IN THE HIGH COURT OF KARNATAKA AT BANQ;3L:c§"F §:VV;.A« 3
DATED THIS THE 28th my 0?' MAY . '
BEFORE "
THE HON'BLE MR. .;Us*r1c.'E:.VA*$1?§0I$ArJANAV «. " A T
MISCELLANEOUS F1RSr'AI}ff?EAL §¢'0.__ 82305/2568'
BETWEEN : ' E
KIRAN KUMAR S/O. P.RA.;m - *
AGED ABOU'I'56YEARS 1 2
'KIRAN PRoDucTsf,_RAGHA.wv--ENDRA.;<R1PAv_ A "
PADUBIDRI, PU£}EBuET'1'UiVILLA'GE,.¢V
POS'I':PADU}3If)§RI _ ' '
UDUPITALUK&'D:sTRicr'.«.,_,__ APPELLANT
{BY Sm ?1§.s.._ DrfiE--s}1;..K'gx%fi§;' A_1:;xz.-'}
AND :
_ 1. .. Laxézéml, VVENKATARAMANA
V ._ '- VII;-}';AG'E. INDUSTRIES,
' e , VASUNDHAARA NAGARA,
T ":4Av1N:.Asss:>__<;:-N" 'i~.A.---NO,:1__' _
EN O.S.NO. 1/2007 on THE FILE OF THE DIST. JU~Z3GE,-I_}E3UE'£. 1
DISMISSING THE EA FILED UNDER ORDER. 39 §_~?.I_..I{,_I_':2'~.1 TO 3 ow " "
CFC FOR TEMPORARY INJUNCTION.
This Appeal coming on for
Court delivered the following : _'
e H
The appellant hezein:}s;Ati1e No.1/2007.
The suit in question is ihy --.15_h¢ seeking for a
judgment 'Qf to resume' the
' éiiitder them from passing
off the * rket under the names 'Sri
Raghayend1~a"M§iit?Vanci'=_'$iiV Raghavencira Badami Feast' or
" firaaxfk deee"tive1y similar to the marks being used
The further relief of mandatory injunction
foe of the deceptively similar marks, cartons,
'paekaxgesv"'by {he defendants to the plaintifi" is also sought for
In the pending suit, the plainfifi has also filed an
__ application under Order 39 Ruies 1 and 2 of
" seelcing for an order of temporary injunction restram' 111' g
J;
I
an
d
the defendants in the similar manner as soughtAV.£9it
plaint and in aid of the main prayer. The said" M
registered is registered ae iA~i.
2. The case of the V_bete'1'eV:_'flz.eVV
that they have been marieefing _V name
and style as 'Sri Raghavendra
Badami Feast' vdsiitbdsiequently their
trade mark year 2004. Their
gievanee 1 are using the s1'm1lar'
cartons the name of the malt powder
being. teee-em the defendants are to be
'defendants on being notified" have appeaxed
'hand the claim of the plaintifi' and they have aiso
"..ffiied~.__their objection statement to the interlocutoiy
etyfiheafion. The defendants have contended that the
" "defendants themseives have been manufacturing and
marketing the malt powder from around the same time as
is
claimed by the plaintifi and runner the defend§fii$ '- ..
contend that they have filed an appiicafiriii H
registration of their trade mark and' "the % ap:§1icg';¥.§ic;:r;% is V'
pending with the authoztities and%"".1;h§§:¢'1b;~¢T"--:j§c.
cannot claim' any better right '
4. The trial 'ééégfiidcfing the rival
contentions with '--1¢hef in IA-i, has
ultimately {fie ;2};1)1i:;'r:;.V';af£f.'<V)'-'3'fiVV fay' its order dated
20.6.20
i58. H to be aggxticvcd
by the se’1AidV order, Comt.
5, P@§3;DinéshV””i{u1:fi.ar, learned counsel for the
V’ on” 1j¢fe1i;ii1Tg”toV the facts arising in the present case
T. the trial Court has referred to the
dacxgfiaentaijfié-‘I-3:-éideaxce which had been placed before the U13’ 1
has come to a definite conclusion that the
A “ii have been markefing thc: malt powder in the I}3II1(3:S
of”; ‘Sri Raghavendra Malt’ and ‘Sri Raghavendra Badami
u feast’ finm the year 198? and on noticing the contenfions
J
put forth by the defendant has ultinaaiely held
plainfijf has made out a prima facie case. _’_£’ix;eu .
counsel would further: contend that when the ll ” 2
come to the conclusion that the primajfacie ‘ease :’f:–ee’31_’
made out and that the trade the 5
registered trade mark, there Was%io,Vo£1;_er of)’iienv.:forvVfthe trial
Court, but to injunct trade
mark of the In a..catee. question of
considering of in any manner
-to carry on the business even
during Jssuit is not sustainabie and
therefore the o1″der”eal1e’ fol: interference. In oider to jusfify
fiVfi1t’: Sa. id ieonltegttion, learned counsel would refer to the
Adoeumentaxfy eitidenoe in detail.
Sudhakar Pal, learned counsel for the
VA llfteegiendent however sought to justify the order passed by the
The learned counsel would contend that in a
ll relating to trade mark, it is incumbent on the tnal’
Court to apply the same pzinciples that are applicable to the
J
‘I
grant or rejection of an ozder of temporary injunct_ion’ V.
such all the three tests of prima facie
convenience and htmparahie . fog: corzeiiiexafien.
