Delhi High Court High Court

M/S. Rana Steels vs M/S. Ran India Steels Pvt. Ltd. on 14 January, 2010

Delhi High Court
M/S. Rana Steels vs M/S. Ran India Steels Pvt. Ltd. on 14 January, 2010
Author: Manmohan Singh
*          HIGH COURT OF DELHI : NEW DELHI

+          I.A. Nos. 11230/2007, 13618/2008 & 13619/2008 in
           CS(OS) No. 1459/2007

M/S. RANA STEELS                                                   ...Plaintiff
                        Through : Mr. S.K. Bansal with
                                  Mr. Akshay Srivastava, Advs.

                       Versus

M/S. RAN INDIA STEELS PVT. LTD.                   ...Defendant
                 Through : Mr. Amarjit Singh with
                           Mr. Dhruv Bhagat, Advs.

Reserved on: December 10, 2009
Decided on: January 14, 2010

Coram:
HON'BLE MR. JUSTICE MANMOHAN SINGH

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

2. To be referred to Reporter or not?                        Yes

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

MANMOHAN SINGH, J.

1. Vide this order I shall dispose of the three applications filed

by the plaintiff, the details of which are given as under:

a) IA No.11230/2007 under Order XXXIX Rule 2A read

with Section 10 & 12 of the Contempt of Court Act filed by

the plaintiff.

b) IA No.13619/2008 under Order XXXIX Rule 2A read

with Section 10 & 12 of the Contempt of Court Act filed by

the plaintiff.

c) IA No.13618/2008 under Order XXVI Rule 9 and Order

CS (OS) No.1459/2007 Page 1 of 15
XXXIX Rule 7 CPC read with Section 151 CPC filed by the

plaintiff.

2. The brief facts are that the plaintiff filed the suit for

permanent injunction to restrain infringement of trademark, passing off

rendition of accounts, damages etc. in respect of trademark RANA

registered vide application no. 648697B on 14.12.1994. Along with the

suit, the plaintiff filed I.A. No.9165/2007 under Order XXXIX Rule 1

& 2 read with Section 151 CPC praying for ex-parte ad-interim

injunction against the defendant.

3. That vide order dated 14.8.2007 an ex-parte order of

injunction was passed in the following terms:

“In view of the averments made in the plaint and
submissions made by the learned counsel for the plaintiff, I
am of the view that the plaintiff is entitled to ex-parte
orders. Accordingly, till the next date of hearing the
defendants by itself or through their proprietors, partners,
directors, agents, representatives, distributors, assigns,
heirs, successors, stockists and all other acting for and on
their behalf shall refrain from using, selling, advertising,
displaying or through the visual, audio, print mode or by
any other mode manner or dealing in or using the trademark
RANA or any other identical or deceptively similar mark in
respect of the impugned goods in relation to metal building
materials, pipes, tubes of steel which include rods, flats,
pipes, angles and building steels made of mild steel and
related/allied products.”

4. Thereafter the defendant filed the written statement and reply

to the injunction application. The defendant also filed the application

under Order XXXIX Rule 4 CPC being IA No.9944/2007 for vacation

of the ex-parte ad-interim injunction. During the pendency of the

hearing of the interim applications, the defendant also filed an

application being IA No.1330/2008 under Section 151 CPC praying that

CS (OS) No.1459/2007 Page 2 of 15
the defendant may be permitted to sell the existing stock of 3,000 metric

tonnes of steel under the trademark RANATOR on such terms and

conditions as the Court may deem fit and proper.

5. All the pending applications were heard by the Court and by

order dated 25.3.2008 the ex-parte order of injunction was confirmed till

the final disposal of the suit with the modification that the injunction

would be only in respect of steel rolled products CTD bars, angles, flats,

rounds, channels and girders falling under class 6. On the same date the

defendant‟s application being IA No.1330/2008 for disposing of the

existing stock was also disposed of being infructuous in view of the

order passed in I.A. No.9165/2007 and I.A. No.10779/2007.

