Delhi High Court High Court

Pramod Kumar Garg vs M/S Punjab Tractor Limited on 5 February, 2010

Delhi High Court
Pramod Kumar Garg vs M/S Punjab Tractor Limited on 5 February, 2010
Author: Sanjay Kishan Kaul
*          IN THE HIGH COURT OF DELHI AT NEW DELHI


%                                               Reserved on :    27.01.2010
                                                Date of decision: 05.02.2010



+                               OCJA No.3/2000


PRAMOD KUMAR GARG ....                    .....     ....      .....             APPELLANT

                                Through :       Mr.Neeraj Grover, Advocate


                                VERSUS


M/S PUNJAB TRACTOR LIMITED                      ....      .....             RESPONDENT

                                Through :       Mr.M.G.Ramachandran          and
                                                Mr.Atishi Dipankar, Advocates


CORAM:
HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
HON‟BLE MS. JUSTICE VEENA BIRBAL

1.      Whether the Reporters of local papers
        may be allowed to see the judgment?                             YES

2.      To be referred to Reporter or not?                              YES

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


SANJAY KISHAN KAUL, J.

1. The appellant as a sole proprietor of M/s Prakash Agricultural

Industries (India) filed an application with the Trade Mark

Registry on 22.06.1979 seeking registration of the trade mark

„SWARAJ‟ in respect of Diesel Oil Engines (not for land

vehicles), hand water pumps and parts thereof in Class 7 for

sale in the States of Uttar Pradesh, Madhya Pradesh,

Rajasthan, Bihar and Haryana. The appellant claimed user of

_____________________________________________________________________________________________
OCJA No.3/2000 Page 1 of 12
the mark since 1975 on an advertisement of the mark in the

Trade Mark Journal on 16.03.1984. The respondent gave a

notice of intention to oppose the registration of the mark on

the ground that it was violative of Sections 11, 12 & 18 of the

Trade and Merchandise Marks Act, 1958 („the said Act‟ for

short). On completion of trial on this question, the Registrar

was pleased to dismiss the opposition and accepted the

request for registration of the mark.

2. Respondent aggrieved by this Order, preferred C.M.(M)

No.49/1994 and succeeded vide Order dated 27.01.1997 in

seeking a remand for fresh consideration of the matter after

giving sufficient opportunities to the parties to lead their

evidence. Fresh evidence was filed and once again the

opposition to the mark was dismissed by the Order dated

30.12.1997. Respondent aggrieved by this Order preferred

C.M.(M) No.97/98 before the learned Single Judge of this Court

(as he then was) which was allowed on 14.01.2000.

3. The present appeal has thereafter been preferred under

Section 109 (5) of the said Act.

4. The opposition arose on account of the claim of the

respondent that the trade mark „SWARAJ‟ was registered in its

name under Class 12 on 12.12.1977 for tractors and parts

thereof and on 13.05.1986 in respect of hand tools in Class 8

as also on 13.05.1986 in respect of the tractors/harvester

combines, forklifts and parts thereof in Class 12. The

respondent claimed identity of marks in respect of similar

goods as both sets of goods are used in agricultural activity,

_____________________________________________________________________________________________
OCJA No.3/2000 Page 2 of 12
the source of supply is same from the concerned shops and

there is commonality of the consumer. Thus, the plea raised

was of likelihood of discipline or causing confusion in the mind

of the consumer in respect of the trade source. The

respondent claimed reputation on account of extensive use

and pleaded that the registration of the mark of the appellant

is prohibited on that account in view of the provisions of

Section 11 (a) of the said Act. On the other hand, the

appellant pleaded that the goods are quite similar in nature in

attracting the provisions of Section 10 of the said Act.

5. The impugned order has discussed the aforesaid pleas and

the finding of the Registrar is that there was no likelihood of

deception. The plea of the respondent that the evidence

produced by the appellant of user from 1975 to 1980 being of

a doubtful nature has also been considered. The alternative

plea of an honest concurrent user has also been examined.

