Khoday Distilleries Limited vs The Scotch Whisky Association on 12 October, 2007

0
57
Madras High Court
Khoday Distilleries Limited vs The Scotch Whisky Association on 12 October, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      Dated: 12.10.2007
                              
                            Coram
                              
            THE HONOURABLE MR. JUSTICE P.K.MISRA
                             AND
           THE HONOURABLE MR. JUSTICE K.MOHAN RAM
                              
        Trade Mark Second Appeal (TMSA) No.2 of 1999
                             and 
        Civil Miscellaneous Petition No.4350 of 1999



Khoday Distilleries Limited
A Company incorporated under the Companies Act
having its Registered Office at 
No.54
Kannayakana Agrahara
Anekal Taluk
Bangalore District
Karnataka State                    				..Appellant


           Vs.


1.  The Scotch Whisky Association
    No.20 
    Atholi Crescent
    Edinburgh 
    Scotland
    United Kingdom

2.  John Walker and Sons Limited
    No.83 
    St. James Street
    London SWIA Ind.

3.  The Deputy Registrar of Trade Marks
    Trade Mark Registry
    Shastri Bhavan
    Shastri Bhavan
    No.35 
    Haddows Road
    Chennai 600 006
    Now at 
    Rajaji Bhavan
    Besant Nagar
    Chennai 600 090                    		   	..Respondents




TMSA  filed under Section109 of Trade and Merchandise  Marks
Act  1958  against  the judgment dated  25.09.1998  made  in
T.M.A.No.3 of 1989.






For Appellant       :    Mr. Vedantham Srinivasan,
				 for Mr. C.Hanumantha Rao

For  Respondents    :    Dr. Veerendra Thulza Purkar,
                         Assisted by
                         Mr. Amit Jamsandikan.

                         Mr. Swapail Desan for Mr. N.L.Rajah.
                             


                       J U D G M E N T

(Judgment of the Court was delivered by K.Mohan Ram, J.)

This appeal has been filed under Section 109 of the

Trade and Merchandise Marks Act, 1958 (hereinafter referred

to as ‘the Act’) against the order of the learned Single

Judge dated 25.09.1998 in T.M.A. No. 3 of 1989 and Cross

Objections. The said appeal has been filed against the

order dated 12.05.1989 passed by the learned Deputy

Registrar of Trade Marks allowing the Rectification

application No.MAS-300 and directing the removal of the

Registered Trade Mark No.273203 of the appellant from the

Register.

2. The rectification application relates to

rectification of Registered Trade Mark No.273203 in Class 33

consisting of the words ‘PETER SCOT’ per se. The said

trade mark was registered with effect from 3rd July 1971 by

Khoday Distilleries Private Limited, the appellant herein,

on the basis of user claimed since May 1968. On 21.04.1986,

rectification application was filed by the respondents 1 & 2

seeking expunction of the impugned registered trade mark on

the ground:

(1) That the registration of impugned trade

mark offends Section 9 of the Act on the ground

that the mark was neither distinctive nor capable

of distinguishing the registered proprietors’

goods;

(2) That the impugned registration also

contravenes Section 11 as the impugned registered

trade mark contains the word ‘SCOT’ which is

likely to deceive or cause confusion in as much

as the word ‘SCOT’ indicates Scottish origin for

the liquors;

(3) That the mark is also disentailed to

protection in a Court of law

(4) That in all the foregoing premises, the

mark shall be removed from the register.

3. The registered proprietors namely the appellants

herein filed a counter statement denying all the material

averments in the application for rectification and

ultimately prayed for the exercise of Registrar’s discretion

to allow the trade mark to remain on the register.

4. The respondents 1 & 2 filed an affidavit of IAN Glen

Barclay in-house solicitor of the first respondent as

evidence in support of the application for rectification and

also 20 third party affidavits have been filed as evidence.

But the appellant herein did not file any evidence in

support of registration.

5. The Deputy Registrar of trade Marks, the third

respondent herein framed the following five issues;

(1) Whether the Applicants are “persons

aggrieved” under Section 56;

(2) Whether the Application for rectification

is not maintainable due to any mis-joinder of

Applicants;

(3) Whether the impugned mark was not

distinctive of the goods of the registered

proprietors at the commencement of the

rectification proceedings;

(4)Whether the impugned registration

contravenes Section 11 at the commencement of

rectification proceedings; and

(5) Whether the mark is liable to be

rectified and if so, in what manner.

6. On a careful consideration of the materials

available on record, the third respondent held that the

first respondent association cannot be regarded as a “rival

in trade” to the registered proprietors and consequently

held that the first respondent cannot be considered to be a

person aggrieved and accordingly accepted the contentions of

the appellant that the first respondent has no locus standi

to maintain the application under Section 56 of the Act.

But at the same time, upheld the locus standi of the second

respondent. As far as the second issue is concerned, the

third respondent held that the mis-joinder of applicants is

not fatal. As far as the third issue is concerned, the

third respondent held that the respondents 1 & 2 herein have

practically admitted that the impugned mark is in use during

the last several years and therefore it cannot be held that

the impugned mark is not distinctive of the goods of the

registered proprietors at the commencement of the

proceedings and accordingly, decided the issue against the

respondents 1 & 2 and in favour of the appellant herein. So

far as the issue No.4 is concerned, the third respondent

mainly relying upon the failure on the part of the

appellants to adduce any evidence to counter the evidence

adduced by the respondents 1 & 2, accepted the case of the

respondents 1 & 2 and held that the impugned registration

contravenes Section 11 on the date of the rectification

proceedings. In the absence of contra evidence on the side

of the appellant, the third respondent accepted the plea of

deceptive element in the impugned mark and also rejected the

plea of acquiescence put forth by the appellant.

7. In the appeal against the order passed by the third

respondent, filed by the appellant herein, the learned

Single Judge agreed with the findings of the third

respondent and dismissed the appeal.

8. In his order the learned Singe Judge in paragraphs

29, 36 and 37 has observed as follows:

“29. The reputation and good will earned by Scotch

Whisky has been set out at great length in the

affidavit of the solicitor to the Scotch Whisky

Association. The appellant did not choose to

controvert any of the averments in that affidavit

or in the other affidavits nor did it offer any

evidence. The objection statement filed by the

appellant cannot be treated as evidence.

36. It is unfortunate that the appellant had

chosen to refrain from placing any material before

the authority to refuse the claim for

rectification. Apparently appellant did not have

great faith in the validity of the registration

and did not consider it worthwhile even to cross-

examine the witnesses who had filed the affidavits

in support of the application for rectification.

It is evident that adoption of the mark ‘Peter

scot’ by the appellant was for the reasons

mentioned in the affidavit of Peter Jeffery

Warren. The mark was adopted apparently with a

view to take advantage of the good will associated

with Scotch whisky by using the word ‘Scot’ as

part of the trade mark for the whisky manufactured

by the appellant.

37. The conduct of the appellant subsequent to the

registration is not of much materiality. The

appellant has continued to use that mark. The

fact that appellant did not do anything more than

use the mark does not have the effect of

discharging it from the consequences of adopting a

mark which should not have been registered.”

9. Having observed so and by applying the legal

principles applicable for deciding the application for

rectification filed under Section 56 of the Act, the learned

Single Judge held that the trade mark that was adopted by

the appellant ‘Peter Scot’ was in relation to whisky and

when so used, the mark was deceptively similar to ‘Scotch’

and was likely to lead a consumer of whisky into thinking

that the whisky manufactured in this country by the

appellant and sold under the trade mark ‘Peter Scot’ was

also scotch whisky. The learned Single Judge also held that

the registering authority should have declined to register

that mark notwithstanding the fact that no objection had

been filed. The learned Single Judge further held that the

facts of this case are not such as to warrant the conclusion

that there has been acquiescence.

10. The learned Single Judge by applying the legal

principle that the statutory standard is not actual

confusion and deception but likelihood thereof, held that

the term ‘Scot’ when used in association with whisky of non-

Scottish origin is inherently capable of and is likely to

cause confusion and deception. The learned single Judge

further held that the discretion exercised by the third

respondent is not the result of any arbitrary exercise of

power but is based upon the material placed before the

authorities and does not require interference. The learned

Single Judge held that simply because Scotch Whisky

Association consists of manufacturers by itself is

insufficient to enable the association to maintain the

action by itself but however it can do so along with a

member who is prejudicially affected by the registration and

accordingly allowed the cross-objections.

