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 16, Cited by 6]

Delhi High Court

Procter & Gamble Home Products Private ... vs Hindustan Unilever Ltd. on 17 February, 2017

Equivalent citations: AIRONLINE 2017 DEL 2

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

           *IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                          Date of decision: 17th February, 2017
+ CS(OS) No.459/2016 & IA No.11244/2016 (u/O XXXIX R-1&2 CPC)
    PROCTER & GAMBLE HOME PRODUCTS
    PRIVATE LIMITED                                    ..... Plaintiff
                    Through: Mr. Rajiv Nayar, Mr. Sandeep Sethi
                               and Ms. Prathiba M. Singh, Sr. Advs.
                               with Mr. Darpan Wadhwa, Mr.
                               Siddhanth Sharma, Ms. Eesha
                               Mohapatra, Ms. Ruby Singh Ahuja,
                               Ms. Akanksha Munjal, Mr. Arvind
                               Chari and Mr. Devanshu Khanna,
                               Advs.
                            Versus
    HINDUSTAN UNILEVER LTD.                          ..... Defendant
                    Through: Mr. Abhinav Vasisht, Sr. Adv. with
                               Mr. Sameer Parekh, Mr. D.P.
                               Mohanty, Ms. Rukhmani Bobde, Ms.
                               Nandita Bajpai, Ms. Swati Bhardwaj
                               and Mr. Abhiram Naik, Advs.
                            AND
+ CS(OS) No.463/2016 & IA No.11360/2016 (u/O XXXIX R-1&2 CPC)
    HINDUSTAN UNILEVER LTD.                             ..... Plaintiff
                    Through: Mr. Jayant Bhushan, Sr. Adv. with
                               Mr. Sameer Parekh, Mr. D.P.
                               Mohanty, Ms. Rukhmani Bobde, Ms.
                               Nandita Bajpai, Ms. Swati Bhardwaj
                               and Mr. Abhiram Naik, Advs.
                            Versus
    PROCTER & GAMBLE HOME PRODUCTS
    PRIVATE LIMITED                                  ..... Defendant
                    Through: Mr. Rajiv Nayar, Mr. Sandeep Sethi
                               and Ms. Prathiba M. Singh, Sr. Adv.
                               with Mr. Darpan Wadhwa, Mr.
                               Siddhanth Sharma, Ms. Eesha

CS(OS) Nos.459/2016, 463/2016 & 507/2016                             Page 1 of 38
                                Mohapatra, Ms. Ruby Singh Ahuja,
                               Ms. Akanksha Munjal, Mr. Arvind
                               Chari and Mr. Devanshu Khanna,
                               Advs.
                              AND
+ CS(OS) No.507/2016 & IA No.12275/2016 (u/O XXXIX R-1&2 CPC)
    PROCTER & GAMBLE HOME PRODUCTS
    PRIVATE LIMITED                                   ..... Plaintiff
                    Through: Mr. Rajiv Nayar, Mr. Sandeep Sethi
                               and Ms. Prathiba M. Singh, Sr. Adv.
                               with Mr. Darpan Wadhwa, Mr.
                               Siddhanth Sharma, Ms. Eesha
                               Mohapatra, Ms. Ruby Singh Ahuja,
                               Ms. Akanksha Munjal, Mr. Arvind
                               Chari and Mr. Devanshu Khanna,
                               Advs.
                                           Versus
    HINDUSTAN UNILEVER LTD.                     ..... Defendant
                  Through: Mr. Abhinav Vasisht, Sr. Adv. with
                           Mr. Sameer Parekh, Mr. D.P.
                           Mohanty, Ms. Rukhmani Bobde, Ms.
                           Nandita Bajpai, Ms. Swati Bhardwaj
                           and Mr. Abhiram Naik, Advs.
CORAM:-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     All the three suits, between the same two parties and filed in quick
succession, (may be by way of counter-blast and rejoinder!) claim
disparagement of the goods of the plaintiff in the suit, by the defendant in
the suit in Television Commercial (TVC) of its goods and seek the relief of
injunction and damages.

2.     Both the parties to the suit namely Procter & Gamble Home Products
Pvt. Ltd. (P&G) and Hindustan Unilever Ltd. (HUL) are manufacturers inter
CS(OS) Nos.459/2016, 463/2016 & 507/2016                        Page 2 of 38
 alia of shampoo. These suits are concerned with shampoo sold by each in
sachet (as distinct from shampoo sold in bottles or containers) and during the
hearing, the counsels were ad idem that sale in sachets constitutes 70% of
the total sale of shampoos.

3.     These suits concern the ‗Clinic Plus' and ‗Dove' brands of HUL and
‗Head & Shoulders Anti-dandruff Shampoo' (Head & Shoulders) brand of
P&G.

4.     It is not in dispute that the market price of a sachet of Clinic Plus is
Re.1/- and the market price of a sachet of Head & Shoulders is Rs.3/-.

5.     The advertisement impugned in each of the suit indisputably
compares the two products and though does not name the product of the
other but, besides showing the sachet of the advertiser's own product, shows
sachet of the other's product. The counsels did not dispute such deceptive
similarity, making the viewers aware of the identity of the product with
which the advertiser's shampoo is being compared.

6.     The counsels also did not dispute that Head & Shoulders is the
―leading anti-dandruff shampoo‖ and that Clinic Plus also has an anti-
dandruff shampoo but which is sold in bottles / containers--not in sachets.

7.     The TVC in Hindi language of Clinic Plus impugned in CS(OS)
No.459/2016 has the female protagonist thereof stating ―Mummy se mili hai
ek sansani news. Clinic Plus mazbooti de leading anti-dandruff shampoo se
behtar. Teen rupaye wale anti-dandruff shampoo se baal zyada tootte hain.
Clinic Plus baalon ko deta hai teen guna zyada mazbooti...bas ek rupaye



CS(OS) Nos.459/2016, 463/2016 & 507/2016                           Page 3 of 38
 mein. Mazboot baal bas ek rupaye mein‖. The TVC, in disclaimer at the
bottom thereof informs the claim therein to be based on laboratory test.

8.     CS(OS) No.463/2016 impugns five TVCs of P&G, also in Hindi
language, of its Head & Shoulders shampoo. The female protagonist in the
first TVC states "Kya aapka shampoo dandruff pe asardaar hai? Aiye
dekhte hain.. Nahi....Kyunki aapka ek rupaye waala shampoo dandruff
nahin nikalta, ek, do, teen washes main bhi... Head & Shoulders use nikalta
hain, sirf ek wash main. Apnaye sahi shampoo. Head & Shoulders". The
second TVC claims with respect to Head & Shoulders "Sirf naya nahi, sirf
behtar hi nahi, yeh hain best ever Head & Shoulders. Ek rupaye wala
shampoo, dandruff nahi hatata, teen wash main bhi. Head & Shoulders sirf
ek wash main use mita de. Naya Head & Shoulders.              Dandruff nahi
chalega". The third TVC has the Film Star Ranveer Singh telling another
man in the TVC "Oh Dude, Dandruff nahi chalega. Best ever Head &
Shoulders. Teen ke mukable, ek hi wash main zyaada dandruff hataye.
Kyunki dandruff nahi chalega". The fourth TVC inter alia has the Film Star
Ranveer Singh saying "All you majnus, listen up. Laila ko patana hain to
dandruff nahin chalega. Chalega to bas best ever Head & Shoulders. Teen
ke mukable ek hi wash me zyaada dandruff mitaye. Best ever Head &
Shoulders".       The fifth TVC, inter alia has a woman telling a man
"something between the two of us.            Do you also feel something
something..aiyeo dandruff. No need for dandruff between us. Presenting
the best ever Head & Shoulders. When compared to three washes, with just
one wash removes more dandruff. Bilkul nahi chalega dandruff". The suit
also impugns two print advertisements using identical language.