The Iearned counsel would point out thehinhstazxt
even though the trial Court hescozee ‘£.he’cox§c1tu§ion that ‘V
the plainfifi has made out a the espect of
balance of convenience _bce’nV;:oi11;tirehens.iveEy dealt with
by the tfia} 1e:fe15’enee binuhng decisions and
when the has a _decision based on the
earlier iiecieioiis?-“.01: the same does not call for
interferenhce-._.L” . . ,.
_7 In jightof thefivai contentions, a perusal of the
‘~ insofar as the issue Ielatjng to the
V ‘g cm: ..p::’imn a faeie case, since it has been held in
fatlonf of and since the same has not been cafled
question by the defendants, it is uxmecessary to advert to
A .,?_fi:ath”aS;)ect of the matter and it would be necessary to
exeunine the eorrectnessiof the ultimate ortier passed on
f
n
such finding relating to the prima facie case. Firstly, thefact
that even in a case relating to trade mark, the
would be bound to appiy the tripod test beifdre K
Injection of temporary injunction canndt’ be
this aspect of the matter is Ahweili ” by n
pronouncements of the Hon*nle
in this background, it xveu1d«..bfle as to
whether the trial eoming to the
conclusion on _eennen.tence.
8.” :_4ti1e””oV}.:der of the trial Court would
indiczegiev thattthe has referred to this aspect from
_ considering this aspect of the
has made reference to the judgments
of ‘income to the conciusinn that even in the ease
‘bade being registered, the question relating to the .
of convenience would have to be eonsidered and the
K mere estabiishing of pxima facie case would not be sufficient
‘4 tn injunet the defendants. Having neticed the legal position,
J
r’.
the trial Court has referred to the fact that even
p1a:intifi’ has got the trade mark registered in theéyeet *
the defendants have placed materials héefoted K x
indicate that they have also filed thei1::’_”afip1tc:efioti
registration of their trade mark’ 200’c3?;
9. The important aspeet consideration in the
present case is the earliei_”x::atu._t*e of the .bnsiness ooinmenced
and the conduct of the pa.I1:ie€;_.V baa’ 1 Court
has maigle notice that even though the
plaintiff of puma” facie case that they
had eo~m;nencedVV’tiE1e’V’b1::siness in the year 1987 the
the defendant aiso would indicate
Atheg eotemeneezeent of the business is almost
cont;:n1po:”eneot1s and in this backgound, the conduct and
mégzzzfxer in which the injunction has been sought is
Therefore, the trial Court has referred to the
K L’ heoizxtention of the plainfifi that after the registration of the
trade mark in the year 2604, a notice was issued to the
J
ft
defendants on 11.2.2004. But, ultimately the suit been
filed on 24.10.2007. In a fact of this nature, I am _
that even though the Rearmed coungsel for dd ” =
herein has strenuously contended that.-L1. fiaédmstter Ad
to trade mark, the injunction’ is to he ‘ is ;
established that the trade markvuuis other
person is infringing the the decisions of
this Coult noticed by H_t};:1’e._ ;% _h7ero;:~e refusing
injunction, the: not taking any
action __2€){)”7V;.vou1d also be relevant for
the purpo’st_:L4of the interlocutory application
inasmuch. as ‘V when a ‘V’dis(::etio::1a1y relief is granted, the
such discretionary relief more
” hj’g’,i.¥way of injunction should have to be
estetblislited-‘_;’ in the instant case, when the p}a1’ntiff
“thAemse”h*.eAs have allowed the defendants to carry on the
i’hjt.1s§,nfess despite knowiedge of the defendants carrying on
business and further when theee aspects are to be
considered on its merits with regard to the nature of the
.L
‘5
6
business and more particularly considering the fact
plajntifis have also sought for rendition of _
Hence in the facts of the present case, i am of t1A1at_: ff
restraining the defendants at this stsge woeldfnofi. f is
10. It is no doubt has
imported certain haxdshigj that may
be faced by the defendants industry etc.,
but the sa1:ie””;;;ie’V not; this f Court.
the trial Court, the trial
Court was the injunction, since in any
eventeeven inuthe ease, if a time frame is fixed to the
the entire matter on its merits,
ed~u1£i happen is that the defendants would
con1j1_1uetc the business in the same name for a further
shoxt dmjéition. This View is taken by me, more paxtictfiarly
the fact that the plaintifi” themseives had
such a course from the year 2004 despite their
stmztluous contention that their trade mark was registered in
11
the year 2004 and they had knowledge of the business of the
defendants. V
11. Therefoie, insofar as the order dated 20,6,2Qt)8,
passed by the ma” 1 Court, I do not see reason to .
as such I am of the View that the present appeal of it ” =
merit. However, the trial Court is it
dispose of the suit on its merits as ex1jeditious£y”§is
but in any event, not later than ‘montI:is’ date of
production _of:’of -aide: before the triai Court. The
learned before the trial Court shall
co–opex-::1$”.1?:. with the in early disposal of the suit.
. ‘A . the LCR to the trial Court forthwith.
V above, the appeal stands disposed of.
No oznderns eosts.
Sd/-3
Iudge
Aka] bins