1!! was man cotrm or mnnarmm AT nmcmmnn
an-an mzs 'ms mom my or mnmmmr, 2009
among _
um Konmnn MR.JlI8'l'ICE 8.S.PATH. I
wnrr pmrrzon no. 3681 1 2009 "I
BETWEEN:
M/s.HAR:oM FRAGRANCES «. .
A sous PROPRIETARY CDNCERN,' '
HAVING rrs ADDRESS AT -- V V
No.23, am caoss, 9m max
SRIRAMAPURAM, _ V
B.ANGALORE--S6OC*21,I;1}~I' = 3
REP. BYITS PROFF<'IE1X)$?_,,..';'. 'V ' " .. .
sR1.x.R.HAR1sHGU;*'m, =
AGED 45 YEARS. 2.. " ' " PETITIONER
(BY SRE. 1.12'. SUBBAERH. AD"\?,)
AND:
M/S.MAHE3§DRA i5ERFUMERY'vwdiéKs,
_. (A REG[).._§.PAI?l'NERSHIPHFIRM) HAVING» ITS
ADDRE-S__S:~A';E_'--.l§IO.._72/'2, 5T'?+--}.€AEN ROAD,
I_RAGHAVENDR£'a comm, CHAMARAJPET,
E1ANGALGRE_--?560_O'i8,
REP. BY ITiE'; EAR*:*NE.RS,
MR. 13. 'I£R1§HPIA;v.}{I3I*gIAR,
I AGED'S_0YEA_l2Sf v RESPONDENT
(BY SR1.' r«;.c};;22AGHAvA:~:, SR. COUNSEL FOR
" " 5 MIST. Qua fic3STS., ADVS.)
PETITYON IS FZLED UNDER ARTICLES 226 66 227 OF' THE
I CONSQTITUTION OF INDIA PRAYING TO QUASH ANNEXURE-D DT.
.._O9'.'0'I.2009 AND ALLOWING THE APPLICATION OF THE PETITIONER
IEINDER SECTION 124 OF THE TRADE MARKS ACT, 1999 R/W SEC. 151
9' CFC STAYING FURTPEER PROCEEDINGS IN SUIT, 0.8. NOJ0972/2006 ON
THE FILE OF COURT BELOW PENDING FINAL DECISIQN BY THE TRADE
MARKS REGISTRY, CHENNAI ON THE APPLICATION NCL1284082 OF THE
PETITIONER AND ETTL.
WP 3681/2009
2
THIS PETITEON COMING ON FOR PRELIMINARY HEARING, THIS
DAY, THE COURT MADE THE FOLLOWING:
ORDER
1. This Writ petition is filed challenging the o1*de1fi’~.tiated
09.91.2009 passed by the court below rejecting
flied by the defendant-petitioner herejp. flee ” u
proceedings in terms of Section 124:=_1of
1999 {hereinafter referred te ee=tee .:Aet’,1:reej’ye§ete;t;.
2. The suit seeking permanent defendant from in any manner 'Bhajan' in any stutle
on agazba£I1ies’of :ry:1_ec:ue-pizively similar style to the trade
mark ‘B_1’a21’ian’.4″4″
A3′.-A _ “iztereneeint is gd tttt In t “jttedly using the trade mark ‘Sai
* contended in the Wxzitten statement that
it is manufacturing and sale of agarbathies since
~ jv.-‘@998 andvlhtas filed an application hearing No. 1284082 for
xegiatyettion of its trade mark ‘Sai Bhajan’ before the competent
and the send’ application is pending wherein the
” plainfifi” has filed its objections.
KK
wp 3681/2009
Stay of any proceedings properly instituted before a court of Law
cannot be resorted to save when: the same is mandatedisy any
law. in the present case as is already stated zihc
ingredients of Section 124 (3) (i) having not
question of granting stay does not .Th€j t3_r:io*is)hss
lightly rejected the application filed. A’1;]:1c
the uial Court cannot be found ” ‘ _ V
In the result, as theigsis ns petition, the
same is dismissed. No costs. ” A
35/5
Iuddfi