6. The learned Single Judge has found that the undisputed facts

show the registration of the mark of the respondent. The sale

figures for tractors show a limited sale between October, 1974

to June, 1975. The application of the appellant was filed on

22.06.1979 but they claimed user from 01.06.1975. The two

marks were identical. The learned Judge has observed that a

tractor also has an engine fitted to it and is operated with

diesel oil. It has a four-stroke engine whereas harvester

combines are the attachments to the tractor. On the other

hand, the goods of the appellant are a unit for conversion of

chemical energy of diesel oil into mechanical energy. Thus,

_____________________________________________________________________________________________
OCJA No.3/2000 Page 3 of 12
though the goods may not be same in a technical sense but

both the equipments are machines for conversion of chemical

energy into mechanical energy. The important aspect

considered is the user which is primarily in agricultural activity

forming one class of consumers with the trade channels being

the same. Thus, the finding is of a broad similarity, affinity

and other circumstances like the purchasing public and thus if

the dispute is judged from a commercial and business point of

view, there is a chance of confusion and deception in the

minds of the purchasing public. A finding has also been given

that the respondent has been in the trade from 1972,

registration was obtained in 1977 while the appellant filed an

application for registration in June, 1979 though alleging user

from 01.06.1975. The knowledge is attributed to the appellant

on the ground that while making the application they

consciously made the same for diesel oil engines (not for land

vehicles) being aware of the fact that for the tractors the mark

was already registered and thus sought to specifically include

the goods of the respondent and there cannot thus be an

honest concurrent user.

7. Learned counsel for the appellant, at the inception,

emphasized that the learned Single Judge of this Court ought

not to have interfered lightly with the Order of the Registrar of

Trade Marks merely because another conclusion was possible

on the basis of the material on record. It was pleaded that

the main aspect of the case was the likelihood of causing

confusion in the minds of the purchasing public and the

_____________________________________________________________________________________________
OCJA No.3/2000 Page 4 of 12
products of the appellant and respondent were registered in

different classes. It was thus submitted that the prohibition of

registration of the mark would arise in case of an identical or

deceptively similar trade mark as per Section 12(1) of the said

Act and in view of the registration of the mark being under

separate classes there was no such likelihood. It was also

emphasized that the relevant date was the date of application.

The alternative submission once again advanced was based on

the plea of honest concurrent user under Section 12(3) of the

said Act. It was pleaded on behalf of the appellant that the

registration of the mark and the sale of goods are two different

aspects and though the appeal succeeded no action had ever

been taken by the respondent from the inception of the

registration of the mark in the form of the injunctive relief to

prevent the appellant from selling its product under the mark

in question, which is a factor to be taken into account.

8. Learned counsel for the appellant referred to the judgments of

the learned Single Judges of the Calcutta High Court in Gopal

Hossiery v. The Deputy Registrar of Trade Marks and Others;

AIR 1981 Calcutta 53, J&W Hardie Ltd v. Joseph E.Seargram &

Sons Inc. & Anr.; PTC (Suppl) (1) 567 to advance the plea of

honest concurrent user. In this regard, judgments of the

Supreme Court in Amritdhara Pharmacy v. Satyadeo Gupta;

PTC (Suppl) (2) 1 (SC) and London Rubber Co.Ltd v. Durex

Products Incorporated and Anr; AIR 1963 SC 1882 were also

referred as also the judgment of the Division Bench of Madras

High Court in National Match Works, Sivakasi v.

_____________________________________________________________________________________________
OCJA No.3/2000 Page 5 of 12
S.T.Karuppanna Nadar (died) and Ors; AIR 1979 Madras 157.

Learned counsel also referred to the observations of the

Division Bench of the Bombay High Court in Sunder

Parmanand Lalwani and Ors.v. Caltex (India) Ltd; AIR 1969

Bombay 24 to contend that all the factors must be considered

in combination to come to a conclusion whether a mark was

likely to deceive or cause confusion.

9. Learned counsel also referred to the judgment in Vishnudas

Trading as Vishnudas Kishendas v. Vazir Sultan Tobacco Co.

Ltd.; 1996 PTC (16) to support the plea arising out the word

„SWARAJ‟ not being an invented word but one of common use.

