Delhi High Court
Modicare Ltd. vs Amazon Seller Services Private Limited ... on 8 July, 2019
Author: Prathiba M. Singh
Bench: Prathiba M. Singh
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on : 30th May, 2019
Date of decision : 8th July, 2019
+ CS (OS) 75/2019
MODICARE LTD. ......Plaintiff
Through: Mr. Amit Sibal, Senior Advocate with
Ms. Pooja Dodd, Mr. Saksham
Dhingra, Mr. Vinay Tripathi, Ms.
Aditi Menon and Mr. Aman Singhal,
Advocates (M:9811945646)
versus
AMAZON SELLER SERVICES PRIVATE
LIMITED & ORS. .....Defendants
Through: Mr. Saikrishna Rajagopal, Mr.
Sidharth Chopra, Ms. Sneha Jain, Ms.
Savni Dutt, Mr. Devvrat Joshi, Ms.
Nilofar Absar and Mr. Abhijit
Vachher, Advocates for Defendant
No.1 (M:9810621272)
CORAM:
JUSTICE PRATHIBA M. SINGH
JUDGMENT
Prathiba M. Singh, J.
I.A.1733/2019 (u/Order XXXIX Rules 1 and 2) in CS(OS) 75/2019
1. A batch of seven suits viz. CS (OS) 410/2018, CS(OS) 453/2018, CS (OS) 480/2018, CS(OS) 531/2018, CS(OS) 550/2018, CS(OS) 75/2019 and CS(OS) 91/2019 having overlapping issues were heard by this Court from time to time. The interim application filed in this suit has been disposed of vide a detailed common judgment dated 8th July, 2019, in CS(OS) 410/2018. For detailed judgment, refer to CS(OS) 410/2018.
CS (OS) 75/2019 Page 1 of 32. However, the operative portion of judgment dated 8th July, 2019, in respect of the present application, reads as under:
"335. The Plaintiff in the present suit is M/s Modicare Ltd. The injunction application, qua Defendant No.1 - M/s Amazon Seller Services Pvt. Ltd., Defendant No.2
- M/s Laxmi Enterprises, and Defendant No.3 - M/s Modicare DP Store is disposed of in the following terms:
a) Defendant Nos.2 & 3, i.e., the sellers are restrained by an interim order of injunction from advertising, displaying, offering for sale products of the Plaintiff, namely Modicare products, on the e-commerce platform www.amazon.in or on the mobile application - Amazon Online Shopping, or any other ecommerce platform or online mobile applications, without the consent of the Plaintiff - Modicare.
b) Defendant No.1 - Amazon Sellers Services Pvt.
Ltd. is restrained from displaying, advertising, offering for sale, selling, facilitating repackaging of any of the Plaintiff - Modicare's products on its website www.amazon.in and mobile application Amazon Online Shopping, except of those sellers who produce written permission/consent of the Plaintiff for listing of the Modicare products on the Amazon platform/mobile application.
c) In case of the sellers, if any, who produce consent given by the Plaintiff-Modicare, allowing sale of its products through e-commerce platforms, Defendant No. 1 - Amazon shall, clearly, provide the name, address and contact details of the said sellers, including the telephone numbers, email address, etc., in a prominent manner, along with the product description.
d) If the Plaintiff finds during the pendency of the suit that any of the sellers have displayed its CS (OS) 75/2019 Page 2 of 3 products on the Amazon platform or mobile application without its consent, then it shall give notice to Amazon for taking down the listings of such sellers, which shall be duly taken down within a period of 36 hours by Amazon."
3. The I.A. stands disposed of in the above terms.
PRATHIBA M. SINGH JUDGE JULY 08, 2019/dk CS (OS) 75/2019 Page 3 of 3