Delhi High Court High Court

M/S. Johnson Appliances (P) Ltd. vs M/S. H.E. Industries & Ors. on 25 March, 2010

Delhi High Court
M/S. Johnson Appliances (P) Ltd. vs M/S. H.E. Industries & Ors. on 25 March, 2010
Author: Manmohan Singh
*             HIGH COURT OF DELHI : NEW DELHI

+           IA No. 5352/2008 in CS (OS) No. 816/2008

       M/s. Johnson Appliances (P) Ltd.            ......Plaintiff
                     Through: Ms. Pratibha M. Singh with
                                Mr. Deepak Gogia, Advs.

                                 Versus

       M/s. H.E. Industries & Ors.                  ......Defendants
                      Through: Mr. S.K. Bansal, Adv.

Judgment decided on : March 25, 2010

Coram:

HON'BLE MR. JUSTICE MANMOHAN SINGH

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

2. To be referred to Reporter or not?                  Yes

3. Whether the judgment should be reported
   in the Digest?                                      Yes

MANMOHAN SINGH, J.

1. The plaintiff filed IA No. 5352/2008 under Order XXXIX

Rules 1 and 2 of the Code of Civil Procedure, 1908 („CPC‟ for brevity)

for an interim injunction restraining the defendants, their family

members, promoters, officers, agents etc. from using the word/ name/

mark “JOHNSON” in relation to electric water heaters (including instant

geysers) in any manner as such use would result in infringement of the

plaintiff‟s registered trademark and passing off of the defendants‟ goods

as those of the plaintiff‟s.

2. The brief facts of the case are that the mark “JOHNSON”

was registered on 14.09.1960 vide registration no. 197998-B in class 11

CS (OS) No. 816/2008 Page 1 of 25
in the name of the predecessors in interest i.e. M/s. Jain Industries of the

plaintiff with regard to hot plates, toasters and water boilers.

3. The predecessors in interest M/s. Jain Industries was a

partnership firm which was dissolved on 01.04.1967 and on the same

date a new partnership was constituted which continued business under

the mark “JOHNSON”.

4. A Trust Deed dated 26.06.1979 brought into existence a

Trust by the name of Jain Youngsters Trust („JY Trust‟ for brevity) who

took over the business of M/s. Jain Industries by way of an assignment

deed dated 22.12.1979.

5. Thereafter the mark “JOHNSON” which was by that time

registered in Classes 9, 11 and 21 vide registration nos. 197997-B,

197998-B and 195359 respectively and three pending applications being

319954, 319955 and 319953 for wider specification of goods in the

afore-mentioned respective classes were also assigned to the JY Trust.

6. The understanding reached between the parties was that

actual manufacturing and marketing of the “JOHNSON” products was

to be done by M/s. Jain Industries.

7. By letter dated 21.03.1979 the JY Trust informed the

Trademark Registry that as and when the pending application no.

319955 under class 11 was proceeded for registration, the same would

be associated with the mark “JOHNSON” already registered in class 11

vide registration no. 197998-B.

8. Another Trust was created by trust deed dated 08.06.1984 by

the name of M/s. C.L. Jain Trust („CL Trust‟ for brevity) which was

CS (OS) No. 816/2008 Page 2 of 25
constituted of Sh. Chain Lal Jain, Smt. Laj Wanti Jain and Sh. Muni Lal

Jain.

9. By way of an assignment deed dated 01.07.1984 the JY Trust

assigned the mark “JOHNSON” to the CL Trust including the registered

and pending trademarks. At this time, applications no. 398343 in class

7, nos. 398341 and 390169 in class 9 and no. 398342 in class 11 were

also pending in addition to the previously mentioned pending

applications and all of these were assigned to the CL Trust.

10. By way of a further assignment, the CL Trust by assignment

deed dated 05.10.1987 assigned the mark “JOHNSON” registered in

three classes as well as all the pending registration applications to M/s.

Johnson Sales (India) which was a partnership firm consisting of Mr.

Subhash Chand Jain S/o Sh. Chain Lal Jain, Mrs. Gunmala Jain W/o Mr.

Muni Lal Jain and Mrs. Shashi Jain W/o Sh. Vinod Kumar Jain.

11. The ownership of the trademark “JOHNSON” was once

again shifted by agreement dated 02.04.1992 by way of which M/s.

Classic Equipment Pvt. Ltd. (promoted by the Jain family) took over

M/s. Johnson Sales (India) the partnership firm along with all its assets

and liabilities and became the proprietor of the said trademark.