11. For proper appreciation of the contentions put

forth by the learned counsel on either side it will be

useful to refer to the following provisions of the Act viz.:-

“Section 11: Prohibition of registration of

certain marks.:

A mark–

(a) the use of which would be likely to deceive or

cause confusion; or

(b) the use of which would be contrary to any law

for the time being in force; or

(c) which comprises or contains scandalous or

obscene matter; or

(d) which comprises or contains any matter likely

to hurt the religious susceptibilities of any

class or section of the citizens of India; or

(e) which would otherwise be disentiled to

protection in a Court;

shall not be registered as a trade mark.

Section 32: Registration to be conclusive as to

validity after seven years: Subject to the

provisions of Section 35 and Section 46, in all

legal proceedings relating to a trade mark

registered in Part A of the register (including

applications under section 56), the original

registration of the trade mark shall, after the

expiration of seven years from the date of such

registration, be taken to be valid in all respects

unless it is proved-

(a) that the original registration was

obtained by fraud; or

(b) that the trade mark was registered in

contravention of the provisions of Section 11 or

offends against the provisions of that Section on

the date of commencement of the proceedings; or

(c) that the trade mark was not, at the

commencement of the proceedings, distinctive of

the goods of the registered proprietor.”

12. Heard Mr.Vedantham Srinivasan, learned senior

counsel for Mr.C.Hanumantha Rao learned counsel for the

appellant and Mr.Veerendra Thulza Purkar learned counsel for

the respondents.

13. Mr.Vedantham Srinivasan, learned senior counsel for

the appellant submitted that respondents 1 and 2 in their

rectification application raised the following grounds

namely:

(i) the mark is not distinctive;

(ii) it was not capable of distinguishing itself as the

goods of khodays;

(iii) the use of the mark is likely to deceive or

confuse;

(iv) non-user of the mark;

and the third respondent rejected the objections of

respondents 1 and 2 on distinctiveness, non-user and locus

standi and therefore it is not open to respondents 1 and 2

to plead the same in the above appeal and the issue to be

decided in the appeal is whether the mark was likely to

deceive and confuse the consumer.

(II) Learned senior counsel for the appellant further

submitted that the cause of action for filing the

rectification petition accrued from the date of knowledge

i.e., 20.09.1974 and the application ought to have been made

within three years from the date i.e., on or before

19.09.1977 as the period of limitation prescribed under

Article 137 of the Limitation Act is three years. Since the

rectification application has admittedly not been filed in

time, the same is barred by limitation. In support of his

contentions, the learned senior counsel based reliance on

the decision reported in A.I.R.1977 S.C. 282 = 1976 (4)

S.C.C. 634 (Kerala State Electricity Board Vs.

T.P.Kunhallumma), wherein it is held that the words “any

other application” will include not only any application

under Code of Civil Procedure, but it will include

applications under any Act and therefore, Article 137 of the

Limitation Act applies to the applications filed under any

Act. Learned senior counsel also relied upon the decisions

reported in 1999 (19) P.T.C. 718 and 2002 (6) Bombay CR 796

= 2003 (26) P.T.C. 517 (Bombay) (Rakesh Kumar Gupta Vs.

Goresh Domesztic Appliances and others).

(III) Regarding the scope of interference by the High

Court in an appeal filed under Clause 15 of the Letters

Patent Appeal, the learned senior counsel for the appellant

relied upon the decision of the Apex Court reported in

A.I.R. 1974 S.C. 2048 (Smt. Asha Devi Vs. Dukhi Sao and

another). In the said decision, it is laid down as follows:

“The first contention urged before us on

behalf of the appellant is that the Letters

Patent Bench was not authorized in law to

reverse the concurrent findings of fact of

the Subordinate Judge and the learned Single

Judge of the High Court. It is submitted

that a Letters Patent Appeal stand on the

same footing as a second appeal and it was

therefore not open to the Letters Patent

Bench to reverse the concurrent findings of

fact of the two courts below. We are of

opinion that this contention is not correct.

A Letters Patent appeal from the judgment of

a learned Single Judge in a first appeal to

the High Court is not exactly equivalent to

a second appeal under Section 100 of the

Code of Civil Procedure, and therefore, it

cannot be held that a Letters Patent appeal

of this kind can only lie on a question of

law and not otherwise. The matter would

have been different if the Letters Patent

appeal was from a decision of a learned

Single Judge in a second appeal to the High

Court. In these circumstances it will be

open to the High Court to review even

findings of fact in a Letters Patent Appeal

from a first appeal heard by a learned

Single Judge, though generally speaking the

Letters Patent Bench would be slow to

disturb concurrent findings of fact of the

two courts below. But there is no doubt

that in an appropriate case a Letters Patent

Bench hearing an appeal from a learned

Single Judge of the High Court in a first

appeal heard by him is entitled to review

even findings of fact. The contention of

the appellant therefore that the Letters

Patent Bench was not in law entitled to

reverse the concurrent findings of fact must

be negatived”.

(IV) Learned senior counsel for the appellant by

pointing out various contradictions in the third party

affidavits filed by respondents 1 and 2 submitted that these

evidence are not worthy of acceptance. Learned senior

counsel further contended that, according to respondents 1

and 2 themselves, 46 brands contain the name of ‘Scot’ as

part of their brand name, but no one has complained about

confusion or deceit in respect of these band name, because

the universal practice is to demand a particular brand by

its full name in the whisky trade; therefore there can be

no scope or cause for any sort of confusion or deceit

particularly having in mind the kind of customers who

consume scotch whisky as also its availability and

affordability in India where the import and trade were

severely restricted and regulated; the third party

affidavits filed in 1986 are to be rejected as false,

fabricated, contrived, untrue, unbelievable and contrary to

the course of common human conduct.

(V) The following submissions have been made by the

learned senior counsel for the appellant regarding the third

party affidavits, namely:

(a) no deponent states that he has been deceived

into thinking that “Peter Scot” was a ‘Scotch Whisky’;

(b) all the stamp papers are purchased by Little

and Co., the counsel for respondents and hence, they cannot

be treated as independent witnesses;

(c) The vital aspect that the affidavits have been

procured by M/s.Little and Company, the Solicitors of the

respondent had not been considered by the third respondent

and by the learned Single Judge; the stamp papers on which

the affidavits have been engrossed stand in the name of

M/s.Little and Company; this shows that the affidavits have

been obtained by respondents 1 and 2 for production before

the third respondent and hence they are not independent;

(d) Scotch Whiskey is very expensive; it is

generally consumed only by rich businessmen, industrialists,

well paid executives and successful professionals like

Doctors, Chartered Accountants or Lawyers; there is no

evidence from any such person; all the deponents are

ordinary individuals, some even workers and some waiters and

bar attendants; none of them have stated their financial

status; it is unbelievable that they could afford to drink

scotch whisky, which wold have cost at least Rs.60 per peg

in bars in respect of IMFL;

(e) most of the bar attendants knowing fully well

that PETER SCOT is an Indian Whiskey deliberately mislead

their customers that it was Scot Whisky; this kind of

misrepresentation could be made with any Indian Whisky

bearing a foreign name or work as brand name e.g., Diplomat,

Ambassador, McDowell’s and so on; their evidence does not

prove that a customer without any misrepresentation by them

was deceived into thinking that “Peter Scot” was scotch

whisky; practically, all the deponents have stated that

Peter Scot was an Indian Whisky; none of the deponents

refer to the lion device; In Ex/”g” (Price Lists of

liquors) exhibited in brand hotels, Indian and Foreign

Whiskies are listed separately; generally customers order

by brand or after seeking the price list; hence, there is

no likelihood of confusion;

(f) there is no evidence given by the respondents

to show that Peter Scot has been used as a trade mark for

scotch whisky; the evidence does not show that the name of

any person has been used as a trade mark for scotch whisky;

McDonald, MacAndrews are Scottish names used as brand name

for Indian Whisky; the respondents did not raise any

objection to this trade mark; in the menu cards of bars and

restaurants, the Scottish Whisky and Indian brands of whisky

are separately listed;

(g) the very same persons who have filed evidence

before the Registrar have also examined themselves in favour

of respondents 1 and 2 in Suit No.1352 of 1986 and that

itself will show that the deponents are stock witnesses and

therefore no reliance can be placed upon them; that the

third respondent himself has come to the conclusion that the

evidence of the parties are unsatisfactory and as such the

third respondent by invoking the proviso to Section 99 of

the Act should have recorded evidence;

(h) I.G.Barkley is an In house Solicitor of the

first respondent and he cannot file an affidavit on behalf

of his client; in support of the said contention, the

learned senior counsel relied upon the decision reported in

A.I.R.2003 AP 445 (Pasupuleti Subba Rao Vs. Nandavarapu

Anjaneyulu).

