Bombay High Court High Court

Ultra Tech Cement Limited vs Alaknanda Cement Pvt.Ltd. And … on 28 June, 2011

Bombay High Court
Ultra Tech Cement Limited vs Alaknanda Cement Pvt.Ltd. And … on 28 June, 2011
Bench: S. J. Kathawalla
    This Order is modified/corrected by Speaking to Minutes Order


                                                1

     mst




                                                                                   
                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     ORDINARY ORIGINAL CIVIL JURISDICTION




                                                           
                         NOTICE OF MOTION NO.1183 OF 2009
                                        IN
                                SUIT NO.743 OF 2009




                                                          
     Ultra Tech Cement Limited                                               Plaintiff

              versus




                                            
     Alaknanda Cement Pvt.Ltd. and another                                   Defendants
                          
     Mr.Veerendra Tulzapurkar, Sr.Counsel a/w Mr.Jamsandekar i/by India Law
     Services for plaintiff.
                         
     Mr.D.D.Madon, Sr.Counsel a/w Mr.Hemang Engineer i/by Gordhandas &
     Fozdar for defendants.
      

                                    CORAM : S.J.KATHAWALLA, J.

            DATE OF RESERVING THE JUDGMENT : 4th March 2011
   



           DATE OF PRONOUNCING THE JUDGMENT : 28th June 2011


     JUDGMENT :

1. The issue to be decided in the above Notice of Motion is whether
the defendants by using the trade mark “ULTRA TUFF” are guilty of
infringing the plaintiff’s trade mark “ULTRATECH CEMENT The

Engineer’s Choice” and/or are guilty of passing off their goods as that of
the plaintiff.

2. Briefly set out hereinbelow are the relevant facts in the matter.

3. The plaintiff is a company carrying on the business, inter alia, in the
field of manufacturing and marketing of `Cement’ and other allied
products. The first defendant is a private limited company carrying on the

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

2

business of goods, inter alia, Cement and building materials. The second
defendant is a sole proprietary concern operating as a licensee of the first

defendant and carrying on business of goods, inter alia, of cement

products.

4. The plaintiff is the registered proprietor of trade mark “ULTRATECH
CEMENT The Engineer’s Choice” registered under number 1326528 in

respect of `cement of all types, building materials (non-metallic), non-
metallic rigid pipes for building, asphalt, pitch and bitumen, non-metallic
transportable building, monuments, not of metal” specified in Class-19 of

the Fourth Schedule of the Trade Marks Rules, 2002 (`the Rules’) under

the Trade Marks Act, 1999 (`The Act‘) and the same is valid and
subsisting.

5. According to the plaintiff, the words “ULTRATECH CEMENT” is a
distinctive trade mark forming part of the corporate name, trade name,
trade style and business name of the plaintiff. The plaintiff’s cement bags

have a colour scheme wherein the trade mark “ULTRATECH CEMENT

The Engineer’s Choice” is depicted in bold black font, having a distinctive
get up, lay out and colour scheme and placement of the ISI certification
logo appearing on one side of the cement bag.

6. According to the plaintiff, they are using the said trade mark and
corporate name, trade name openly, continuously and extensively since
the year 2004 in India in respect of “cement”. The products sold under the

registered trade mark “ULTRATECH CEMENT The Engineer’s Choice”
consists of the cement and other agnate and cognate goods. According
to the plaintiff it has spent considerable time and amount to popularize the
said trade mark “ULTRATECH CEMENT The Engineer’s Choice”. The
said trade mark has been used by the plaintiff on an extensive scale in
respect of cement. The cement sold, supplied and/or offered for sale by
the plaintiff dealing with the trade mark “ULTRATECH CEMENT The
Engineer’s Choice” has acquired a vast and enviable reputation by virtue

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

3

of its intrinsic quality and superiority. The said trade mark has therefore
come to be associated solely and exclusively with the plaintiff amongst

traders and members of the public. By virtue of the popularity of the

goods of the plaintiff, there is considerable care and skill exercised by
them in manufacturing and marketing the same and the trade mark
“ULTRATECH CEMENT The Engineer’s Choice” has become distinctive
of the plaintiff’s goods, which has come to be associated exclusively with

the plaintiff, by the members of the industry, trade and public. It is
submitted that during the course of the uninterrupted business, the said
trade mark and trade name of the plaintiff has become well known in the

trade and to the public at large, for the excellent quality and superiority of

the goods. Consequently the plaintiff is solely and exclusively entitled to
use the trade mark ‘ULTRATECH CEMENT The Engineer’s Choice” to the
exclusion of others. A statement of sales turn over of the plaintiff’s goods

i.e. cement bearing trade mark ‘ULTRATECH CEMENT The Engineer’s
Choice” for the years 2005-2006 to 2007-2008 and a statement of
advertisement and publicity expenses incurred by the plaintiff during the

said period duly certified by the plaintiff’s Chartered Account is annexed

and marked as Exhibit-C to the plaint.

7. According to the plaintiff, the plaintiff came across an

advertisement in a daily local newspaper “SAKAL” dated 24th May 2008,
published by the second defendant. The advertisement pertained to the
requirement for “Dealers for Cement Sales in Pune and Surrounding
Areas” and “Marketing Executives and Officers having experience of at

least 3-4 years in cement sales” and depicted the mark “ULTRA TUFF
CEMENT” in bold black. A copy of the said advertisement is annexed and
marked as Exhibit-D to the plaint. According to the plaintiff, subsequently
the plaintiff got hold of an almost identical product manufactured and sold
by the defendant no.1 under the impugned mark/label “ULTRATUFF
CEMENT” which mark is identical with and/or deceptively similar to the
plaintiff’s registered trade mark “ULTRATECH CEMENT The Engineer’s
Choice”, used by the plaintiff in respect of cement. According to the

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

4

plaintiff with an ulterior motive to come as close as possible to the
plaintiff’s goods the gunny bag used by the defendants also has identical

placement of its mark “ULTRATUFF CEMENT” with identical colour

scheme of white and/or off-white and also the placement of impugned
mark, font size of words “ULTRATUFF CEMENT”, up to the minutest
details of pale yellow strips appearing on extreme left and right sides of
the gunny bags has been blatantly copied. Also the placement of the

name and address of the defendant no.1 at the bottom of the gunny bag
along with the quality “Portland Pozzolana Cement” placed on the top
right is identical to the plaintiff’s gunny bag. The placement of ISI

certification logo on the defendants gunny bag also appears at an

identical place as that of the plaintiff with an ISI number.
submitted that the defendants motive is clearly to pass off their goods as
It is thus

that of the plaintiff’s goods and trade upon the reputation and good will of

the plaintiff.

8. According to the plaintiff, the first defendant has copied all the

essential features of the plaintiff’s registered trade mark. The words

“ULTRATUFF CEMENT” are identical with and/or are deceptively similar
to the plaintiff’s registered trade mark “ULTRATECH CEMENT”. The
impugned trade mark is structurally, visually, phonetically and confusingly

similar to the plaintiff’s prior adopted and registered trade mark
“ULTRATECH CEMENT” which is likely to cause confusion and/or
association in the minds of the consumers with average intelligence and
normal imperfect recollection, as to the source or origin of the goods. The

defendants are, therefore, infringing on the plaintiff’s registered trade mark
and/or trying to pass off their goods and/or enabling others to pass off
their goods as and for those of the plaintiff’s goods. It is submitted that
the use by the defendants of an identical label not only constitutes
infringement of the plaintiff’s registered trade mark but also the trade
name/corporate name of the plaintiff company is being infringed.