CS(OS) Nos.459/2016, 463/2016 & 507/2016                          Page 4 of 38
 9.      The TVC in Bengali language of HUL impugned in CS(OS)
No.507/2016 has voice over saying "do you feel that anti-dandruff
shampoos can damage your hair. Dove Dandruff Care is different. With
powerful ZPTO and 1/4th moisturising milk. It not only removes dandruff. It
also gives amazing damage repair in comparison to the leading anti-
dandruff shampoo. Get healthy and strong hair, there will be no dandruff
and no worries of damage". The disclaimer at the bottom informs the
viewers that the results are as per the laboratory test.

10.     Vide ad-interim order dated 9th September, 2016 in CS(OS)
No.459/2016, the defendant HUL therein was directed to suspend airing the
TVC impugned therein. There are no interim orders in the other two suits.
In fact CS(OS) No.507/2016 came up first when arguments for interim relief
were underway in the other two suits and it was directed that the pleadings
in the other two suits would be treated as pleadings in CS(OS) No.507/2016
also.

11.     HUL, prior to instituting CS(OS) No.463/2016 had complained with
respect to initial TVCs impugned therein to Advertising Standards Council
of India (ASCI) which rejected the said complaint. It was the contention of
the senior counsel for P&G that HUL was thus not entitled to maintain the
suit. Finding thus has to be returned on the said aspect as well.

12.      The senior counsel for P&G on this aspect contended that ASCI has
technical experts and once ASCI has been approached and has rejected the
complaint, the Civil Court should refrain from exercising jurisdiction. It was
further contended that if the complainant is aggrieved by the rejection /


CS(OS) Nos.459/2016, 463/2016 & 507/2016                            Page 5 of 38
 dismissal of the complaint by ASCI, the further remedies of the complainant
are by impugning the said order of ASCI and not by thereafter approaching
the Civil Court. It was highlighted that HUL, in CS(OS) No.463/2016, has
not impleaded ASCI and not impugned the decision of ASCI. Attention was
invited to Reckit Benckiser (India) Limited Vs. Naga Limited (2003) 68
DRJ 441. It was further the contention of the senior counsel for P&G that
after approaching ASCI, no second round is available before the Court and
CS(OS) No.463/2016 has been filed only as a counter-blast to CS(OS)
No.459/2016. Per contra the senior counsel for HUL referred to Hindustan
Unilever       Limited        Vs.      Reckitt   Benckiser   (India)       Limited
MANU/TN/1475/14 holding that there being no specific provision barring
the jurisdiction of the Civil Court to entertain the suit. the remedy even if
available before the ASCI cannot be a bar to the suit. It was further argued
that the remedy before ASCI is not an alternative remedy and only if the
jurisdiction of a Civil Court is barred within the meaning of Section 9 of
Code of Civil Procedure, 1908 (CPC), can the jurisdiction of the Civil Court
be held to be barred; that ASCI has no power to injunct the advertisement or
to award damages.

13.    I have considered the rival contentions. ASCI was established in 1985
as a company under Section 25 of the Indian Companies Act, 1956 and with
advertisers, media, advertising agencies and other professional / ancillary
services, industries connected with advertising as its sponsors and with the
purpose of ‗self-regulating the advertisements' and to ensure that the
advertisements conform to the Code of self-regulation. ‗The Code for self-
regulation in Advertising' (‗The Code') of ASCI has been drawn up by

CS(OS) Nos.459/2016, 463/2016 & 507/2016                               Page 6 of 38
 people in the profession and industries in or connected with advertising, in
consultation with representatives of people affected by advertising and has
been accepted by individuals, corporate bodies and associations engaged in
or otherwise concerned with the practice of advertising. The Code drawn up
by ASCI for self-regulation in advertising in Chapter IV titled ―Fair in
Competition‖ thereof inter alia provides (i) the advertisements should
observe fairness in competition such that the consumer's need to be
informed on choice in the marketplace and the canons of generally accepted
competitive behaviour in business are both served; (ii) advertisements
containing comparisons with other manufacturers or suppliers or with other
products including those where a competitor is named, are permissible in the
interest of vigorous competition and public enlightenment, provided: (a) it is
clear what aspects of the advertiser's product are being compared with what
aspects of the competitor's product; (b) the subject matter of comparison is
not chosen in such a way as to confer an artificial advantage upon the
advertiser or so as to suggest that a better bargain is offered than is truly the
case; (c) the comparisons are factual, accurate and capable of substantiation;
(d) there is no likelihood of the consumer being misled as a result of the
comparison, whether about the product advertised or that with which it is
compared; (e) the advertisement does not unfairly denigrate, attack or
discredit other products, advertisers or advertisements directly or by
implication; and, (iii) advertisements shall not make unjustifiable use of the
name or initials of any other firm, company or institution, nor take unfair
advantage of the goodwill attached to the trademark or symbol of another
firm or its product or the goodwill acquired by its advertising campaign.

CS(OS) Nos.459/2016, 463/2016 & 507/2016                             Page 7 of 38
 14.    ASCI thus has been established as a self regulatory body in the field
of advertising and cannot be said to have been established for dispute
resolution or for resolution of claims such as those made by the plaintiff in
the suits against the defendant. ASCI though has a Complaints Committee
but only to ‗self regulate'. The principles applicable to grant of injunction
contained in Order XXXIX Rules 1 & 2 of CPC and the Specific Relief Act,
1963 though provide that injunctive relief shall not be granted when equally
efficacious alternative remedy is available but the remedy available before
ASCI cannot be said to be equally efficacious remedy. ASCI, even if finds
merit in complaint, can only recommend to the advertiser to remove the
advertisement but has no mechanism to compel removal of the
advertisement or to grant any interim relief or to award damages. Moreover,
membership of ASCI is not mandatory for all concerned. It was held in
Century Plyboards (India) Ltd. Vs. The Advertising Standards Council of
India MANU/MH/0030/2000 that the rules and machinery of ASCI are
designed to complement legal controls, not to usurp or replace them. To the
same effect is Dish TV India Ltd. Vs. Advertising Standards Council of
India MANU/DE/3049/2016 also cited by the counsels for HUL.

15.    The Cable Television Networks (Regulation) Act, 1995 (CTN Act)
enacted to regulate the operation of cable television networks and for matters
connected therewith, in Section 6 titled ―Advertisement Code‖ prohibits
transmitting or re-transmitting through a cable service of any advertisement
unless such advertisement is in conformity with the prescribed
Advertisement Code. Section 11 of the CTN Act provides for seizure of the
equipment of any cable operator found violating inter alia Section 6 of the

CS(OS) Nos.459/2016, 463/2016 & 507/2016                          Page 8 of 38
 Act and Section 19 of the CTN Act empowers the Government to prohibit
the cable operator from transmitting or re-transmitting any advertisement not
in conformity with the prescribed Advertisement Code. Section 22 of the
CTN Act empowers the Central Government to by notification in the
Official Gazette make rules inter alia for the Advertisement Code. The
Cable Television Networks Rules, 1994 (CTN Rules) framed in exercise of
said power, under Rule 7 titled ―Advertising Code‖, while providing that
advertisements carried in cable service shall be so designed as to conform to
the laws of the country and should not offend morality, decency and
religious susceptibilities of the subscribers, vide sub-rule (9) thereof
provides that no advertisement which violates The Code for self regulation
in Advertising, as adopted by the ASCI from time to time for public
exhibition in India, shall be carried in the cable service.