6. Prior to dismissal of the interim application, the plaintiff

also filed I.A. No.11230/2007 under Order XXXIX Rule 2A read with

Section 10 & 12 of Contempt of Court Act for violation of the ex-parte

ad-interim injunction by stating that despite the grant of the ex-parte ad-

interim order, the defendant did not stop using the trademark

RANATOR which has been displayed on its website in respect of TMT

and CTD Bar, building steel etc. Along with the application, the

plaintiff also filed the downloaded printout from the defendant‟s website

in support of its submissions. Although the said application is still

pending, after passing of the interim order now the plaintiff has filed

two more applications being I.A. No.13619/2009 under Order XXXIX

Rule 2A read with Section 10 & 12 of Contempt of Court Act and I.A.

No.13618/2008 under Order XXVI Rule 9 and Order XXXIX Rule 7

CPC for appointment of Local Commissioner respectively.

CS (OS) No.1459/2007 Page 3 of 15

7. The main averments in these applications are that the

defendant, after confirmation of the interim order, adopted the

trademark RAN INDIA in respect of steel rolled products, CTD bars,

angles, flats, rounds, channels and girders which is deceptively similar

to the trademark of the plaintiff RANA/RANATOR and such use by the

defendant in relation to goods as well as on its website amounts to

violation of the orders dated 14.8.2007 and 25.3.2008 passed by this

Court. A prayer has been made to initiate contempt proceedings against

the Directors of the defendant and particularly its Executive Director Sh.

R. Nagrajan as well as for attachment of properties of the defendant.

8. In the third application (for appointment of Local

Commissioner), it is mentioned that despite the dismissal of the

defendant‟s application being IA No.1330/2008 to dispose of the

existing stock lying at the premises of the defendant, it has come to the

knowledge of the plaintiff from the trade that the defendant has

surreptitiously started selling a stock of 3,000 metric tonnes of steel

under the trademark RANATOR which is in gross violation of interim

order dated 25.3.2008.

9. The defendant has filed the reply in respect of the two

applications being IA No.13619/2008 (under Order XXXIX Rule 2A

CPC) and IA No.13618/2008 (under Order XXVI Rule 9 CPC). In the

replies filed by the defendant, it is submitted that the plaintiff has in a

mala fide manner sought to introduce a new cause of action against the

use of trade mark RAN INDIA by way of the present application, as the

said mark was not the subject matter of the suit. It is contended in the

CS (OS) No.1459/2007 Page 4 of 15
reply that the plaintiff had full knowledge about the use of trade mark

RAN INDIA by the defendant at the time of institution of the suit, still

no prayer was sought by the plaintiff in the plaint.

10. It is alleged by the defendant that the plaintiff while seeking

an interim injunction against the use of the trade mark RANATOR did

mention about the use of the company‟s name Ran India Steel Pvt. Ltd.,

now the plaintiff is not entitled to initiate contempt action or to make a

grievance in respect of the use of the mark RAN INDIA which is a part

of the defendant‟s corporate name. An additional plea has been raised

that the said trade mark RAN INDIA is being used by the defendant in

the course of the trade since 1995 to the knowledge of the plaintiff and

it has a right to use the trademark RAN INDIA in respect of its goods.

It is also denied by the defendant that the mark RAN INDIA is

deceptively similar to the trademark RANA/RANATOR as alleged by

the plaintiff. The plaintiff has no cause of action nor such cause of

action was made out in the plaint pertaining to the use of the trademark

RAN INDIA. Therefore, the application filed by the plaintiff is not

maintainable.

11. It is denied by the defendant that it has committed any

contempt of the orders passed by the Court. It is stated that the

defendant has a right to use the trade mark RAN INDIA. It is also

alleged that the defendant has fully complied with the orders passed by

the Court.