9. According to the plaintiff, under the circumstances, by its letter

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

5

dated 28th May 2008, the plaintiff called upon the defendant no.2 to seize
and desist from manufacturing, marketing, distributing, selling, offering for

sale, advertising and/or howsoever dealing in cement products or any

other products under the impugned mark “ULTRATUFF CEMENT” or any
other logo deceptively similar to the plaintiff’s registered trade mark
“ULTRATECH CEMENT The Engineer’s Choice” and/or to pass off or to
enable others to pass off the defendants’ products as and for the products

of the plaintiff. The first defendant in its reply to the said notice through
their advocate’s letter dated 12th June 2008 denied the contentions
contained in the plaintiff’s letter dated 28th May 2008. The plaintiff

through it’s advocate sent a rejoinder letter dated 23rd June 2008 to the

defendant no.1’s letter dated 12th June 2008 and reiterated it’s claims
mentioned in the notice dated 28th May 2008. The first defendant by its
advocate’s letter dated 14th July 2008 once again denied the contentions

raised by the plaintiff. The plaintiff thereafter filed the present suit and
took out the above Notice of Motion No.1183 of 2009 seeking ad-interim
and interim reliefs. By an order dated 20th July 2009, the application of

the plaintiff for ad-interim relief was rejected. The Notice of Motion is now

taken up for hearing and final disposal.

10. The defendants filed their affidavit-in-reply to the Notice of Motion

dated 7th September 2009. According to the defendants, in or about July
2006 the defendant no.1 conceived and adopted the trade mark
“ULTRATUFF CEMENT” in respect of all types of cement varieties i.e.
Ordinary Portland Cement (also known as OP) and Portland Pozzolana

Cement (PP or Fly Ash Based Cement). The defendant no.2 is a
partnership firm and one of the directors of the defendant no.1 is a partner
of defendant no.2 and defendant no.2 is using the said trade mark under
the permission of defendant no.1. It is submitted that the goods as
manufactured and marketed by the defendants are sold in gunny bags
which bear a distinct design, get up and colour scheme which is totally
new and novel. The trade mark “ULTRATUFF” is depicted in a distinctive
manner and the word “ULTRA” is appearing above the word “TUFF” and

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

6

letter `T’ of word `TUFF’ is starting from the foot of letter `A” of the word
`ULTRA’. The gunny bag bears the colour combination of red and black

with a white background.

11. According to the defendants, the Notice of Motion taken out by the
plaintiff deserves to be dismissed on the following grounds :-

(i) The present suit is filed after an inordinate and unexplained
delay. No reasons are given for not filing the present suit for more than
one year after the plaintiff’s advocates addressed correspondence to the

defendants;

(ii)

The plaintiff has suppressed the fact that Grasim Industries
is the registered proprietor under Registration No.1244745 of the trade

mark “ULTRATECH CEMENT”;

(iii) The plaintiff has suppressed the fact that the plaintiff is

granted registration for the Trade Mark Type `Device’. The plaintiff is not

granted registration as a `Word Mark’ for the words “ULTRATECH
CEMENT The Engineer’s Choice”;

(iv) The registration granted to the plaintiff does not confer any
exclusive right to the plaintiff in the matter “ULTRA” and “ULTRATECH”;

(v) The plaintiff’s registered trade mark consists of several

matters namely “ULTRATECH CEMENT The Engineer’s Choice”. The
words contained in the plaintiff’s trade mark namely “ULTRA” and
“ULTRATECH” are separately registered by other proprietors;

(vi) That in view of the provisions of Section 17(2) of the Trade
Marks Act, 1999 (‘the Act’), the registration granted to the plaintiff does
not confer any exclusive right in the matter “ULTRA” and “ULTRATECH”
which are forming only a part of the whole of the plaintiff’s registered trade

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

7

mark;

(vii) That the words “ULTRA” AND “ULTRATECH” are common to

the trade and are otherwise of a non-distinctive character as is evident
from the Search Report dated 7th April 2009 annexed at Exhibit-1 to the
reply;

(viii) That the word “ULTRA” or “ULTRATECH” has not acquired
any distinctiveness qua the plaintiff’s goods. The plaintiff’s trade mark has
not acquired any secondary significance and therefore, the plaintiff is not

entitled to claim any monopoly rights in a trade mark which contains the

word “ULTRA” or “ULTRATECH”;

(ix) That the prefix “ULTRA” being a common word to the trade

is a descriptive word and combination thereof with a descriptive word
“TECH” that denotes technical is not distinctive of the plaintiff’s goods;

(x) That the word “ULTRA” itself stands registered under No.

700622 dated 5th March 1996 in respect of identical goods in the name of
“Ultra Tile Private Limited” based in Chennai who claims to have used the
same from 1st August 1993 and the trade mark “Ultratech” is registered

under No.1322426 in the name of Rajiv Gupta who has claimed user from
6th November 1996. The date of the registration application by Rajiv
Gupta is 29th November 2004 which is prior to the plaintiff’s application
date of 17th December 2004;

(xi) That the trade marks “Ultracast” and “UltraBond Eco” are
also registered trade marks which have been registered earlier and prior
to the use by the plaintiff of its trade mark “ULTRATECH CEMENT The
Engineer’s Choice”. The plaintiff has, therefore, adopted a trade mark, of
which there is an owner, who had earlier made an assertion of ownership
by registration or by user and hence the plaintiff cannot claim to be the
proprietor of the trade mark;

::: Downloaded on – 09/06/2013 17:24:38 :::

This Order is modified/corrected by Speaking to Minutes Order

8

(xii) The plaintiff has only copied somebody else’s trade mark

and therefore cannot claim to be the owner of or proprietor of the word

“ULTRATECH CEMENT” and maintain an action of passing off. This
contention of the defendants is supported by an unreported order of this
Court (Coram : S.A.Bobde, J.), dated 21st/22nd April 2003 in Notice of
Motion No.506 of 2003 in Suit No.550 of 2003 in the matter of Ayushakti

Ayurved Pvt. Ltd. and others Vs. Hindustan Lever Limited;

(xiii) That the plaintiff is not entitled to the relief of passing off as

the defendants’ trade mark is structurally, visually and phonetically

different from the plaintiff’s label. There is no similarity in the plaintiff’s
label and the plaintiff’s gunny bags in which the cement is sold.

12. The defendants have further submitted that the sale of cement
under the trade mark “ULTRATUFF” by the defendant no.1 for the period
between 1.7.2006 and 31.3.2007 is Rs.1,40,19,788/-, for the period

2007-2008 is Rs.3,40,51,722/- and for the period 2008-2009 is Rs.

2,72,52,517/- and for the year 2009-2010 is Rs.2,08,59,304/-. The sale of
cement by defendant no.2 for the year 2008-2009 is Rs.2,55,14,607/- and
for the year 2009-2010 is Rs.4,26,83,567/-. The defendants have in

support of their contentions relied on the certificates and statements of
turn over as well as copies of bills/invoices which are annexed as
Exhibits-3A to 3C, 4 and 5A to 5D to their affidavit-in-reply. The
defendants have also submitted that they have incurred advertisement

expenses for promoting the sale of cement under the trade mark
“ULTRATUFF” to the tune of Rs.4.30 lakhs, Rs.6.70 lakhs, Rs.5,25 lakhs
and Rs.5.46 lakhs for the years 2006-2007, 2007-2008, 2008-2009 and
2009-2010 respectively. The certificates issued by the Chartered
Accountant of the defendants in respect thereof are annexed as
Exhibits-6A to 6C and 7 to the affidavit-in-reply of the defendant no.1. The
defendants have also relied on an additional representation made by them
to the Trade Marks Registrar wherein the date of user of the trade mark

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

9

“ULTRATUFF CEMENT” is shown as 5th January 2007. It is submitted on
behalf of the defendants that for the aforestated reasons the Notice of

Motion be dismissed with costs.

13. The plaintiff filed an affidavit-in-rejoinder dated 12th June 2009,
wherein they have denied/disputed the aforestated submissions advanced
on behalf of the defendants.