16.    However the aforesaid statutory flavour given to The Code would also
in my view not bar the jurisdiction of the Civil Court to entertain CS(OS)
No.463/2016 as filed by HUL, even after HUL approached ASCI and ASCI
did not find any merit in the complaint of HUL. I say so because the remedy
available before ASCI is distinct from that available before the Civil Court.
ASCI, if finds any merit in the complaint with respect to any advertisement,
can only make a recommendation for rectification thereof and if the
recommendation remains un-complied, forward the same to the Authorised
Officer under the CTN Act and which Officer is empowered to then prohibit
the broadcast of the subject advertisement. The said route though may be
also available will not bar a person aggrieved from the advertisement, from
approaching the Civil Court and similarly the dismissal of complaint by

CS(OS) Nos.459/2016, 463/2016 & 507/2016                         Page 9 of 38
 ASCI, though may be a relevant fact in the proceeding before the Civil
Court with respect to the same advertisement, but would not bar the Court
from independently looking at the grievance.

17.    Disparagement of goods/products of another in own advertisement is
but a facet of the law of defamation and with respect whereto the
submission, that it may not even call for a civil action in the absence of
codified law, was rejected recently in Subramanian Swamy Vs. Union of
India (2016) 7 SCC 221. It was held that a civil action for a wrong for
which there is no codified law in India, common law rights can be taken
recourse of under Section 9 of CPC unless there is a specific statutory bar in
that regard.

18.    I thus reject the objection of counsel for P&G to the maintainability of
CS(OS) No.463/2016 on the ground of HUL having first approached ASCI
and ASCI having not found any merit in the complaint of the HUL.

19.    That brings me to the meat of the suits i.e. whether the
advertisement/s of the defendant impugned in each of the suits is disparaging
of the product of the plaintiff therein.

20.    The advertisement impugned in CS(OS) No.459/2016 is argued to be
rubbishing and showing down Head & Shoulders by claiming that from use
thereof "baal zayada tootte hain" and by claiming that Clinic Plus "baalon
ko deta hai teen guna zayada mazbooti". It is further argued that the
disclaimer at the bottom of the advertisement, of the claim therein being
based on laboratory test, is of no avail and in any case the laboratory test
relied upon by the Head & Shoulders is controverted.

CS(OS) Nos.459/2016, 463/2016 & 507/2016                           Page 10 of 38
 21.     Per contra, it is the contention of the counsels for HUL that the
advertisement impugned in CS(OS) No.459/2016 is nothing but comparative
and the claim therein is correct and truthful on the basis of laboratory tests
got done.       It is contended that the advertisement would have been
disparaging if had claimed that "teen rupaye wale anti-dandruff shampoo
baalon ke liye haanikarak hai" or if had claimed "teen rupaye wale anti-
dandruff shampoo kharaab or beekar hai" or if had claimed "kharaab teen
rupaye wale anti-dandruff shampoo ke istemaal se baal zyada se zyada tutte
hain". It is further contended that it is not as if HUL in the advertisement is
not claiming any damage/breakage whatsoever to the hair from use of Clinic
Plus; in the advertisement, the comb against sachet of Clinic Plus is also
shown as having broken hair though less than that in the comb against the
sachet resembling that of Head & Shoulders. It is yet further contended (a)
that the HUL has compared only with the anti-dandruff shampoo of P&G
though P&G has several other brands also; (b) that in the advertisement,
HUL only calls Clinic Plus superior to Head & Shoulders in the context of
hair loss / hair breakage and such claim is truthful and based on the report
obtained from the laboratory; (c) that on the contrary, P&G in its
advertisements impugned in CS(OS) No.463/2016 has compared their anti-
dandruff shampoo with Clinic Plus which does not claim to be anti-dandruff;
if at all P&G wanted to compare Head & Shoulders qua dandruff, it should
have compared it with the anti-dandruff shampoo of Clinic Plus and which is
sold in bottles / containers and not in sachets; (d) that the same amounts to
comparing apples with oranges; (e) that P&G, while instituting CS(OS)
No.459/2016 did not disclose its own advertisements impugned in CS(OS)

CS(OS) Nos.459/2016, 463/2016 & 507/2016                           Page 11 of 38
 No.463/2016 and with respect whereto HUL, prior to institution of CS(OS)
No.459/2016 had instituted complaint before ASCI and on this ground only
P&G is not entitled to any equitable relief in CS(OS) No.459/2016 also; and,
(f) that the need for advertisement impugned in CS(OS) No.459/2016 was
felt to educate the consumers in view of the advertisements of P&G
impugned in CS(OS) No.463/2016.

22.    The counsels for P&G in rejoinder contended that use of the words
"zyada tootte hain" amounts to negative speech which has been held to be
disparaging. It is further contended (i) that the consumers of sachet market
are more swayed by advertisements and the report of the Laboratory relied
upon by P&G is not credible; and, (ii) that telling consumers that from use of
Head & Shoulders "baal zyada tootte hain" amounts to ‗warning' the
consumers against use of Head & Shoulders and which amounts to
disparagement and is beyond the scope of comparative advertising.

23.    The aforesaid would also give the flavour of the arguments with
respect to the advertisements impugned in CS(OS) Nos.463/2016 and
507/2016.       The mainstay of the counsels for HUL with respect to
advertisements in CS(OS) No.463/2016, as aforesaid is that P&G by not
comparing Head & Shoulders anti-dandruff shampoo with anti-dandruff
brand sold in bottles of Clinic Plus but with Clinic Plus shampoo sold in
sachets is comparing oranges with apples and which is disparagement. Per
contra, it is the contention of the counsels for P&G that once HUL admits
that Head & Shoulders is a specialist anti-dandruff shampoo, the
advertisements impugned in CS(OS) No.463/2016 are only to educate the
public that ordinary shampoos do not remove dandruff and for removal of

CS(OS) Nos.459/2016, 463/2016 & 507/2016                          Page 12 of 38
 dandruff a specialist anti-dandruff shampoo has to be used. HUL counters by
contending that the advertisements convey that though a non-specialist
shampoo as Clinic Plus in sachets is also supposed to remove dandruff but
does not, not even in three washes and which is disparaging. It was argued
(a) that if the intent of the advertisement had been as claimed, P&G would
have claimed that a specialist anti-dandruff shampoo is required for
removing dandruff; (b) that the advertisements of P&G are targeted against
the one rupee sachet of Clinic Plus which is the largest selling shampoo; (c)
that calling Clinic Plus shampoo as "ek rupaye wala shampoo" vis-à-vis
Head & Shoulders' "teen rupaye wala shampoo" is as good as calling Clinic
Plus ‗cheap'; (d) that there has been slump in sales of Clinic Plus's one
rupee sachet since the airing of the advertisements impugned in CS(OS)
No.463/2016; and, (e) that comparison, to qualify as comparative
advertising, has to be ‗fair'.

24.    Mr. Rajiv Nayar, Senior Advocate for P&G, during his arguments
referred to i) Karamchand Appliances Pvt. Ltd. Vs. Adhikari Brothers 2005
SCC OnLine Del 1427, ii) Reckitt & Colman of India Ltd. Vs. M.P.
Ramchandran 1999 PTC (19) 741, iii) Dabur India Ltd. Vs. Colortek
Meghalaya Pvt. Ltd. 2010 (167) DLT 278 (DB), iv) Marico Ltd. Vs. Adani
Wilmar Ltd. 2013 (199) DLT 663, v) Colgate Palmolive Company Vs.
Hindustan Unilever Ltd. 206 (2014) DLT 329 (DB), vi) Godrej Sara Lee
Ltd. Vs. Reckitt Benckiser (I) Ltd. (2006) 128 DLT 81, vii) Philips India
Pvt. Ltd. Vs. Shree Sant Kripa Appliances Pvt. Ltd. (2015) 217 DLT 429,
viii) Dabur India Ltd. Vs. Emami Ltd. 2004 (29) PTC 1 (Del), ix) Pepsi
Co., Inc. Vs. Hindustan Coca Cola Ltd. 2003 (27) PTC 305 (Del) (DB),

CS(OS) Nos.459/2016, 463/2016 & 507/2016                         Page 13 of 38
 and, x) Glaxosmithkline Consumer Healthcare Ltd. Vs. Heinz India (P)
Limited (2009) 156 DLT 330, xi) Havells India Ltd. Vs. Amritanshu
Khaitan 2015 (62) PTC 64 (Del), xii) De Beers Abrasive Products Ltd. Vs.
International General Electric Company of New York Ltd. (1975) FSR
323.