12. As far as the existing stock of 3,000 metric tonnes of steel

which was lying in its power and possession at the time of passing of the

CS (OS) No.1459/2007 Page 5 of 15
ad-interim injunction is concerned, the defendant has denied that the

defendant has surreptitiously started selling the said stock under the

trade mark RANATOR. It is argued that the defendant has obeyed the

order dated 25.3.2008 and the defendant has not manufactured or sold

any goods under the trade mark RANATOR but it is not denied that the

stock of 3,000 metric tonnes of steel was in possession of the defendant

and the same was recycled by melting and re-used for the manufacturing

of the goods. Therefore, the question of violation of order does not

arise. Therefore, it is not necessary to pass any order for appointment

of Local Commissioner otherwise the said appointment will cause

damage to the defendant‟s reputation as it will intimidate its dealers.

Since no stock or material bearing the trade mark RANATOR is in the

possession of the defendant therefore, no useful purpose will be served

by the visit of the Local Commissioner.

13. The learned counsel for the defendant has argued that in fact

the said stock was recycled and disposed of after passing of the interim

orders. On the other hand, the argument of the learned counsel for the

plaintiff is that 3,000 metric tonnes of steel was of such nature that it

could not have been recycled under any circumstances and the plaintiff

has, under the said circumstances, reason to believe that the defendant

might have sold the stock under the impugned trademark RANATOR.

The second submission of the learned counsel for the plaintiff is that

since the defendant‟s application was pending for seeking the direction

to dispose of the stock in this Court, there was no occasion for the

defendant to dispose of the stock without the permission of the Court.

CS (OS) No.1459/2007 Page 6 of 15
Prayer has been made in the application that a Local Commissioner be

appointed to visit the premises/godown/manufacturing unit of the

defendant where the existing stock of the defendant is lying at the

address given in the memo of parties. The Local Commissioner also be

permitted to make the inventory of the existing stock, if any, under the

trademark RANATOR and to sign the account books including ledger,

cash register, stock register, invoices, books etc. of the defendant.

14. The learned counsel for the plaintiff has not seriously argued

the earlier contempt application being IA No.11230/2007 which was

filed after passing of the ex-parte order due to the reason of

confirmation of the ex-parte orders, in view whereof no orders are

necessary to be passed in the application.

15. Let me now examine the rival submissions of the parties.

The defendant Ran India Steel Pvt. Ltd. was admittedly incorporated on

25th May, 1995 and there is sufficient material on record to show that

this company has been carrying on its business regularly in its products,

it appears there is no averment made in the written statement that the

company has ever used the mark RAN INDIA as a trade mark. The

case of the defendant has been that its company‟s name is Ran India

Steels Pvt. Ltd. and it has been using the composite mark RANATOR.

16. Similarly in para 15 of the plaint, the plaintiff has specifically

mentioned that the defendant M/s Ran India Steels Pvt. Ltd. is engaged

in the trade and business of manufacturing and marketing of mettle,

building material, pipes and tubes of mettle and the defendant intends to

use the mark/label RANATOR. It appears from the order dated

CS (OS) No.1459/2007 Page 7 of 15
25.3.2008 that during the course of hearing of interim application it

was mentioned by the counsel for the plaintiff about the use of trade

mark RAN by the defendant by making a submission but in the

absence of pleadings in the plaint as well as the written statement, it was

mentioned that the defendant was using the trade mark RANATOR

which is also claimed by the defendant. The Court even doubted the date

of user claimed by the defendant and has given its finding in this regard

in para 33 of the order which reads as under:

“These photographs reveal that the expression “(RANA
TOR TESTED)” is apparently superimposed and in
different typeface in photograph 1. Whereas in photograph
2, the said expression and the rest of the typed matter
match in ribbon intensity, alignment as well as in typeface.
This does give rise to grave suspicion as regards the
challans for the period May, 2001 to June, 2004. Perhaps
there is a plausible reason for this, but, none was
forthcoming on the part of the defendant in the course of
arguments. However, as I have already concluded that the
plaintiff is entitled to interim injunction, I shall not dwell
on this matter further at this stage and leave the matter to
be conclusively dealt with at the trial stage.”