14. Mr.Tulzapurkar, learned Senior Advocate appearing for the plaintiff,
in rejoinder pointed out that the defendants have stated in paragraph 17 of

their affidavit in reply that the defendant no.1 had conceived and adopted

the trade mark “ULTRATUFF CEMENT” in the month of July 2006. The
defendants have also stated that they have made an application for
registration of the trade mark “ULTRATUFF CEMENT” on 18th March

2008. The application for registration of the trade mark “ULTRATUFF”,
made by the defendant is annexed to the reply at page 84. In the
application for registration of the trade mark “ULTRATUFF”, the

defendants have claimed user of the impugned trade mark since 5th

January 2007. The claim of user by the defendants is therefore different in
paragraph 17 of the affidavit-in-reply and in the application made for
registration of the trade mark “ULTRATUFF CEMENT”. He further

submitted that defendants have stated in their affidavit-in-reply that they
are using the impugned trade mark “ULTRATUFF” since July 2006 and
have produced the purported invoices to prove the same. The plaintiff has
in the rejoinder pointed out that the invoices produced by the defendants

are fabricated. Mr.Tulzapurkar took me through each and every invoice
annexed to the reply and has pointed out how the defendants have
subsequently added the word “ULTRATUFF” on copies of the
bills/invoices relied upon by them. He has submitted that the defendants
have not been honest with the Court and on this ground alone the plaintiff
is entitled to the reliefs as sought for by them against the defendants.

::: Downloaded on – 09/06/2013 17:24:38 :::

This Order is modified/corrected by Speaking to Minutes Order

10

15. Mr.Tulzapurkar further submitted that for deciding the question of
deceptive similarity between two trade marks what is required to be

considered by the Court are the essential features of the trade marks, and

no microscopic examination is permitted nor any etymological meaning of
the words used need to be considered. The Court has to consider the
question from the point of view of an ordinary man of average intelligence.
The words other than the one which form essential features are to be

ignored. The essential features namely the word marks/trade marks
“ULTRATECH” and “ULTRATUFF” are to be compared and as stated
above, the same are phonetically, visually and structurally similar.

Mr.Tulzapurkar submitted that considering the class of purchasers, there

can be no doubt that there can be deception and/or confusion and/or
there is likelihood of association. The plaintiff’s registered trade mark
having been fixed in the minds of the purchasers, is bound to be recalled

by an unwary purchaser when he sees the impugned mark particularly in
respect of identical goods. The purchaser is bound to be put in the state
of wonderment if totally not confused or deceived. In support of these

contentions Mr.Tulzapurkar relied on the decisions of this Court in case of

James Chadwick & Bros. Ltd. Vs. The National Sewing Thread Co.
Ltd. (AIR-1951-BOM-147) and M/s.Hiralal Prabhudas Vs. M/s.Ganesh
Trading Co. (AIR-1984-BOM-218) and the decisions of the Apex Court in

National Sewing Thread Co. Ltd. Chidambaram Vs. James Chadwick
and Bros. (AIR-1953-SC-357) and Amritdhara Pharmacy Vs. Satya
Deo Gupta (AIR-1963-SC-449).

16. Dealing with the contention of the defendants that in view of the
provisions of section 17(2) of the Act the registration granted to the
plaintiff does not confer any exclusive right in the matter of “ULTRA” and
“ULTRATECH” which form only a part of the whole of the plaintiff’s
registered trade mark, Mr.Tulzapurkar has submitted that all that section
17
of the Act lays down is that the registration of a trade mark shall not
confer any exclusive right in the matter forming only a part of the whole of
the trade mark so registered, unless the part is a subject matter of a

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

11

separate application for registration or is separately registered or is
distinctive. Sub section 2(a)(i) and 2(a)(ii) and sub section (b) of Section

17 of the Act show that the three things mentioned therein are disjunctive

and not cumulative. In the present case, though the word “ULTRATECH”
is not separately registered nor is the subject of a separate application,
the same being distinctive, the case falls under sub section 2(b) of section

17. Hence, the defendants’ contention that the plaintiff cannot maintain an

action for infringement is unsustainable, firstly, for the reason that the
essential features are required to be considered and secondly, the word
“ULTRATECH” is distinctive. The fact that the plaintiff’s mark is registered

without any disclaimers or limitations, itself proves that the word

“ULTRATECH” is a distinctive mark and the plaintiff has satisfied the
criteria laid down in sections 9 and 11 of the said Act. Mr.Tulzapurkar in
support of his contention relied on paragraph 35 of the decision of the

learned Single Judge of Calcutta High Court in Three-N-Products Private
Ltd. Vs. Emami Ltd; GA Nos.2951 and 3976 of 2007 and CS No.204 of
2007 decided on 26th August 2008 and relied upon by the defendants. It

is therefore, submitted that the defendants reliance on section 17 of the

Act is misplaced.

17. Mr.Tulzapurkar in response to the defendants contention that the

word “ULTRA” is common to the trade and therefore there is no likelihood
of deception or confusion, has submitted that it is now well established
that mere presence of a mark in the register does not prove its user. The
person relying on such trade marks having common element is required to

establish extensive user. The defendants have failed to prove the
extensive user of the mark containing the word “ULTRA”. In support of
this submission Mr.Tulzapurkar has relied on the decision of the Apex
Court in the case of Corn Products Refining Co. Vs. Shangrila Food
Products Ltd. (AIR-1960-SC-142) and the decisions of this Court in
Pidilite Industries Limited Vs. S.M.Associates 2004(28)-PTC-193 and
M/s.D.R.Cosmetics Pvt.Ltd. Vs. J.R.Industries (AIR-2008-BOM-122).
Mr.Tulzapurkar has further submitted that the defendants themselves

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

12

have applied for registration of the impugned trade mark containing the
word “ULTRATUFF”. The defendants are therefore now estopped from

contending that the plaintiff’s mark containing the word “ULTRATECH” is

descriptive or common to the trade. In support of this submission he has
laid reliance on the decision of Automatic Electric Ltd. Vs. R.K.Dhawan
(1999-PTC-81) which decision was approved by a Division Bench of the
Delhi High Court in the case of Indian Hotels Co. Ltd. Vs. Jiva Institute

of Vedic Science and Culture (MIPR 2008(3)-0082).

18. Mr.Tulzapurkar has next submitted that the plaintiff has established

the reputation of its mark. The plaintiff by placing the figures pertaining to

sales and advertisement expenses in respect of its trade mark
“ULTRATECH” has established the reputation of its mark. The plaintiff’s
case for passing off is based on the deception and confusion caused by

the impugned trade mark of which the word “ULTRATUFF” forms an
essential part and which is deceptively similar to the plaintiff’s trade mark
of which the essential feature is the word “ULTRATECH”, both the

essential features being very close to each other. The goods are ordered

with reference to the word marks. The defendants contention that the
gunny bags in which cement is sold by the plaintiff and the defendants are
different and therefore there is no question of passing off, is

unsustainable. Mr.Tulzapurkar has further submitted that the defendants
are the subsequent adopter of the impugned mark as their application for
registration shows that the mark is used since 5th January 2007 i.e.
almost two years after the plaintiff started using its mark. The defendants

were aware of the plaintiff’s mark and adopted the impugned mark with full
knowledge and once the impugned mark is found to be similar, then the
defendants cannot rely on the user made after knowledge of the plaintiff’s
mark. It is the defendants’ case that they have adopted the impugned
mark after full inquiry. Thus, the defendants adopted the mark with full
knowledge of the plaintiff’s mark and therefore cannot raise any plea in
equity. In support of this submission Mr.Tulzapurkar has relied on a
decision of the Division Bench of this Court in the case of Bal Pharma

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

13

Ltd. Vs. Centaur Laboratories Pvt. Ltd. 2002(24)-PTC-226 (Bom)(DB).

