Merchandise Marks Act, 1958

106. Reliefs in suits for infringement or for passing off.

(1)The relief which a court may grant in any suit for infringement or for passing off referred to in section 105 includes an injunction (subject to such terms, if any, as the court thinks fit) and at the option of the plaintiff, either damages or an account of profits, together with or without any order for the delivery up of the infringing labels and marks for destruction or erasure.
(2)Notwithstanding anything contained in sub-section (1), the court shall not grant relief by way of damage (other than nominal damages) or an account of profits in any case-
(a)where in a suit for infringement of a trade mark, the infringement complained of is in relation to a certification trade mark; or
(b)where in a suit for infringement the defendant satisfies the court-
(i)that at the time he commenced to use the trade mark complained of in the suit he was unaware and had no reasonable ground for believing that the trade mark of the plaintiff was on the regard or that the plaintiff was a registered user using by way of permitted use; and
(ii), that when he became aware of the existence and nature of the plaintiff's right in the trade mark, he forthwith ceased to use the trade mark in relation t goods in respect of which it was registered; or
(c)where in a suit for passing off the defendant satisfies the court-
(i)that at the time he commenced to use the trade mark complained of in the suit he was unaware and had no reasonable ground for believing that the trade mark of the plaintiff was in use; and
(ii)that when he became aware of the existence and nature of the plaintiff's trade make, he forthwith ceased to use the trade mark complained of.