25.    Mr. Sandeep Sethi, Senior Advocate also appearing for P&G, during
his arguments referred to Montgomery Ward & Co. Vs. United Retail,
Wholesale & Department Store Employees of America 79 N.E. 2d. 46.

26.    Mr. Darpan Wadhwa, Advocate also appearing for P&G, during the
arguments referred to Hindustan Unilever Ltd. Vs. Reckitt Benckiser
(India) Ltd. 2014 (57) PTC 78 (Cal).

27.    Mr. Jayant Bhushan, Senior Advocate appearing for HUL, during his
arguments referred to i) S.C. Johnson & Son, Inc. Vs. Buchanan Group
Pty. Ltd. MANU/DE/3175/2009, ii) Hindustan Pencils Pvt. Ltd. Vs. India
Stationery Products Co. ILR (1989) I Delhi 115, iii) judgment dated 31st
January, 2014 in RFA (OS) No.50/2008 titled Hindustan Unilever Ltd. Vs.
Reckitt Benckiser (India) Ltd., and, iv) Lakhanpal National Ltd. Vs.
M.R.T.P. Commission (1989) 3 SCC 251.

28.    Mr. Abhinav Vasisht, Senior Advocate also appearing for HUL,
during his arguments referred to i) Dabur India Ltd. supra, ii) Marico Ltd.
supra, iii) Colgate Palmolive Co., iv) Havells India Ltd. supra, v) Philips
India Pvt. Ltd. supra, vi) Glaxosmithkline Consumer Healthcare Ltd.
supra, and, vii) judgment dated 14th March, 2014 titled Reckitt Benckiser
(India) Ltd. Vs. Hindustan Unilever Ltd..

CS(OS) Nos.459/2016, 463/2016 & 507/2016                        Page 14 of 38
 29.    The plethora of case law aforesaid would demonstrate that of late, the
producers/manufacturers of consumer goods, particularly the fast moving
consumer goods have become rather sensitive to the advertisements of their
competitors comparing the two products and the Courts are being regularly
approached for reliefs of injunction and damages from disparaging
advertisement.

30.    I had occasion to deal with the most of the judgments aforesaid in
Marico Ltd. supra. Since neither counsel contended that the statement of
law on disparaging advertisements in the said judgment is incorrect, rather
than discussing all the aforesaid judgments afresh, I reproduce the relevant
portions of Marico Ltd. supra herein below:

             "12.      The courts, while dealing with such issues, have
             frequently referred to De Beers Abrasive v. International
             General Electric Co. 1975 (2) All ER 599 and which was cited by
             the Senior Counsel for the defendant also during hearing and
             which sums up the law relating to false advertising causing injury
             to a rival traders group pithily as under:-

                       "the law is that any trader is entitled to puff his
                       own goods even though such puff as a matter of
                       pure logic involves the denigration of his rival‟s
                       goods....Notices..reading „the best tailor in the
                       world‟, „the best tailor in this town‟ and the „best
                       tailor in this street‟ do not commit an actionable
                       offence. Where however the situation is not that the
                       trader is puffing his own goods but turns to
                       denigrate the goods of his rival..then the situation
                       is not so clear-cut..The statement „my goods are
                       better than X‟s‟ is only a more dramatic
                       presentation of what is implicit in the statement
                       „my goods are the best in the world‟ and would not
                       be actionable. However, the statement „my goods
                       are better than X‟s because X‟s are absolute
                       rubbish‟ would be actionable."


CS(OS) Nos.459/2016, 463/2016 & 507/2016                                      Page 15 of 38
              13. The Division Bench of this Court in Pepsi Co Inc. (supra) held
             that a tradesman by comparison cannot slander or defame the
             goods of the competitor nor call them bad or inferior. Thus
             comparative advertising is permissible as long as while
             comparing own with rival/competitors product, the latter‟s
             product is not derogated, discredited, disgraced, though while
             comparing some amount of „showing down‟ is implicit; however
             the same should be within the confines of De Beers Abrasive
             supra and should not be of a slighting or „rubbishing‟ nature.

             14.      The subsequent Division Bench in Dabur-Colortek
             echoed the same view as under:-
                     "In Pepsi Co. it was also held that certain factors
                     have to be kept in mind while deciding the question
                     of disparagement. These factors are: (i) Intent of
                     the commercial, (ii) Manner of the commercial,
                     and (iii) Story line of the commercial and the
                     message sought to be conveyed. While we
                     generally agree with these factors, we would like to
                     amplify or restate them in the following terms:
                 (1) The intent of the advertisement -- this can be
                     understood from its story line and the message
                     sought to be conveyed.
                 (2) The overall effect of the advertisement -- does it
                     promote the advertiser‟s product or does it
                     disparage or denigrate a rival product? In this
                     context it must be kept in mind that while
                     promoting its product, the advertiser may, while
                     comparing it with a rival or a competing product,
                     make an unfavourable comparison but that might
                     not necessarily affect the story line and message of
                     the advertised product or have that as its overall
                     effect.
                 (3) The manner of advertising -- is the comparison by
                     and large truthful or does it falsely denigrate or
                     disparage a rival product? While truthful
                     disparagement       is    permissible,     untruthful
                     disparagement is not permissible."
             15.      McDonalds Hamburgers Ltd. Vs. Burgerking (UK)
             Ltd. [1987] F.S.R. 112 followed in Glaxosmithkline Consumer
             Healthcare Ltd. Vs. Heinz India MANU/DE/3273/2010 held that
             advertisements are not to be read as if they were some
             testamentary provision in a Will or a clause in some agreement


CS(OS) Nos.459/2016, 463/2016 & 507/2016                                   Page 16 of 38
              with every word being carefully considered and the words as
             whole being compared. Heinz India further held that in
             determining the meaning of the impugned advertisement, the
             Court has to take into account the fact that public expects a
             certain amount of hyperbole in advertising and the test to be
             applied is whether a reasonable man would take the claim being
             made as one made seriously and will have to take it with a large
             pinch of salt. In the facts of that case, the use of the term „cheap‟
             in relation to the competitors‟ product was held to be disparaging.
             However a claim that the Horlicks boy is taller, stronger and
             sharper as opposed to the Complan boy was held to be not
             disparaging. It was held that a trader was entitled to advertise
             that his product has a cost or price advantage over the rival‟s
             goods as long as it is accurately done (it may be mentioned that
             the plaintiff has not controverted the Oryzanol content and the
             price of the products as depicted in the impugned print
             advertisement). It was further yet held that showing the Horlicks
             boy to be stronger, taller and sharper in comparison to the
             Complan boy was at best an instance of puffing. It is worth
             highlighting that it has also not been the plea or argument of the
             plaintiff in the present case that the claims in the advertisement of
             the defendant, of the requirement by the human body of 300 mg of
             Oryzanol daily or of the average daily consumption in India of
             edible oil being 33 grams, are false.

             16.      The Division Bench in Dabur - Colortek after laying the
             following propositions relating to comparative advertising:-
                       "Finally, we may mention that Reckitt & Colman
                       of India Ltd. v. M.P. Ramchandran and
                       Anr.,1999 (19) PTC 741, was referred to for the
                       following propositions relating to comparative
                       advertising:
                  (a) A tradesman is entitled to declare his goods to be
                      best in the world, even though the declaration is
                      untrue.
                  (b) He can also say that his goods are better than his
                      competitors‟, even though such statement is untrue.
                  (c) For the purpose of saying that his goods are the
                      best in the world or his goods are better than his
                      competitors‟ he can even compare the advantages
                      of his goods over the goods of others.