Learned counsel also emphasized that while considering the

present appeal the principles of a second appeal are not to be

applied and the High Court has all the powers of the Registrar

and can make any order which the Registrar could make under

the said Act. In this behalf, learned counsel referred to the

observations in Prem Nath Mayer v. Registrar of Trade Marks

and Anr.; AIR 1972 Calcutta 261 in para 31 and 33, which are

as under:

“31. We cannot accept this contention of Counsel for
the respondent. In dealing with this appeal this Court
is not a Court of second appeal as contemplated by
Section 100 of the Civil Procedure Code. The appeal
which this Court is dealing with, is not from the
judgment of Court subordinate to the High Court. The
trial Court dealt with the appeal as a High Court under
Section 109 (2) of the Act and this Court is dealing
with the appeal again as a High Court under Section
109 (5) of the Act. Secondly, under Section 109(6) of
the Act, the High Court in dealing with an appeal, has
all the powers of the Registrar and can make any
order which the Registrar could make under the Act.

Then again, in dealing with the question of deception
and confusion under Section 11(a) of the Act and the
question of deceptive similarity under Section 12 of
_____________________________________________________________________________________________
OCJA No.3/2000 Page 6 of 12
the Act this Court must necessarily look into the
evidence adduced by the parties in order to
determine whether the bar created by Section 11 and
Section 12 of the Act can be invoked by a party
opposing registration of a trade mark.

33. We are unable to accept the respondent‟s
contention that this Court in dealing with the appeal
under Section 109(5) of the Act is a Court of second
appeal under Section 100 of the Code of Civil
Procedure, and for that reason, is unable to go into
questions of fact. The provisions of the Act enjoin this
Court to determine questions of deception, confusion
and deceptive similarity, and that can only be done
by taking into consideration the evidence tendered on
behalf of the parties.”

10. Learned counsel for the respondent on the other hand

has supported the impugned judgment to contend that the

trade marks were identical to both in relation to products for

agriculture. Learned counsel invited our attention to the

observations made even by the Registrar while recording his

finding that the evidence filed by the respondent definitely

indicated a good reputation of their trade mark „SWARAJ in

respect of their goods namely tractors but came to the

conclusion that since the goods are of different descriptions, it

nullifies the effect of likelihood of confusion ensuing due to the

identicalness of the trade marks. The relevant observations

are reproduced below:

“The evidence filed by the opponents definitely
indicate a good reputation of the opponents
trade mark SWARAJ in respect of their goods,
namely, tractors. Since the applicant goods as
held above are of different description, it
nullifies the effect of likelihood of confusion
ensuing due to the identicalness in trade
marks.”

_____________________________________________________________________________________________
OCJA No.3/2000 Page 7 of 12

11. Learned counsel for the respondent also submitted that

the documents filed by the appellant as evidence of reputation

are highly unreliable. The bills filed by the appellant show the

trademark of the appellant as „PRAKASH‟ in hand while

describing the goods sold word „SWARAJ‟ has been written.

The other bills are also written in hand as „SWARAJ‟. It is thus

submitted that the trade mark really utilized by the appellant

is „PRAKASH‟ and unreliable evidence has been led to sale

under the trade mark „SWARAJ‟.

12. Learned counsel for the respondent emphasized that

the products have the same trade source for the sale and

there are common dealers through whom sales take place.

The application for registration of the mark by the appellant

was made only in 1979 though he claimed sale from 1975.

13. Learned counsel emphasized that the factors to be

taken into consideration to decide whether the goods of same

description are :

a) Nature and composition of the goods

b) Respective uses and functions.

c) The particular channel through which they are bought and

sold.

There is no single conclusive test in this behalf and the

phrase “goods of same description‟ ought not to be given too

restrictive a construction so as to be limited to goods

substantially analogous in kind or commonly used as mere

substitute or alternative to one another. Learned counsel to

advance this proposition referred to the commentary of

_____________________________________________________________________________________________
OCJA No.3/2000 Page 8 of 12
P.Narayanan‟s Law of Trade Marks and Passing Off, Sixth

Edition, Kerly‟s Law of Trade Marks and Trade Name, Twelfth

Edition and Escorts Limited, New Delhi v. Escort Engineering

Corporation, Rajkot before the Trade Marks Registry, Bombay;

1981 PTC 223.

14. Learned counsel submitted that with reference to the

order passed by the Trade Mark Registry, Bombay, same can

be of assistance though not a binding force where the mark

„ESCORT‟ was sought to be registered for diesel engines and

was opposed by the proprietors of trade mark of the same

name for agricultural machinery, tractors, motor cycles etc. It

was found that the applicants had copied the trade mark and

the thus the trade name could not be registered. We may

state at this stage itself that, as pointed out by learned

counsel for the appellant, one aspect considered in this case is

the manner of writing „ESCORTS‟ which was also similar.