17. When the defendant was confronted with this situation, the

answer of the defendant is that on the letterhead of M/s. Ran India

Steels Pvt. Ltd. the mark RAN along with monogram is always shown

but the defendant was also using the trade mark RANATOR which is

registered under No.1005663 and even otherwise, since the defendant‟s

corporate name is Ran India Steel Pvt. Ltd., it has a right to use the

trade mark RAN INDIA, being a bona fide adoption and which also

happens to be a part of the name of its company.

18. From the plaint, it appears that there is no reference to the

trade mark RAN INDIA nor is it mentioned in the prayer clause.

CS (OS) No.1459/2007 Page 8 of 15
While granting the ad-interim order, this Court on 14.8.2007 restrained

the defendant from using the trade mark RANA or “any other identical

or deceptively similar mark”. The said ex-parte order was confirmed on

25.3.2008 after some modification.

19. Now the question before this Court is as to whether by use of

the mark RAN INDIA as a trade mark amounts to violation of orders

dated 14.8.2007 and 25.3.2008. The contention of the learned counsel

for the defendant is that there is no violation on behalf of the defendant;

firstly on the ground that in the absence of any specific prayer in the

plaint, the question of violation of the order does not arise and secondly

the two names RANATOR and RAN INDIA are not deceptively similar

to the plaintiff‟s mark RANA. Thirdly, the trademark RAN INDIA is

the part of the corporate name M/s. Ran India Steels Pvt. Ltd. and the

defendant is entitled to use the same.

20. I do not agree with the submissions of the defendant. In para

28 of the plaint the plaintiff had sought permanent injunction against the

defendant from using the trade mark/label RANATOR label, or any

other identical with or deceptively similar mark/label in relation to their

impugned goods. In case the plea of the defendant is accepted, the

words “any other identical or deceptively similar mark” mentioned in

the prayer are to be treated as meaningless. It is not possible for the

plaintiff to mention the proposed mark which is likely to be used by the

defendant after passing the interim order. When both orders dated

14.8.2007 and 25.3.2008 are read together, it is clear that while

confirming the interim orders, the relief of deceptively similar mark in

CS (OS) No.1459/2007 Page 9 of 15
favour of the plaintiff was also granted, therefore, the defendant is not

entitled to use the deceptively similar mark, otherwise, the purpose of

passing the order would be defeated.

21. Vide order dated 5th November, 2009, the defendant was

given an more opportunity to file the original documents pertaining to

the trade mark RAN INDIA/RAN from the date of adoption till the date

of passing of the interim order. Despite this Court‟s order, the

defendant did not file any cogent evidence by way of advertisement in

the newspaper, copy of web page or order forms in order to show that

the trademark RAN INDIA was being used by the defendant prior to

the filing of the suit. It is pertinent to mention that prior to filing of the

suit, the defendant had a website wherein the trade mark RANATOR

was mentioned but there was no reference in any web page about the

trade mark RAN INDIA. The said circumstances also show, prima facie,

that the defendant was not using the trade mark RAN INDIA openly or

commercially as prior to the filing of the suit, the defendant had

apparently been using the trade mark RANATOR, and it might have

been adopted and used openly in the market after passing of the ex-parte

order.