(VI) Learned senior counsel for the appellant submitted

that though the affidavit of Mr.Jefrey Warran was filed, the

same has been overlooked by the third respondent. In the

said affidavit in paragraph 3 it is averred as follows:

“… While I was employed by Khoday, the

whisky we produced was sold under at least

two marks, namely RED KNIGHT and PETER SCOT.

The brand name “PETER SCOT” was coined

primarily with my father in mind i.e. using

his forename “Peter” and his nationality

“Scot”. Another factor behind coining of

this brand name was the internationally known

British explorer “Captain Scott”, who is

widely known as an artist, naturalist and

Chariman of the World Wildlife Fund.

Although the name “Scott” is spelt with two

“t’s, it is phonetically the same as “Scot”.

but the third respondent has not considered the affidavit

filed by Mr.Jefrey Warran which will amount to patent non-

application of mind. Learned senior counsel submitted that

the learned Single Judge has noticed and stated that the

name of the employee cannot be a ground to name a brand,

overlooking the fact that prior to the employment of Peter

Jefrey Warren and his father Peter Warren, Khoday did not

make any whisky and therefore the appellant as blender and

brewer of this brand ascribed his name to the whisky.

(VII) Learned senior counsel for the appellant further

submitted that under Section 11 of the Customs Act, imports

of goods is prohibited except with the permission upon

import license given under the Imports and Exports Control

Act, 1947; the distribution and sale of such liquor are

restricted only to Five Star Hotels and Tourism Hotels

approved by the Department of Tourism, Government of India

Embassies, shops and airlines; the price of the goods added

with 230% customs duty 50% sales tax put it way above the

ordinary consumers of the whisky; the laws show that the

goods are not available across the country; Foreign liquors

have to be specifically produced for and obtained;

therefore, the issue of confusion does not arise at all; in

addition, the liquor being difficult to procure, it is way

above most of the persons who have filed the affidavits; in

fine, the pricing, quality and regulations remove any kind

of doubt over the brands;

(VIII) Learned senior counsel for the appellant further

submitted that the proper time for rectification was after

they had knowledge of the publication of the application for

registration of the trademark PETER SCOT; no opposition or

objection has been taken from 1968 until 1986 by which time,

the appellants has established a reputation for the trade

name and trade mark; “PETER SCOT” had found acceptance from

customers not only in India but throughout the world; the

figures from the year 1968 up to date would show the extent

of reputation earned by the Indian company; the demand it

had created among the discerning liquor customers; nowhere

has khoday’s claimed PETER SCOT as Scotch Whisky; the lable

and the carton clearly indicate then it is a product of

India distilled, blended and bottled in India in Bangalore,

Karnataka State as required by law; this satisfies the

requirements of the Trade Marks Rules Part II Schedule 4

Item 43; there is, no likelihood of any confusion or

deception as contended by the respondents, since the custom

of the trade is to sell goods by description and by brand

name only and not by the generic name like scotch or whisky

or brandy or gin or rum or beer or vodka.

(IX) Learned counsel further submitted that every wine

and every spirit, like cigarettes is only sold by the brand

name and the customer also asks and demands these goods only

by the brand name; this will clearly prove beyond doubt

that the affidavits filed by the Scotch Whisky Distillers

Association are procured, false, fabricated contrived and

obtained for the purpose of this litigation; they do not

deserve any credibility and no reliance can be placed on any

of them since many of the submissions are self-contradictory

and self defeating; the respondents did not establish the

allegation of deception or confusion; on the other hand,

some of the affidavits would reveal that the deponents are

fraudulent persons because by their own admission, they have

cheated the public by giving them something other than what

was sought by the customers; not one of the affidavits

proves the contention of the respondents as to deception or

confusion; those affidavits would amount to offences under

Section 191 of the Indian Penal Code and action should be

taken against the deponents and the persons who relied upon

them and filed them into Court for perjury; the filing of

perjured affidavits would amount to sharp practice, fraud on

court and abuse of process of law.

(X) Learned senior counsel for the appellant further

submitted that Section 26 of the Geographical Indication of

Goods Act, 1999 protects the trade mark where the rights of

such trademarks are acquired through the use in good faith;

no explanation is given by the respondents on the deception

and similarity in the name of scotch whisky brands; at

pages 118 and 199 of the typed set, the respondents have

mentioned more than 44 brands of Scotch whiskeys having the

word scott or scot, etc.,; they have not properly explained

on the phonetic similarity as well as the deception,

similarity in the name of the scotch whisky mentioned

therein; hence the objection raised by the respondents in

use of words “Scot” is not sustainable; it proves the point

of appellant that the customers of scotch whisky is

different to that of the persons consuming Indian made

foreign liquors and Indian whiskeys; hence the question of

confusion or deception in the minds of the consumers as they

go by the brand and not by the name; there is no phonetic

similarity with any of the brands of the respondents and no

customer or consumer has been deceived by the trademark of

the appellant; in Slavid 1977 RPC I PC, the Court therein

held that there is no cause for any confusion whatsoever and

there is no phonetic similarity or confusion between the

appellant’s brand name and any other brand and this is the

finding of the Division Bench of the Bombay High Court in 57

BLR.

(XI) Learned senior counsel for the appellant further

submitted that respondents 1 and 2 filed a suit in

C.S.No.1729 of 1987 on 17.06.1987 before the Bombay High

Court stating that the Whisky sold by the appellant under

the name “Peter Scot” has resulted in passing off the goods

of the appellant as that of the manufacture of Scotch in

Scotland who are well known for the Scotch whisky

manufactured by them and which is universally known as

Scotch whisky; during the pendency of the said suit this

application for rectification was filed and the same ought

to have been stayed in view of the decision reported in

A.I.R. 1999 SC 22 in the case of Whirlpool Corporation; the

conduct of the respondent in spite of their knowledge about

the alleged likelihood that the use of the trade mark of the

appellant would deceive or confuse and their failure to act

against them as early as 1974 amount to blame worthy conduct

in the relevant sense and referred to GE Trade mark case

1973 RPC 297.

(XII) Learned senior counsel for the appellant

submitted that the word Scot has many meanings from

indicating whisky; the word Scot has also other meaning

besides the native Scotland; Scotch has more than one

meaning; as per Black Law Dictionary – 3rd Edition – Scots

means in old English Law a text or contribute one share of a

contribution; “Scots” also have more than one meaning;

there is no reference to “Scot” or “Scott”; “Scot” is

indicting Scotch whisky; “Scot” is a rare surname and Scott

is a common surname; Peter Scot is the name of the person.

Learned senior counsel further submitted that the consumers

of wines are aware of the distinctive tastes of each

particular brand and not taken in or deceived by brand name

and the same principles apply to whisky also. In support of

the above said submission, the learned senior counsel for

the appellant relied upon the Decision of a Delegate of

Devils Ridge – Devils Lair (Nature of Customers).

14. Per contra Dr. Veerendra Thulza Purkar learned

counsel for Respondents 1 and 2 submitted as follows:-

(I) The present appeal under Section 109 (5) of the Act

is in the nature of a second appeal and hence concurrent

findings of facts of the Deputy Registrar which have been

confirmed by the learned Single Judge should not be

interfered with unless it is found that such findings are

capricious or perverse or based on no evidence.

