Supreme Court of India

K. R. Chinna Krishna Chettiar vs Sri Ambal & Co., Madras & Anr on 14 April, 1969

Supreme Court of India
K. R. Chinna Krishna Chettiar vs Sri Ambal & Co., Madras & Anr on 14 April, 1969
Equivalent citations: 1970 AIR 146, 1970 SCR (1) 290
Author: R Bachawat
Bench: Bachawat, R.S.
           PETITIONER:
K.   R. CHINNA KRISHNA CHETTIAR

	Vs.

RESPONDENT:
SRI AMBAL & CO., MADRAS & ANR.

DATE OF JUDGMENT:
14/04/1969

BENCH:
BACHAWAT, R.S.
BENCH:
BACHAWAT, R.S.
SIKRI, S.M.
RAMASWAMI, V.

CITATION:
 1970 AIR  146		  1970 SCR  (1) 290
 1969 SCC  (2) 131


ACT:
Trade and Merchandise Marks Act, 1958, ss. 2(j) and 12-Trade
marks  when deceptively similar-'Sri Andal' and 'Sri  Ambal'
though	names  of two different	 goddesses  are	 deceptively
similar	  in  sound  within  meaning  of   s.	12(1)-Visual
dissimilarity not decisive when sounds	deceptively similar.



HEADNOTE:
The appellant was the sole proprietor of a concern known  as
Radha  & Co. The respondents Ambal & Co. were a	 partnership
concern.   The	respondents  as	 also  the  appellant	were
manufacturers and dealers in snuff, carrying on business  at
Madras and having business activities inside and outside the
State of Madras.  In 1958 the appellant sought	registration
of a trade mark consisting of a label with a picture of	 the
goddess Sri Andal and the legand 'Sri Andal' in the  central
panel,	and  the words 'Sri Andal Madras Snuff'	 in  various
languages in the upper and lower panels.     The appellant's
application was objected to by the respondents on the  ground
that  it was deceptively similar to their  registered  trade
marks.	  One  of  these consisted of a label  containing  a
device	of goddess Sri Ambal in the centre with	 the  legand
'Sri  Ambal parimala snuff' at the top of the label and	 the
name  'Sri  Ambal & Co. Madras' at the	bottom.	  The  other
trade  mark  consisted of the expression 'Sri  Ambal'.	 The
Registrar of Trade Marks held that the sound of 'Ambal'	 did
not  so	 nearly resemble the sound of 'Andal'  in  spite  of
certain	 letters  being common to both the marks  as  to  be
likely	to cause confusion or deception among a	 substantial
number of persons.  A Single Judge of the High Court and the
Divisional  Bench however took the opposite  view  whereupon
the  appellant	came  to  this Court.	No  plea  of  honest
concurrent  use -within the meaning of s. 12(2) of  the	 Act
could  be raised in view of the concurrent finding  in	this
respect by the Registrar as well as the two courts below.
HELD  :	 (i)  The Registrar had	 expert	 knowledge  and	 his
decision  should  not be lightly disturbed.   But  both	 the
courts had found that he was clearly	wrong and that there
was deceptive similarity between the two marks.	  In	  an
appeal under Art. 136 of the Constitution the onus was	upon
the  appellant	to show that the concurrent finding  of	 the
courts	below  was erroneous and that the conditions  of  s.
12(1) had been satisfied [293 F]
(ii) The  question in issue was whether if  the	 appellant's
mark was used in a normal and fair manner in connection with
the snuff and if similarly fair and normal user was  assumed
of  the	 existing  registered marks, will there	 be  such  a
likelihood  of	deception  that the mark  ought	 not  to  be
allowed	 to  be	 registered ? The court had  to	 decide	 the
question  on a comparison of the competing marks as a  whole
and their distinctive and essential features. [293 H-294 B]
So considered there could be no doubt that the word  'Ambal'
was  the  distinguishing feature of the trade  mark  of	 the
respondent  and	 the  word 'Andal'  was	 the  distinguishing
feature of the appellant's trade mark.	There is a  striking
similarity and affinity of sound between the words 'Andal'
			    291
and  'Ambal'  Giving  due  weight to  the  judgment  of	 the
Registrar and bearing in mind the conclusions of the  Single
Judge  and the Divisional Bench it must be held	 that  there
was real danger of confusion between the two marks, [294  B-
C]
(iii)	  There	 was no visual resemblance between  the	 two
marks but ocular comparison is not always the decisive test.
The  resemblance  between the two marks must  be  considered
with reference to the ear as well as the eye. [294 D]
(iv) The  argument  that on account of the  different  ideas
'conveyed  by the words 'Ambal' and 'Andal'  the  accidental
phonetic  resemblance' could not lead to confusion  was	 not
acceptable  because  it lost sight of the realities  of	 the
case.	The Hindus in the South of India may be	 well  aware
that  the words Ambal and Andal represent the names  of	 two
distinct goddesses.  But the respondent's customers were not
confined to the Hindus of the South of India alone and	they
were not likely to remember the fine distinctions between  a
Vaishnavite goddess and a Shivaite deity.
The appeal, accordingly, must be disallowed.
			 [295 B-F]
			  [295 H]
In  the matter of Broadhead's Application, (1950) 57  R.P.C.
209,  214,  Coca Cola Co. of Canada, v. Pepsi  Cola  Co.  of
Canada Ltd. (1942) 59 R.P.C. 127, De Cordova & Ors. v.	Vick
Chemical.   Cov.  (1951) 68 R.P.C. 103, and  Application  by
Thomas	A.  Smith Ltd. to Register a trade mark,  (1913)  30
R.P.C. 363, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No, 749 of 1966.
Appeal by special leave from the judgment and order dated
November 21, 1962 of the Madras High Court in Letters Patent
Appeal No. 57 of 1962.

