Delhi High Court High Court

Pfizer Products Inc. & Anr. vs B.P.Singh Tyagi & Anr. on 31 May, 2011

Delhi High Court
Pfizer Products Inc. & Anr. vs B.P.Singh Tyagi & Anr. on 31 May, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Pronounced on: 31.05.2011

+           CS(OS) No.2297/2007

PFIZER PRODUCTS INC. & ANR.                   .... Plaintiffs

                           - versus -

B.P.SINGH TYAGI & ANR.                        ... Defendants

Advocates who appeared in this case:
For the Plaintiff:      Ms. Aarshia Behl, Adv.

For the Defendants:          None.

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

1. Whether Reporters of local papers may
   be allowed to see the judgment?                        No

2. To be referred to the Reporter or not?                 No

3. Whether the judgment should be reported                No
   in Digest?

V.K. JAIN, J. (ORAL)

1. This is a suit for grant of permanent injunction,

rendition of accounts and damages. Plaintiff No. 1 is a

wholly owned US subsidiary of Pfizer Inc., whereas plaintiff

No.2 Pfizer Limited is the Indian Subsidiary of Pfizer Inc.

Pfizer is a large multinational pharmaceutical company

which enjoys a global reputation for the high quality and

CS(OS)No.2297/2007 Page 1 of 10
efficacy of its product. The research and development

budged of Pfizer was estimated at about US$ 7.5 billion in

the year 2004 and it manufactures a number of

pharmaceuticals products, including vitamin, supplements,

antibiotics and cardiovascular products. COREX is one of

the top selling products of the plaintiff and is a highly

sought after drug for treatment of cough and in allergic or

infective conditions of the respiratory passage. This product

is being sold in India since 1964 and the mark COREX is

registered in India since 1963 in Class 5 vide Trademark No.

213825. The trade mark is owned by plaintiff No.1 Pfizer

Product Inc.

2. Defendant No.1 – B.P.Singh is the Managing

Director of defendant No.2 – Omax Healthcare (Pvt. Ltd.). It

is alleged in the plaint that recently the plaintiffs came to

know that defendant No.2 was manufacturing and

marketing a cough syrup under the mark OREX which is

deceptively and phonetically similar to plaintiff’s mark

COREX. On enquiry, the plaintiffs came to know that the

defendants are manufacturing and marketing a cough syrup

under the mark OREX which is similar to the mark of the

plaintiff-company. The defendants, according to the

CS(OS)No.2297/2007 Page 2 of 10
plaintiffs, have thus adopted a mark which is deceptive

similar to their registered mark OREX and are thereby

trying to ride upon the goodwill and reputation of the

plaintiffs. It is also alleged that there is likelihood of the

customers getting induced to believe that the product

offered by the defendants was of the same quality as the

products of the plaintiff-companies are and they may also

believe that the defendants have some connection or

association with the plaintiff-companies or have licensed or

authorized the product being sold by the defendants under

the trademark OREX.

3. The plaintiffs have, therefore, sought injunctions,

restraining the defendants from manufacturing, marketing

or advertising any product under the mark OREX or any

other mark which is identical or deceptively or confusingly

similar to plaintiff No.1’s registered trademark COREX. The

plaintiffs have also sought rendition of accounts for the

profit earned by the defendants by infringing plaintiff’s

trademark and by passing off their goods as the goods of the

plaintiff. They have also sought damages amounting to Rs

2,00,200/- from the defendants.

4. The defendants were served by publication but did

CS(OS)No.2297/2007 Page 3 of 10
not put in appearance. They were proceeded ex-parte vide

order dated 25.04.2011.

5. The plaintiffs have filed affidavit of Ms Anamika

Gupta constituted attorney of the plaintiff-companies in

support of their case. In her affidavit, Ms Anamika Gupta

has supported, on oath, the case set up in the plaint and

has stated that plaintiff’s product under the mark COREX is

being manufactured in India since 1964 and plaintiff No.1 is

the registered proprietor of the trademark COREX, by

virtue of trademark Registration No. 213825 in respect of

medical preparation being an expectorant.