(II) The decision of the Deputy Registrar is confirmed

by the learned Single Judge by a well reasoned judgment and

after proper appreciation of evidence and applying the

settled principles of law; the uncontroverted facts,

supporting the respondents’ contentions, the failure of the

appellant to lead any evidence, the failure of the appellant

to dispute the contents of the affidavits filed by the

respondents and the existence of evidence adduced before the

Deputy Registrar and which evidence have been appreciated by

the learned Single Judge show that the decision of the

Deputy Registrar and confirmed by the learned Single Judge

cannot be termed as arbitrary or capricious or unsustainable

or based on no evidence, or was reached by wrong application

of principles of law.

(III) Since the appellant had not raised the question

of limitation before the Registrar or in the first appeal,

the same cannot be raised in the above appeal; the

appellant has conceded the non-applicability of the

provisions of the Limitation Act, 1963 as could be seen from

paragraph 11 of the judgment rendered in the appeal wherein

the learned Judge has observed as follows:

“The long user by the appellant, it was

submitted, shows the acquiescence on the

part of the respondents and therefore,

despite the fact that no period of

limitation is prescribed in Sec. 56 of the

Act, the application should have been

rejected.”

(IV) Learned counsel for respondents 1 and 2

alternatively submitted that considering the objects of the

Act i.e., to maintain the purity of the Register and in the

absence of any express provision for limitation in the Act,

no Section or Article in the Limitation Act can apply so far

as the application for rectification under Section 56 is

concerned; in support of his contentions the learned

counsel relied upon the following decisions reported in

A.I.R. 1969 S.C. 1335 (Town Municipal Council Vs. Presiding

Officer, Labour Court), A.I.R. 1970 SC 209 at 210 (para 3)

(Nityanand M.Joshi & another Vs. The Life Insurance

Corporation of India and Others), A.I.R. 1977 S.C. 282 @ 285

(para 18) (The Kerala State Electricity Board Vs.

T.P.Kunhaliumma) and A.I.R. 1985 S.C. 1279 at 1280 (Sakuru

Vs. Tanaji).

(V) Learned counsel for respondents 1 and 2 further

submitted that Article 137 of the Limitation Act does not

apply to the rectification application filed by the

respondents before the Registrar. Learned counsel submitted

that the decision relied upon by the appellant namely 2002

(6) Bombay CR 796 = 2003 (26) P.T.C. 517 (Bombay) (referred

to supra) is not applicable to the facts of this case since

in the above case the application for rectification was

filed before the High Court and it has been clearly laid

down by the Apex Court that Article 137 is applicable to any

petition/applicantion filed before the Civil Court only;

similarly, the decision reported in 1999 (19) P.T.C. 718

(referred to supra) is also not applicable since in that

case also the application was filed before the High Court.

(VI) Learned counsel for respondents 1 and 2 submitted

that the contentions of the appellant that the respondents

have not made out a case for rectification under Section 11

of the Act is not sustainable; the first respondent has

specifically pleaded that the application has been filed

under Sections 11 (a) and (e) of the Act. Learned counsel

for respondents 1 and 2 submitted that under Section 11 (a)

of the Act, a mark, the use of which is likely to deceive or

cause confusion is prohibited from being registered as a

trade mark, the law does not require the respondents to

establish actual deception and confusion; as regards the

entry in respect of registered trade mark made under Section

11 (a) of the Act, it is submitted that the use of the words

“Scot” as part of the registered trade mark is not just

likely to deceive or cause confusion but has actually

resulted in causing deception and confusion in believing

such a whisky to be Scotch Whisky as the word “Scot” is a

abbreviation of /synonymous to / evocative of Scotland and

when used in relation to a whisky is indicative that such

whisky is distilled and matured in Scotland and is Scotch

Whisky; the fact that the word ‘Scot’ is indicative of/ an

abbreviation of/ synonymous to / evocative of Scotland is

admitted by the appellants in the affidavit of Mr.Peter

J.Warren which was filed by the appellants while reasoning

the adoption of the mark Peter Scot; the reason given for

adoption of the word Scot as contained in the affidavit of

Peter Warren (page 112) is that the word ‘Scot’ was the

nationality of Peter Warren which clearly shows that the

appellants admit that the word ‘Scot’ in the mark Peter Scot

is suggestive of Scotland; it is further submitted that the

use of the mark ‘Peter Scot’ containing the word ‘Scot’ in

connection with the appellant’s whisky is matured and

distilled in Scotland and therefore is Scotch Whisky; in

order to establish the same, the first respondent contended

that Scotch Whisky is a whisky which is distilled and

matured in Scotland and that it was available in India; the

material produced by the respondents in the form of the

first affidavit of Ian Barclay dated 20.10.1987 showed that

whisky distilled and matured in Scotland can be called

“Scotch Whisky”; as regard the availability of Scotch

Whisky in India, the first affidavit of Ian Barclay dated

20.10.1987 at pages 114, 116, 117, 120, 137 and 138 of the

paper book as also in second affidavit of Ian Barclay at

page 147 of the paper book and the affidavits of the

consumers and shopkeepers at pages 148 to 208 of the Paper

Book contain materials which clearly establish that the

Scotch Whisky was available in India; the contention of the

appellant that there were import restrictions till 1999 and

that, therefore, Scotch Whisky was not available in India is

contrary to the evidence on record which has not been

controverted by the appellant.

(VII) Learned counsel for respondents 1 and 2, as

regards deception and confusion, submitted that it is for

the Tribunal to ultimately arrive at a conclusion whether

there was likelihood of deception or confusion; in deciding

that question, it is not necessary to refer to or apply any

abstruse principle but a common-sense approach is required

to be applied; the question of likelihood of deception or

confusion arises in,

(a) opposition proceedings i.e. when an

application for registration is based and Section 11 of the

Act is pleaded by the opponent;

(b) in rectification proceedings where the

registration is challenged on the ground of Section 11 of

the Act;

(c) in a passing-off action.

(VIII) Learned counsel for respondents 1 and 2 relied

upon the decision reported in the case of Parker-knoll

Limited Vs. Knoll International Limited reported in 1962 RPC

265, Lord Morris of Borth-y-Guest at page 278 wherein it is

stated as follows:

“My Lords, in the interests of fair trading

and in the interests of all who may wish to

buy or to sell goods the law recognises that

certain limitations upon freedom of action

are necessary and desirable. In some

situations the law has had to resolve what

might at first appear to be conflicts between

competing right. In solving the problems

which have arisen there has been no need to

resort to any abstruse principles but rather,

I think, to the straightforward principle

that trading must not only be honest but must

not even unintentionally be unfair”.

In the instant case, the affidavits of the consumers were

filed by the respondents at pages 148 to 208 of the paper

book. It is submitted that the appellant did not file any

affidavit in reply disputing or doubting the contents of the

said affidavits. It is not now open for the appellant to

level any criticism that they are procured affidavits. It

is pertinent to note that some of the deponents had in fact

given evidence in the Bombay High Court Suit, and who were

cross-examined and the suit was decreed by Justice Pendse.

The contention of the respondents is that whisky distilled

and matured in Scotland alone is entitled to be called

“Scotch Whisky”. Any other whisky if called “Scotch

Whisky”, or by any word such as “Scot”, or “Scott” or

“Scottish” or any trade mark, emblem or device suggesting

Scottish origin is likely to deceive or cause confusion.

This contention is based on the extended principles of law

relating to unfair trading. Till 1960, the classic cases

relating to deception and confusion were confined to the use

of or in connection with his goods by one trader of the

trade, name or a trade mark so as to induce any potential

purchaser to believe that his goods were those of the rival

trader.

(IX) The aforesaid principle was extended by Justice

Danckwerts in the case of Bollinger, J., and Ors. Vs. Costa

Brava Wine Coy., Ld, reported in 1960 RPC 16 to deception

and confusion caused by a person attached to his product, a

name or description with which it has no natural association

so as to make use of the reputation and goodwill which has

been gained by a product genuinely indicated by the name or

description. The learned senior counsel relied upon the

following passage from the above decision viz.:

“There seems to be no reason why such licence

should be given to a person, competing in

trade, who seeks to attach to his product a

name or description with which it has no

natural association, so as to make use of the

reputation and goodwill which has been gained

by a product genuinely indicated by the name

or description. In my view, it ought not to

matter that the persons truly entitled to

describe their goods by the name and

description are a class producing goods in a

certain locality, and not merely one

individual. I do not believe that the law of

passing-off, which arose to prevent unfair

trading, is so limited in scope. In my view,

the decision in the Pilsbury Washburn Flour

Mills case is good sense, and I find nothing

in the English cases which is at all

inconsistent with the reasoning of the

Americal Court, except possibly some of the

remarks of Buckley J. in Whistable Oyster

Fishing Company Vs. Hayling Fisheries Ld.,

which, I think, related to the particular

circumstances of the trade in oysters in

those cases.”