A. K. Sen, K. Jayaram and A. Thiagarajan, for the
appellant.

M. C. Chagla, N. K. Anand, M. P.Rao and O. C. Mathur, for
respondent No. 1.

The Judgment of the Court was delivered by
Bachawat, J. The appellant is the sole proprietor of a
trading concern known as Radha & Co., The respondents Ambal
& Co., are a partnership firm. The respondents as also the
appellant are manufacturers and dealers in snuff carrying on
business at Madras and having business activities inside and
outside the State of Madras. On March 10, 1958 the
appellant filed application no. 183961 for registration of a
trade mark in class 34 in respect of ” snuff manufactured in
Madras.” The respondents filed a notice of opposition. The
main ground of opposition was that the proposed mark was
deceptively similar to their registered trade marks. The
respondents were the proprietors of the registered marks
nos. 126808 and 146291. Trade mark no. 126808 consists of a
label containing a device of a goddess Sri Ambal seated on a
globe floating on water enclosed in a circular frame with
the legend “Sri
292
Ambal parimala snuff” at the top of the label, and the name
and address “Sri Ambal & Co., Madras” at the bottom. Trade
mark no. 146291 consists of the expression “Sri Ambal”. The
mark of which the appellant seeks registration consists of a
label containing three panels. The first and the third
panels contain in Tamil, Devanagri, Telugu and Kannada the
equivalents of the words “Sri Andal Madras Snuff”. The
centre panel contains the picture of goddess Sri Andal and
the legend “Sri Andal”.

Sri Andal and Sri Ambal are separate divinities. Sri Andal
was a vaishnavite woman saint of, Srivilliputur village and
was deified because of her union with Lord Ranganatha. Sri
Ambal is the consort of Siva or Maheshwara.
The respondents have been in the snuff business for several
decades and have used the word Ambal as part of their work
for more than half a century. The question in issue is
whether the proposed mark is deceptively similar to the
respondents’ marks. “Mark” as defined in s. 2(j) of the
Trade and Merchandise Marks Act, 1958 includes “a device,
brand, heading, label, ticket, name, signature, word, letter
or numeral or any combination thereof”. Section 12(1)
provides that “save as provided in sub-section (3), no trade
mark shall be registered in respect of any goods or des-
cription of goods which is identical with or deceptively
similar to a trade mark which is already registered in the
name of a different proprietor in respect of the same goods
or description of goods.” The Registrar of Trade of Marks
observed :

