Supreme Court of India

D.A.V.Boys Sr.Sec.School … vs Dav College Managing Committee on 23 July, 2010

Supreme Court of India
D.A.V.Boys Sr.Sec.School … vs Dav College Managing Committee on 23 July, 2010
Author: P Sathasivam
Bench: P. Sathasivam, Anil R. Dave
                                                           REPORTABLE

              IN THE SUPREME COURT OF INDIA

                CIVIL ORIGINAL JURISDICTION

     TRANSFER PETITION (CIVIL) NOS. 1233-1237 OF 2008


D.A.V. Boys Sr. Sec. School Etc.Etc.        .... Petitioner(s)

            Versus

DAV College Managing Committee              .... Respondent(s)


                             WITH

        TRANSFER PETITION (C) NOS. 243-244 OF 2009

                              AND

          TRANSFER PETITION (C) NO. 667 OF 2009




                          JUDGMENT

P. Sathasivam, J.

1) The petitioners in Transfer Petition (Civil) Nos. 1233-

1237 of 2008 and 243-244 of 2009 are schools run by the

Tamil Nadu Arya Samaj Education Society (in short “the

Society”) which is registered under the Societies

1
Registration Act, 1860. According to the petitioners, the

Society was registered on 02.01.1975 and has been

running and managing schools for the last more than 30

years. The schools are being run under a specific system

of education propounded by “Swami Dayanand Saraswati”

known as “Dayanand Anglo Vedic” system (in short

“DAV”). The petitioners have been using the expression

“DAV” with its schools for the last more than 30 years.

The respondent-Committee is running about 700

educational institutions. On 16.01.2005, the respondent-

Committee has obtained a trademark registration in

respect of the letters “DAV” and “Dayanand Anglo Vedic”

under Class 41 which is a service mark. On 04.08.2008,

the respondent-Committee issued a notice to the

petitioners of “cease and desist”, namely, the petitioners

should not use the words “DAV” for its schools. On

25.08.2008, the petitioners through their advocate replied

to the said notice informing that the schools are being run

by the Society for the last 38 years with the words “DAV”.

2
The respondent-Committee filed four suits under Section

134 of the Trade Marks Act, 1999 before the District

Court, Tis Hazari, Delhi against various schools run by

the Society at Chennai individually without making the

Society as a party.

2) Transfer Petition (Civil) No. 667 of 2009 is filed by

another petitioner from Chennai alleging that it is running

and managing a school using the expression “DAV” for

more than 24 years. It also raised similar plea seeking

transfer of suit No.417 of 2008 titled DAV College

Managing Committee vs. Dayanand Anglo Vedic School

pending in Tis Hazari Court, Delhi to the original side

jurisdiction of the High Court of Madras.

3) Opposing the transfer petitions, the respondent-

Committee which has filed suits at Delhi has highlighted

that it is a duly registered society with the Registrar of

Societies under the Societies Registration Act, XXI of

1860. Dayanand Anglo Vedic College Trust and

3
Management Society is a charitable Educational Society

founded by a few good people and followers of His

Holiness Swami Dayanand Saraswati to spread his

teachings and Principals of Arya Samaj including

Mahatma Hasraj and Master Sewaram. At present, they

are managing about 700 educational institutions

throughout India. The defendant which is a school

situated in Chennai in the State of Tamil Nadu without

the consent and approval of the plaintiff dishonestly and

with mala fide intention to earn goodwill and reputation of

the plaintiff-society, started running an educational

institution under the name and style DAV by infringing

the registered trade mark and passing off the copy right of

the plaintiff-society by using its acronym DAV in the

similar/deceptively similar manner as of the plaintiff.

4) Heard Mr. Mukul Rohatgi, learned senior counsel for

the petitioners in T.P. (C) Nos. 1233-1237 of 2008 and

243-244 of 2009, Ms. Gladys Daniel, learned counsel for

4
petitioner in T.P. (C) No. 667 of 2009 and Mr. Ranjit

Kumar, learned senior counsel for the respondent-

Committee.

5) The petitioners have filed these petitions praying to

transfer the suits filed by the respondent-Committee

pending before Tis Hazari Courts, Delhi to the City Civil

Court, Chennai, Tamil Nadu on the following grounds:

(i) That no cause of action has arisen at Delhi;

(ii) That the petitioners do not have any school at

Delhi;

(iii) That there are large number of students

studying in these schools who have been made

defendants by the Committee in the suits filed at

Delhi and all of them are in Chennai;

(iv) The Secretary of the Society since the very

inception, Mr. S. Jaidev, who is of the age of 84

years and being very old, it is difficult for him to

come to Delhi.

