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 4, Cited by 0]

Delhi High Court

Sap Se vs Raj Punarvasi on 23 January, 2023

Author: Sanjeev Narula

Bench: Sanjeev Narula

                                                        2023/DHC/001072




                          $~36
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                   Date of Decision: 23rd January, 2023

                          +      CS(COMM) 226/2020 & I.A. 5184/2020 (u/ Order XXXIX Rule 1
                                 and 2 r/w Sec. 151 of the Code of Civil Procedure, 1908)
                                 SAP SE                                                    ..... Plaintiff
                                                     Through:     Mr. Ranjan Narula and Ms. Shashi
                                                                  Ojha, Advocates.

                                                     versus

                                 RAJ PUNARVASI                                           ..... Defendant
                                                     Through:     None.

                                 CORAM:
                                 HON'BLE MR. JUSTICE SANJEEV NARULA
                                              JUDGMENT

SANJEEV NARULA, J. (Oral):

1. Plaintiff has filed the instant suit, inter alia, seeking permanent injunction restraining infringement of trademark, copyright, passing off, unfair competition, delivery up, rendition of accounts, damages, etc.
2. The case set out in Plaint is as follows:
(i) Plaintiff - 'SAP SE' engaged in providing end-to-end software application solutions, is incorporated under the laws of Germany. It was established in 1972 and is the market leader in enterprise application software. It has extensive operations in India and has set up a wholly-owned subsidiary - 'SAP India Private Limited'.
(ii) It has been selling and distributing its products and services under Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 1 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44 2023/DHC/001072 trade mark 'SAP', which was coined, adopted and has been in use since 1972. Plaintiff is the registered proprietor of the mark 'SAP' and its formative marks such as ' ', 'SAP HANA' etc. in over 75 countries, including India. Details of trademark and copyright registrations in favour of Plaintiff has been provided at paragraph no.

20 to 21 and 14 of the Plaint, respectively. Plaintiff's trademarks form an integral part of Plaintiff's trade and business. Apart from its trademark registrations, it also holds copyright registrations for its various software programs and training materials including, inter alia, 'SAP HANA', 'SAP Net Weaver'. Details of revenue earned by Plaintiff and expenditure incurred for advertising and promoting trademark 'SAP' have been culled out in paragraph no. 18 of the Plaint.

(iii) Plaintiff extensively uses the medium of Internet to render and advertise its products and services, through its website and social media portals. By virtue of continuous, extensive and widespread use and advertisement/ promotional activities - Plaintiff's trademarks have has earned substantial goodwill and reputation, which is associated worldwide with Plaintiff alone.

(iv) In 2015 - Plaintiff first learnt about use of the subject mark by Defendant No. 1 - 'Raj Punarvasi', an individual running a firm under the name and style of 'Punarvasi Technologies' in Hyderabad offering SAP-based courses including 'SAP Basis', 'Netweaver', 'HANA' and 'S4HANA Administration'. He operated websites being - www.punarvasi.com and www.knowbasis.com wherein he displayed Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 2 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44 2023/DHC/001072 various SAP-based training videos which, Defendant No. 1 recorded through SAP IDES software. He also provides access to remote server to customers and methods to download pirated SAP software. He was using the marks 'SAP', 'SAP HANA' and ' ' in relation to pirated version of Plaintiff's copyright software, certification and training materials.

(v) On 19th November, 2015, Plaintiff sent a cease-and-desist notice to Defendant No. 1, to which no response was recevied. Subsequently, on various occassions, Defendant No. 1 communicated that all SAP- related content was removed from the website. In September 2019, Plaintiff came to know that Defendant No. 1 is still continuing to provide unauthorised classroom and/ or online trainings and education services on SAP modules using SAP pirated software.

(vi) Such illegal and unauthorised use of aforesaid Plaintiff's trademarks on website/ training materials would invariably create confusion among customers and infringes Plaintiff's trade mark and copyright registrations.

(vii) Relevant extracts from Defendant No. 1's website and related social media accounts [pages 173 to 224 of Plaintiff's documents] are given as under: -

Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 3 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44
2023/DHC/001072 Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 4 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44 2023/DHC/001072 Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 5 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44 2023/DHC/001072
(viii) Defendant No. 1 further shared demo links and other information in relation to online training, cost of his services, installation files etc. Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 6 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44 2023/DHC/001072 through WhatsApp and e-mail correspondences exchanged with Plaintiff's representative, between September 2019 and January 2020, relevant extracts whereof are as under:
Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 7 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44
2023/DHC/001072
3. In the above circumstances, an ex-parte ad interim injunction was granted in favour of Plaintiff and against Defendant No. 1 vide order dated 06th July, 2020, relevant portion whereof is as follows:
" xx ... xx ... xx
8. I am of the view that, at least at this stage, the plaintiff has established a prima facie case in its favour. The balance of convenience also appears to be in favour of the plaintiff.
8.1 To my mind, if ad interim protection is not granted to the plaintiff, its statutory and commercial interests are likely to be jeopardised.
9. Accordingly, till the next date of hearing, defendant No.1, its associates, agents and employees are injuncted from using, distributing and reproducing, in any manner, the plaintiffs SAP software or installing the same for educational and training material.
9.1 Furthermore, defendant No.1, its agents, employees and/or associates are also injuncted from using, in any manner, the plaintiffs registered trademark i.e. SAP or SAP label or SAP HANA including on its websites i.e. www.punarvasi.com and www.knowbasis.com and/or on any social media platform, cloud based platforms, third party websites or even as part of various educational and training courses offered by it such as SAP Basis/Netweaver administration, SAP HANA, SAP S4HANA.
9.2 Besides this. Defendant Nos. 28 and 29 will suspend/disable the access to the websites/domain names i.e. www.punarvasi.com and www.knowbasis.com till further orders of the Court.
9.3 Furthermore, defendant Nos. 3 to 24 will disable access to defendant No.1's Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 8 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44 2023/DHC/001072 websites whose URLs and IP addresses are given hereafter:
                               S.No.      DOMAIN                 URL                            IP ADDRESS
                                          NAME
                                                              DEFENDANT NO. 1
                               1.         www.punarvasi.com     http://punarvasi..com           52.116.49.10
                               2.         mw.knowbasis.com      http://knowbasis..com           52.116.49.10

10. The plaintiff will comply with the provisions of Order XXXIX Rule 3 of the CPC within five days of the receipt of a copy of this order.
11. Renotify the matter on 17.08.2020."
4. Subsequently, vide order dated 10th September, 2020, Defendant No. 1 was proceeded ex-parte and his email ID viz. [email protected] was deactivated/ disabled.
5. At this juncture, it must be noted that a total of 30 Defendants were impleaded, which included Union of India through Ministry of Information and Technology, Internet Service Providers et al. Later, Defendants No. 3 to 26 were deleted from array of parties, on the basis of statement made by the counsel for Plaintiff. Thus, in terms of amended memo of parties, presently the Defendants, are (1) Raj Punarvasi, (2) Ashok Kumar/ John Doe, (3) Name.com Inc., (4) Softlayer Technologies Inc., and (5) State Bank of India.
6. All aforenoted Defendants, except Defendant No. 2 viz. John Doe/Ashok Kumar, have been duly served with summons in the suit. No written statements have been filed on their behalf. Defendant No. 5, as described above, is the bank where Defendant No. 1 had opened an account for the purpose of receiving money for providing pirated SAP software and other infringing materials.
7. Court has heard Mr. Ranjan Narula, counsel for Plaintiff, who on instructions, states that he is only pressing for prayers given at paragraph 55 Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 9 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44 2023/DHC/001072
(a), (b) and (c) of the Plaint, for a permanent injunction restrining infringement of Plaintiff's copyrights and trademarks and as also passing off, against Defendant No. 1.
8. Despite service, Defendant No. 1 has neither appeared nor filed a written statement. Statutory period of 120 days for filing of written statements is already over. In the opinion of the Court, no purpose would be served by directing Plaintiff to lead ex-parte evidence. Plaintiff has valid trademark and copyright registrations in its favour and is entitiled to statutory protection including grant of injunction for infringement. Basis the documents and the plaint, it is demonstarted that Defendant No. 1 has been dishonestly dealing in SAP products/ services comprising of Plaintiff's trademarks and copyrights, including providing remote server access and pirated copies of Plaintiff's software. Defendant No. 1 has been operating by misrepresenting himself as a consultant/ trainer of SAP courses. Even after repeatedly being put to notice of infringement of Plaintiff's rights, Defendant No. 1 has continued to engage in its unlawful activites. His products/ services, which do not emanate from Plaintiff, are bound to create confusion and deception for customers, resulting in irreparable harm to Plaintiff's business, and well-established goodwill and reputation.

Therefore, the Court finds that Defendant No. 1 has committed infringement and passing off of Plaintiff's trademarks and copyrights.

9. In view of the foregoing and considering the judgements of this Court in Disney Enterprises Inc. and Anr. v. Balraj Muttneja and Ors.,1 and Cross Fit LLC v. RTB Gym and Fitness Centre.2, the Court is of the 1 CS(OS) 3466/2012, dated 20th February, 2014.

2

2022 SCC OnLine Del 2788.

Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 10 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44

2023/DHC/001072 opinion that Plaintiff has made out a case for a grant of decree of permanent and mandatory injunction.

10. Plaintiff is entitled to a judgment in accordance with Order VIII Rule 10 of Code of Civil Procedure, 1908.

11. Suit is decreed in favour of Plaintiff and against Defendant No. 1 in terms of prayers (a), (b) and (c) at paragraph 55 of the plaint. Registry is directed to draw up the decree sheet accordingly.

12. Present suit and pending applications are accordingly disposed of.

SANJEEV NARULA, J JANUARY 23, 2023 d.negi (corrected and released on 15th February, 2023) Signature Not Verified Digitally Signed CS(COMM) 226/2020 Page 11 of 11 By:SAPNA SETHI Signing Date:15.02.2023 14:06:44