“In a composite mark the distinctive words,
appearing on it play -an important part.
Words always talk more than devices, because
it is generally by the word part of a
composite mark that orders will be given.
Apart from that, the opponents have a
registered mark consisting of the expression
Sri Ambal. I have, therefore, to determine
whether the expression Sri Andal, is decep-
tively similar to Sri Ambal.”

He said :

” the sound of “Ambal” does not so nearly
resemble the sound of “Andal”, in spite of
certain letters being common to both the
marks, as to be likely to cause confusion or
deception among a substantial number of
persons.”

The respondents filed an appeal in the Madras
High Court. Jagadishan, J. observed
“It is settled law that a trade mark
comprehends not merely the picture design or
symbol but also its descriptive name. A copy
of colourable imitation of the
293
name, would constitute -an infringement of the
mark containing the name. Nobody can abstract
the name or -use a phonetical equivalent of it
and escape the charge of piracy of the mark
pleading that the visual aspect of his mark is
different from the mark of the person opposing
its registration.”

He held:-

“The words, Ambal and Andal, have such great
phonetic similarity that they are
undistinguishable having the same sound and
pronounciation. In whatever way they are
uttered or spoken, slowly or quickly perfectly
or imperfectly, meticulously or carelessly and
whoever utters them, a foreigner or a native
of India, wherever they are uttered in the
noisy market place or in a calm and secluded
area, over the phone or in person, the danger
of confusion between the two phonetically
allied names is imminent -and unavoidable.”

Accordingly, he allowed the appeal and dismissed the
appellant’s application for registration of the trade mark.
The appellant filed a letters patent appeal. The Divisional
Bench of the High Court dismissed the appeal. The learned
Registrar and the two courts below concurrently found that
the appellant failed to, prove honest concurrent use so as
to bring his case within s. 12(3). The present appeal has
been filed by the appellant after obtaining special leave.
The Registrar was of the view that the appellant’s mark was
not deceptively similar to the respondents’ trade marks. He
has expert knowledge of such matters and his decision should
not be lightly disturbed. But both the courts have found
that he was clearly wrong and held that there is a deceptive
similarity between the two marks. In -an appeal under art.
136 of the Constitution the onus is upon the appellant to
show that the concurrent finding of the courts below is
erroneous. The appellant must satisfy the court that the
conditions of s. 12 (I) have been satisfied. If those
conditions are not satisfied his mark cannot be registered.
Now the words “Sri Ambal” form part of trade mark no. 126808
and are the whole of trade mark no. 146291. There can be no
doubt that the word “Ambal” is an essential feature of the
trade marks. The common “Sri,, is the subsidiary part, of
the two words “Ambal” is the more distinctive and fixes
itself in the recollection of an average buyer with
imperfect recollection.

The vital question in issue is whether, if the appellant’s
mark is used in a normal and fair manner in connection with
the snuff
LI 3Sup.CI/69- 5
294
and if similarly fair and normal user is assumed of the
existing registered marks, will there be such a likelihood
of deception that the mark ought not to be allowed to be
registered (see In the matter of Broadhead’s Application(1)
for registration of a trade mark). It is for the court to
decide the question on a comparison of the competing marks
as a whole and their distinctive and essential features. We
have no doubt in our mind that if the proposed mark is used
in a normal and fair manner the mark would come to be known
by its distinguishing feature “Andal”. There is a striking
similarity and affinity of sound between the words “Andal”
and “Ambal”. Giving due weight to the judgment of the
Registrar and bearing in mind the conclusions of the learned
Single Judge and the Divisional Bench, we are satisfied that
there is a real danger of confusion between the two marks.
There is no evidence of actual confusion, but that might be
due to the fact that the appellant’s trade is not of long
standing. There is no visual resemblance between the two
marks, but ocular comparison is not always the decisive
test. The resemblance between the two marks must be
considered with reference to the ear as well as the eye.
There is a close affinity of sound between Ambal and Andal.
In the case of Coca-Cola Co. of Canada v. Pepsi Cola Co. of
Canada Ltd.(2), it was found that cola was in common use in
Canada for naming the beverages. The distinguishing feature
of the mark Coca Cola was coca and not cola. For the same
reason the distinguishing feature of the mark Pepsi Cola was
Pepsi and not cola. It was not likely that any one would
confuse the word Pepsi with coca. In the present case the
word “Sri” may be regarded as in common use. The
distinguishing feature of the respondent’s mark is Ambal
while that of the appellant’s mark is Andal. The two words
are deceptively similar in sound.