CS(OS) Nos.459/2016, 463/2016 & 507/2016                                      Page 17 of 38
                   (d) He however, cannot, while saying that his goods
                      are better than his competitors‟, say that his
                      competitors‟ goods are bad. If he says so, he really
                      slanders the goods of his competitors. In other
                      words, he defames his competitors and their goods,
                      which is not permissible.
                  (e) If there is no defamation to the goods or to the
                      manufacturer of such goods no action lies, but if
                      there is such defamation an action lies and if an
                      action lies for recovery of damages for defamation,
                      then the Court is also competent to grant an order
                      of injunction restraining repetition of such
                      defamation."

             held as under:-

                       "These propositions have been accepted by
                       learned Single Judges of this Court in several
                       cases, but in view of the law laid down by the
                       Supreme Court in Tata Press (Tata Press Vs.
                       Mahanagar Telephone Nigam Limited (1995) 5
                       SCC 139) that false, misleading, unfair or
                       deceptive advertising is not protected commercial
                       speech, we are of the opinion that propositions (a)
                       and (b) above and the first part of proposition (c)
                       are not good law. While hyped-up advertising may
                       be permissible, it cannot transgress the grey areas
                       of permissible assertion, and if does so, the
                       advertiser must have some reasonable factual basis
                       for the assertion made. It is not possible, therefore,
                       for anybody to make an off-the-cuff or
                       unsubstantiated claim that his goods are the best in
                       the world or falsely state that his goods are better
                       than that of a rival."
                   *                         *                                  *
             21.      As aforesaid though the settled position in law as noticed
             in Dabur - Colortek also was that a "tradesman can say that his
             goods are better than his competitors‟ even though such statement
             is untrue" but the Division Bench in Dabur - Colortek on the
             basis of the judgment of the Supreme Court in Tata Press supra
             held the same to be no longer good law. Before applying this
             aspect to the present controversy, I may add that Tata Press is not
             found to be dealing with disparagement at all and was concerned

CS(OS) Nos.459/2016, 463/2016 & 507/2016                                        Page 18 of 38
              with the question as to what extent commercial speech is
             permissible as a fundamental right and while laying down that
             commercial speech is a part of fundamental right as envisaged
             under Article 19(1)(a) of the Constitution of India and that there
             should be less impediments in commercial speech as the economic
             system of the country is structured on the information which is
             provided by advertisements by way of dissemination of
             information, held that any commercial speech which is
             misleading, false or deceptive can be restrained by the State and
             such advertisement can be regulated and prohibited by the State
             and would be hit by Article 19(2) of the Constitution. Perhaps
             relying on the latter of the aforesaid observations the Division
             Bench in Dabur-Colortek held Tata Press to be overruling the
             settled position earlier prevalent that a tradesman is entitled to
             declare his goods to be the best in the world even though the
             declaration is untrue. It is also worth mentioning that though Tata
             Press is a judgment of the year 1995 but none of the subsequent
             judgments on disparaging are found (at least by me) to have
             interpreted it as has been interpreted by the Division Bench in
             Dabur-Colortek i.e. of overruling the settled principle of law
             relating to comparative advertising. However having said so, this
             Bench is bound by what the Division Bench has said in Dabur-
             Colortek."

31.    Colgate Palmolive Company supra; Havells India Ltd. supra, Philips
India Pvt. Ltd. supra and RFA (OS) No.50/2008 titled Hindustan Unilever
Ltd. Vs. Reckitt Benckiser (India) Ltd. supra though of a date subsequent to
Marico Ltd. supra, do not change the position.

32.    Supreme Court, in Tata Press supra invoked in Dabur-Colortek supra
in the context of disparaging advertisements also held that (a) advertising is
the cornerstone of our economic system; low prices for consumers are
dependent upon mass production, mass production is dependent upon
volume sales and volume sales are dependent upon advertising; (b) that
advertising is also the life blood of free media, paying most of the costs and
thus making the media widely available; without advertising, the resources


CS(OS) Nos.459/2016, 463/2016 & 507/2016                                    Page 19 of 38
 available for expenditure on the news would decline which may lead to
erosion of quality and quantity of the news; and, (c) that advertising is also
dissemination of information regarding the product advertised and public at
large is benefitted by the information made available through advertisement
and that in a democratic economy free flow of commercial information is
indispensable and public at large has a right to receive the commercial
speech.

33.    I may also add that disparagement of competitor's goods including
while advertising own goods, as aforesaid, is but a facet of the law of
defamation.      The law of defamation which was evolved to protect the
reputation of a person and which is of immense value to that person, with the
goods/brands also acquiring reputation and often having more value than the
reputation of the person making or producing the said brand of goods, has
been extended to protect the reputation of goods /brands.

34.    Supreme Court recently in Subramanian Swamy supra was concerned
with a challenge to the vires of Sections 499 and 500 of the Indian Penal
Code, 1860 constituting defamation as defined therein as an offence, on the
ground of the same being violative of Article 19(1)(a) of the Constitution of
India. Negativing the challenge, Supreme Court held (i) that while in a
democracy, an individual has a right to criticize and dissent but his right
under Article 19(1)(a) is not absolute and he cannot defame another person
as that would offend the victim's fundamental right to reputation which is a
facet of Article 21 of the Constitution and one fundamental right cannot be
given higher status in comparison to the other and what is required is proper
balancing of the two and harmonious construction in light of objective of

CS(OS) Nos.459/2016, 463/2016 & 507/2016                          Page 20 of 38
 fraternity and fundamental duties envisaged under Article 51A(e) and (j) of
the Constitution; (ii) that Article 19(2) envisages ―reasonable restrictions‖;
right to say what may displease or annoy others cannot be throttled; (iii) that
there can be no cavil that the right to freedom of speech and expression is a
right that has to get ascendance in a democratic body polity but at the same
time the limit has to be ―proportionate‖ and not unlimited; (iv) that the
restrictions should not be excessive and should be in public interest; (v) the
test of reasonableness cannot be determined by laying down any abstract
standard or general pattern--it would depend upon the nature of the right
which has been infringed or sought to be infringed and the ultimate impact
i.e. the effect on the right has to be determined; (vi) that the principles of
proportionality of restraint are to be kept in mind by the Court.

35.    Notice may also be taken of Shreya Singhal Vs. Union of India
(2015) 5 SCC 1 which was concerned with the challenge to the vires of
Section 66A of the Information Technology Act, 2000 on the ground of
being violative of Article 19(1)(a) of the Constitution of India. It was held
(a) that the fundamental right of freedom of speech and expression requires
free flow of opinion and ideas and an informed citizenry is a pre-condition
for meaningful governance and the culture of open dialogue is generally of
great societal importance and the ultimate truth is evolved by free trade in
ideas in a competitive marketplace of ideas; (b) that it is only beyond a
certain threshold that Article 19(2) is kicked in; and, (c) that wider reach and
range of circulation over internet cannot justify restriction of freedom of
speech and expression on that ground alone and that virtues of electronic
media cannot become its enemies.

CS(OS) Nos.459/2016, 463/2016 & 507/2016                            Page 21 of 38
 36.    Before proceeding further, it is also necessary to discuss, what is
‗defamation'. Any word will be deemed defamatory which, either expose the
plaintiff to hatred, contempt, ridicule or tend to injure him in his profession
or trade or cause him to be shunned or avoided by his neighbours. The test
is, whether the words tend to lower the plaintiff in the estimation of right
thinking members of society generally. In applying this test, the statement
complained of has to be read as a whole and the words used in it are to be
given their natural or ordinary meaning which may be ascribed to them by
an ‗ordinary man'. The ‗ordinary man', after reading a writing does not
contemplate reading it again and again for deriving its meaning. So the
meaning of words in a libel action is a matter of impression as an ordinary
man gets on the first reading, not on a later analysis (Hayward Vs.
Thompson (1981) 3 All ER 450 (CA) and Telnikoff Vs. Matusevitch (1991)
4 All ER 817). This was held to be the case also for viewer of television
who receives a succession of spoken words and visual images which he is
unable to have repeated for the purpose of reflection or clarification
(Channel Seven Adelade Pty Ltd. Vs. Manock (2007) 82 ALJR 303). The
question is not of construction in the legal sense, for the ordinary man is not
inhibited by a knowledge of the rules of construction and he can and does
read between the lines in the light of his general knowledge and experience
of worldly affairs. (Lewis Vs. Daily Telegraph Ltd. (1963) 2 All ER 151
(HL)).