The aforesaid decision was applied in the case of Wine

Products Limited and others Vs. Mackenzie & Co. Ltd., & Ors.

reported in 1969 RPC Page 1. The same principle was applied

to Scotch Whisky in the case of John Walker & Ors. Vs. Henry

Ost & Co. Ltd. & Anr. reported in 1970 RPC 489 and the

aforesaid decisions were approved by the House of Lords in

the case of Erven Warnink B.V. & Anr. Vs. J.Townend & Sons

(Hull) Ltd. & Anr. reported in 1980 RPC 31, wherein it was

observed as follows:

“I would hold the champagnes case to have bee

rightly decided and in doing so would adopt

the words of Danckwerts J., where the said

(at [1960] R.P.C. 31):

“There seems to be no reason why such

licence (sc. To do a deliberate act

which causes damage to the property of

another person) should be given to a

person, competing in trade, who seeks to

attach to his product a name or

description with which it has no natural

association, so as to make use of the

reputation and goodwill which has been

gained by a product genuinely indicated

by the name or description. In my view,

it ought not to matter that the persons

truly entitled to describe their goods

by the name and description are a class

producing goods in a certain locality,

and not merely one individual. The

description is part of their goodwill

and a right of property. I do not

believe that the law of passing-off,

which arose to prevent unfair trading,

is so limited in scope”.

In the same case, Lord Fraser of Tyllybelton in his speech

observed as follows at page 105:

” … As I have already said, I think that

the case went rather further than the

previous decisions in passing-off cases. I

would respectfully adopt the words of

traditional legal theory used by Cross J.

(as he then was) in the Sherry case, (1969

RPC 1 at 23, where he said that the

Champagne case “uncovered a piece of common

law or equity which had till then escaped

notice”. But the decision is in my opinion

soundly based on the principle underlying

the earlier passing-off actions, which I

take to be that the plaintiff is entitled to

protect his right of property in the

goodwill attached to a name which is

distinctive of a product or class of

products sold by him in the course of his

business”.

The same principle was applied in India in Suit No.1352 of

1986 before the Bombay High Court, wherein in the said case,

the suit was filed by the Scotch Whisky Association & Anr.

against Mohan Meakin Ltd. for passing off, complaining that

by the use of the mark Royal Scot, the defendant in that

case was passing off their whisky as scotch whisky. In the

same decision, it is held as follows:

“It is obvious that the use of the

expressions “SCOT”, “SCOTS”, “SCOTTISH” or

“Scotch Whisky” is bound to cause confusion

in the mind of the customers who are not

regularly drinking or who are not well

educated that the Whisky with such a brand

name is a Scotch Whisky”.

The suit was decreed granting an injunction against use of

the word “Scot” as part of the trade mark Royal Scot.

(X) Learned counsel for respondents 1 and 2 therefore

submitted that the decision of the Registrar and confirmed

by the learned Single Judge is based on correct appreciation

of evidence and correct application of the principles of

law. In view of the aforesaid settled position in law, a

case was also made under Section 11(e) of the Act viz. that

the use of the words “Peter Scot” containing the word “Scot”

could be injuncted in a passing off action and, therefore,

the use of the mark “Peter Scot” was dis-entitled to

protection in a Court of law. It is submitted that the

decision of the learned Registrar and of the learned Single

Judge cannot be faulted on any ground whatsoever. It is

further to be seen from the first affidavit of Ian Barclay

that many brands of genuine Scotch Whisky include the words

“Scot” or “Scott” or “Scottish” as part of their brand names

and around 50 such examples were referred to. In the

circumstances, it is submitted that sufficient material was

produced to show the likelihood of deception and confusion

and, therefore, decisions of the learned Registrar and

confirmed by the learned Single Judge cannot be faulted on

any ground whatsoever. The use of the device of lion

Rampant and the description “Distilled from the finest malt

and blended with the choicest whiskies by Scotch experts

under Government Supervision” made by the respondents was to

confirm deception and confusion. The device used by the

appellant (see page 66 of the paper book for the image) is

an exact replica of the Royal Standard of Scotland which is

a wellknown emblem of Scotland. This is clear from Ex.-21,

which is a copy of the booklet entitled Scotland Kings and

Queens which states that the Lion Rampant was adopted as

Royal arms of Scotland by William the Lion in the 13th

Century which is referred to in paragraph 40 of the first

affidavit of Ian Barclay dated 20.10.1987 (pages 130 and

131). The description, “Distilled from the finest malt and

blended with the choiciest whiskies by Scotch Experts under

Government Supervision” used by the appellant referring to

the words “Scotch Experts” it is submitted, is intended to

lead consumers to believe that the appellant’s whisky is

Scotch Whisky which is referred to in paragraph 40 of the

first affidavit of Ian Barclay dated 20.10.1987. In the

circumstances, the learned senior counsel submitted that the

use of the Lion Rampant and the description by the appellant

additionally results in the likelihood of deception and

confusion and, therefore, decisions of the learned Registrar

and confirmed by the learned Single Judge cannot be faulted

on any ground whatsoever.

(XI) Learned senior counsel for respondents 1 and 2

submitted that the adoption of the mark “Peter Scot”

containing the word “Scot” by the appellant itself was

dishonest; the reason given for adoption as contained in

the affidavit of Peter Warren and which was filed by the

appellants clearly show that the reason for adoption of the

word “Scot” as a part of the trade mark ‘Peter Scot” was to

suggest Scottish connection; it is not a case of the

appellants making any mistake of its rights so as to warrant

application of the principles of acquiescence; in this

connection, the learned senior counsel relied upon Willmott

Vs. Barber reported in 15 Ch. D. 96 at 105, where it is

observed as follows:

“It has been said that the acquiescence which

will deprive a man of his legal rights must

amount to fraud, and in my view that is an

abbrevated statement of a very true

proposition. A man is not to be deprived of

his legal rights unless he has acted in such

a way as would make it fraudulent for him to

set up those rights. What, then, are the

elements or requisites necessary to

constitute fraud of that description? In the

first place the plaintiff must have made a

mistake as to his legal rights. Secondly,

the plaintiff must have expended some money

or must have done some act (not necessarily

upon the defendant’s land) on the faith of

his mistaken belief. Thirdly, the defendant,

the possessor of the legal right, must know

of the existence of his own right which is

inconsistent with the right claimed by the

plaintiff. If he does not know of it he is

in the same position as the plaintiff, and

the doctrine of acquiescence is founded upon

conduct with a knowledge of your legal

rights. Fourthly, the defendant, the

possessor of the legal right, must know of

the plaintiff’s mistaken belief of his

rights. If he does not, there is nothing

which calls upon him to assert his own

rights. Lastly, the defendant, the possessor

of the legal right, must have encouraged the

plaintiff in his expenditure of money or in

the other acts which he has done, either

directly or by abstaining from asserting his

legal right. Where all these elements exist,

there is fraud of such a nature as will

entitle the Court to restrain the possessor

of the legal right from exercising it, but,

in my judgment, nothing short of this will

do.”