The name Andal does not cease to be deceptively similar
because it is used in conjunction with a pictorial device.
The case of De Cordova & Ors. v. Vick Chemical Coy.(3) is
instructive. From the Appendix printed at page 270 of the
same volume it appears that Vick Chemical Coy were the
proprietors of the registered trade mark consisting of the
word “Vaporub” and another registered trade mark consisting
of a design of which the words “Vicks Vaporub Salve” formed
a part. The appendix at page 226 -shows that the defendants
advertised their ointment as ‘Karsote vapour Rub”. It was
held that the defendants had infringed the registered mark&
Lord Radcliffe said : “. . . a mark is infringed
(1) (1950) 57 R.P.C. 209, 214.

(3) (1951) 68 R.P.C. 103.

(2) (1942) 59 R.P.C. 127.

29 5
by another trader if, even without using the whole of it
upon or in connection with his goods, he uses one or more of
its essential features.”

Mr. Sen stressed the point that the words Ambal and Andal
had distinct meanings. Ambal is the consort of Lord Siva
and Andal is the consort of Ranganatha. He said that in
view of the distinct ideas conveyed by the two words a mere
accidental phonetic resemblance could not lead to confusion.
In this connection he relied on Venkateswaran’s Law of Trade
and Merchandise Marks,_ 1963 ed., page 214, Kerly’s Law of
Trade Marks and Trade Names, 9th ed., page 465, art. 852 and
the decision Application by Thomas A. Smith Ltd., to,
Register a trade mark(1). In that case Neville, J. held
that the words “limit” and “summit” were words in common
use, each conveying a distinctly definite idea; that there
was no possibility of any one being deceived by the two
marks; and there was no ground, for refusing registration.
Mr. Sen’s argument loses sight of the realities of the case.
The Hindus in the south of India may be well -aware that the
words Ambal and Andal represent the names of two distinct
goddesses. But the respondent’s customers are not confined
to Hindus alone. Many of their customers are Christians,
Parsees, Muslims and persons of other religious
denominations. Moreover, their business is not confined to
south of India. The customers who are not Hindus or who do
not belong to the south of India may not know the difference
between the words Andal and Ambal. The words have no direct
reference to the character and quality of snuff. The
customers who use the respondent’s goods will have a
recollection that they are known by the word Ambal. They
may also have a vague recollection of the portrait of a
benign goddess used in connection with the mark. They -are
not likely to remember the fine distinctions between a
Vaishnavite goddess and a Shivaite deity.
We think the judgment appealed from is right and should be
affirmed. We are informed that the appellant filed another
application no. 212575 seeking registration of labels of
which the expression “Radha’s Sri Andal Madras Snuff” forms
a part. The learned Registrar has disposed of -the
application in favour of the appellant. But we understand
that an appeal is pending in the High Court. It was argued
that there was no phonetic similarity between Sri Ambal and
Radha’s Sri Andal and the use of the expression Radha’s Sri
Andal was not likely to lead to confusion. The Divisional
Bench found force in this argument. But as the matter is
sub-judice we express no opinion on it.

In the result, the appeal is dismissed with costs.

G.C.						      Appeal
dismissed.
(1)  (1913) 30 R.P.C. 363.
296