19. Mr.Tulzapurkar has next submitted that the defendants contention

that the plaintiff has copied somebody else’s mark is also not sustainable.
Firstly, the plaintiff is the registered proprietor of the trade mark. As held
by this Court in case of Podar Tyres Vs. Bedrock Sales Corporation
Limited (AIR-1993-BOM-237), the validity of registration cannot be raised

at this stage. Secondly, even if the mark “ULTRATECH” is registered in
the name of Rajiv Gupta, the same is in respect of Plywood, Block
Boards, Flush Doors etc. which goods are different from the goods for

which the plaintiff’s mark is registered. Thirdly, the registration of the mark

in the name of Rajiv Gupta cannot be a defense to the plaintiff’s action
both for infringement and passing off against the defendants. The effect
of registration in the name of Rajiv Gupta is that the plaintiff cannot

complain of infringement against Rajiv Gupta in view of the provisions of
Section 30(e) of the Act. The registered proprietor has a right to prevent
any other person from using a similar mark.

20. Mr.Tulzapurkar has further submitted that there is no equity in
favour of the defendants. The invoices produced by the defendants are
fabricated as is clear from the copies annexed at pages 56 to 71 of the

affidavit-in-reply. The word “ULTRATUFF” is superimposed on the said
invoices. It is pertinent to note that the certificate annexed at page 72
does not show the advertisement expenses incurred in respect of the
goods sold under the impugned mark. Firstly, the said certificate is silent

as to the mark for which the expenses are incurred. Secondly, the said
expenses cannot be in respect of the impugned mark as the said figures
are for the period from July 2006 when on the defendants own showing,
their user in the application for registration is from January 2007. As the
defendants have come to the Court with fabricated documents, they are
not entitled to raise any plea in equity so as to avoid an injunction being
granted. Mr.Tulzapurkar in support of this submission has relied on the
decision of the Apex Court in case of Gujarat Bottling Vs. Hindustan

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

14

Coca Cola (AIR-1995-SC-2372).

21. I have considered the rival submissions advanced on behalf of the

plaintiff as well as the defendants and the case law cited by the parties.
From Exhibit-A to the plaint at page 24 it is clear that the plaintiff’s trade
mark “ULTRATECH CEMENT The Engineer’s Choice” was registered as a
label mark on 17th December 2004 and that the said trade mark was used

by the plaintiff since 31st October 2004. Exhibit-C to the plaint is the copy
of certificate issued by the Chartered Accountant of the plaintiff wherein it
is certified that the plaintiff M/s.Ultra Tech Cement Limited has incurred

the following amounts towards advertisement expenses for the years

2005-2006 to 2007-2008 :

                                Year                  Amount (Rs. Crs.)
                         
                             2005-2006                      37.46
                             2006-2007                      62.23
                             2007-2008                      75.62
      


It is further certified by the Chartered Accountant of the plaintiff that

following are the sales volume in Million Metric Tonnes and Turnover in
crores of the plaintiff for the years 2005-2006 to 2007-2008.

                      Year               Sales Volume                 Turnover
                                          (Million MT)                (Rs.Crs.)
                  2005-2006                   15.55                   3299.45





                  2006-2007                   17.68                   4910.52
                  2007-2008                   17.11                   5509.22


The defendants have submitted that the claim of the plaintiff that they
have been using the mark “ULTRATECH CEMENT The Engineer’s
Choice” since 31st October 2004 is not correct. However, it is established
from the certificate issued by the Chartered Account of the plaintiff that the
plaintiff is selling the cement under the brand name “ULTRATECH

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

15

CEMENT The Engineer’s Choice” at least from the year 2005.

22. The defendant no.1 in its affidavit-in-reply dated 25th April 2009

has alleged that it is manufacturing and selling the cement under the trade
mark “ULTRATUFF CEMENT” since July 2006. However, in the
application/representation dated 18th March 2008 (Exhibit-9 to the
affidavit-in-reply of the defendants) the date of user of the mark

“ULTRATUFF CEMENT” is shown as 5th January 2007. The plaintiff has
relied on the certificates issued by the Chartered Accountant of the
company setting out the cement sales figures of the company for the

financial years 2006-2007 to 2008-2009. All the certificates issued by the

Chartered Accountant in respect of the defendant no.1 are dated 25th
April 2009. The Chartered Accountant of the defendant no.2 has also
issued a certificate dated 24th April 2009 certifying the sales figures

during the period 1.6.2008 to 31.3.2009. Admittedly the defendant no.1 is
also manufacturing cement under the brand name “SURYA” from the year
1999-2000. However, in the said certificates it is no where mentioned that

the sales figures as well as advertisement expenditure shown in the

certificates, issued by the Chartered Account pertain to “ULTRATUFF
CEMENT” and not to “SURYA CEMENT”. In fact in support of the
contention that the defendant no.1 started manufacturing and selling

“ULTRATUFF CEMENT” since July 2006, the defendant no.1 in paragraph
30 of its affidavit-in-reply has stated “hereto annexed and marked as
“Exhibit 5A to Ex.5P” are bill copies having reference to the Trade Mark
“ULTRATUFF” of defendant no.1.” A perusal of Exhibits 5A to 5P shows

that the said invoices are fabricated and the word “ULTRATUFF” is
superimposed on the said invoices. The plaintiff has pointed out in its
affidavit-in-rejoinder that the said bills/invoices relied upon by the
defendants are fabricated. The defendants having realized that they have
alleged in their affidavit-in-reply that they started using the mark
“ULTRATUFF” since July 2006, whereas in their application for
registration of the trade mark “ULTRATUFF CEMENT” dated 18th March
2008 they have admitted the user of the impugned trade mark only since

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

16

5th January 2007, made an application to the trade mark registry on 11th
September 2009 for carrying out the correction in their application by

rectifying the date of user from 7th January 2007 to 6th July 2006. Since

it was obvious from the bills annexed to the affidavit-in-reply at Exhibits-5A
to 5P that the word “ULTRATUFF” was subsequently added on the copies
of the bills retained by the defendant no.1, this Court directed the
defendant no.1 to produce before this Court all their bill books. Upon

perusal of the said bill books this Court noted that the defendant no.1 has
on every bill added the word “ULTRATUFF” before the word “CEMENT”.
This Court therefore, by its order dated 27th January 2011 directed the

defendants to file an affidavit setting out the brand names under which the

defendants have manufactured and sold cement/clinker since the year
1996 and as to who has overwritten “ULTRATUFF” in the column
“Description and Specifications of the Goods” in the carbon copies of

invoices of defendant no.1, at what stage the said overwriting was
effected and whether the original invoices also bear such overwriting. In
view thereof, an affidavit dated 16th February 2011 of Shri Kamal Nayan

Poddar, Director of defendant no.1 is filed. Paragraphs 4 to 7 of the said

affidavit are reproduced hereunder :-

“4. I say that Defendant no.1 used to resell cement
manufactured by large cement companies. Thereafter,

sometime in 1999-2000, Defendant No.1 also started
manufacturing and selling cement under the name
“SURYA”. From the year 2006-2007, Defendant no.1
started manufacturing and selling cement under the name
“Ultra Tuff” cement.

5. For the purpose of filing this affidavit, I enquired with
the office staff of Defendant No.1 regarding the issuance of
bills/invoices. I was informed that initially, on the
bills/invoices issued by the office staff of Defendant No.1,
the description of goods was mentioned only as cement.
Inadvertently, this practice of not stating the brand name on
the bills/ invoices continued even after Defendant No.1
started selling cement under the name “Ultra Tuff” cement.

6. As the sale of cement under the name “Ultra Tuff”

cement started to increase, it was felt necessary to seek
protection of the trademark by applying for registration of

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

17

the trademark. In the beginning of the year 2008,
Defendant No.1 made enquiries for taking steps for

registration of the trademark. Defendant No.1 was
informed by their Trade mark attorney that it would be
necessary to mention in the trade mark application the date

of user and also to provide information to the Trade mark
Registry regarding the sales of cement under the name
“Ultra Tuff” cement.