12. By assignment deed dated 09.03.1994, the trademark

“JOHNSON” in relation to electric storage water heaters (excluding

instant geysers) covered under No. 197998-B in class 11 was assigned

to a partnership firm M/s. Vidyut Udyog by M/s. Classic Equipment

Pvt. Ltd.

13. The assignment was accepted by the Trademark Registry

CS (OS) No. 816/2008 Page 3 of 25
vide order no. PR/985 dated 20.01.1995 and the mark “JOHNSON”

registered in class 11 was split in a way that in relation to the item

electric water heaters (excluding instant geysers), the mark

“JOHNSON” became the proprietary concern of M/s. Vidyut Udyog.

14. By agreement dated 02.04.1997 M/s. Johnson Appliances (P)

Ltd., the plaintiff herein, took over the business of M/s. Vidyut Udyog

along with all assets and liabilities and consequently, the said trademark

with relation to electric water heaters (excluding instant geysers)

became the property of the plaintiff.

15. The Trademark Registry issued a certificate on 26.09.1997

recording the plaintiff as the proprietor of the trademark “JOHNSON” in

relation to the electric water heaters (excluding instant geysers).

16. The said mark was renewed from time to time except on

14.09.2002 after which a TM-13 for renewal was filed but disallowed as

time barred.

17. An appeal was filed in the IPAB and the Registrar‟s order of

refusal was set aside vide order dated 10.02.2005. An application for

renewal is filed and is pending as per the case of the plaintiff.

18. The flow chart hereunder indicates as to how the said mark

over the years has travelled from predecessors in interest of the plaintiff

to the plaintiff company :

M/s. Jain Industries
22.12.1979
Jain Youngsters Trust
01.07.1984

CS (OS) No. 816/2008 Page 4 of 25
C.L. Jain Trust
05.10.1987

M/s. Johnson Sales (India)
02.04.1992
M/s. Classic Equipment Pvt. Ltd.

09.03.1994

M/s. Vidyut Udyog
02.04.1997

M/s. Johnson Appliances (P) Ltd.

19. As per the plaintiff, it has been the sole and exclusive owner

of the mark “JOHNSON” in relation to electric water geysers (except

instant geysers) since 02.04.1997 and the plaintiff and its permitted user

being Johnson Sales (India) have together been manufacturing/ trading

the said products under the name “JOHNSON” all over the country

through their distributors/ dealers.

20. It is averred by the plaintiff that the plaintiff has advertised

the mark “JOHNSON” throughout the country and the said mark is now

associated exclusively with the plaintiff. The sales figures of the

plaintiff and its permitted user for the last six years are given in the

plaint.

21. The plaintiff has alleged that the inter-se disputes between

the four brothers of the Jain family (of which M/s. Classic Equipment

Pvt. Ltd. and defendant no. 4 were part) resulted in a Memorandum of

Partition dated 12.03.1999 to which all the brothers were signatories.

The assignment deed dated 01.04.1999 was a result of and in

consonance with the Memorandum of Partition.

22. It is the plaintiff‟s submission that the said Memorandum and

CS (OS) No. 816/2008 Page 5 of 25
assignment deed had nothing to do with the mark “JOHNSON” in

relation to electrical water geysers as the rights of M/s. Classic

Equipment Pvt. Ltd. in the same had ceased to exist vide its assignment

deed dated 09.03.1994 with M/s. Vidyut Udyog which was taken over

by the plaintiff and as such, the said disputes etc. do not in any way

relate to the subject matter of this suit.

23. The plaintiff has also submitted that there was a Registered

User Agreement dated 23.04.1992 between M/s. Classic Equipment Pvt.

Ltd. and a M/s. Blumac Electricals India („M/s. Blumac‟ for brevity) as

per which the latter was allowed to use the name “JOHNSON” against

payment of royalty and further get agency commission as distributors.

24. Even in the Memorandum of Partition (Clause 1.3 of

addendum) it was mutually agreed that the assignment would not affect

the registered user rights of M/s. Blumac and that the same would not be

pressed to pay royalty and with effect from 01.04.1998 M/s. Blumac

was mutually held to be not liable to pay any royalty and not entitled to

any agency commission.

25. However, defendant no. 4 in contravention of the said

Memorandum interfered with the registered user rights of M/s. Blumac

due to which M/s. Classic Equipment Pvt. Ltd. revoked the assignment

deed dated 01.04.1999 vis-à-vis defendant no. 4 vide its letter dated

15.05.2000 to the Registrar of Trademarks.

26. The matter was decided and appealed repetitively and finally

the said assignment deed was stayed by this Court vide order dated

18.03.2008 in WP (c) No. 2157/2008. Meanwhile, defendant no. 4

CS (OS) No. 816/2008 Page 6 of 25
violated the Memorandum of Partition by terminating the registered user

agreement to which Classic Equipment Pvt. Ltd. and M/s. Blumac were

party.