5

(v) Most of the witnesses to be examined on the side

of the petitioners/defendants are in Tamil Nadu

and they are conversant with the language of

Tamil only. Likewise most of the documents are

in Tamil and it is difficult to mark the same in

the proceedings at Delhi.

(vi) The petitioner in Transfer Petition No. 667 of

2009 also contended that the person who is

managing the affairs of their society is aged

about 71 years and it is difficult for him to

attend the hearing at Delhi.

6) The respondent-Committee, while denying all the

claims of the petitioners, highlighted that in view of the

fact that about 700 institutions have been spread all over

India if the suits filed at Delhi are transferred to Chennai

as claimed, there is likelihood of similar petitions by

others particularly from other States and as on date 50

other suits are pending in different States. It is also

6
stated that the President who is running the Trust at

Delhi is aged about 95 years. It is also contended that

considering the relief prayed for and the suits having been

filed under Section 134 of the Trade Marks Act, 1999 on

the jurisdiction point the Court at Delhi alone is

competent to try the same. The allegation relating to

inconvenience due to language is applicable to the

respondent also and prayed for dismissal of all the

transfer petitions.

7) In order to appreciate the rival contentions, it is

useful to refer Section 25 of the Civil Procedure Code

which gives power to this Court to transfer suits etc.

which reads thus:

“25. Power of Supreme Court to transfer suits, etc. –
(1) On the application of a party, and after notice to the
parties, and after hearing such of them as desire to be
heard, the Supreme Court may, at any stage, if satisfied
that an order under this section is expedient for the
ends of justice, direct that any suit, appeal or other
proceeding be transferred from a High Court or other
Civil Court in one State to a High Court or other Civil
Court in any other State.”

7

8) Transfer of suits under Sections 24 and 25 have been

considered by this Court in various decisions. In Maneka

Sanjay Gandhi v. Rani Jethmalani, (1979) 4 SCC 167,

this Court stated: (SCC p. 169, para 2)

“2. Assurance of a fair trial is the first imperative of the
dispensation of justice and the central criterion for the
court to consider when a motion for transfer is made is
not the hypersensitivity or relative convenience of a
party or easy availability of legal services or like mini
grievances. Something more substantial, more
compelling, more imperilling, from the point of view of
public justice and its attendant environment, is
necessitous if the Court is to exercise its power of
transfer. This is the cardinal principle although the
circumstances may be myriad and vary from case to
case.” (Emphasis supplied)

9) Similarly in Subramaniam Swamy (Dr.) V.

Ramakrishna Hegde, (1990) 1 SCC 4 dealing with power

of this Court to transfer a case under Section 25 of the

Code, A.M. Ahmadi, J. (as His Lordship then was) stated:

(SCC p. 9, para 8)

“8. Under the old section the State Government was
empowered to transfer a suit, appeal or other
proceeding pending in the High Court of that State to
any other High Court on receipt of a report from the
Judge trying or hearing the suit that there existed
reasonable grounds for such transfer provided that the
State Government of the State in which the other High
Court had its principal seat consented to the transfer.
The present Section 25 confers the power of transfer on

8
the Supreme Court and is of wider amplitude. Under the
present provision the Supreme Court is empowered at
any stage to transfer any suit, appeal or other
proceeding from a High Court or other civil court in one
State to a High Court or other civil court of another
State if it is satisfied that such an order is expedient for
the ends of justice. The cardinal principle for the
exercise of power under this section is that the ends of
justice demand the transfer of the suit, appeal or other
proceeding. The question of expediency would depend
on the facts and circumstances of each case but the
paramount consideration for the exercise of power must
be to meet the ends of justice. It is true that if more
than one court has jurisdiction under the Code to try
the suit, the plaintiff as dominus litis has a right to
choose the court and the defendant cannot demand that
the suit be tried in any particular court convenient to
him. The mere convenience of the parties or any one of
them may not be enough for the exercise of power but it
must also be shown that trial in the chosen forum will
result in denial of justice. Cases are not unknown where
a party seeking justice chooses a forum most
inconvenient to the adversary with a view to depriving
that party of a fair trial. Parliament has, therefore,
invested this Court with the discretion to transfer the
case from one court to another if that is considered
expedient to meet the ends of justice. Words of wide
amplitude–for the ends of justice–have been advisedly
used to leave the matter to the discretion of the Apex
Court as it is not possible to conceive of all situations
requiring or justifying the exercise of power. But the
paramount consideration must be to see that justice
according to law is done; if for achieving that objective
the transfer of the case is imperative, there should be no
hesitation to transfer the case even if it is likely to cause
some inconvenience to the plaintiff. The petitioner’s plea
for the transfer of the case must be tested on this
touchstone.” (Emphasis supplied)