7. In order to ascertain the date of user and actual

sales and to thereafter provide the aforesaid information to
the Trade mark Registry, the office staff of Defendant No.1
in the beginning of the year 2008 undertook the exercise of
identifying the bill books which set out the sales of cement
under the name “Ultra Tuff” cement. The office staff added

the words “Ultra Tuff” on the bill books for the sole purpose
of identifying the sales of cement under the name “Ultra

Tuff” cement. This information was then relied upon for the
purpose of preparing and filing of the Defendant No.1’s
application in March 2008 for registration of the trademark

“Ultra Tuff” cement.”

23. Admittedly, sometime in 1999-2000 defendant no.1 started
manufacturing and selling cement under the brand name ‘Surya’. The Ld.

Advocate appearing for the defendants has informed the court that

defendant no.1 continued and still continues to sell cement under the
brand name Surya even after the defendant no.1 started manufacturing
cement under the name ULTRATUFF CEMENT. The Director of the

defendant no.1, Shri Vishal Ashok Kanodia in his affidavit-in-reply dated
25th April 2009, as set out hereinabove relied upon the copies of the bills
issued by the defendant no.1 and has categorically stated on oath as
follows :-

“Hereto annexed and marked EXHIBIT “5/A to Exhibit 5/P” are bill
copies having reference to the trade mark Ultratuff of Defendant
No.1″.

A mere glance at the said bills shows that the word ULTRATUFF is
subsequently superimposed on the said bills and that too in different ink.
However, Shri Kanodia who is the Deponent of the Affidavit-in-Reply

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

18

dated 25th April, 2009 not only did not give any clarification as is now
sought to be given but instead relied on the said bills and more particularly

relied on the reference made therein to the trademark ULTRATUFF. The

bills annexed to the affidavit-in-reply dated 25th April 2009 pertain to the
period October 2006 to August 2008. The said bills are relied upon by the
Director of the defendant no.1 Shri Kanodia since he has alleged in his
Affidavit that the defendant no.1 conceived and adopted the mark

ULTRATUFF in July 2006. However, the Director of the Defendant did not
realize that in the application made to the trade mark Registry (Exhibit 9 at
Pg,84 to his reply) dated 18th March 2008, the date of User of the mark

ULTRATUFF CEMENT is shown as 5th January 2007. This itself prima

facie establishes that the bills relied upon by the defendant no.1 from
October 2006 superimposing the word ULTRATUFF thereon are not the
bills pertaining to the sale of cement under the mark ULTRATUFF. When

this contradiction in the dates pertaining to adoption/user along with the
fact that the bills relied upon by the defendant no.1 were fabricated was
pointed out by the Plaintiff in its Rejoinder, no Sur-Rejoinder was filed by

the defendant no.1. Instead the defendant no.1 annexed Form-16 along

with an affidavit-in-support to its Written Statement dated 7th September
2010 wherein the Registrar of Trade Marks, is requested to correct the
date of user to 1-7-2006 instead of 5-1-2007. Interestingly though the

Written Statement is verified by Shri Kamal Nayan Podar who is also the
Deponent of the Affidavit dated 16th February 2011, filed in this Court
pursuant to its directions, Mr. Podar though having annexed the same bills
once again to the Written Statement with the words ULTRATUFF

superimposed thereon has not deemed it fit to give the explanation in the
said Written Statement about the subsequent addition of the word
ULTRATUFF on the said bills as is now sought to be done. Instead the
defendant no.1 has annexed Affidavits of its Dealers stating that the
cement purchased by them under the said bills were under the trade mark
ULTRATUFF. It is only after this Court directed the defendant no.1 to file
its Affidavit, as set out hereinabove that Mr. Kamal Nayan Podar has
attempted to give an explanation that in order to ascertain the date of user

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

19

and actual sales and to thereafter give the said information to the Trade
Mark Registry, the office staff of defendant no.1 in the beginning of the

year 2008 undertook the exercise of identifying the bill books which set

out the sales of cement under the name ULTRATUFF CEMENT and the
office staff added the words ULTRATUFF on the Bill Books for the sole
purpose of identifying the sales of cement under the name ULTRATUFF
CEMENT. This information was then relied upon for the purpose of

preparation and filing of the defendant no.1’s application in March 2008
for registration of the Trade Mark ULTRATUFF CEMENT.

24. In view of the aforestated facts I am convinced that the said

explanation given by Shri Kamal Nayan Podar is false and incorrect to his
knowledge. In addition his falsehood is exposed by the fact that as stated
by him the application made to the Trade Mark Registry for registration of

the trade mark ULTRATUFF is dated 18th March 2008. If for the purpose
of identifying the sales the word ULTRATUFF was written on the bills by
the office staff upto March 2008, Mr. Podar has not explained as to why

the word ULTRATUFF is superimposed on the bills dated 22nd May 2008

and 20th August 2008 which are annexed (at Pages 88 and 89 to the
Written Statement). Again if this exercise was carried out prior to the
submission of the Application dated 18th March 2008 surely the Application

would not have shown the date of user as 7th January 2007 which was
sought to be corrected in September 2009/2010 only after the Plaintiff
exposed the falsehood of the defendant no.1 qua the date of user of the
trade mark ULTRATUFF. As set out hereinabove it was at that stage the

defendant no.1 by an Affidavit dated 8th September 2009 of Shri Kamal
Nayan Poddar (Exhibit to the written statement) furnished the information
of its purported sales to the Trade Mark Registry and not in March 2008
as is now alleged. Even after an opportunity was given to the defendant
no.1 to give its explanation on affidavit the defendant no.1 has not come
out clear but the Director of defendant no.1 has made false statements on
oath. I am therefore more than prima facie satisfied that the defendant
no.1 has not started using the mark ULTRATUFF since July 2006 as

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

20

alleged and has throughout made false statements and relied on
documents which are fabricated with the intention of misleading the court.

The Affidavits filed by the dealers also therefore appears to be false. The

defence raised by the Defendants therefore deserves to be rejected on
this ground alone. In any event as submitted by Mr. Tulzapurkar the
defendants are not entitled to raise any plea in equity so as to avoid an
injunction being granted.

25. The defendants have further submitted that the impugned mark
ULTRATUFF is not deceptively similar to the Plaintiff’s registered trade

mark ULTRATECH. This Court in its decision in M/s.Hiralal Prabhudas

V/s. M/s. Ganesh Trading Co., reported in AIR 1984 Bom. 218, has
aptly summarized the principles for deciding the question of deceptive
similarities in Paragraph 5 as follows :-

“5. What emerges from these authorities is (a) what is
the main idea or salient features, (b) marks are
remembered by general impressions by some significant

detail rather than by a photographic recollection of the
whole, (c) overall similarity is the touchstone, (d) marks

must be looked at from the view and first impression of a
person of average intelligence and imperfect recollection,

(e)overall structure, phonetic similarity and similarity of idea
are imperfect recollection, (e) overall structure, phonetic

similarity and similarity of idea are important and both
visual and phonetic tests must be applied, (f) the purchaser
must not be put in a state of wonderment, (g) marks must
be compared as a whole microscopic examination being
impermissible, (h) the broad and salient features must be
considered for which the marks must not be placed side by

side to find out differences in design and (i) overall
similarity is sufficient. In addition, indisputably must also
be taken into consideration the nature of the commodity,
the class of purchasers, the mode of purchase and other
surrounding circumstances.”