27. Thereafter defendant no. 4 instituted a suit for infringement,

passing off etc. against M/s. Blumac in this Court being CS (OS) No.

166/2004. No interim order as per the record has been made in favour of

defendant no. 4 yet.

28. Another suit being CS (OS) No. 1399/2006 was filed by M/s.

Blumac for declaration etc. The plaintiff has submitted that all this

litigation has no bearing on the present case.

29. It is the plaintiff‟s averment that defendant nos. 1 and 2 are

engaged in manufacturing electric water geysers (except instant geysers)

under the mark “JOHNSON” and the same are being marketed by

defendant nos. 3 and 4. Defendant no. 5 is a distributor of defendant no.

3 and the latter claims to be a licensed user of the mark “JOHNSON” in

relation to the above-mentioned products due to a license/permitted user

agreement dated 27.05.2006 executed in its favour by defendant no. 4.

30. As per the plaintiff, the assignment deed entered into

between M/s. Classic Equipment Pvt. Ltd. and defendant no. 4 does not

relate to the mark “JOHNSON” with regard to the products in question

which came into the share of the Plaintiff. The same has been stayed by

this Court in order dated 18.03.2008 in WP (c) No. 2157/2008.

31. In view of these averments, the plaintiff has contended that

the defendants‟ use of the mark “JOHNSON” for electric water geysers

(except instant geysers) is illegal and unlawful and constitutes the acts

CS (OS) No. 816/2008 Page 7 of 25
of infringement and passing off as the defendants are attempting to ride

on the goodwill and reputation created by the plaintiff in the country for

its products.

32. The acts of the defendants are alleged to be causing grave

and irreparable injury to the plaintiff and thus it is prayed that the

interim injunction as sought be allowed.

33. The defendants have contended that the suit filed by the

plaintiff is bad in law and ought to be dismissed. The submissions of the

defendants can be enumerated as under :

I. The plaintiff‟s entire case is built on a fraudulent and

doctored document i.e. the deed of assignment dated

09.03.1994 has been fabricated and manipulated in order to

portray certain things to this Court. A photocopy of the

actual document as it was originally has been filed by the

defendants and as per the defendants a comparison of the

deed filed by the plaintiff with this copy of the deed will

prove the alleged fabrication. Details of the differences are

given by the defendants on page 1 and 2 of the written

statement.

II. Without prejudice to the above-stated contention, Counsel

for the defendants has sought to highlight the difference in

the product which was assigned to M/s. Vidyut Udyog by

the deed dated 09.03.1994 and the product in relation to

which the plaintiff is contending that the product is being

used by it. M/s. Vidyut Udyog was assigned the mark

CS (OS) No. 816/2008 Page 8 of 25
“JOHNSON” with respect to “electric storage type water

heaters (excluding the instant type geysers)” but the said

mark was obtained by the plaintiff as regards “electric

water heaters (excluding the instant type geysers)”. It is the

defendants‟ submission that the difference in the two is that

the words “storage type” have been omitted in the second

type of products and without the said words, the plaintiff‟s

product is only what is known in the trade as „immersion

rods‟ which are used to heat up water. Even otherwise if it

is believed that the two products are the same and are used

for storing hot water, the plaintiff‟s product is a „hammam‟

or a „boiling chamber‟ which is a portable drum where

water is stored and then heated through an electric element.

This type of product is very different form the electric

geyser which is mounted on the wall. In fact, the plaintiff‟s

brochures and the defendant‟s predecessors has also been

filed showing the „hammam‟ product.

III. Defendant no. 4 acquired all proprietary rights in the mark

“JOHNSON” by way of the deed dated 01.04.1999 with

relation to all the goods specified therein and as regards

goods with wider specifications also. Further, defendant no.

4 acquired the said rights from M/s. Classic Equipment Pvt.

Ltd. itself whereas the plaintiff has claimed to have

acquired its rights from M/s. Vidyut Udyog which obtained

the rights from M/s. Classic Equipment Pvt. Ltd.

CS (OS) No. 816/2008 Page 9 of 25
IV. The plaintiff has been aware of the defendants‟ rights and

use of the mark “JOHNSON” from the year 1999 as the

parties are all closely related and are part of the same

family. The defendants have established formidable

goodwill and reputation and the plaintiff is trying to take

advantage of the same.

V. The plaintiff‟s alleged rights in the product derived from

registration no. 197998-B in Class 11 which was split with

regard to “water boilers” as the assignment dated

09.03.1994 was amended by a TM-16 application dated

18.01.1995 and “Electric water heaters” was changed to

“Electric water boilers”.