37.    Of course the exposure of the viewer of television, unlike a
programme telecast, to the TVC is repeated, with some of the TVCs
acquiring iconic status and becoming subject of discussion in the society.

CS(OS) Nos.459/2016, 463/2016 & 507/2016                           Page 22 of 38
 However mostly, the viewers of television, as the viewers of cinematograph
films in a cinema theater, are interested not in viewing the advertisements
but in viewing the programmes on the television as those who have gone to
the cinema theater to watch the cinematographic film and not the
commercials.       Often the commercial breaks in television programmes are
utilized by the viewers to complete their household chores or as conversation
breaks with little attention paid to the TVCs. Such is the despise for TVCs
that the legislature had to step in and the Standards of Quality of Service
(Duration of Advertisements in Television Channels) Regulations, 2012
limit the time for which the TVCs can be shown. New television channels
are attracting the viewers with a promise of showing the programmes
uninterrupted by TVCs.

38.    In applying the test, whether the words spoken or written are
defamatory or not, the impact thereof on the ordinary man is to be
determined i.e. whether owing thereto, in his esteem, the person / goods
referred to would fall. In such determination, who has spoken the said
words, acquires significance. An ordinary person attributes different
meanings to the same words coming from different persons.           Thus, in
assessing whether the words are defamatory or not, the weightage which the
person to whom the said words are addressed, attaches to the words of the
speaker/author, acquires significance. I have wondered what weightage an
ordinary person attributes to the words or to the advertisement of a
competitor whose interest lies in promoting its own goods vis-à-vis of
other's and whether such words/advertisements change the opinion of the
ordinary person qua the goods of another.

CS(OS) Nos.459/2016, 463/2016 & 507/2016                         Page 23 of 38
 39.    To my mind people generally recognise advertisements for what they
are: sales talk. A comparison by trader ‗A' of his goods with those of trader
‗B' will not be accepted by the public as the last word on the relative merits
of the two products; it will be seen as an attempt by trader ‗A' to make more
money.      If the public are gullible enough to fall for trader ‗A's' sales
campaign, trader ‗B' can easily counter with one of his own and the man
with better campaign wins until the public finds out how bad his product
really is. This is what fair trade competition is all about.

40.    Comparative advertising, in my opinion is perceived as less credible
and more aggressive or unfair than the other modes of advertising. Thus the
weightage given by the ordinary man, qua whom the test of defamation has
to be applied, is very little if not insignificant to comparative advertising.
Only when the party making the statement is not a trade rival or the
statement is made in such a way or in such circumstances that it might well
be taken by the reasonable consumer to be authoritative and reliable
statement of fact or possible expert opinion, instead of as mere puff or sales-
talk, is it capable of changing the opinion of the consumer about any goods.

41.    That raises the further question, what, the ordinary consumer
considers authoritative or reliable, even if coming from a competitor; would
result of a laboratory test got done by a competitor, finding its product to be
superior, be considered authoritative and reliable, capable of changing the
opinion of the customer.

42.    The publication titled ―Comparative Versus Noncomparative
Advertising:      The      Moderating      Impact   of   Prepurchase     Attribute


CS(OS) Nos.459/2016, 463/2016 & 507/2016                               Page 24 of 38
 Verifiability‖ in the Journal of Consumer Psychology 9(4), 201-211 authors
(i) that comparative advertising is counterargued (i.e. message refutational
thinking and which leads to lesser acceptability of the message) more than
noncomparative advertising; (ii) that the consumers casually reason with
themselves and are able to explain the agent's motivation behind the
persuasion attempt and having arrived at casual explanations for the agent's
actions, consumers use various coping strategies in trying to hold valid
attitudes; (iii) that the consumers have a knowledge of a persuasion attempt
is being made and the advertiser's intent; (iv) that the attributes of the
product which the consumer can determine by inspection prior to purchase
of the brand are called as ‗search qualities' and attributes / qualities of the
product that are determined only after purchase are called the ‗experience
qualities'; (v) that search attributes can be determined by consumers prior to
purchase and use and also where the cost of verification is negligible; (vi)
per contra, experience attributes cannot be determined prior to purchase,
consumption and a brand must be used before a experience claim can be
evaluated; (vii) that the consumers are more skeptical of experience attribute
claims than they are of search attribute claims; (viii) that the consumers are
led to perceive the advertiser's motivation behind the claim; (ix) that the
consumers' personal benefits and costs impact the perception of fairness
associated with a persuasion tactic; (x) that the comparative advertisements
are inherently more involving than noncomparative advertisements because
impact of the contrast on believability is mediated by counterargumentation.

43.    In another Research Dialogue titled "Free Will in Consumer
Behavior: Self-Control, Ego Depletion, and Choice" published in the

CS(OS) Nos.459/2016, 463/2016 & 507/2016                           Page 25 of 38
 Journal of Consumer Psychology 18 (2008) 4-13, it has been observed that
the complexity of action control in a seemingly ordinary shopping trip
reveals a level of action control; there may be a shopping list, which is a
written compilation of items to purchase that is based on checking current
inventory of possessions against anticipated needs and wants; that
advertisements may have been consulted to find bargains and in the store
one may calculate what offers the best value for the money; that the amount
of money to be spent itself involves some complex calculations and rules of
thumb e.g., impulse purchases up to a particular cost are acceptable; that
information may be acquired along the way; that multiple steps may be
integrated based on various contingencies like visit to the shoe store before
the grocery store (because ice cream may melt); that accumulated
knowledge of cultural conventions may be used.

44.    As per another publication titled "Disparagement as a Processing
Stimulus For Humor in Advertising" published in IBT Journal of Business
Studies Volume II, No.1, (Spring 2015) 82-101, it has been opined that
comparing a low share brand with high share brand creates more brand
awareness and when a high share brand is compared with another high share
brand, the attention level increases.

45.    In another Conference Paper titled "Is Naming Your Competitor In
The Comparative Ad A Good Idea? The Effects Of Typicality And
Alignability" published in Researchgate, the researchers have found that
when a comparative advertisement uses a typical attribute to compare, it is
more likely for consumers to be involved in analyzing the comparison
thoughtfully and having a piecemeal review of product attributes. It was

CS(OS) Nos.459/2016, 463/2016 & 507/2016                         Page 26 of 38
 explained that piecemeal information processing occurs when existing
knowledge stored in memory is accessed to engage in a more extensive
processing of a stimulus on an attribute-by-attribute basis; it was also found
by the researchers that compared brands create counter-argumentation in the
minds of the consumers. Per contra, direct comparative advertisements with
atypical attributes will not be able to decrease or worsen consumers'
evaluation about the compared brands as they do when the compared
attributes are typical.