It is therefore submitted that the adoption itself being

dishonest, there is no question of the plea of acquiescence

being raised. Further, it is stated in the affidavit of Ian

Barclay that the appellant was aware that the first

respondent was objecting to the applications of the

appellant for registration of the marks having Scottish

connection. Further, it is submitted that the plea of

acquiescence has no application to the case of rectification

as the registration confers rights in rem and the conduct of

an applicant for rectification is irrelevant considering the

nature of the proceedings. The contention of the appellant

that in view of the TRIPS agreement and in view of the

Geographical Indications Act, the respondents are not

entitled to maintain an application for rectification is

required to be stated to be rejected. The aforesaid

contentions were not raised either before the Registrar or

the learned Single Judge and the appellant is not entitled

to raise the same. In any event, neither the TRIPS

agreement nor the provisions of the Geographical Indication

Act, prevent the operation of Section 56 of the Act. The

rights created under the TRIPS agreement or under the

Geographical Indication Act are in addition to the

provisions of the Trade Marks Act. Article 22 of TRIPS

requires member states to make provisions for protecting

geographical indications and make provisions for preventing

the acts resulting in unfair competition.

15. We have carefully considered the submissions made

by the learned senior counsel on either side, the materials

available on record and perused the order of the learned

Single Judge.

16. At the outset, we would like to first take up for

consideration the submission made by the learned counsel on

either side regarding the scope of interference of this

Court in an appeal filed under Section 109 of the Act read

with Clause 15 of the Letters Patent.

17. Mr.V.Thulza Purka, learned senior counsel appearing

for the respondents contended that the above appeal is in

the nature of second appeal and the concurrent findings of

fact of the learned Deputy Registrar and confirmed by the

learned Single Judge should not be interfered with unless it

is found that the said findings are arbitrary or capricious

or unsustainable or based on no evidence or was reached by

wrong application of principles of law.

18. Per contra, Mr.Vedantham Srinivasan, learned senior

counsel appearing for the appellant relied upon the decision

of the Hon’ble Apex Court reported in A.I.R. 1974 S.C. 2048

(Smt. Asha Devi Vs. Dukhi Sao and another) referred to

supra, contended that it will be open to the High Court to

review even findings of facts in a Letters Patent Appeal

from a first appeal heard by a learned Single Judge and is

entitled to reverse the concurrent findings of fact. In the

light of the law laid down by the Hon’ble Apex Court in the

above said decision, it is clear that this Court while

hearing the above appeal is entitled to review even findings

of fact and reverse concurrent findings of fact and the

above appeal is not exactly equivalent to a second appeal

under Section 100 of the Code of Civil Procedure.

19. Coming to the question of limitation raised by the

learned senior counsel appearing for the appellant, we are

unable to accept the contentions of the learned senior

counsel for the following reasons:

(a) The Hon’ble Apex Court in the decision rendered in

the case of Sakur Vs. Tanaji reported in AIR 1985 SC 1279

has observed at page 1280 as follows:

“It was well settled by the decision of this

Court in Town Municipal Council, Athani Vs.

Presiding Officer, Labour Court, (AIR 1969 SC

1335), Nithyanand M.Joshi & Anr. Vs. The Life

Insurance Corporation of India & Ors. (AIR 1970

SC 209) and Sushila Devi v. Ramanandan Prasad

(AIR 1976 SC 177) that the provisions of the

Limitation Act, 1963 apply only to proceedings in

“Courts” and not to appeals or applications

before bodies other than Courts such as quasi-

judicial Tribunals or executive authorities,

notwithstanding the fact that such bodies or

authorities may be vested with certain specified

powers conferred on Courts under the Codes of

Civil or Criminal Procedure.”

Therefore, the contentions of the learned senior counsel for

the appellant that the rectification application filed by

the respondents 1 & 2 before the third respondent is bared

by limitation is unsustainable.

(b) The decision relied upon by the learned senior

counsel appearing for the appellant viz., 2003 (26) P.T.C.

517 (Bombay) (Rakesh Kumar Gupta Vs. Goresh Domesztic

Appliances) and 2002 (6) Bombay Cases Reporter 796

(Bhagwandas G. Agrawal Vs. Brijwasi Dughdhalaya Private

Limited & Anr.) = (2002) Bombay Law Reporter 335 are clearly

distinguishable on the ground that the said decisions have

been rendered in applications made to the High Court for

rectification. The Gujarat High Court in the decision

reported in 1999 PTC 718 (Patel Field Marshal Agencies vs.

P.M.Diesels Ltd. has observed as under:

“the dichotomy noticed is that when an

application is made before the Registrar, Article

137 does not apply but when an application is

made to the Court for rectification, Article 137

will apply.”

Further the Gujarat High Court after referring to the

decision of the Hon’ble Apex Court reported in AIR 1977 SC

282, has observed in paragraph 21 as follows:

“21…….. with this change in law, all

applications which are required to be made to the

High Court became amenable to the law of

limitation, while the applications, made to any

authority which is not constituted as a court did

not attract the provisions of the Limitation Act.”

Therefore, the contention of the learned senior counsel

appearing for the appellant that the rectification

application filed by the respondents 1 & 2 was barred by

limitation is unsustainable.

20. As far as the contention of the learned senior

counsel appearing for the appellant regarding the Locus

Standi of the first respondent to maintain the rectification

application before the third respondent is concerned, we do

not agree with the contention of the learned counsel for the

appellant for the following reasons:

(a) The learned senior counsel for the appellant

submitted that though the Deputy Registrar has rejected the

application field by the first respondent as not

maintainable on the ground of locus standi, as the first

respondent failed to file any appeal against the said

finding and decretal order and the said finding has been

confirmed by the learned single judge, the filing of cross

objection in the TMA would not amount to filing an appeal

and therefore the finding of the Registrar as to the locus

standi of the first respondent has become final and amounts

to resjudicata. But it will be useful to refer to the

observation of the learned Single Judge in para 40 of the

judgment while dealing with the cross objections namely,

“40……. Having regard to that fact, the

authority below was in error in holding that the

association had no standing to maintain the

application along with one who had the

standing…………It would be within the

competence of the association to support the

action of its members and join them in the action,

but the association cannot replace a member in a

statutory action unless the statue permits it.”

Thus it is clear that the learned Single Judge has held that

it would be within the competence of the association to

support the action of its members and join them in the

action and has held that the third respondent was in error

in holding that the association had no standing to maintain

the application along with one who had the standing. It is

pertinent to point out that the learned senior counsel has

not advanced any submission regarding the above said finding

of the learned Single Judge. We are in complete agreement

with the above said decision of the learned Single Judge.

21. The learned senior counsel appearing for the

appellant strenuously contended that the averments contained

in the affidavits filed by IAN Glen Barclay and by the

third parties numbering 20 ought not to have been accepted

by the third respondent and by the learned Single Judge.

The submissions made by the learned senior counsel appearing

for the appellant and the submissions made by the learned

senior counsel appearing for the respondents 1 & 2

countering the said submissions have been elaborately set

out in the proceedings paragraphs.

22. It is true that the third respondent in his order

has observed that all the affidavits, evidence of applicants

is not too satisfactory. But the third respondent has

further observed as follows:

“Unfortunately, there is absolutely no evidence

whatever from the registered proprietors to

assail or counteract or rebut the Applicant’s

evidence. In the absence of any material or

evidence in rebuttal or reply from the registered

proprietors, the evidence of Applicants stands

unquestioned, unrebutted, unassailed and even

unmitigated and I have no other go except to

receive the voluminous affidavit and documentary

evidence filed by Applicants on its fact value.

I am accordingly constrained to uphold the

Applicants’ plea that the impugned registration

contravenes Sec.11 on the date of the

rectification proceeding.”

23. We have already extracted in the proceeding

paragraphs the observations made by the learned Single Judge

in paragraphs 29 and 36 of the Judgment regarding the

failure on the part of the appellant to lead contra evidence

in rebuttal of the evidence adduced by the respondents 1 & 2

and the failure on the part of the appellant to cross

examine the deponents of the affidavits.

24. The learned senior counsel for the appellant

referring to Section 99 of the Act submitted that when the

third respondent has observed that the evidence is

unsatisfactory, he ought to have summoned the witnesses.

But we are unable to understand as to what prevented the

appellant from summoning the deponents of the affidavits and

cross examine them. Having failed to summon the deponents

of the affidavits and cross examine them and failed to

adduce evidence in support of its case., it is a futile

attempt on the part of the appellant to try to persuade us

to reject the evidence adduced by the respondents 1 & 2 by

merely pointing out certain discrepancies in the affidavits

filed by the third parties.