34. The defendants have argued that balance of convenience

does not lie with the plaintiff as the defendants cannot be restrained

from exercising their rights.

35. According to the defendants, in case the plaintiff‟s claimed

goods „Electric Water Heaters‟ are the same as „Electric Storage Type

Water Heaters‟, even then these products in the trade, market and

consumer parlance and in local language are commonly referred to as

“hammams” or “boiling chambers”. The product “hammam” is a

different type of geyser which is mounted on the wall and is fixed and

stationery thereon. The term „instant type geyser‟ refers to fixed or

portable geysers which are not hammams. In the hammam, water is

stored and heated, while in a geyser water flows in from one inlet then

passes through an element and flows out from another. Therefore, the

CS (OS) No. 816/2008 Page 10 of 25
two set of products i.e. hammams and geysers are different as per the

written statement.

36. It is contended that defendant No.4 acquired all proprietary

rights in the trademark “JOHNSON” under the written Deed of

Assignment dated 01.04.1999 executed in its favour by Classic

Equipment Pvt. Ltd. Under the Deed of Assignment, Defendant no. 4

was assigned the trademark “JOHNSON” registration Nos. 195359,

197997B and 319955 as per the goods specified therein as well as the

pending application bearing Nos.398341 in Class 9, 398342 in Class 11,

398343 in Class 7, 319954 in Class 9 and 390169 in Class 9.

37. The application No.398342 in Class 11 being Electric

Geysers for hot waters and heaters and parts and accessories besides a

whole lot of other electrical items have been assigned to the Defendant

no. 4 besides the trademark registrations for the goods mentioned.

These assigned goods include water boilers.

38. The contention of the Defendant no. 4 is that since the date

of assignment deed dated 01.04.1999, the Defendant has been using the

trademark “JOHNSON” continuously and commercially in relation to

the goods falling in Class 7, 9, 11 and 21 except in relation to

hammams, within the knowledge of the Plaintiff and therefore, valuable

rights in the said goods has been built up by the Defendant.

39. It is also alleged in the written statement that the plaintiff

was fully aware about the said right of the defendant from the year 1999

itself as well as of the pending litigation between the defendant and M/s.

Blumac wherein all these claims are claimed by the defendant pertaining

CS (OS) No. 816/2008 Page 11 of 25
to the goods in Class 11 also. The Plaintiff is therefore, guilty of

concealing the said fact from this Court and has deliberately

manipulated the cause of action to read as from the year 2006 although

the defendant has been carrying on business since the year 1999.

40. The suit of the plaintiff is barred by limitation and is not

maintainable due to the plaintiff‟s acquiescence, delay and estoppel.

41. The defendants have also denied any infringement of the

trademark and also of any passing off in view of the honest practices

adopted and independent rights claimed by the Defendants in relation to

the geysers. It is alleged by the defendants that there is no cause of

action for the present suit and the plaint is liable to be dismissed as the

plaintiff has no right, title or interest in the subject matter of the

trademark and the goods involved in the present case.

42. I have heard learned counsel for the parties. After moving

their respective submissions, both the parties have informed the Court

that up till the date of deed of assignment dated 09.03.1994, there is no

dispute or challenge to the earlier assignments executed between the

parties dated 1.7.1984, 5.10.1987 as well as the incorporation of Trust

by the parties.

43. In the written statement, there is a challenge made by the

defendant No.4 pertaining to the deed of assignment dated 09.03.1994.

As per the defence raised by the said defendant the said deed of

assignment is a forged document and the plaintiff on the basis of the

same has procured the split trademark registration and orders from the

Trade Marks Registry.

CS (OS) No. 816/2008 Page 12 of 25

44. In reply to the first submission of the Defendant No.4 as

referred above, Ms. Pratibha M. Singh, learned counsel for the plaintiff

has also referred the Affidavit of Sh. Munni Lal Jain, one of the

Directors of M/s. Classic Equipments Pvt. Ltd dated 06.06.2008 wherein

he has deposed that on the date of execution of the assignment deed

dated 09.03.1994 another assignment deed was entered into between

M/s. Classic Equipments Pvt. Ltd. and M/s. Jain Associates. Both these

assignment deeds mentioned were drafted and prepared by the same

M/s. Delhi Registration Service, Patent and Trademark Attorney

representing both the parties at that point of time. The same trademark

attorney also drafted and prepared the other assignment deed and

documents referred in the pleading and particularly the deeds of

assignment dated 01.07.1984, 05.10.1987, 09.03.1994 and 01.04.1999.