46.    Another researcher in "Comparative Advertising in the United States
and in France" 25 Nw. J. Int'l L. & Bus. 371 2004-2005 has inter alia
authored that U.S. law only prohibits false statements of fact, as opposed to
statements of opinions--A statement of fact is a specific and measurable
claim, capable of being proved false or of being reasonably interpreted as a
statement of objective fact; by contrast, when an assertion is obviously a
statement of opinion, it cannot reasonably be seen as stating or implying
provable facts; such opinion-type statements are commonly referred to as
"puffery" and are not actionable as false comparative advertising because
reasonable consumers could not believe these statements to be assertions of
fact. It was further opined that generally, puffery has four characteristics: it
is general and vague; it makes a claim that is immeasurable, unquantifiable
or unverifiable; it is presented as a subjective statement and it is the kind of
claim upon which consumers are unlikely to rely.           It was yet further
authored that though consumer information is the primary concern of U.S.
Courts, consumer welfare remains the criterion, or the relevant policy norm
and the decisions of the U.S. Court rest on the premise that the purchasing

CS(OS) Nos.459/2016, 463/2016 & 507/2016                            Page 27 of 38
 public is, for the most part, rational, reasonable, and sophisticated enough
not to believe vague, general, and subjective statements. U.S. consumers
were authored to be capable of not taking all advertisements seriously and
understanding their source and limitations. U.S. Courts were also authored
to be deciding from the point of view of a reasonable consumer who is
attentive, mature, and critical and who does not rely solely on the
advertisement but critically perceives the information given, carefully
evaluates and analyzes its content and meaning and finally bases a rational
decision on such analysis--though he is not a knowledgeable, sophisticated,
or highly-educated consumer.

47.    The Division Bench of this Court also in Hindustan Unilever Limited
Vs. Reckitt Benckiser India Limited supra observed that Judges should have
regard to the impression the article has made upon them themselves in
considering what impact it would have made on the hypothetical reasonable
reader. It was observed that when the TVC is displayed, it is not scrutinised
in every detail by the consumers and the Court should be cautious on over
elaborate analysis of the material in issue.

48.    Mention may lastly be made of Dabur India Ltd. Vs. Wipro Limited
129 (2006) DLT 265 holding that in comparative advertising one consumer
may look at TVC from a particular point of view and come to a conclusion
that one product is superior to the other, while another consumer may look at
the same TVC from another point of view and come to a conclusion that one
product is inferior to the other. It was held that disparagement of a product
should be defamatory or should border on defamation and a manufacturer of
a product ought not to be hyper-sensitive in such matters and it is necessary

CS(OS) Nos.459/2016, 463/2016 & 507/2016                         Page 28 of 38
 to remember that market forces are far stronger than the best advertisements.
It was held that if a product is good and can stand up to be counted, adverse
advertising may temporarily damage its market acceptability, but certainly
not in the long run.

49.    Vodafone Group Plc Vs. Orange Personal Communications Services
Limited (1997) F.S.R. 34 referred to in the plethora of judgments aforesaid
also observes that public are used to advertisers claiming the good points of
a product and ignoring others and public is reasonably used to comparisons
and this aspect is important in considering what the ordinary meaning of
advertising may be i.e. whether a reasonable man would take the claim being
made as one made seriously. It was also observed that the same words may
be understood by one man in a different meaning from that in which they are
understood by another and both meanings may be different from that which
the author of the words intended to convey.

50.        The     High      Court     of   Australia   in   Roberts   Vs.     Bass
MANU/AUSH/0053/2002 was concerned with a claim for damages for
publication of false and defamatory matter in the course of State election.
The trial Judge as well as the Full Court of the Supreme Court of South
Australia awarded damages. It was held by the High Court in appeal, that
targeting an election candidate is not improper, it is part of legitimate
political struggle. In Publication titled "Consider the Source: Variations in
the Effects of Negative Campaign Messages" in Journal of Integrated
Social Sciences, 2011-2(1):98-127 is also it has been authored on the basis
of studies that people interpret statements differently, depending on who is
making them; when it comes to candidates delivering their campaign

CS(OS) Nos.459/2016, 463/2016 & 507/2016                               Page 29 of 38
 messages, there are reasons to expect voters to find them less than
credible--this is because people tend to search for motivation in the action
of others; with candidate-based negative messages, the messenger is a
distinct individual whose motives can be questioned; these motives will
influence the interpretation of their statements and action. In my opinion,
the same principles apply to claims in advertising of one of the several
products / goods available in the market. The claims in the advertisement of
the own product being better or of the competitor's product being less
effective or not effective being ―paid for persuasive communication‖ from a
source with an agenda advancing its own interest is less effective on the
ordinary man / consumer than the very same information offered in the
news.

51.     The result of a laboratory test, relied on in the advertisements to claim
own goods/products to be superior, also in my opinion are not treated by the
ordinary man/consumer as authoritative. Supreme Court in Gulzar Ali Vs.
State of Himachal Pradesh (1998) 2 SCC 192 observed that there is a
natural tendency on the part of an expert witness to support the view of the
person who called him and that man who was called expert, ultimately turns
out to be remunerated witness making himself available on hire to pledge his
oath in favour of the party paying him.

52.     Judged in the aforesaid perspective, I find neither of the
advertisement/s impugned in either of the three suits to be disparaging the
goods/products of the plaintiff therein. My reasons therefor are:-




CS(OS) Nos.459/2016, 463/2016 & 507/2016                             Page 30 of 38
        A.      All the advertisements fall in the genre of ‗Comparative
               Advertising' which permits comparing own product with that of
               competitor's       and      calling   own   superior   /    better   than
               competitor's.

       B.      A manufacturer or marketeer of goods which are but one of the
               several choices available to the consumer is necessarily
               required to approach the consumers, whether directly or
               through the TVCs or through any other modes available, to
               demonstrate why the consumer, instead of                   several other
               choices available, should avail of his goods. To hold that he is
               not, would curb competition and put fetters on the fundamental
               right to commercial speech without authority of law.                  The
               Central Government authorized by Section 22 of the CTN Act
               to draw up an Advertising Code has in the Advertising Code
               contained in Rule 7 of the CTN Rules not put any such fetters.
               The Advertising Code of ASCI incorporated therein permits
               comparative advertising ―in the interest of vigorous competition
               and public enlightenment‖. The only fetters which are placed
               therein are that there should be no likelihood of the consumer
               being misled as a result of the comparison and the
               advertisement does not unfairly denigrate, attack or discredit
               other products directly or by implication. However while
               assessing the said factors, the law of defamation would apply.

       C.      Applying the dual test of (i) balancing the fundamental right of
               advertiser under Article 19(1)(a), with the Constitutional right

CS(OS) Nos.459/2016, 463/2016 & 507/2016                                    Page 31 of 38
                of the competitor under Article 21 to reputation of his goods;
               and (ii) the test of proportionality, the advertisement/s in neither
               of the three suits is found to be defamatory or having the impact
               of changing the opinion of the ordinary man/consumer to the
               prejudice of the plaintiff in the suit.

       D.      The advertisements inform the citizenry how different brands of
               shampoo can have different impact on hairfall/hair breakage
               and on dandruff, leading to a informed citizenry capable of
               making a meaningful choice and resulting in consumer interest
               and welfare.

       E.      Disparagement claimed is with respect to shampoo sold in
               sachets. Each sachet is for one head wash. The consumer of
               shampoo in a sachet is thus not burdened with use of the same
               shampoo, wash after wash. A consumer of shampoo in sachet is
               more likely to experiment than a consumer of shampoo in
               bottles/containers. Such a consumer who can change the
               shampoo with every head wash, even if after viewing the
               advertisement and being swayed thereby opts for the other
               brand, if does not find the benefit claimed in the advertisement,
               would revert to the earlier. The market forces would prevail in
               the long run.

       F.      To prevent a manufacturer/marketeer of such goods from
               enlightening the consumer of these factors/considerations and if
               indeed has an edge over competitor's product, from publicly


CS(OS) Nos.459/2016, 463/2016 & 507/2016                               Page 32 of 38
                claiming the same for the reason of the competitor suffering
               therefrom, would amount to curbing competition and would be
               an unreasonable fetter on the fundamental right to commercial
               speech.