6. In CS(OS) No.2244/2007 titled as Pfizer

Products, Inc. and Anr. vs. Vijay Shah and Ors.,

decided on 29.11.2010, this Court had occasion to examine

the right claimed by the plaintiffs in respect of the trade

mark COREX. The trade mark, which the defendant in that

suit was found using in respect of cough syrup was SOREX.

This Court, inter alia observed as under:-

“The case of the plaintiff against the
defendants is based upon infringement of
their registered trade mark as well as on
passing off. Section 28 of Trade Marks
Act, 1999 gives to the registered
proprietor of the trade mark the exclusive
right to the use of the trade mark in

CS(OS)No.2297/2007 Page 4 of 10
relation to the goods or services in
respect of which the trade mark is
registered and to obtain relief in respect
of infringement of the trade mark in the
manner provided by this Act. In a case
based on infringement of this statutory
right it is necessary for the plaintiff to
prove that his registered trade mark has
been used by the defendant, though no
such use is required to be established in
an action for passing off. It is also a
settled proposition of law that if the
defendant resorts to colourable use of a
registered trade mark such an act of the
defendant would give rise to an action for
passing of as well as for infringement. In
an action based upon infringement of a
registered trade mark if the mark used by
the defendant is visually, phonetically or
otherwise so close to the registered trade
mark of the plaintiff that it is found to be
an imitation of the registered trade mark,
the statutory right of the owner of the
registered trade mark is taken as
infringed.

In a case of passing off, however, if the
Defendant is able to establish that on
account of packaging, get up and other
writing on his goods or on their
packaging, it is possible to clearly
distinguish his goods from the goods of
the plaintiff, he may not be held liable.

The Defendants, while adopting the name
for their product, need to act honestly
and bona fidely and not with a view to
encash upon the goodwill and reputation
of the plaintiff-company. A fraudulent or
deceptive copying of the trademark owned
by another person also amounts to a false
misrepresentation to the public which
needs to be protected against such

CS(OS)No.2297/2007 Page 5 of 10
misrepresentation. A competitor cannot
usurp the goodwill and reputation of
another by adopting a mark similar to the
established mark of its competitor and
thereby cause injury to the reputation
and business of that person. With the
passage of time, a certain reputation
comes to be associated with a brand
name on account of the quality of the
product sold under that brand and/or
the investment made by the owner of that
brand in brand building and advertising.
Any attempt on the part of another
person to enrich upon the brand value
generated by another person needs to be
curbed by the Court as and when the
aggrieved party approaches the Court in
this regard.

The question as to whether the two
competing marks are so similar as to be
likely to deceive or cause confusion has
to be approached from the point of view
of a man of average intelligence and
imperfect recollection and not from the
point of view of an educated person who
is well placed in life. The Courts also need
to ensure that there is no confusion in
the mind of the consumer as to the
source of the product which he is buying.
The customer needs to be assured that
he buys the same product which he
prefers and identifies by its name. From
the view point of the manufacturer of the
product also, it is necessary for him to
ensure that his business interests are not
harmed by another manufacturer, by
clever manipulations and machinations,
such as colourable use of a name or
device by his competitor.

We cannot be oblivious to the fact that
despite statutory requirements, the

CS(OS)No.2297/2007 Page 6 of 10
chemist and druggist in our country do
not hesitate in selling drugs such as
cough syrups and expectorant, without
insisting upon prescription by a medical
practitioner, even if such a prescription is
statutorily required. Drug such as cough
syrups are available over the counter and
without production of a medical
prescription, not only in metropolitan
cities, but only in small towns and
villages. The persons living in small
towns and villages and possessing
average intelligence may not like to take
the trouble of meticulously examining the
label of the cough syrup which they find
in the shop when the names of the two
products are phonetically similar and the
packaging of the product and other
distinguishing features, if any, are not
adequate to enable him to distinguish the
product which he finds in the shop with
the product which he intends to
purchase. Considering the phonetic
similarity between the name COREX and
SOREX and a number of similarities in
the packaging and label and the products
being manufactured and sold by the
plaintiffs as well as the products being
manufactured and sold by the
Defendants, both being cough syrups,
there is a strong likelihood of customer
possessing an average intelligence and
particularly those living him in small
towns and villages buying the product of
the Defendants on the assumption that
they were buying the product of the
plaintiff, which is reputed and well-
known cough syrup.