After having received the original assignment deeds entered into

between M/s. Classic Equipments Pvt. Ltd. and M/s. Vidyut Udyog and

M/s. Classic Equipments Pvt. Ltd. and M/s. Jain Associates dated

09.03.1994 from Delhi Registration Service along with copies thereof,

the same were duly signed and witnessed. One such duly signed and

witnessed copy of each assignment deed was retained by M/s. Classic

Equipments Pvt. Ltd. for official record and the original deeds were

returned to Delhi Registration Service for taking the necessary action for

the purpose of recording these assignments in the Trademark Office. In

the Affidavit, it was also deposed that subsequently it was discovered

that the name of the assignee on the last page of both the assignment

deeds was typed as “For Jain Associates through its partner Shri Muni

CS (OS) No. 816/2008 Page 13 of 25
Lal Jain” whereas one of the assignment deeds in effect related to M/s.

Vidyut Udyog. This error was duly communicated to trademark

attorney Delhi Registration Service and necessary corrections were

made in the copies of the said deeds retained by M/s. Classic

Equipments Pvt. Ltd. for official purpose.

45. It is also mentioned in the Affidavit that both the assignment

deeds dated 09.03.1994 were duly submitted to the Trademark Registry

by M/s. Delhi Registration Service. Vide letter dated 24.01.1995 M/s.

Classic Equipments Pvt. Ltd. was informed by the trademark attorney

that the said assignments were allowed by the Trademark Registry. The

said letter/order No. Pr/985 dated 20.01.1995 is already placed on

record by the plaintiff along with the Affidavit as Annexure B.

46. When the learned counsel for the defendants was confronted

with these facts, Mr. S.K. Bansal fairly gave up the argument regarding

the validity of the assignment deed dated 09.03.1994 entered into

between M/s. Classic Equipments Pvt. Ltd. and M/s. Vidyut Udyog and

resisted from alleging thereon that the same was a forged document.

Despite the oral statement given by the defendant‟s counsel, the said

fact is being dealt with by this Court in order to avoid any objection/

confusion in the future litigation.

47. It is already admitted between the parties that the trademark

No.197998B was initially registered for Hot Plates, Toasters and Water

Boilers in Class 11 in the name of M/s. Jain Industries. There is no

dispute that M/s. Jain Industries made another application bearing

No.319955 in Class 11 for wider specification of goods covering items

CS (OS) No. 816/2008 Page 14 of 25
which are part and parcel of registered trademark No.197998B in

addition to other goods. M/s. Jain Industries admittedly informed the

Trade Marks Registry that the said pending applications bearing

No.319955 made by it, as and when get registered, would be associated

with the mark “JOHNSON” already registered bearing No.197998B.

48. As already mentioned that on 09.03.1994, the said trademark

in relation to electric storage type water heaters (excluding the instant

type geysers) was assigned in favour of M/s. Vidyut Udyog by M/s.

Classic Equipments Pvt. Ltd.

49. The Trademark Registry vide its order No.PR/985 dated

20.1.1995 split the mark as per the following details:

MARK          REGN.       CLASS     GOODS                   PROPRIETOR
              NO.
JOHNSON       197998 B    11        Water Heaters           M/s Vidyut
                                    (electric) (excluding   Udyog
                                    the instant geysers)
JOHNSON       197998 B    11        Hot Plats (electric),   M/s Classic
              (Split)               toasters                Equipments
JOHNSON       319955      11        Toasters (electric),    M/s. Classic
                                    Water Heaters           Equipments
                                    (instant type
                                    geysers), Baking
                                    Ovens
JOHNSON       319955      11        Hot Plates (electric)   M/s. Jain
              (Split)               (Coil Stoves),          Associates
                                    Electric Cooking
                                    Range


50. It appears from the preceding paragraph wherein the

description of goods is mentioned that both, the trademark registered

under Applications No.197998B and 319955, covered the item „water

boiler‟. It appears that when the abovementioned two trademarks were

split by the Trademark Registry by virtue of assignment deed dated

CS (OS) No. 816/2008 Page 15 of 25
09.03.1994, the item water boiler got bifurcated into “Water Heaters

(electric) (excluding the instant type geysers) and “Water Heaters

(instant type geysers)”. The description of goods mentioned as Water

Heaters (electric) (excluding the instant type geysers) went to M/s.

Vidyut Udyog under the registered No.197998B (which was

subsequently taken over by the Plaintiff) and the remaining description

of goods/item Water Heaters (instant type geysers) remained with

Classic Equipments Pvt. Ltd. under registered No.319955.