22. In a similar situation, this Court has considered this aspect in

Essco Sanitations v. Mascot Industries (India), AIR 1982 Delhi 308

where the suit for infringement of trade mark was filed by the plaintiff

on the basis of registered trademark ESSCO in relation to brass cocks

on the allegation that two trade marks were deceptively similar, the

parties settled their dispute wherein an undertaking was given by the

CS (OS) No.1459/2007 Page 10 of 15
defendant not to use the trademark ESSO. After the settlement between

the parties, the defendant adopted the trademark OSSO which according

to the defendant it was using earlier to the settlement arrived at between

the parties. There was some dispute between the parties for mentioning

the mark OSSO which was the part of the settlement. However, the

Court decided to take up the matter on merit as to whether the trademark

OSSO is deceptively similar with the trademark ESSCO or not. After

considering the matter on merit, the Court came to the conclusion that

the two names ESSCO and OSSO are deceptively similar and the

adoption of the trademark OSSO by the judgment debtor was dishonest.

The learned Court in para 18 of the said judgment has come to the

following conclusion:

“(18) There appears to be no doubt that the adoption of the
trade mark ‘OSSO’ by the judgment-debtors is dishonest.
The trade mark ‘OSSO’ is not descriptive of the goods in
question. There is nothing on the record to suggest that the
four letters containing this mark represent the names of the
partners or proprietors of the defendant-firm. The decree
holders, as mentioned earlier, had earlier objected to the
trade mark Esso which was being used by the judgment-
debtors and had claimed a decree restraining the judgment-
debtors from using the said trade mark. They obtained the
decree restraining the judgment-debtors from using the
trade mark ‘ESSO’ and in spite of this, the judgment-debtors
conveniently adopted the trade mark ‘OSSO’ which is in no
way different than the trade mark ‘ESSO’. The fact that they
started using this trade mark even before the passing of the
decree is of no consequence. It, on the other hand, shows
their dishonest intentions.”

23. Yet in another case of Chinna Krishna Chettiar v. Ambal &

Co., (1970) 1 SCR 290 where the two rival marks were „Sri Ambal‟ and

„Sri Andal‟, the marks were held to be similar by the Court. This

judgment is also referred in the case of Kali Aerated Water Works,

CS (OS) No.1459/2007 Page 11 of 15
Tiruchirapalli v. Rashid and Ors., AIR 1989 Madras 9 where the two

trade marks „Kali‟ and „Sri New Kali‟ were held to be similar. The

judgment of Chinna Krishna Chettiar v. Ambal & Co. (supra) is

referred in this matter in para 9 which reads as under:

“9. In this connection we may usefully cite a decision of
the Supreme Court in Chinna Krishna Chettiar v. Ambal &
Co.,
[1970] 1 SCR 290. The two trade names that were
considered in that case were Sri Ambal and; Sri Andal.
Both the parties in that proceeding were manufacturers and
dealers in snuff carrying on business at Madras. Though
there was pictorial difference, the Supreme Court held that
there is a striking similarity and affinity of sound between
the words „Ambal‟ and „Andal‟. The Supreme Court
further held that even if there be no visual resemblance
between the two marks, that does not matter when there is a
close affinity of sound between the words which are
distinctive features of the two marks. It is interesting to
note that even after the manufacture of Sri Andal Snuff
changed it into Radha‟s Sri Andal Madras Snuff, this Court
in the decision in K.R.C. Chetty v. K.V. Mudaliar; AIR
1974 Mad. 7, held that it still would infringe the right of
the plaintiff and prevented the use of that mark. The
addition of words, in the opinion of the Bench, makes no
difference….”

24. In view of the aforesaid discussed and settled law, this Court

is of the view that the two marks RANA/RANATOR and RAN INDIA

used by the defendant are deceptively similar and such use by the

defendant is in violation of the two orders passed by this Court on

14.8.2007 and 25.3.2008.

25. In the case of Businessmen’s Association and Ors. Vs.

Howrah, Municipal Corporation and Ors., AIR 2001 SC 2790, the

Supreme Court observed as under :

“8. ….If courts are not to honour and implement their own
orders, and encourage party litigants – be they public
authorities, to invent methods of their own to short circuit
and give a go-bye to the obligations and liabilities incurred

CS (OS) No.1459/2007 Page 12 of 15
by them under orders of the court – the rule of law will
certainly become a casualty in the process – a costly
consequence to be jealously averted by all and at any rate
by the highest Courts in States in the country…..”

