High Court Rajasthan High Court - Jodhpur

Bajrang Lal vs M/S Langar Bidi Co.Pune & Ors on 24 September, 2008

Rajasthan High Court – Jodhpur
Bajrang Lal vs M/S Langar Bidi Co.Pune & Ors on 24 September, 2008
                                                          SBCMA No.1386/2008
                        Bajrang Lal Agarwal Vs. M/s. Langar Bidi Co., Pune & Ors.

                                  1

                  SBCMA No.1386/2008
                   Bajrang Lal Agarwal
                           Vs.
            M/s. Langar Bidi Co., Pune & Ors.

DATE OF ORDER : - 24.9.2008


           HON'BLE MR. PRAKASH TATIA, J.

Mr. Himanshu Maheshwari, for the appellant.

Heard learned counsel for the parties.

The appellant has preferred this appeal to challenge

the order of the court of Addl. District Judge No.1, Jodhpur

passed in Civil Original Suit No.121/2008. By this order

dated 19th Sept., 2008 instead of rejecting the plaintiff’s-

appellant’s plaint,the trial court returned the plaint for

presentation before the proper court under Order 7 Rule 10

CPC.

Brief facts of the case are that the plaintiff filed the

suit impleading five defendants. Defendant no.5 alone is

having its place/residence/business within the territorial

jurisdiction of the court below at Jodhpur. Against this

defendant no.5, no relief has been claimed by the plaintiff in
SBCMA No.1386/2008
Bajrang Lal Agarwal Vs. M/s. Langar Bidi Co., Pune & Ors.

2

the suit. As per the plaint averments also there appears

that there is no grievance of the plaintiff-appellant against

the defendant no.5. The plaintiff received one notice from

the defendant no.1 through his counsel dated 27.8.2008

asking plaintiff not to sell the goods purchased from

defendant no.5 in Raniwada, Bheenmal and Sanchore,

which are in the District of Jalore and not in the District of

Jodhpur. There are reference of litigation between the

parties with respect to the commodity in question – Langar

Bidi’ and orders passed by the Bombay High Court,

Rajasthan High Court and Hon’ble Apex Court. Be it as it

may be, the plaint was returned to the plaintiff for

presentation in proper court on the ground that neither the

parties are residing within the territorial jurisdiction of the

trial court, Jodhpur nor the cause of action accrued in the

territory of Jodhpur.

Learned counsel for the appellant submitted that the

appellant purchased the goods from the dealer of Langar

Bidi in the Jodhpur and, therefore, the cause of action

accrued to the plaintiff for filing suit within the territorial

jurisdiction of the Jodhpur over which the court below has
SBCMA No.1386/2008
Bajrang Lal Agarwal Vs. M/s. Langar Bidi Co., Pune & Ors.

3

jurisdiction. It is also submitted that even if there is a joint

owner of any trade mark then the joint owner of the trade

mark can do the business and other party can purchase the

goods from the said party and after purchasing the goods

from the dealer,he can sale the goods to anybody in the

course of trade. It is submitted that the total cause of

action accrued within the territory of District Jodhpur.

Learned counsel for the appellant relied upon the provisions

of Section 24,30 and 41 of the Trade Marks Act, 1999 in

support of his contention.

It appears and rightly appeared from the reasons

given in the impugned order of the trial court dated 19th

Sept., 2008 that the trial court has very specifically

considered all the aspects of the matter and particularly,

the fact that against defendant no.5, there is no relief

claimed and if his presence is ignored then all the

defendants i.e., defendants nos. 1 to 4 are not residing or

carrying on business within the territory of Jodhpur as per

the pliant allegations. The plaintiff was asked to not to do

business within certain areas of District Jalore. Therefore,

the plaintiff was asked not to do business in the Jalore,
SBCMA No.1386/2008
Bajrang Lal Agarwal Vs. M/s. Langar Bidi Co., Pune & Ors.

4

which is the area outside the jurisdiction of the trial court.

Therefore, none of the cause of action accrued to the

plaintiff-appellant within the territory of the Jodhpur.

There is no illegality in the order passed by the trial

court. Hence, the appeal of the appellant is dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-