51. In fact subsequent to the order No.PR-985 by the Registry,

the requisite TM-24 and TM-36 applications pertaining to the

assignment deed dated 09.03.1994 in favour of M/s. Vidyut Udyog were

filed by the same trademark attorney. The said order was reaffirmed by

the Trademark Registry vide its order No.PR-25 dated 14.2.1997. There

was a further split in the trademark No.319955 on the same very date i.e.

09.03.1994 between Classic Equipment Pvt. Ltd. and M/s. Jain

Associates pertaining to items Electrical Coil Stoves, Electric Hot Plates

and Electric Cooking Ranges.

52. The case of the Defendant No.4 is that the expression

„Electric storage type water heaters (excluding instant type geysers)‟

that has been used in the assignment deed dated 09.03.1994 entered into

between M/s. Classic Equipments Pvt. Ltd. and M/s. Vidyut Udyog is in

fact a „Hammam‟ which is different from the product „Electric water

heaters (excluding instant type geysers)‟ in which the Plaintiff has no

right as the Plaintiff who has acquired the right from M/s. Vidyut Udyog

is using the same as water heater in the market on commercial scale.

CS (OS) No. 816/2008 Page 16 of 25

53. The documents filed by the Plaintiff as well as the

description of goods referred by the Defendant no. 4 in their respective

catalogues and advertising material clearly shows that the two terms

„electric storage type water heaters‟ and „water heaters‟ are one and the

same thing. This is further fortified from the fact that the said item has

been acquired by the Plaintiff by virtue of assignment deed dated

09.03.1994 and the same is being used openly with the knowledge of the

Defendant. However, no action was taken by the Defendant against the

Plaintiff in case the said item was merely “Hammam” and not water

heater.

54. I agree with the learned counsel for the Plaintiff that the

Electric water heater/geyser in the market is classified in two categories

i.e. the instant type and the storage type. While the former is the one

wherein water is not stored, in fact it gets heated instantly as and when it

enters the heater/geyser and passes through the heating element before it

exists in the heater/geyser, the latter gets stored and then gets heated.

The expression „excluding instant type‟ itself connotes that the said

product is storage type.

55. This fact is also proved from the printout of the screen shot

taken from the website of the Plaintiff which is available at Page114.

The Plaintiff has also filed a printout of the website of the Defendant

No.4 which indicates that the expressions “geyser” and “heater” are one

and the same.

56. Even the Defendants are using the expressions “geyser” and

“heater” interchangeably as appears from the various documents filed by

CS (OS) No. 816/2008 Page 17 of 25
the Defendant No.4. The same nomenclature is used by the Defendant

in ISI specification i.e. IS 2082 as is apparent from the documents filed

by the Defendant No.4 for the product in question is Stationary Storage

Type Electric Water Heaters.

57. Therefore, the contentions of the Defendants have no force

when it is mentioned that in the assignment deed dated 09.03.1994

entered into between M/s. Classic Equipments Pvt. Ltd. and M/s. Vidyut

Udyog the term Electric Storage Type Water Heater is used as

„Hammams‟ and then is distinguished from the product Electric Water

Heater.

58. From the documents filed by the parties, it is clear that there

is no distinction between the two expressions namely „Electric storage

type water heaters (excluding instant type geysers)‟ and „Electric water

heaters (excluding instant type geysers)‟ as is also evident from the TM-

16 application for amendment dated 18.01.1995 filed on behalf of M/s.

Classic Equipments Pvt. Ltd. by M/s. Delhi Registration Service, Trade

Marks Agent representing Defendant No.4 in the present case. The

operative portion of the prayer in the said application reads as under:

“to read the expression Electric storage type
water heaters (excluding instant type geysers)
that was used in the assignment deed dated
09.03.1994 entered into between M/s. Classic
Equipments Pvt. Ltd. and M/s. Vidyut Udyog,
be read as “Electric water heaters (excluding
instant type geysers)”.

59. As far as the items in question are concerned, the same had

been assigned by M/s. Classic Equipments Pvt. Ltd. in favour of M/s.

Vidyut Udyog by virtue of assignment deed dated 9.3.1994. M/s.

CS (OS) No. 816/2008 Page 18 of 25
Vidyut Udyog was taken over by the plaintiff company vide agreement

dated 2.4.1997 along with all assets and liabilities.

60. As a matter of fact, pursuant to the assignment deed dated

09.03.1994 M/s. Classic Equipments Pvt. Ltd. itself made the

application to the Trademark Registry in the prescribed form TM-36

dated 17.05.1995 through the same trademark attorney for striking off

the goods i.e. Water Heaters (electric) (excluding the instant type

geysers) from the category of goods under their registered trademark

No.197998B in Class 11.