25. The learned counsel appearing for the respondent

vehemently contended that all the deponents are ordinary

individuals, some even workers and some waiters and bar

attendants and none of them has stated about their financial

status and it is unbelievable that they could afford to

drink scotch whisky, which would have cost atleast Rs.60/-

per peg in bars in respect of IMFL. These facts now urged

by the learned senior counsel ought to have been put to the

deponents of the affidavits in their cross examination and

their veracity should have been tested. When admittedly,

the appellant had not chosen to cross examine the deponents

of the affidavits, the said contention put forth by the

learned senior counsel appearing for the appellant cannot be

accepted. Only for the above said reasons, the third

respondent and the learned Single Judge have accepted the

affidavit evidence tendered by the respondents 1 & 2. We

find absolutely no infirmity or error in the third

respondent and the learned Single Judge accepting the

evidence adduced by the respondents 1 & 2.

26. It is the contention of the learned senior counsel

for the appellant that no case has been made out for

rectification under Section 11 of the Act. It has to be

pointed out that the respondents pleaded that the

application has been filed under Section 11 (a) and (e) of

the Act. Under Section 11(a) of the Act, a mark, the use

of which would be likely to deceive or cause confusion shall

not be registered as a trade mark; the law does not require

the respondent to prove actual deception or confusion. As

rightly contended by the learned senior counsel for the

respondents 1 & 2 as regards the entry in respect of

registered trade mark made under Section 11(a) of the Act,

it has to be noted that the use of word ‘SCOT’ as part of

the registered trade mark is not just likely to deceive or

cause confusion but has actually resulted in causing

deception and confusion in believing such a whisky as Scotch

Whisky as the word ‘SCOT’ is an abbreviation of /

synonymous to / evocative of Scotland and when used in

relation to a whisky is indicative that such whisky is

distilled and matured in Scotland and is Scotch Whisky.

27. As rightly pointed out by the learned senior

counsel for the respondents 1 and 2 the fact that the word

‘SCOT’ is indicative of / an abbreviation of / synonymous to

/ evocative of Scotland is admitted by the appellant in the

affidavit of Peter J. Warren which was filed by the

appellant while reasoning the adoption of the mark ‘Peter

Scot’. The reason given for adoption of the word ‘SCOT’ as

contained in the affidavit of Peter J. Warren is that the

word ‘SCOT’ was the nationality of Peter Warren which

clearly shows that the appellant admitted the word ‘SCOT’ in

the mark ‘Peter Scot’ is suggestive of Scotland. The

material produced by the respondents in the form of the

first affidavit of Ian Barclay dated 20th October, 1987

clearly showed that whisky distilled and matured in Scotland

can be called ‘Scotch Whisky’ and is available in India. As

regards the availability of Scotch Whisky in India it is not

only stated in the first affidavit of Ian Barclay but is

also stated in his second affidavit and further the

affidavit of the consumers and shop keepers contain

materials which clearly establish that the Scotch Whisky was

available in India. The averments contained in the above

said affidavits as pointed out above have not been

controverted by the appellant. Therefore, the contention of

the appellant that there was import restrictions in the year

1969 and that therefore Scotch Whisky was not available in

India is contrary to the evidence on record.

28. The learned senior counsel for the appellant

submitted that there is, no likelihood of any confusion or

deception as contended by the respondents, since the custom

of the trade is to sell goods by description and by brand

name only and not by the generic name like scotch or whisky

or brandy or gin or rum or beer or vodka.

29. The learned senior counsel appearing for the

respondents 1 & 2 countered the above said submissions and

the submissions have already been set out in the preceding

paragraphs.

30. The learned senior counsel appearing for

respondents 1 and 2 further submitted that it is for the

Hon’ble Tribunal to ultimately arrive at a conclusion

whether there was likelihood of deception or confusion. In

deciding that question, it is not necessary to refer to or

apply any abstruse principle but a common sense approach is

required to be applied.

31. The learned senior counsel further submitted that

in the instant case, the affidavits of the consumers were

filed by the respondents and analysis of affidavits of the

consumers and waiters and shopkeepers will show that there

was likelihood of deception and confusion.

32. The learned senior counsel further submitted that

the appellant did not file any affidavit in reply disputing

or doubting the contents of the affidavit filed on the side

of the respondents. The learned senior counsel further

submitted that the contention of the respondents is that

whisky distilled and matured in Scotland alone is entitled

to be called “Scotch Whisky”. Any other whisky if called

“Scotch Whisky”, or by any word such as “Scot”, or “Scott”

or “Scottish” or any trade mark, emblem or device suggesting

Scottish origin is likely to deceive or cause confusion.

This contention is based on the extended principles of law

relating to unfair trading. The learned senior counsel

further submitted that till 1960, the classic cases relating

to deception and confusion were confined to the use of or in

connection with his goods by one trader of the trade name or

a trade mark so as to induce any potential purchaser to

believe that his goods were those of the rival trader. The

learned senior counsel further relied upon the decision

reported in 1960 RPC 16 and 1969 RPC Page 1 referred to

supra.

33. The learned senior counsel also relied upon the

unreported decision of Pendse J. dated 17th, 18th and 19th

November, 1986 in the Bombay High Court Suit No.1352 of

1986. In the said case, the suit was filed by The Scotch

Whisky Association & Anr. Agaisnt Mohan Meakin Ltd. for

passing off, complaining that by the use of the mark Royal

Scot, the Defendant in that case was passing off their

whisky as “scotch whisky”. In the above case also a similar

contention that is put forth before us was raised and while

considering the same the learned Judge has referred to

several English decisions like Champagne Case, Sherry Case,

Scotch Whisky case and Advacaat case and several passages

from Kerly’s Law of Trade Marks and Trade Names and deduced

the following principle viz., the question whether one name

is likely to cause confusion with another is a matter upon

which the Judge must make up his mind and which, he and he

alone, must decide. The Court cannot abdicate the decision

in that matter to witnesses, but on the other hand, he must

be guided by the evidence produced. By applying the above

said principle to the facts of that case and after

considering the evidence on record rejected the contentions

put forth by the defendants in that case and has observed as

follows:

“It is obvious that the use of the expressions “SCOT”,

“SCOTS”, “SCOTTISH” or “Scotch Whisky” is bound to cause

confusion in the mind of the customers who are not

regularly drinking or who are not well educated that the

Whisky with such a brand name is a Scotch Whisky”.

As rightly contended by the learned senior counsel for

respondents 1 and 2 the following persons who have filed

their affidavits in this case namely Shri.Maha Rao,

Shri.Chavan, Shri.Rao, Shri.Pujari, Shri.Repwate and

Shri.Sansare were examined as witnesses in that case and

were subjected to cross examination and only on a

consideration of such evidence the above observation has

been made. In this case admittedly the averments contained

in the affidavits filed by third parties have not only not

been controverted by the appellant but no rebuttal evidence

has been adduced. Therefore, we agree with the above said

observation of the learned Judge of the Bombay High Court

and reject the contentions put forth by the learned senior

counsel for the appellant.

34. Learned senior counsel appearing for the appellant

submitted that the rectification application is also barred

under law by reason of estoppel by conduct, waiver,

acquiescence, delay and laches. Learned senior counsel

further submitted that the present rectification application

has been filed as late as on 21.04.1996 i.e. 15 years after

the registration of the mark and 18 years after initial use

of the impugned mark and thus there is a lot of unexplained

and unreasonable delay on the part of respondents 1 and 2

in filing rectification proceedings and thereby allowing the

impugned mark to be used and circulated in the market.

According to the learned senior counsel, the conduct of

respondents 1 and 2 would amount to acquiescence. Learned

senior counsel further submitted that even failure of the

appellant to rebut the evidence adduced by respondents 1 and

2 ought not to be taken as a ground for rejecting the

contention of the appellant that respondents 1 and 2 have

acquiesced in the user of the trade mark of the appellant.

35. Per contra, Dr.Veerendra Thulza Purkar, learned

senior counsel for respondents 1 and 2 referred to the

following passage from the decision of the House of Lords in

Advocaat’s case:

“As far as laches and acquiescence are concerned the

position in my judgment is as follows:

To avoid any possibility of confusion in any subsequent

case, it is important always to remember that there may

be a case of acquiescence which does not depend upon

delay at all, although we are not dealing with such a

case, nor was this Court in the case of Electrolux Ltd.,

Vs. Electrix Ltd., (1954) 71 R.P.C. 23.

