Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Madras High Court

M/S Cmcs Collaboration vs Crunchtech Solution on 6 September, 2021

Author: G.Jayachandran

Bench: G.Jayachandran

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 06.09.2021

                                                      CORAM


                            THE HONOURABLE DR. JUSTICE G.JAYACHANDRAN

                                              C.S. No.278 of 2018
                                                      and
                                           O.A.Nos. 424 to 427 of 2018,
                                           A.Nos. 3785 & 3786 of 2018



                      1. M/s CMCs Collaboration
                        Management and Control
                        Solutions India Private Limited

                      2. CMCs Collaboration
                        Management and Control
                        Solutions FZ-LLC UAE.
                                                                                  .... Plaintiff

                                                          Vs
                      1.CrunchTech Solution
                        Private Limited.

                      2.Mr. Sued Hassan.

                      3.Mr. Arun Kumar.

                      4.Saleem Raza

                      5.Sipthain Raza
                                                                                 ...Defendants

                      Prayer: Plaint under order IV Rule I of the OS Rules read with VII Rule
http://www.judis.nic.in
                      1/4
                      1 of the Code of Civil Procedure, 1908 read with Section 61 and 62 of the
                      Copyrights Act, 1957, praying for the following:

                      a. Declaration declaring that the Plaintiffs are the owners of the copyright
                         in the computer database set out in Schedule A,B and C in the Plaint.

                      b. Permanent injunction restraining the Defendants by themselves, their
                      directors, partners, men, servants, agents, associates, officers,
                      representatives, franchisees, licensees and/or all other persons acting on
                      their behalf from in any manner infringing and/or enabling others to
                      infringe the Plaintiffs copyright in the computer database the details a
                      copy of which is set out in Schedule A B and C, and in each of the
                      documents individually, specifically by reproducing, issuing copies of,
                      communicating to the public, selling or public, selling or offering for sale,
                      adaption, or infringing by any other means whatsoever, the Plaintiffs
                      copyrighted work;

                      c. Permanent injunction restraining the Defendants by themselves, their
                      directors, partners, men, servants, agents, associates, officers,
                      representatives, franchisees, licensees and/or all other persons acting on
                      their behalf from in any manner utilizing and/or enabling others to utilize
                      the Plaintiffs confidential information set out in Schedule A, B and C to
                      this Plaint;

                      d. Mandatory injunction for rendition of accounts of profits in favour of
                      the Plaintiff and against the Defendants to ascertain the profits made by
                      the Defendants on account of infringement of the Plaintiffs copyrighted
                      work, and a infringement of the Plaintiffs copyrighted work and a decree
                      be passed against the Defendants in the sum of the amount so
                      ascertained; decree be passed against the Defendants in the sum of the
                      amount so ascertained;

                      e. Grant a permanent injunction restraining the Defendants their agents,
                      servants, contractors or anybody claiming under them from directly or
                      indirectly soliciting the customers of the Plaintiff as contained in Schedule
                      A.




http://www.judis.nic.in
                      2/4
                      f. Grant a permanent injunction restraining Defendants 1 to 5 from taking
                      or continuing employment with competitors of the Plaintiff so as to take
                      advantage of the stolen Confidential Information of the Plaintiff including
                      trade secret, technology, strategic, financial know how, business secrets
                      including business plans, pricing details/structure, and customer lists, as
                      contained Schedule A B and C.

                      g. Grant a mandatory injunction directing the Defendants jointly and
                      severally to return/ submit to Plaintiff all computers, tablets, storage
                      media or any other devices which may have contained the Plaintiffs
                      Confidential Information including trade secrets technology, strategic,
                      financial know how, business secrets including business plans, pricing
                      details/structure, and customer lists including all copies of the Plaintiffs
                      Confidential Information including trade secrets, technology, strategic,
                      financial know how, business secrets including business plans, pricing
                      details/structure, and customer lists in whatever form it exists or is stored.

                      h. Grant a mandatory injunction directing the Defendants jointly and
                      severally to disclose to the Plaintiff where and to whom any copies of the
                      Plaintiffs Confidential Information including trade secrets, technology,
                      strategic, financial know how, business secrets including business plans,
                      pricing details/structure and customer lists.

                      i. Award damages in favour of the Plaintiff to the tune of Rs.20,00,000/-
                      (Rupees twenty lakhs only) along with a future interest of 18% per
                      annum from the date of suit till the actual payment thereof for willful
                      infringement of the Plaintiffs copyrighted works;

                      j. Direct the Defendants to jointly pay a sum of Rs.50,00,000/- (Rupees
                      fifty lakhs only) as restitution for unjust enrichment due to the illegal and
                      unlawful activities of the Defendants and for breach of trust of the 1 st
                      Plaintiff along with a future interest of 18% per annum from the plaint till
                      the actual payment thereof.

                      k. Award costs in favour of the Plaintiffs and against the Defendants;


                                                                   DR.G.JAYACHANDRAN,J.
                                                                                 Vri/Dsn
http://www.judis.nic.in
                      3/4
                                         For Plaintiff       : MR.Anirudh Krishnan
                                         For Defendant's     : Mr.V. Athhikesavan
                                                               for D1,3,4 & 5
                                         For Defendant       : M/S. Mcgan Law Firm
                                                               for D2



                                                 JUDGMENT

Learned counsel for the plaintiff reports that the plaintiff has instructed to withdraw the suit. Recording the same suit dismissed as withdrawn. No order as to costs. The connected applications are closed.

06.09.2021 Vri/Dsn C.S.No. 278 of 2018 http://www.judis.nic.in 4/4