High Court Kerala High Court

Dr.N.Viswanathan vs ^ For on 13 April, 2007

Kerala High Court
Dr.N.Viswanathan vs ^ For on 13 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 326 of 2007(H)




$1. TRIVANDRUM AYURVEDA OUSHADHA NIRMANA
                       ...       Respondent

2. THE RETURNING OFFICER,

3. THE DEPUTY REGISTRAR OF CO-OPERATIVE
1. DR.N.VISWANATHAN
                      ...  Petitioner

                        Vs


!                For Petitioner  :SRI.N.K.SUBRAMANIAN

^                For Respondent  :SENIOR GOVT.PLEADER

*Coram
 The Hon'ble MR. Justice K.PADMANABHAN NAIR

% Dated :13/04/2007

: O R D E R
                    K.  PADMANABHAN NAIR,  J.

                  = = = = = = = = = = = = = = = = = = = = = = = = =

                        R.P.   NO.   326    OF    2007

                  = = = = = = = = = = = = = = = = = = = = = = = = =

                   Dated this the  13th  day of April,    2007


                                   O R D E R

——————

This Review Petition is filed to review the final judgment

passed in W.P(C) No.5327 of 2007. Petitioner is a member of the

Thiruvananthapuram Ayurveda Oushada Nirmana Vyavasaya Co-

operative Society Ltd. According to the petitioner he filed a

nomination, but that was suppressed by the Returning Officer.

When the Writ Petition came up for hearing, it was submitted by

the learned Government Pleader, on instructions, that for getting

a nomination paper, a person will have to sign in a register kept

for that purpose and the petitioner did not obtain any nomination

paper. It is also submitted that 11 persons approached the

Society and they were supplied with the nomination papers and

all of them had signed in the register. Petitioner submitted that

there is no such practice of affixing signature in the register for

getting a nomination paper. It is submitted that the rules also

does not provide that to obtain a nomination paper a person shall

R.P. NO. 326 OF 2007

-: 2 :-

affix his signature in a register. Petitioner produced Annexures

A and B dated 19.2.2007. It was stated that petitioner and

another person received nomination papers on 9.2.2007 and

they have filed the same on 12.2.2007.

2. Since there is dispute regarding the filing and

receiving of the nomination paper, I am of the view that the

matter can be resolved only in an election petition. It is also

open to the parties to produce evidence before the competent

authority regarding the procedure for filing of nomination paper,

if any. The petitioner can produce Annexures A and B also

before that authority.

Review Petition is closed without prejudice to the right of the

petitioner to file election petition and adduce evidence.

K. PADMANABHAN NAIR, JUDGE.

vsv

K. PADMANABHAN NAIR, J.

================================

M.F.A. NO. OF

================================

J U D G M E N T

——————————————————

13TH APRIL, 2007

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+FAO No. 99 of 2006()

#1. K.P.ASHRAF, S/O.MUHAMMED KUNHI,
… Petitioner

Vs

1. I.T.C. TRADING COMPANY,
… Respondent

2. THE MANAGING PARTNER,

3. THE MANAGING PARTNER,

4. THE PROPRIETOR,

For Petitioner :SRI.HARIDAS THAIKKANDY

For Respondent :SRI.A.MOHAMED MUSTAQUE

The Hon’ble MR. Justice K.PADMANABHAN NAIR

Dated :13/04/2007

O R D E R
K. PADMANABHAN NAIR, J.


                 = = = = = = = = = = = = = = = = = = = = = = = = =

                         F.A.O. NO.  99   OF   2006

                                        AND

                            F.A.O. NO. 185 OF    2006

                 = = = = = = = = = = = = = = = = = = = = = = = = =

                  Dated this the  13th  day of April,    2007


                             J U D G M E N T

                              ----------------------------






Plaintiff-petitioner in I.A.No.443 of 2006 in O.S.No.3 of 2006

and the defendant-respondent in I.A.No.355 of 2006 in O.S. No.2

of 2006 on the file of the District Court, Thalassery is the common

appellant in these FAOs. Original Suit No.3 of 2006 is filed by the

appellant in these appeals for a decree of injunction against the

respondents from selling or marketing their products using the

trade mark containing the words “Ashraf Special” and for other

reliefs. Original Suit No.2 of 2006 is filed by the respondents in

FAO No.185 of 2006 against the appellant to restrain him and his

men from continuing the unjustifiable groundless threat or taking

any proceedings against them in connection with the sale of

Ashraf Special Brand Ghee Rice till the Trademark Registration or

the Appellate Authority decides the dispute with respect to the

registration of Ashraf Special Brand Ghee Rice after considering

F.A.O. NOS.99 AND 185 OF 2006

-: 2 :-

their objections.