26. I, therefore, allow this application being I.A. No.13619/2008

as in view of my discussion, I hold the defendant guilty of contempt.

However, considering the circumstances in the matter and in the interest

of justice, equity and fair play, this Court grants one more opportunity

to the defendant to comply with the orders dated 14.08.2007 and

25.03.2008. The defendant is directed to comply with the above stated

orders within four weeks from today and to file its affidavit in this

regard within the same time. In case of failure to do so, the Executive

Director of the defendant shall remain present in Court on 24.02.2010 in

person for purging the contempt. The plaintiff is also entitled to costs

quantified at Rs. 10,000/- to be paid to the plaintiff within four weeks.

27. Now I shall deal with the IA No.13618/2008 under Order

XXVI Rule 9 CPC. In view of the facts mentioned n the earlier part of

the order, I am of the view that it has become necessary to allow the

prayer in this application due to the reason that it is an admitted fact that

at the time of passing the interim order, there was exiting stock of 3,000

metric tonnes of steel in possession of the defendant. The defendant

filed the application being IA No.1330/2008 to dispose of the said

existing stock lying at the premises of the defendant. However, the

prayer in that application was not allowed by the Court at the time of

confirmation of the order dated 25.3.2008 and the said stock was

disposed of after re-cycling as alleged by the defendant, but the same

CS (OS) No.1459/2007 Page 13 of 15
was done without the permission of the Court. The defendant‟s

contention is that the said stock was in possession of the defendant at

the time of passing of the order of injunction and the said stock was

recycled by melting the same and has been reused for the manufacturing

of the goods bearing the trademark which is not the subject matter of the

case. The contention of the defendant is denied by the plaintiff but it is

true that the defendant has failed to disclose in the reply under which

trade mark the said material was reused by the defendant. It is my

considered opinion that the defendant was using the trade mark

RANATOR prior to the passing of the injunction order, the same is of

no consequence at all, in fact, it shows the dishonest intentions of the

defendant.

28. Mr. Sharath Sampath, Advocate (Mobile No. 9818903313) is

appointed as Local Commissioner who shall visit the premises/godown/

manufacturing unit of the defendant at M/s. Ran India Steels Pvt. Ltd.,

Iyeappa Tower, Ist Floor, Opposite Selva Vinaynagar Kovil, C.H.B.

Colony, Tiruchengode – 637211 or any other place where the account

books of the defendant including ledger, cash register, stock, registered

invoices, book etc. are kept within two weeks from today and to verify

as to whether the defendant is still using the trademark RANATOR as

alleged by the plaintiff or not and in addition to that the Local

Commissioner is also permitted to examine the account books of the

defendant including ledger, cash register, stock, registered invoices,

book etc. for the purposes of disposing of the stock of 3,000 metric

tonnes of steel which was in possession of the defendant at the time of

CS (OS) No.1459/2007 Page 14 of 15
confirmation of the interim order dated 25.3.2008 till date and get all the

details from the defendant about the said stock. The Local

Commissioner shall also record the statement of the defendant at the site

under which trademark the said alleged stock of 3,000 metric tonnes of

steel was disposed of after recycled/reused. The defendant shall provide

full cooperation in this regard. If necessary, the Local Commissioner

shall also take the local police‟s assistance for the purposes of execution

of the proceedings. The fee of the Local Commissioner is fixed at Rs.

25,000/- per day excluding the other expenses including travelling,

lodging and other out of pocket expenses to be paid by the plaintiff.

29. IA No.13618/2008 is also disposed of.

CS(OS) No. 1459/2007

List before the Joint Registrar on 15th March, 2010.

MANMOHAN SINGH, J.

JANUARY 14, 2010
jk

CS (OS) No.1459/2007 Page 15 of 15