10) In Kulwinder Kaur alias Kulwinder Gurcharan

Singh vs. Kandi Friends Education Trust and Others,

(2008) 3 SCC 659, this Court considered various tests to

be applied in respect of transfer of suits under Sections 24

and 25 of the Code and in para 23 observed thus:

9

23. Reading Sections 24 and 25 of the Code together
and keeping in view various judicial pronouncements,
certain broad propositions as to what may constitute a
ground for transfer have been laid down by courts. They
are balance of convenience or inconvenience to the
plaintiff or the defendant or witnesses; convenience or
inconvenience of a particular place of trial having regard
to the nature of evidence on the points involved in the
suit; issues raised by the parties; reasonable
apprehension in the mind of the litigant that he might
not get justice in the court in which the suit is pending;
important questions of law involved or a considerable
section of public interested in the litigation; “interest of
justice” demanding for transfer of suit, appeal or other
proceeding, etc. Above are some of the instances which
are germane in considering the question of transfer of a
suit, appeal or other proceeding. They are, however,
illustrative in nature and by no means be treated as
exhaustive. If on the above or other relevant
considerations, the court feels that the plaintiff or the
defendant is not likely to have a “fair trial” in the court
from which he seeks to transfer a case, it is not only the
power, but the duty of the court to make such order.

11) Section 25 of the Code itself makes it clear that if any

application is made for transfer, after notice to the parties,

if the Court is satisfied that an order of transfer is

expedient for the ends of justice necessary direction may

be issued for transfer of any suit, appeal or other

proceedings from a High Court or other Civil Court in one

State to another High Court or other Civil Court in any

other State. In order to maintain fair trial, this Court can

exercise this power and transfer the proceedings to an

10
appropriate Court. The mere convenience of the parties

may not be enough for the exercise of power but it must

also be shown that trial in the chosen forum will result in

denial of justice. Further illustrations are, balance of

convenience or inconvenience to the plaintiff or the

defendant or witnesses and reasonable apprehension in

the mind of the litigant that he might not get justice in the

Court in which suit is pending. The above-mentioned

instances are only illustrative in nature. In the interest of

justice and to adherence of fair trial, this Court exercises

its discretion and order transfer in a suit or appeal or

other proceedings.

12) In the light of the above principles, let us consider

the claim of the parties. We have already referred to the

fact that the respondent-Committee has instituted various

suits at Delhi under Section 134 of the Trade Marks Act

impleading the petitioners herein as defendants. The

respondent has also pointed out that more than 50 suits

11
have been pending all over India. Though the petitioners

have raised the problem of distance, language and age of

the President/Secretary of their respective Trust, we are of

the view that same hurdles are applicable to the

respondent also if their suits are being transferred outside

Delhi. It is true that the petitioners who are defendants in

order to defend their case necessarily have to spend

sometime at Delhi. However, in view of the amendment

made in the Code of Civil Procedure in respect of recording

evidence and of the fact that Delhi being a Capital of this

country and the petitioners who are running educational

institutions have to visit this place for their official work,

we are satisfied that balance of convenience and all other

attended circumstances are not in favour of the petitioners

transferring the suit to their place. As rightly pointed out

by learned senior counsel for the respondent, if the

request of the petitioners are acceded to, taking note of

the fact that their institutions numbering more than 700

have been spread over India and 50 other suits are

12
pending in various places, it would be more difficult for

the respondent/plaintiff to continue with their suits and

in that event their sufferings would be more than the

inconvenience to be caused by the petitioners/defendants.

13) We are also satisfied that it would be far more

practical and in the best interest of the parties that the

proceedings are conducted in Delhi. Further, if the

petitioners’ claim is accepted, it would open floodgates for

similarly placed persons infringing registered trade marks

to approach this Court to transfer their suits to the

locations convenient to themselves all over India and

defeat the purpose of Section 134 of the Trade Marks Act

which confers a jurisdiction with respect to a registered

trade mark. Since the issue relating to jurisdiction

particularly whether Court at Delhi has jurisdiction or not

is to be decided by the Trial Court, we are not expressing

anything on the merits of their claims.

13

14) In the light of what has been stated above, we do not

find any valid ground for transfer of the suits as claimed

by the petitioners. Consequently, all the transfer petitions

are dismissed. However, we make it clear that we have

not expressed anything on the merits of either parties and

it is for them to plead and establish their respective case.

No order as to costs.

…………………………………….J.
(P. SATHASIVAM)

……………………………………J.
(ANIL R. DAVE)
NEW DELHI;

JULY 23, 2010.

14