Delhi High Court
M/S. Amir Chand Om Parkash vs M/S. Rajni Industries on 11 July, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ FAO No.48/2011
% 11th July, 2011
M/S. AMIR CHAND OM PARKASH ...... Appellant
Through: Mr. V.P. Ghiraiya, Advocate
VERSUS
M/S. RAJNI INDUSTRIES ...... Respondent
Through: Mr. Satinder Singh Mathur, Advocate
CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA
1. Whether the Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
VALMIKI J. MEHTA, J (ORAL)
+ FAO No.48/2011 and C.M. Nos.2360/2011, 2361/2011 and
2364/2011
1. The challenge by means of this first appeal is to the impugned
order dated 11.1.2011 passed by the trial Court dismissing the injunction
application of the appellant/plaintiff filed in a suit for injunction against
violation of a registered trademark device.
2. The facts of the case are that the appellant/plaintiff claims to be
the registered proprietor of the device which includes the picture of Lord
Hanuman and also uses the word "MAHABIR". The suit was filed in the
FAO No.48/2011 Page 1 of 4
infringement of the registered trademark as also for passing off. The
appellant/plaintiff is in the business of selling Dhoopbatti, Agarbatti and
Hawan Samagri. The respondent/defendant was using its unregistered
trademark "SHRI PANCH MUKHI HUNUMAN". The defendant/respondent even
before filing of the suit had stopped using the picture of Lord Hanuman and
was, in fact, using the picture of a mace.
3. The trial Court has dismissed the injunction application by
making the following observations:-
" The trademark "MAHABIR" as used by the plaintiff and the
trademark "SHRI PANCHMUKHI HANUMAN" as used by the
defendant are not phonetically similar. Moreover, the
comparison of plaintiff‟s carton/label and defendant‟s
carton/label shows that the trademark "MAHABIR" along with
the device of "LORD HANUMANJI" and of "SHRI PANCHMUKHI
HANUMAN" along with the device of "GADDA" does not likely to
cause deception or confusion in the minds of the public as to
pass off the goods of the defendant as that of the goods of the
plaintiff. Accordingly, I am of the opinion that plaintiff has no
prima facie case so as to restrain the defendant from using the
trademark "SHRI PANCHMUKHI HANUMAN" along with device of
"GADDA". However, as the defendant has contended that they
are not using the device "LORD HANUMANJI" on their products
prior to the institution of the suit. The defendant is restrained
from using the device of "LORD HANUMANJI" in their products
namely Dhoopbatti, Agarbatti and Hawan Samagri till the
disposal of the suit. Accordingly, the application U/O 39 Rule 1
and 2 CPC is disposed of. Nothing expressed herein shall
tantamount to an opinion on the merits of the case."
4. Learned counsel for the appellant very heavily relies upon a
decision of a Single Judge of this Court in the case reported as Amir Chand
Om Parkash Vs. Monga Perfumery & Floor Mills 1995 PTC (16) 385
FAO No.48/2011 Page 2 of 4
wherein the defendant was restrained from using the trademark „JAI
BAJRANG BALI‟ and a similar label. It is contended on behalf of the appellant
that the judgment in the case of Amir Chand Om Parkash (supra) clearly
applies in the present case also and therefore the trial Court has committed
an error in dismissing the injunction application. In my opinion, the reliance
placed upon by the counsel for the appellant in the case of Amir Chand Om
Parkash is misconceived because in the facts of the said case, the Court
came to a conclusion that it prima facie appeared taking both the device
marks together that the impugned labels and marks of the defendant were
colourable imitation and substantially similar so as to cause confusion in the
minds of the purchasers(see para 4 of the citation). In the present case, I do
not find any deceptive similarity between the device mark having the picture
of Lord Hanuman alongwith the word „MAHABIR‟ and the trademark of
defendant which is „SHRI PANCHMUKHI HANUMAN‟. There is neither phonetic
nor visual similarity so that any deceptive similarity can be asserted. Before
the plaintiff/appellant is entitled to injunction, it is necessary that there
should be deceptive similarity between marks. Further, the mark of the
appellant/plaintiff is a device mark and not a word mark and therefore
normally the device will have to be taken as a whole. No doubt, a prominent
part of the device mark also cannot be used by the respondent, however, I
do not find any such issue or deceptive similarity between the word mark
„MAHABIR‟ and „BHAKTI SAGAR SHRI PANCHMUKHI HANUMAN‟. Besides
FAO No.48/2011 Page 3 of 4
using the expression "BHAKTI SAGAR SHRI PANCHMUKHI HANUMAN", the
respondent is also prominently displaying its other trademark viz "T-series"
alongwith the expression "BHAKTI SAGAR SHRI PANCHMUKHI HANUMAN" to
remove any alleged confusion. The facts of the present case do not prima
facie show any scope of the public being deceived.
5. In view of the above, I do not find any illegality or perversity in
the impugned judgment which calls for interference by the Court in an
appeal. The appeal is accordingly dismissed. Nothing contained in the
impugned order will amount to expression on merits of the case. Trial Court
record be sent back.
JULY 11, 2011 VALMIKI J. MEHTA, J.
Ne
FAO No.48/2011 Page 4 of 4