26. In James Chadwick & Bros Ltd. Vs. The National Sewing
Thread Co. Ltd., reported in AIR 1951 Bom. 147, at 154 this court
referring to the observations of the Master of the Rolls in Seville

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

21

Perfumery case has reiterated that whilst comparing the two marks what
is required to be considered are the essential features and has observed

in Paragraph 13 as follows :-

“[13] Reliance was also placed on June’s case (Seville
Perfumery Ltd. v. June Perfect Ltd., and F. W. Woolworth &
Co. Ltd. (1941) 58 R.P.C. 147). In that case the
distinguishing feature of the registered trade mark & the
proposed trade mark was the word “June,” & the Master of

the Rolls in his judgment at p.162 observes :
“Now the question of resemblance & the likelihood of
deception are to be considered by reference not only to the
whole mark, but also to its distinguishing or essential
features, if any.”

The learned Master of the Rolls also says that (p.162):

“In such cases the marks comes to be remembered by
some feature in it which strikes the eye & fixes itself in the
recollection. Such a feature is referred to sometimes as
the distinguishing feature, sometimes as the essential

feature, of the mark.”

“Therefore the test we must apply in this case is, what is
the feature in the appellants’ trade mark which strikes the
eye & fixes itself in the recollection, & the only answer to

the question is that it is the Eagle which so strikes the eye
& fixes itself in the recollection…………”

The above decision was upheld by the Hon’ble Supreme Court in the case
of National Sewing Thread Co. Ltd., Chidambaram v/s James

Chadwick & Bros reported in AIR 1953 SC 357 wherein it was
reiterated that the Court has to consider the question from the view point
of an average man of ordinary intelligence. In Paragraph 22 of its
decision the Hon’ble Apex Court observed :-

“(22) The principles of law applicable to such cases
are well-settled. The burden of proving that the trade mark
which a person seeks to register is not likely to deceive or
to cause confusion is upon the applicant. It is for him to
satisfy the Registrar that his trade mark does not fall within
the prohibition of S. 8 and therefore it should be registered.

Moreover in deciding whether a particular trade mark is
likely to deceive or cause confusion that duty is not
discharged by arriving at the result by merely comparing it
with the trade mark which is already registered and whose

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

22

proprietor is offering opposition to the registration of the
mark. The real question to decide in such cases is to see

as to how a purchaser, who must be looked upon as an
average man of ordinary intelligence, would react to a
particular trade mark, what association he would form by

looking at the trade mark, and in what respect he would
connect the trade mark with the goods which he would be
purchasing.”

27. The Hon’ble Supreme Court in its decision in Amritdhara
Pharmacy V/s. Satya Deo Gupta reported in AIR 1963 SC449 at 453
paragraph 8 while considering the marks Amritdhara and Lakshmandhara

held that no microscopic examination is permitted nor any question arises

of considering the etymological meaning of the word marks. The court
observed in Paragraph 8 of its decision as follows :-

“(8)…………………An unwary purchaser of average
intelligence and imperfect recollection would not, as the
High Court supposed, split the name into its component
parts and consider the etymological meaning thereof or

even consider the meaning of the composite words as
‘current of nectar’ or ‘current of Lakshman’. He would go

more by the overall structural and phonetic similarity and
the nature of the medicine he has previously purchased, or
has been told about, or about which has otherwise learnt
and which he wants to purchase. Where the trade relates

to goods largely sold to illiterate or badly educated persons,
it is no answer to say that a person educated in the Hindi
language would go by the etymological or ideological
meaning and see the difference between ‘current of nectar’
and current of Lakshman’. ‘Current of Lakshman’ in a
literate sense has no meaning; to give it meaning one must

further make the inference that the ‘current or stream’ is as
pure and strong as Lakshman of the Ramayana. An
ordinary Indian villager or townsman will perhaps know
Lakshman, the story of the Ramayana being familiar to
him, but we doubt if he would etymologise to the extent of
seeing the so-called ideological difference between
‘Amritdhara’ and ‘Lakshmandhara’ He would go more by
the similarity of the two names in the context of the widely
known medicinal preparation which he wants for his
ailments.”

28. The defendants have contended that the plaintiffs registered trade

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

23

mark “Ultra Tech Cement The Engineers Choice” consists of 6 words and
the impugned mark “Ultra Tuff Cement” contains only 3 words. Both the

marks are therefore different and cannot be said to be deceptively similar.

In my view, such a contention on the part of the defendant is baseless and
untenable. The court is not required to conduct a microscopic
examination of the two marks. As held in the aforesaid decisions the
words other than the one which forms the essential feature are to be

ignored. The essential feature of the two marks are the words Ultra Tech
and Ultra Tuff. It is only these words which form the essential features of
the two marks, which are to be compared, and I am prima facie satisfied

that the same are phonetically, visually and structurally similar. From the

advertisement expenses and sales figures produced by the plaintiffs and
set out herein above the plaintiff has prima facie established the
reputation of its mark and the defendants contention that the two bags are

different and therefore there is no question of passing off is also
unsustainable. Considering the nature of the goods and class of
purchasers there certainly is likelihood of deception and confusion and

also there is likelihood of association. As submitted by the Plaintiff, the

Plaintiff’s registered trade mark having being fixed in the mind of the
purchaser, it is bound to be recalled by an unwary purchaser when he
sees the impugned mark particularly in respect of identical goods . The

plaintiff is correct in its submission that the purchaser is bound to be put in
the state of wonderment if totally not confused or deceived.

29. The Defendants have next relied on Section 17 of the Trade &

Marks Act, 1999 in support of their contention that the registration granted
to the plaintiff does not confer any exclusive right in the matter “ULTRA”
and “ULTRATECH” which form only a part of the whole of the plaintiff’s
registered trade mark. Section 17 of the Act is for the sake of
convenience reproduced here under :-

“17. (1) When a trade mark consists of several matters,
its registration shall confer on the proprietor exclusive

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

24

right to the use of the trademark taken as a whole.

(2) Notwithstanding anything contained in sub-section

(1), when a trade mark –

(a) contains any part –

(i)which is not the subject of a separate

application by the proprietor for registration as a trade
mark;

or

(ii)which is not separately registered by the

proprietor as a trade mark; or

(b) contains any matter which is common to the trade or

is otherwise of a non-distinctive character;

The registration thereof shall not confer any exclusive

right in the matter forming only a part of the whole of the

trade mark so registered.”

From the language used in Section 17 it is clear that when a trade mark

consists of several marks the registration confers upon the proprietor
exclusive rights to the use of trade mark taken as a whole. As held in the
aforestated decisions while comparing the marks, the Court has to
consider and compare the essential features of both the marks. If the

essential features are similar, then confusion and deception can be said to
arise. As submitted by the plaintiff, all that Section 17 lays down is that
the registration of a trade mark shall not confer any exclusive rights in the
matter forming only a part of the whole of trade mark so registered unless
the part is the subject matter of a separate application for registration or is
separately registered or is distinctive. The provisions of Section 17
contained in Sub Section 2(a)(i) and 2(a) (ii) and Sub Section (b) show
that the three things mentioned therein are disjunctive and not cumulative.

::: Downloaded on – 09/06/2013 17:24:38 :::

This Order is modified/corrected by Speaking to Minutes Order

25

In the present case the word ULTRATECH is distinctive. As submitted by
the plaintiff the fact that the plaintiff’s mark is registered without any

disclaimers or limitations itself shows that the word ULTRATECH is a

distinctive mark and the plaintiff have satisfied the criteria laid down in
Sections 9 and 11 of the Trade & Marks Act, 1999. Therefore in the
present case though the word ULTRATECH is not separately registered
nor is a subject of a separate application, the same being distinctive shall

not be hit by Section 17 (2) as submitted by the defendants. Both the Ld.
Advocates have relied on various paragraphs of the decision of the
Calcutta High Court in the case of Three-N Products Private Ltd., V/s.