The quality of the product of the
Defendants may not be as good as the
quality of the product of the plaintiff. If
that be so, the customer who buys the

CS(OS)No.2297/2007 Page 7 of 10
product of the Defendants in the belief
that he is buying the quality product of
the plaintiffs discovers that the product
purchased by him is not of expected
quality and has not given him the relief
which he expected on consuming it, he
may form an opinion that the quality of
the product of the plaintiffs has gone
down. If that happens, it may adversely
affect not only the reputation but also the
business interests of the plaintiffs.

7. Ex.1/2 is the legal proceeding certificate filed by

the plaintiff-companies which shows that CHAZ. PFIZER &

CO. INC. is the manufacturer of the trade mark COREX in

respect of medicinal preparation being an expectorant. It

further shows that the registration was issued on

04.07.1964 and was renewed from time to time.

8. It is difficult to dispute that the mark OREX is

phonetically so close and similar to the word COREX that it

may not be possible for an ordinary buyer of a cough

expectorant to distinguish the product of the plaintiff from

the product of the defendant. In fact the defendants have

left four out of the five words in the registered trade mark

COREX of the plaintiff and have adopted those four words

as its trade mark.

9. For the reasons given in the preceding paragraphs,

I am of the considered view that the plaintiffs are entitled to

CS(OS)No.2297/2007 Page 8 of 10
injunction against the manufacture, sale and distribution of

cough syrup of the defendants under the name OREX or

any other name/mark deceptively similar to the registered

mark COREX of the plaintiff.

10. Though the plaintiffs have also sought rendition of

account for the profits earned by the defendants by

infringing their trademark and passing off their goods as the

goods of the plaintiff, this relief was not pressed during

arguments. The plaintiffs, however, pressed for grant of

damages to them. However, considering that the plaintiffs

have not proved any actual damage to them and even

otherwise it are not possible to work out the profits earned

by the defendants and the damages sustained by the

plaintiffs on account of use of the mark OREX by the

defendants, the plaintiffs are not entitled to actual damages.

However, since the defendants have adopted a mark similar

to the registered trademark of the plaintiff and they have

been manufacturing and selling the cough syrup under that

mark and also with a view to deter the defendants from

indulging in similar acts in future, it is necessary that some

punitive damages are awarded to the plaintiffs. I, therefore,

award punitive damages in the sum of Rs 1 lac to the

CS(OS)No.2297/2007 Page 9 of 10
plaintiff against the defendant No.2.

11. As far as defendant No.1 is concerned, he being the

only Managing Director of defendant No.2, the plaintiff is

not entitled to any relief against him.

12. The suit against defendant No.1 is hereby

dismissed without costs. A decree for injunction is passed

in favour of plaintiffs and against defendant No.2,

restraining defendant No. 2 from manufacturing, selling and

distributing cough syrup under the name OREX or any

other name/mark deceptively similar to the registered mark

COREX of the plaintiffs. Defendant No.2 is also directed to

pay punitive damages, amounting to Rs 1 lac to the

plaintiffs. If the amount of damages is not paid within four

weeks, defendant No.2 will also pay interest on that amount

at the rate of 9% per annum from the date of this judgment.

There shall be no order as to costs. Decree sheet be

prepared accordingly.

(V.K. JAIN)
JUDGE

MAY 31 , 2011
‘sn’/BG

CS(OS)No.2297/2007 Page 10 of 10