Learned counsel for the respondent also referred to the

Judgment of the Chancery Division in the matter of Turney and

Sons‟ Trade Mark; 1984 10 TLR 175 where it has been

observed that in deciding whether an application is bona fide

or not the first question to be asked is as to why the applicant

seeks to use this mark which a great many people think is

calculated to deceive especially when it is not a mark being

used by them for some time but a new mark. If suspicious

circumstances are found, then the trade mark ought not to be

registered.

_____________________________________________________________________________________________
OCJA No.3/2000 Page 9 of 12

15. Lastly learned counsel referred to the Judgment of the

Division Bench of this Court in Dalip Chand Aggarwal & Ors.v.

M/s Escorts Ltd., New Delhi; AIR 1981 Delhi 150 to deal with

the aspect of scope of jurisdiction to rebut the plea of the

learned Single Judge in respect of findings of the Registrar

being interfered lightly. It was observed that a Registrar

having expert familiarity with the subject, his finding should

not be lightly interfered with by the appellant court, but at the

same time the discretion of the Registrar does not relieve the

court of its individual responsibility. Thus, the discretion of the

Registrar is like the discretion of everybody else which is liable

to be controlled by a superior tribunal and the discretion

should have been judicially exercised.

16. On consideration of the relevant pleas of the learned

counsel for the parties, the principles of law as enunciated in

the aforesaid judgments are abundantly clear. The question is

whether the Registrar exercised the discretion judicially and

on the well-accepted principles. It is no doubt true that the

goods are registered under different classes and are not

identical. The matter has, however, to be looked at also from

the business and commercial point of view and in this behalf

the trade channel becomes an important consideration. The

manufactured products in question are both used in the

agricultural sector. What is important is the profile of the

customer. The test is of a man of an average intelligence with

imperfect recollection. The profile of the customer in the

present case is likely to be less educated and less discerning.

_____________________________________________________________________________________________
OCJA No.3/2000 Page 10 of 12

17. We thus find that the conclusion arrived at by the

learned Single Judge that the customer may assume the

source of supply to be one from the respondent in case of the

product of the appellant on the basis of the same trade mark

is a grave possibility. Learned Single Judge has also rightly

emphasized that the products of both descriptions convert

chemical energy into mechanical energy. The channel for

buying and selling is also same.

18. The evidence filed by the respondent shows that they

have another trade mark „PRAKASH‟. The bills are printed in

the name of „PRAKASH‟. The word „SWARAJ‟ has been added

in front of the office copy of the bills. There are some non-

printed bills. It is not understood that if the trade mark

„SWARAJ‟ was being used from the inception as claimed by the

appellant, why the bills with the trade mark „PRAKASH‟ were

printed and not with the trade mark „SWARAJ‟. This throws

doubt on the nature of evidence led.

19. Insofar as the alternative plea of honest concurrent user

is concerned, the appellant claims to be user from 1975, but

as stated above the evidence led does not evoke confidence.

This is coupled with the fact that the application for

registration was filed only in 1979. If the mark was being used

from 1975, there was no reason for the appellant not to have

applied for a period of four years. On the other hand, the

mark of the respondent is registered and sales have been

shown at least from 1974 albeit the initial sales were not very

high. The application filed by the respondent was much earlier

_____________________________________________________________________________________________
OCJA No.3/2000 Page 11 of 12
in 1977. Thus, even if the date of the application is taken into

consideration, the plea of honest concurrent user by the

appellant is not really advanced. The reputation of the trade

mark of the respondent has been recognized even by the

Registrar. The appellant succeeded before the Registrar on

the plea of the goods being of different descriptions and thus

there being no likelihood of confusion.

20. In view of the aforesaid, we find that the appellant has

not been able to point out any infirmity in the impugned order

so as to call for our interference.

21. The appeal is accordingly dismissed with costs of

Rs.10,000/-.

SANJAY KISHAN KAUL, J.

FEBRUARY 05, 2010                                             VEENA BIRBAL, J.
dm




_____________________________________________________________________________________________
OCJA No.3/2000 Page 12 of 12