61. The inter se dispute, if any, between the assignor of the

Plaintiff i.e. M/s. Classic Equipments Pvt. Ltd. and Defendant No.4 or

any other third party subsequent to the assignment deed dated

09.03.1994 in relation to the goods in question has no concern with the

present litigation. Admittedly, the necessary entries have been made by

the Trade Mark Registry on the basis of the execution of the assignment

deed between M/s. Classic Equipments Pvt. Ltd. and M/s. Vidyut

Udyog. The term „water boiler‟ is also deleted from the description of

goods vide orders dated 20.01.1995 and 14.02.1997.

62. In view of the aforesaid reasons, I am of the considered

view that any subsequent action by the assignor or third party in

relation to the items contrary to the assignment dated 9 th March, 1994 in

the registered trade mark or pending applications or any entries made

thereon was uncalled for and contrary to the law and orders dated

20.01.1995 and 14.02.1997 already passed.

63. The important aspect of the matter is that all the relevant

CS (OS) No. 816/2008 Page 19 of 25
parties who were involved in the various assignment deeds and

agreements and filing the necessary application for making the

amendment were represented by the same Trade Mark attorney. It

appears from the documents filed by the parties that the assignor M/s.

Classic Equipments Pvt. Ltd. after the assignment of items in favour of

the plaintiff has made subsequent application in the Trademark Office

claiming its rights for the same items owned by it and incorrectly got the

order passed on 26.09.1997. It appears from the order/letter dated

26.09.1997 issued by the Trade Mark Office the item water boiler is still

shown in the name of M/s. Classic Equipments Pvt. Ltd. under the

trademark No.319955 in Class 11, despite earlier orders already passed

by according the assignment dated 9.3.1994 in favour of the Plaintiff.

Thus, order/letter issued by the Trade Marks Registry vide order/letter

dated 26.9.1997 is contrary to the orders already passed.

64. The learned counsel for the Defendant No.4 Mr. Bansal has

argued that in any case Defendant No.4 has acquired the right by virtue

of the assignment deed dated 01.04.1999 between M/s. Classic

Equipments Pvt. Ltd. and Defendant No.4, another application No.

398342 in Class 11 which was filed in respect of electric geyser. One

cannot but come to the conclusion that once the right pertaining to the

water heaters has already been assigned in favour of M/s. Vidyut Udyog

by virtue assignment deed dated 09.03.1994, the question of

reassignment of the same goods under application No.398342 by the

same company M/s. Classic Equipments Pvt. Ltd. in favour of

Defendant No.4 does not arise unless mala fide intentions are there.

CS (OS) No. 816/2008 Page 20 of 25

65. Learned counsel for the Plaintiff submits that the application

No.398342 in Class 11 was already obtained by the Defendant, factum

of which is mentioned in suit bearing No. CS(OS)166/2008 and despite

having knowledge about the abandonment which is referred in the said

suit the said application was assigned in favour of M/s. Jain Industries.

66. It is clear from the facts that the expression „water boiler‟

was already split in the year 1994 on the basis of the assignment deed

dated 09.03.1994. By the assignment deed dated 01.04.1999 between

M/s. Classic Equipments Pvt. Ltd. and Defendant No.4, the assignor

could not have under any circumstances assigned the items after the

execution of deed of assignment dated 9.3.1994 as item/products „water

boiler‟ was already deleted from the said registration no.319955 by

virtue of the assignment deed dated 09.03.1994.

67. The items which are subject matter of assignment deed dated

09.03.1994, the assignor or Defendant No.4 cannot subsequently claim

any rights in pending applications or registered Trade Marks whether

those are specifically mentioned or not in the deed of assignment

otherwise, the very purpose of assignment of the mark is defeated.

68. It is also pertinent to mention that Defendant No.4 was aware

of the assignment made in favour of M/s. Vidyut Udyog by M/s. Classic

Equipments Pvt. Ltd. on 09.03.1994. The said Defendant No.4 was also

aware about the taking over of M/s. Vidyut Udyog by the Plaintiff on

02.04.1997 as the said Defendant was one of the Directors in the

Plaintiff company at that point of time and only resigned from the

Directorship of the Plaintiff company on 01.10.1997. Claiming any

CS (OS) No. 816/2008 Page 21 of 25
right on the basis of assignment deed dated 01.04.1997 after the

retirement from the Directorship of the Plaintiff company on 01.10.1997

shows the mala fide intention of the Defendant No.4.

69. There is a malafide intention on part of defendant No.4 by

filing a fresh application for the same items in the Trademark Registry

in the year 2009 after having knowledge that the goods in question had

already been assigned in favour of the predecessor in interest of the

Plaintiff.