Emami Ltd., GA Nos. 2951 and 3976 of 2007 and CS No.204 of 2007,

Paragraph 35 of the said decision is relevant and is reproduced
hereunder:

“35. The words ‘the registration thereof shall not confer
any exclusive right” towards the end of Section 17(2) have
to be understood in the context. The import of such words is
that the registration of the composite mark will not ipso facto

confer any exclusive right as to the parts of the composite
mark. But if the owner can establish exclusivity aliunde, the

owner can assert the exclusivity. The registered owner is
entitled to protection of its goodwill in such prominent
feature as in an action for passing off unless the registered
owner seeks to rely on Section 17(2)(b) of the Act in respect
of a distinctive matter not common to the trade.”

In view thereof, the defendants contentions/arguments with regard to
reliance on Section 17 of the Trade Marks Act, 1999 is misplaced.

30. The defendants have contended that the word ULTRA is common
to the trade and therefore there is no likelihood of deception or confusion.
This contention has been considered by the Hon’ble Supreme Court in the
Case of Corn Products Refining Co. V/s. Shangrila Food Products
Ltd. AIR 1960 SC142 and has held/observed in Paragraph 15 as
follows :-

“(15) The series of marks containing the common

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

26

element or elements therefore only assist the applicant
when these marks are in extensive use in the market. The

onus of proving such user is of course on the applicant,
who wants to rely on those marks. Now in the present
case the applicant, the respondent before us, led no

evidence as to the user of marks with the common
element. What had happened was that the Deputy
Registrar looked into his register and found there a large
number of marks which had either ‘Gluco’ or ‘Vita’ as prefix
or suffix in it. Now of course the presence of a mark in the

register does not prove its user at all. It is possible that the
mark may have been registered but not used. It is not
permissible to draw any inference as to their user of the
presence of the marks on the register. If any authority on
this question is considered necessary, reference may be

made to Kerly p. 507 &Willesden Varnish Co. Ltd. v. Young
& Marten Ltd., (1922) 39 RPC 285 at p.289. It also

appears that the appellant itself stated in one of the
affidavits used in its behalf that there were biscuits in the
market bearing the marks ‘Glucose Biscuits’ and Glucoa

Lactine biscuits’. But these marks do not help the
respondent in the present case. They are ordinary
dictionary words in which no one has any right. They are
really not marks with a common element or elements. We,
therefore, think that the learned appellate Judges were in

error in deciding in favour of the respondent basing
themselves on the series marks, having ‘Gluco’ or ‘Vita’ as

a prefix or a suffix.”

Following the judgment in the decision of Corn Products Refining Co.
(Supra) a Learned Single Judge of this court in the decision of Pidilite

Industries Ltd. V/s. SM Associates reported in 2004 (28) PTC 193, has
in Paragraph 58 observed as follows :-

“(58). …………………….. The judgment in Corn

Products requires the Defendant to prove that the marks
must be not merely in use but in “extensive use”. Thus,
even in interim proceedings, it is not sufficient merely for
the Defendant to show prima-facie that there is some user
of the marks. There must be prima facie evidence to show
extensive use. At the final hearing of the suit the level of
proof required is higher – the matter requiring to be proved
viz. ‘extensive or substantial use’ remaining the same.

For instance, in a given case, a Defendant may well
establish conclusively in interlocutory proceedings that
there was actual use of the marks in the market. He would

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

27

thus have fulfilled the first requirement viz. actual use. He
may however candidly admit that the extent of use is

minimal. The Defendant could not in such circumstances
resist an injunction on the series arguments contending
that at the interim stage the extent of use is not material.”

Similar view was taken in M/s. D. R. Cosmetics Pvt. Ltd. V/s. J. R.
Industries reported in AIR 2008 Bom.122 at 128, wherein this Court in

Paragraph 21 of its decision observed/held as follows :-

“21. The other contention of the Defendant is that there
are other products in which a similar device has been used

as part of a label mark. While dealing with this submission,
the Plaintiffs have stated in their rejoinder that this plea of

the Defendant is bad and no evidence has been adduced
to support that there are actual sales of such products in
the market. There is prima facie merit in the contention of
the Plaintiffs that merely annexing some labels is not

enough. In the absence of cogent proof of the actual
conduct of business involving such label mark in the
market. The Plaintiff have also submitted that it is not
possible to monitor all such competing products when such
sales are small and in far flung areas of the country. The

existence of more than one imitation cannot justify what is
wrong.”

Thus, mere presence of a mark in a Register does not prove its user. The
person relying on such marks having common elements is required to

establish extensive user. The Defendants have failed to prove extensive
user of the mark containing the word “ULTRA”. In view thereof the
defendants contention that the word ULTRA is common to the trade and
therefore there is no likelihood of deception or confusion is also not

sustainable.

31. The defendants have further contended that the Plaintiff’s mark
containing the word ULTRATECH is descriptive or common to the trade.
However, the defendants have themselves applied for registration of the
impugned mark containing the word ULTRATUFF. The Delhi High Court
in its decision in the case of Automatic Electric Limited V/s. R. K.
Dhawan reported in 1999 PTC 81, has observed in paragraph 16 as

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

28

follows :-

“16. The defendants got their trade mark “DIMMER DOT”
registered in Australia. The fact that the defendant itself

has sought to claim trade proprietary right and monopoly in
“DIMMER DOT”, it does not lie in their mouth to say that
the word “DIMMER” is a generic expression. User of the
word “DIMMER” by others cannot be a defence available to
the defendants, if it could be shown that the same is being

used in violation of the statutory right of the
plaintiff………….”

The above decision was approved by the Division Bench of the Delhi High

Court in the case of Indian Hotels Co. Ltd. V/s. Jiva Institute of Vedic

Science & Culture reported in MIPR 2008 (3) 0082 at 0103. Paragraph
40 of the said decision is reproduced hereunder :-

“40. It was next argued by Mr. Rohtagi that the word
“JIVA” is a descriptive word which cannot be protected as a
trade mark by a Civil Court. We do not think so, the
Appellant has itself applied for registration of the Jiva as a

trade mark and cannot, therefore, argue that the mark is
descriptive. In Automatic Electric Limited v. R.K.

Dhawan and Anr. 1999 PTC (91) 81 this Court has in
similar circumstances repelled the contention and held,
that since the Defendant had itself sought to claim a
proprietary right and monopoly in “DIMMER DOT”, the
disputed trade mark it did not lie in its mouth to say that the

said mark was a generic expression. The Court observed:

16. The Defendants got their trade mark “DIMMER
DOT” registered in Australia. The fact that the Defendant
itself has sought to claim trade proprietary right and
monopoly in “DIMMER DOT” is a generic expression.”

Thus defendants who have admittedly applied for registration of the
impugned mark containing the word “ULTRATUFF” are therefore
estopped from contending that the plaintiff’s mark containing the word
ULTRATECH is descriptive or common to the trade and therefore cannot
be registered.

32. The Defendants’ contention that the Plaintiffs have copied
somebody else’s mark is also not sustainable. As submitted by the

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

29

plaintiff, firstly, the Plaintiff is the registered proprietor of the trade mark.
As held by this Court in the case of Podar Tyres Vs. Bedrock Sales

Corporation Ltd reported in AIR 1993 Bom. Page 237 paragraph 41

the validity of registration cannot be raised at this stage. Secondly, even if
the mark ULTRATECH is registered in the name of Rajiv Gupta, the same
is in respect of Plywood, Block boards, Flush Doors, which goods are
different from the goods for which the Plaintiff’s mark is registered.

Thirdly, the registration of the mark in the name of Rajiv Gupta cannot be
a defense to the Plaintiff’s action both for infringement and passing off
against the Defendants. The effect of infringement against Rajiv Gupta is

that the Plaintiff cannot complain of infringement against Rajiv Gupta in

view of the provision of Section 30(e) of the Act. The registered proprietor
has a right to prevent any other person from using a similar mark.