2. The appellant as well as the respondents in FAO

No.185 of 2006 filed petitions under Order XXXIX Rules 1 & 2

CPC for order of temporary injunction. Both petitions were heard

together. The learned District Judge disposed of both the

petitions directing the parties to maintain status quo with respect

to the stocking, distribution and sale of the rice till the disposal of

the matter by the Registrar of the Appellate Board. The parties

were restrained from taking any further proceedings on the basis

of the disputed registered trade mark till the disposal of the

appeal pending before the Appellate Board. These two appeals

are filed against that common order.

3. Appellant is admittedly a registered trademark dealer.

He filed O.S. No.3 of 2006 against some rival dealers alleging

that they are trying to infringe his trade mark and are attempting

to sell the products using the same name. According to the

appellant he is purchasing rice from one Sree Sree Gangadhar

Rice Mill, Burdwan and marketing the same. Appellant produced

documents to show that he had obtained the trade mark duly

F.A.O. NOS.99 AND 185 OF 2006

-: 3 :-

registered. Contesting respondents contended that the appellant

obtained the trade mark by suppressing the material facts and

hence they have filed a rectification application before the

Intellectual Property Appellate Board, Chennai for revocation of

the trade mark granted to the appellant. When the matter came

up for hearing before the appellate court, the appellate court

took a view that there is an effective alternative remedy provided

under Section 124 of the Trade and Merchandise Marks Act, 1958

and the respondents had already approached the Appellate

Board for revocation of the trade mark and as such the parties

will have to wait till the disposal of the rectification application

filed before the Appellate Board. Section 124(5) of the Act

enjoins that final disposal of the suit is to be stayed. But there is

no bar for the court to pass any interlocutory order.

4. The District court held that the proceedings in both the

suits are liable to be stayed till the disposal of the matter by the

Registrar of the Appellate Board and directed the parties to

maintain the status quo in stocking, distributing and selling of the

rice as on the date of the suit. Learned counsel for the appellant

F.A.O. NOS.99 AND 185 OF 2006

-: 4 :-

submitted that the Appellate Board by its order dated 30.3.2007

held that the application, ORA. NO. 11 OF 2006, filed by the first

respondent in FAO No.99 of 2006 lacks merits and dismissed

the same without any order as to costs.

5. A perusal of the impugned order shows that the court

below has not considered the contentions raised by the parties

on its merits. The proceedings were stayed on a technical ground

that the matter was pending before the Appellate Board and

directed the parties to maintain status quo till the disposal of the

matter by the Appellate Board. Since the appeal is already

disposed of, it is only just and proper that the District court

consider the injunction applications and dispose of the same on

merits in accordance with law as expeditiously as possible.

6. In the result, the appeals are allowed. The common

order passed by the District Court, Thalassery on 12.4.2007 in I.A.

No.353 of 2006 in O.S. No.2 of 2006 and I.A. No.443 of 2006 in

O.S. No.3 of 2006 is hereby set aside. Both applications are

remanded to the court below for fresh disposal. The District

Court is directed to take I.A. No.353 of 2006 in O.S. No.2 of 2006

F.A.O. NOS.99 AND 185 OF 2006

-: 5 :-

and I.A. No.443 of 2006 in O.S. No.3 of 2006 back to file and

dispose of those applications in accordance with law after

hearing both sides as expeditiously as possible, at any rate,

within a period of two months from the date of receipt of a copy

of this judgment.

Registry is directed to send back the records, if any, called

for to the District Court, Thalassery along with a copy of this

judgment.

K. PADMANABHAN NAIR, JUDGE.

vsv

K. PADMANABHAN NAIR, J.

================================

M.F.A. NO. OF

================================

J U D G M E N T

——————————————————

13TH APRIL, 2007