……….

Apart from this, acquiescence arising from delay poses

two problems when one is dealing with a right at law and

a continuing breach. One has to consider first, whether

the right has been wholly lost, and, if not, whether the

Court should withhold the equitable remedy of an

injunction and award damages.

……..

It seems to me, therefore, that the true test whether

equitable relief should be withheld in the case of a

continuing legal wrong on the ground of delay by the

plaintiff in enforcing his rights is that the facts must

be such that the owner of the legal right has done

something beyond mere delay to encourage the wrongdoer

to believe that he does not intend to rely on his strict

rights, and the wrongdoer must have acted to his

prejudice in that belief; that is to say the case

approximates to what would totally destroy his right.”

36. Learned senior counsel by relying upon the decision

in Electrolux Ltd., Vs. Electrix Ltd., and Another ((1954)

RPC Vol.71 page 23) submitted that mere delay can be no bar

to the exercise of the owner of a registered trade mark of a

statutory right. Learned senior counsel further submitted

that the adoption of the mark ‘Peter Scot” containing the

word ‘Scot” by the appellant itself was dishonest. The

reason given for adoption as contained in the affidavit of

Peter Warren and which was filed by the appellant herein,

show that the reason for adoption of the word ‘Scot” as a

part of the trade mark “Peter Scot” was to suggest

Scottish’s connection. It is not a case of the appellant

making a mistake of its rights so as to warrant application

of the principles of acquiescence. Learned senior counsel by

relying upon the decision in Willmott Vs. Barber (15 Ch.D.

96) submitted that acquiescence which will deprive a man of

his legal rights must amount to fraud and a man is not to be

deprived of his legal rights unless he has acted in such a

way as would make it fraudulent for him to set up its

rights. Learned senior counsel further submitted that

respondents 1 and 2, possessors of the legal right, must

have encouraged the appellant in his expenditure of money or

in the other acts which he has done, either directly or by

abstaining from asserting his legal rights, then only fraud

can be inferred and the plea of acquiescence can be

accepted. Learned senior counsel further submitted that the

appellant has miserably failed not only to controvert the

evidence adduced by respondents 1 and 2 but have failed to

adduce any evidence whatsoever to establish the plea of

acquiescence. In the absence of any evidence, both the third

respondent and the learned single judge have rightly

negatived the plea of acquiescence put forth by the

appellant.

37. We have carefully considered the above said

submissions of the learned senior counsel.

38. The principles laid down in the decision relied

upon by the learned senior counsel for respondents 1 and 2

clearly lay down that the owner of legal right, in the

instant case, respondents 1 and 2 ought to have done

something beyond mere delay to encourage the appellant to

believe that they do not intend to rely on their strict

legal rights and the appellant must have acted to its

prejudice in that belief. But as rightly pointed out by the

learned senior counsel for respondents 1 and 2, there is

total lack of evidence on the part of the appellant to show

that respondents 1 and 2 encouraged the appellant to believe

that the respondents do not intend to rely upon their strict

legal rights. It has to be pointed out that the learned

single Judge, at length, has dealt with the legal principles

to be applied while considering the question of acquiescence

and has observed that the facts of the instant case are not

such as to warrant the conclusion that there has been

acquiescence. Therefore, in our considered view, the plea of

acquiescence put forth by the appellant cannot be accepted.

We are in complete agreement with the finding of the learned

single Judge that there has been no acquiescence on the part

of respondents 1 and 2.

39. Learned senior counsel for the appellant submitted

that Section 26 of the Geographical Indication of Goods Act,

1999 protects the trade mark where the rights to such

trademarks are acquired through the use in good faith.

Countering the said submission, Dr.Veerendra Thulza Purkar,

learned senior counsel for respondents 1 and 2 submitted

that since the said contention was not raised either before

the third respondent or before the learned single Judge, the

appellant is not entitled to raise the same in the above

appeal.

40. We have considered the above rival contentions.

When admittedly the appellant had not raised any such plea

either before the third respondent or before the learned

single Judge, as rightly contended by the learned counsel

for respondents 1 and 2, it is not open to the appellant to

raise the plea at this stage and accordingly we are not

inclined to entertain the above said submission.

41. Mr.Vedantham Srinivasan, learned senior counsel for

the appellant submitted that respondents 1 and 2 filed a

suit in C.S.No.1729 of 1987 on 17.06.1987 before the Bombay

High Court stating that the whiskey sold by the appellant in

the name “Peter Scot” has resulted in passing off of the

goods of the appellant as that of the manufacture of scotch

in Scotland who are well known for the scotch whiskey

manufactured by them and which is universally known as

scotch whiskey. During the pendency of the said suit, the

present application for rectification was filed before the

third respondent and the same ought to have been stayed in

view of the decision of the Apex Court reported in AIR 1999

SC 22. Countering the said statement, learned senior counsel

for respondents 1 and 2 submitted that the learned single

Judge has considered the above said contention and has

rejected the same. As rightly pointed out by the learned

senior counsel for respondents 1 and 2, learned single Judge

in para 41 of the judgment considered the above said

submissions and has observed that on the facts of this case,

having regarding to the inherent inappropriateness of the

use of the word “Scot” in relation to whiskey made in India,

the exercise of the discretion of the Court in this case has

to be in favour of the respondents. We are in total

agreement with the above said observations made by the

learned single Judge.

42. Learned senior counsel appearing for the appellant

submitted that there is no evidence to show that the device

of Rampant Lion is brought so is indicative of Scottish

origin and there is no evidence to show that the consumers

have been deceived into believing that “Peter Scot”

whiskey was scotch whiskey because of the presence of the

device Rampant Lion on the label. Countering the said

submission, learned senior counsel for respondents 1 and 2

submitted that the Lion Rampant has been used on the label

of scotch whiskey as can be seen from the second affidavit

of Ian Barclay dated 19.11.1987. According to him, the

device used by the appellant is an exact replica of the

Royal Standard of Scotland which is a well known emblem of

Scotland and the same is clear from Ex.21, which is a copy

of the booklet entitled Scotland Kings and Queens which

states that the Lion Rampant was adopted as Royal Arms of

Scotland by William the Lion in the 13th century which is

referred to in para 40 of the first affidavit of Ian

Barclay dated 20.10.1987. Learned senior counsel further

submitted that the description “Distilled from the Finest

Malt and Blended with the Choicest Whiskeys by Scotch

Experts under Government Supervision” used by the appellant

referring to the words “Scotch Experts” is intended to lead

consumers to believe that the appellant’s whiskey is scotch

whiskey and the same has been referred to in para 40 of the

first affidavit of Ian Barclay dated 20.10.1987. According

to the learned senior counsel, the above said averments in

the said affidavit have not been controverted by adducing

rebuttal evidence by the appellant. Therefore, the learned

senior counsel submitted that the use of Lion Rampant and

the description by the appellant additionally results in

the likelihood of deception and confusion and therefore the

decision of the third respondent/Deputy Registrar and

confirmed by the learned single Judge cannot be faulted on

any ground whatsoever.

43. We have carefully considered the above said

submissions made by the counsel on either side. In our

considered view ,the use of the device “Lion Rampant” and

the above said description especially the description

“Distilled from the Finest Malt and Blended with the

Choicest Whiskeys by Scotch Experts under Government

Supervision” is definitely intended to lead the consumers to

believe that the whiskey manufactured by the appellant is

scotch whiskey. Though specific averments as above said have

been made in the affidavit of Ian Barclay, the same have not

been rebutted by the appellant by adducing rebuttal

evidence. The appellant has also not chosen to cross-examine

Ian Barclay on the averments contained in the affidavit.

Therefore, we are of the considered view that both the third

respondent and the learned single Judge have considered all

the relevant materials available on record and have

exercised their discretion properly and as such we do not

find any reason to interfere with the judgment of the

learned single Judge.

44. For the foregoing reasons, the above appeal fails

and the same is dismissed. However, there will be no order

as to costs.

mmi/kk/srk

LEAVE A REPLY

Please enter your comment!
Please enter your name here