33. The defendants have submitted that the plaintiff has filed the suit
one year after the first notice was served on the defendant and is
therefore not entitled to any relief on the ground of delay. The defendants

are certainly the subsequent adopter of the impugned mark. The

defendants were therefore aware of the plaintiff’s mark and adopted the
impugned mark with full knowledge and once the impugned mark is found
to be similar, the defendants cannot rely on the user made after

knowledge of the plaintiff’s mark. It is the defendant’s case that they
adopted the mark after full enquiry. Thus the defendants adopted the
mark with full knowledge of the plaintiff’s mark and therefore cannot raise
any plea in equity. This view gains support from the decision of the

Division Bench of this Court in Bal Pharma Ltd. V/s. Centaur
Laboratories Pvt. Ltd. reported in 2002 (24) PTC 226 (BOM) (DB). The
relevant observations contained in paragraphs 9 and 11 of the said
decision are reproduced hereunder :-

“9. Then we turn to the question of delay and
acquiescence. Mr. Tulzapurkar, Learned Counsel
appearing for the Respondent cites a judgement of the
Supreme Court in Power Control Appliances and others v/s
Sumeet Machines Pvt. Ltd. 1994 2 SCC 448 wherein the

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

30

Supreme Court approvingly referred to the judgment of the
Appeal Court in England in Electrolux LD v/s Electirx and

quoted a passage therefrom in Paragraph 34 of its
judgement. Our attention was also drawn to the judgment
in Electrolux itself. Reference to the judgement in

Electrolux shows that there is no hard and fast rule that
delay per se would defeat an application for interlocutory
injunction. The judgement indicates that in a situation
where the Defendant to an action has been using the
mark, even if concurrently, even if making himself

aware of the fact as to whether the same mark is the
subject matter of registration and belongs to another
person, the first person cannot be heard to complain
for he has been using it negligently as much as he has
not taken the elementary precaution of making himself

aware by looking at the public record of the Registrar
as to whether the mark in question is the property of

another. If however, he had taken search and, knowing
full well that the mark was the property of another
person, continues to use the mark then he runs the

risk of the registered proprietor challenging his action
for infringement and merely because it is done at a
subsequent stage, he cannot be heard to complain on
the ground of delay. Further discussion in the judgement
shows that in order to deny an interlocutory injunction, the

delay must be such as to have induced the Defendant or
atleast to have lulled him into a false sense of security to

continue to use the trademark in the belief of he was the
monarch of all he surveyed. In our judgement, such are
not the circumstances here. We are not satisfied from the
records that a search was taken of the Registry by the
Appellant to assure itself that there was no other person

who owned the mark MICRODINE. Assuming that the
search was taken, and the Appellant has done it
consciously, then the Appellant has to thank itself for
having gambled by investing large amounts in a risky
venture. Either way we do not think that the defense can
succeed, at this stage atleast.”

“11. Finally, that brings us to the question of balance of
convenience. Even on balance of convenience, we are of
the view that the Learned Single Judge is right. The
damage caused to the goodwill of the proprietor of a trade
mark may be intangible and not computable in terms of
money, but has long term effect of devaluing the trade mark
itself which is the property of the registered proprietor.

Another person, who consciously and without taking the
necessary steps to assure himself of existence of such
mark, uses it and invest money therein, does not obviously
have the balance of convenience in his favour. At any rate,

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

31

at this stage at least we are satisfied that the Judgement of
the Learned Single Judge can not be faulted on the ground

of balance of convenience also………….”

34. In the decision of Poddar Tyres Limited Vs. Bedrock Sales
Corporation Limited and another (supra) the learned Single Judge of
this Court has relied on the following observations of the Division Bench
of this Court in Express Bottlers Services Pvt.Ltd. Vs. Pepsico Inc.

(Appeal No.436 of 1989 in Notice of Motion No.1920 of 1988 in Suit
No.2903 of 1986) decided on 8th February 1991 which reads thus :-

“Since, however, it was stated on behalf of the defendant
that Kurdukar, J., was in error in declining to consider

balance of convenience, we shall touch upon that aspect,
though we must make it clear that, in our view, it is only in
unusual circumstances that the balance of convenience

should play a part in a matter where the plaintiff is the
owner of a registered trade mark.” (emphasis added)

The learned Single Judge after referring to the above observations of the

Division Bench held as follows :-

“It is obvious that, in the present case there are no such
`unusual circumstances’ which would impel the Court to go
into the question of balance of convenience in the teeth of

the fact that the plaintiffs are the registered proprietors of
the trade mark.”

35. A Division Bench of this Court in Schering Corporation & Others
Vs. Kilitch Co. (Pharma) Pvt. Ltd. (1994-IPLR-1) has relied on the

observations of the learned Single Judge of the Delhi High Court in
M/s.Hindustan Pencils Pvt.Ltd. Vs. India Stationery Products Co. and
another (AIR-1990-Delhi-19) paragraph 39 of which reads thus :

“39. … … … Any infringer who uses or adopts
some one else’s mark must be aware of the consequences
which may follow. The defendants run the risk in using a
mark which belonged to some one else. It continued its
business uninterruptedly for a number of years before any

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

32

action was taken by the plaintiffs against it. Any growth
after notice is at the risk and peril of the defendant. The

defendant certainly had notice of application of the plaintiff
having been filed against it in the year 1985 for cancellation
of registration of the copyright. The defendant should have

been warned at that stage, that the plaintiff is not likely to
accept the user of its mark by the defendant. If the
defendant continued to do business by using the impugned
mark, it did so at its own peril. The continued user cannot
be set up as a defence under these circumstances.”

36. In my view, considering the facts in the present case and the
aforestated decisions there is no manner of doubt, that the contention of

the defendants that the plaintiff is not entitled to any relief on the ground
of delay is not tenable and that the balance of convenience is in favour of

the plaintiff and against the defendants.

37. There are no equities in favour of the Defendants. As the
Defendants as set out herein above have come to the Court with
fabricated documents, they are not entitled to raise any plea in equity so

as to avoid an injunction being granted. This observations gains support
from the decision of the Hon’ble Supreme Court in Gujarat Bottling V/s.

Hindustan Coca Cola reported in AIR 1995 SC, paragraph 50 reads
thus:-

“50. In this context, it would be relevant to mention that in
the instant case GBCL had approached the High Court for
the injunction order, granted earlier, to be vacated. Under
order 39 of the Code of Civil Procedure, jurisdiction of the
Court to interfere with an order o interlocutory or temporary

injunction is purely equitable and, therefore, the Court, on
being approached, will, apart from other considerations,
also look to the conduct of the party invoking the
jurisdiction of the Court, and may refuse to interfere unless
his conduct was free from blame. Since the relief is wholly
equitable in nature, the party invoking the jurisdiction of the
court has to show that he himself was not at fault and that
he himself was not responsible for bringing about the state
of things complained of and that he was not unfair or
inequitable in his dealings with the party against whom he
was seeking relief. His conduct should be fair and honest.

These considerations will arise not only in respect of the

::: Downloaded on – 09/06/2013 17:24:38 :::
This Order is modified/corrected by Speaking to Minutes Order

33

person who seeks an order of injunction under order 39
Rule 2 of the Code of Civil Procedure, but also in respect of

the party approaching the Court for vacating the ad-interim
or temporary injunction order already granted in the
pending suit or proceedings.”

38. In the above circumstances, the Notice of Motion is allowed in
terms of prayer clauses (a) and (b). The defendants shall pay costs of the

Notice of Motion to the plaintiff.

39. The learned advocate appearing for defendants prays for stay of
the operation of this order. At his request, the effect and operation of this

order is stayed for a period of four weeks from today.

(S.J.KATHAWALLA, J.)

::: Downloaded on – 09/06/2013 17:24:38 :::