70. This Court is of the considered view that any order passed or

entry made in the Register of Trademarks in relation to the assignment

of the trademark and/or change in the constitution contrary to the valid

written document/assignment is null and void and is to be treated as

against the law. The Court dealing with the dispute can ignore the said

entry if found that the party has obtained the same by making

misrepresentation or by any other illegal manner. An entry made in the

Register on the basis of misrepresentation or fraud, cannot disentitle the

valid rights of a party who has become the lawful owner of the

trademark by virtue of a valid document. In other words, the effect of

proprietary rights acquired by the party by means of valid document

cannot be lost on the basis of wrongful entry if made.

71. The next submission of the learned counsel for the

Defendants is that Defendant No.4 has been using the trademark

“JOHNSON” in relation to water heater since 1999 after the assignment

deed dated 01.04.1994.

72. The documents filed by the Defendants have been examined

CS (OS) No. 816/2008 Page 22 of 25
by this Court. One more opportunity was given to the parties to produce

cogent evidence in order to show that they have been using the

trademark “JOHNSON” in relation to water heater during the course of

hearing, since 1999. Prima facie there is no cogent evidence produced

by the defendants to show the continuous use of the mark in relation to

the goods in question. From the document, no doubt, it appeared that the

defendants have been using the trademark “JOHNSON” in relation to

various electric and electronic goods, however, except vis-à-vis the

product water heater.

73. On the other hand, the Plaintiff has been able to establish a

prima facie case in its favour as there was a valid assignment deed in

favour of M/s. Vidyut Udyog which was acquired by the Plaintiff. The

Plaintiff has become the subsequent registered proprietor of the

trademark “JOHNSON” in relation to the goods in question. Necessary

entry in this regard has already been made in the register of Trademarks.

74. The balance of convenience also lies in favour of the Plaintiff

and against the Defendants as the Defendants were fully aware from day

one that the item in question had been assigned in favour of the

Plaintiff‟s predecessor in interest. On the other hand, the Defendant

No.4 is using the trademark “JOHNSON” in relation to electric kettles,

toasters, ceiling fans, pressure cookers, mixer grinders, vacuum

cleaners, hand blenders, electric tandoors, heat convectors etc. as per the

documents filed by the Defendant no. 4 for which the plaintiff has raised

no objection.

75. The Defendant No.4 if authorized by M/s. Classic

CS (OS) No. 816/2008 Page 23 of 25
Equipments Pvt. Ltd. is also entitled to use the mark “JOHNSON” in

respect of instant type geysers. However, the Defendants are not

entitled to use the trademark “JOHNSON” in relation to the water

heaters (electric) in any manner.

76. From the aforesaid reasons, this Court is of the view that if

the injunction is not granted in favour of the Plaintiff, the Plaintiff will

suffer irreparable loss and injury in its business.

77. Therefore, till the disposal of the suit, the Plaintiff is entitled

to an injunction restraining the Defendants, their servants, agents or

anyone acting on their behalf from using the trademark “JOHNSON” in

relation to electric water heaters (excluding the instant type geysers),

directly or indirectly, in any manner whatsoever.

78. By following the decision of the Apex Court in terms of

paragraph 37 of the judgment of the Supreme Court in the case of Salem

Advocate Bar Association Vs. Union of India, (2005) 6 SCC 344

wherein the Supreme Court has said that it is high time that actual

compensatory costs be imposed with respect to legal proceedings as

well as in light of Section 35 of the Code of Civil Procedure, which

provides that costs have to follow. In view of the fact that the

defendant No. 4 has in this case knowingly contested the interim

application for injunction despite having the knowledge that the

mark in question in relation to the particular goods has already been

assigned in favour of the plaintiff‟s predecessors in business by virtue of

assignment deed dated 09.03.1994 and the necessary entry has been

made in the Register of Trade Marks by the Trade Marks Registry still

CS (OS) No. 816/2008 Page 24 of 25
he had chosen to raise false and frivolous pleas in the written-statement

and reply to the injunction application. In lieu of this Defendant No.4

shall bear costs of Rs. one lac to be deposited in the name of Registrar

General of this court within two weeks from today, who will make the

total amount available for utilization of Juvenile Justice.

79. It is made clear that any observation made herein shall be

treated as tentative in nature and shall not constitute any expression of

final opinion on the issues involved and shall have no bearing on the

final merit of the case and submissions of the parties in the suit.

CS (OS) No. 816/2008

List before the Roster Bench on 27th April, 2010.

MANMOHAN SINGH, J.

MARCH 25, 2010
acm

CS (OS) No. 816/2008 Page 25 of 25