       G.      The right to protect own reputation, which is the genesis of the
               law of defamation, is not to be misunderstood as right to be not
               spoken against or right to be not criticised for own
               shortcomings.

       H.      A product in the market is like a public persona who from the
               mere fact of being in the public glare opens himself to
               discussion and views and just like such a person cannot prevent
               the members of public or other public figures, against whom his
               interest may be pitted, from expressing their views of him, so is
               the case of such a product in the market.

       I.      The plaintiff in each of the suits has filed the suit gauging its
               own understanding of the advertisement/s impugned and not the
               impact thereof on the ordinary man/consumer. None of the
               advertisements, applying the aforesaid principles, are found to
               be lowering the esteem in which the product of the defendant,
               in each suit, is held by the ordinary man/consumer. These are
               also cases of hyper-sensitive plaintiff.

       J.      We, today, have a vigilant consumer, aware of his rights and
               who, armed with the laws for his protection from false claims in
               advertising, is requiring the producers/manufacturers also to be

CS(OS) Nos.459/2016, 463/2016 & 507/2016                            Page 33 of 38
                cautious in making the same. In the face of such consumer law
               developments, reliefs for disparaging advertising have to be
               restricted to gross cases.

       K.      The claims in the impugned advertisements of, "mazbooti de
               behtar" or of, from use of other "baal zyada tutte hain" or of,
               the other shampoo "dandruff nahi nikalta, ek, do, teen washes
               mein bhi nahin" or of, own shampoo "zyada dandruff hataye"
               or of, "anti-dandruff shampoo can damage your hair" are mere
               statements of opinions or statements of experience attributes of
               paid protagonist in the advertisements and not statements of
               fact and which as aforesaid are statements of puffery. Such
               statements are immeasurable, unquantifiable and unverifiable
               and are by their very nature subjective and on which the
               consumers, as aforesaid, do not rely.

       L.      I had during the hearing enquired from the counsels whether
               not the hair loss or hair breakage while washing hair or effect
               on dandruff varies from person to person and at different ages
               of the same person. It was further enquired whether not the hair
               of each person are different and the same shampoo may have a
               different effect on different scalps and hair. The counsels could
               not refute the same.

       M.      Such claims in the impugned advertisements, are ―search
               attributes‖ which though may lead the consumer to search for
               qualities claimed in the advertisement in another product but


CS(OS) Nos.459/2016, 463/2016 & 507/2016                            Page 34 of 38
                ultimately, after the consumer has used /consumed the other
               product, the ―experience attributes‖ of the consumer himself
               would prevail. I highlight that the product with which these
               suits are concerned is a single use low cost product required by
               the consumer repeatedly, week after week, if not day after day,
               making it possible for the consumer to experiment.               The
               advertisements thus are incapable of unreasonably affecting the
               marketability in the long run of the product of the plaintiff in
               each suit. The publication titled "The Interaction of
               Advertising and Evidence" in The Journal of Consumer
               Research, Vol. 11, No. 3 (Dec., 1984), pp. 763-770, on the
               basis of studies carried out, reports that the effect of advertising
               on mental states like purchase intention or belief about product
               attributes may depend not on immediate acceptance of
               advertised propositions but on a confirmatory diagnosis of
               product experience. The law of disparaging advertisement does
               not extend to preventing the competitor from poaching own
               consumer or to deprive the own consumer from experiencing
               the goods of the competitor.

       N.      Clinic Plus is also not found to have been disgraced because of
               being called "ek rupaye wala shampoo" against Head &
               Shoulders being "teen rupaye wala shampoo". Economics tells
               that this price difference must be having a major contribution in
               making Clinic Plus the largest selling shampoo. In the entirety



CS(OS) Nos.459/2016, 463/2016 & 507/2016                               Page 35 of 38
                of the scheme of the advertisement, such words are not
               defamatory.

       O.      Though I have not come across any study done on the aspect in
               Indian market but have no reason to hold the studies cited
               above to be not applicable. The Indian consumer, if not more,
               is equally alert as the consumers on whom behavioral studies
               cited above were conducted.

53.    The plaintiff in none of the suits is thus entitled to interim injunction
restraining the defendant in the suit from airing the impugned TVC/s. The
ad-interim injunction in CS(OS) No.459/2016 is vacated.

54.    I have further considered whether the defendant HUL in CS(OS)
No.459/2016 is entitled to be restituted in any way for the ad-interim
injunction which remained in force and is today vacated. I find no need
therefor since it has emerged that the parties were indulging in ‗reciprocal
advertising'. Though it was argued that sales of HUL had dipped but the
same can be attributed to a variety of reasons and difficult to be attributed to
the advertisement alone. Moreover, I have hereinabove held the subject
advertisements to be incapable of influencing the choice of the consumers.

55.    I have further considered whether to now post the suits for trial, but
am of the view that no evidence led can impact the opinion aforesaid.
Though during the hearing counsels contended that the test reports of the
laboratories will be proved in trial, but even if proved cannot be
determinative. As already observed above, experts are always pitted against
each other and the reports are nothing but opinions on tests conducted in

CS(OS) Nos.459/2016, 463/2016 & 507/2016                            Page 36 of 38
 controlled environment. The report can thus not be determinative of effect
of shampoo on all consumers. Ultimately this Court, on the material before
it has to decide and which I have already done. Similarly, the statements of
witnesses, of being influenced or not being influenced by the advertisement
also do not serve any purpose. Supreme Court in Mahendra & Mahendra
Paper Mills Ltd. Vs. Mahindra & Mahindra Ltd. (2002) 2 SCC 147
followed by the Division Bench of this Court in Larsen & Toubro Ltd. Vs.
Lachmi Narain Trades (2008) 149 DLT 46 held in the context of
infringement of trademarks that whether there is likelihood of deception or
confusion is a matter for decision by the Court and no witness is entitled to
say whether the mark is likely to deceive or to cause confusion. The Court
thus has to rely on its own experience and understanding of human nature in
drawing reasonable inferences about the reactions of consumers to the
challenged advertisements.

56.    I have also wondered whether the Courts, on detailed enquiry/trial, are
to issue a certificate to one shampoo, certifying it as giving "zyada mazbooti
to baal" or to another as causing "zyada tootna of baal" or to one of
"causing damage to hair" and another of "dandruff nahi nikalta". That is
the enquiry to which the Court would be put to, if carries there suits to trial.
In my opinion, neither are the Courts equipped therefor nor is that the role of
the Courts. If the Court is to commence investigating the correctness of the
reports of the experts relied upon by the rival competitors in support of their
claim of superiority of own goods, the Courts would be converted into
laboratories determining the comparative merits of rival products. Lord
Herschell L.C. as far back as in White Vs. Mellin (1985) AC 154 observed

CS(OS) Nos.459/2016, 463/2016 & 507/2016                            Page 37 of 38
 that if the doors of the Courts were to be opened to injurious, falsehood
action based on dishonest comparison of goods, the Court would then be
bound to enquire whether this ointment or this pill better cures the disease
which it was alleged to cure - whether a particular article of food in that
respect was any better than the another, turning the Courts into machinery
for advertising rival products by obtaining a judicial determination, which of
the two was better. The nature of the suits thus does not merit trial.



57.    Resultantly, all the three suits have to be dismissed and are dismissed.

       The parties being at par, no costs.

       Decree sheet be drawn up.




                                               RAJIV SAHAI ENDLAW, J.

FEBRUARY 17, 2017 ‗bs'/gsr P.S.: At this stage it is pointed out that after availing extension of time for payment of court fee in CS(OS) No. 507/2016, no court fees has been paid till now and the court fees paid in CS(OS) No. 463/2016 is below minimum pecuniary jurisdiction of this Court. The plaintiffs in both are granted time till 24th February, 2017 to make up the deficiency in court fees, failing which the suits be listed for appropriate order.

CS(OS) Nos.459/2016, 463/2016 & 507/2016 Page 38 of 38