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 1, Cited by 0]

Bombay High Court

Lodha Developers Limited vs Krishnaraj Rao And 2 Ors on 5 February, 2019

Author: S.C. Gupte

Bench: S.C.Gupte

sat                                   1/5                            nmsl 243-2019.doc

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

                    NOTICE OF MOTION (L) NO.243 OF 2019
                                     AND
                    NOTICE OF MOTION (L) NO.152 OF 2019
                                     AND
                    NOTICE OF MOTION (L) NO.180 OF 2019
                                     AND
                    NOTICE OF MOTION (L) NO.227 OF 2019
                                     AND
                    NOTICE OF MOTION (L) NO.228 OF 2019
                                      IN
                           SUIT (L) NO.70 OF 2019

Lodha Developers Limited                      ...Applicant/Plaintiff
      vs
Krishnaraj Rao & Ors.                         ...Defendants

Mr. Sharan Jagtiani, Mr.Anirudh Hariani, Mr. Ameet Hariani, Mr.
Nooruddin Dhilla and Mr. Zaid Wahidi i/b. Hariani and Co. for the
Plaintiff/Applicant.
Mr. Krishnaraj Rao, Defendant No.1 present in person.
Mr. Zal Andhyarujina a/w. Mr. Jarin M. Doshi i/b. Malvi Ranchoddas and
Co. for Defendant Nos. 2 and 3.

                                       CORAM : S.C.GUPTE, J.
                                       DATE     : 5 FEBRUARY 2019
P.C. :

Heard learned Counsel for the Plaintiff and Defendant Nos.2 and 3, and Defendant No.1 in person.

2 By an order dated 29 January 2019, this court granted ad- interim reliefs concerning some publications made by Defendant No.1, some of which, according to the Plaintiff, were in breach of an injunction order passed by this court earlier and whilst the others were scandalous ::: Uploaded on - 06/02/2019 ::: Downloaded on - 07/02/2019 23:11:43 ::: sat 2/5 nmsl 243-2019.doc and had the effect of lowering the dignity of the court. The Plaintiff makes this present application seeking further ad-interim reliefs. The reliefs concern certain other publications, which according to the Plaintiff, were referred to in the notice of motion and the affidavit originally filed in support of the motion and also were meant to be made part of the ad- interim order passed by this court on 29 January 2019.

3 After the matter has been heard at some length, learned Counsel for the Plaintiff does not press his ad-interim application as of now. Learned Counsel, however, submits that he would be urging the averments made in the additional affidavit filed today and relying upon the material handed over to the court today concerning those averments, at the hearing of the notice of motion and on that basis, seek even appropriate reliefs against the Defendants under Order 39 Rules (2-A) and (11) of the Code of Civil Procedure. Accordingly, the additional affidavit tendered as well as documents produced today shall be considered at the hearing of the notice of motion scheduled to come up on 14 February 2019.

4 In the meantime, considering, however, that Exhibits 'D' and 'J', originally proposed as attachments to the affidavit in support of the notice of motion were not physically annexed to the affidavit as a result of an oversight, the Plaintiff is permitted to amend its affidavit in support of the notice of motion and annex Exhibits 'D' and 'J'.

5 As far as Exhibit 'J' sought to be added to the exhibits in the notice of motion is concerned, Defendant No.1 agrees that the following sentence in the video, namely, "It only needs a big fat counsel, senior ::: Uploaded on - 06/02/2019 ::: Downloaded on - 07/02/2019 23:11:43 ::: sat 3/5 nmsl 243-2019.doc counsel, and it needs a judge who, well, shall we say is much less than judicious, that's what it takes," shall be deleted from the video circulated on his channel on YouTube.

6 Learned Counsel for the Plaintiff submits that for effective communication and implementation of the order passed by this court on 29 January 2019, the URL's of the videos, which have to be removed by YouTube LLC, may be indicated in the order. It is made clear that the following videos, transcripts whereof are produced as 'X', 'X-1', and 'X-2' or annexed as Exhibits 'C', and 'E' to 'I' and Exhibits 'K' to 'Q' as shown in the final list of videos, which have to be deleted in pursuance of the orders dated 23 January 2019 and 29 January 2019, shall be deleted by YouTube LLC.

VIDEOS COVERED BY THE ORDER DATED 23 JANUARY 2019 Date Title URL Transcript 21 January 2019 Aaj court mein https://youtu.be/hDgknS X hamaare laude lag RkX-c gaye... And that's why we need audio-video recording in courts 21 January 2019 Lodha NCP: A close https://youtu.be/MopLge X-1 look at dry walls & QIJjg electricals, and how they are fitted together 22 January 2019 Tomorrow, I shall go https://youtu.be/kpJ0lsQ X-2 on indefinite fast for Ygmo Audio-Video Recording of court proceedings VIDEOS COVERED BY THE ORDER DATED 29 JANUARY 2019 ::: Uploaded on - 06/02/2019 ::: Downloaded on - 07/02/2019 23:11:43 ::: sat 4/5 nmsl 243-2019.doc I. VIDEOS IN BREACH OF THE ORDER DATED 21 JANUARY 2019 (PARAGRAPH 8) Date Title URL Transcrip t 23 January Day 2 of fasting https://youtu.be/vrKhKa27 Exhibit 2019 homeless wK0 "C"

      25 January            Refuge areas of            https://youtu.be/86z1ROcT           Exhibit
         2019               Lodha NCP - No                        M7c                        "E"
                         rescue is possible, no
                         safety from smoke &
                                  fire

      26 January           Start of Day 4:             https://youtu.be/kUdmsFc5            Exhibit
         2019             Fasting Homeless                         0-4                        "F"
                         movement is rocking
                                  �

      26 January              Lodha apne               https://youtu.be/JBcGnUeX            Exhibit
         2019            customers ko asli flat                    px4                       "G"
                         NAHIN dekhne deta
                                 hai

      26 January              Lodha NCP: Aise            https://youtu.be/sav-              Exhibit
         2019                open spaces aapke                 4pYET5Y                       "H"
                             bhi honey chahiye

      26 January          How Banks are part           https://youtu.be/2xI6Ha5-          Exhibit
         2019               of Lodha scam                         6dw                      "H-1"
      26 January            Lodha Imperia              https://youtu.be/Luh3rklxT        Exhibit "I"
         2019            Bhandup 2.5BHK has                        _4
                          good architecture &
                             build quality


                       II.      SCANDALOUS VIDEOS (PARAGRAPH 10)
      Date                         Title                     URL                        Transcript
 23 January 2019                Litigants        https://youtu.be/VlIV_0uUhs            Exhibit "K"
                                 beware!
                                WhatsApp
                               opinions on
                             proceedings are
                             a heinous crime




        ::: Uploaded on - 06/02/2019                            ::: Downloaded on - 07/02/2019 23:11:43 :::
 sat                                          5/5                          nmsl 243-2019.doc

       Date                    Title                    URL                      Transcript
                          -- Bombay HC

 23 January 2019           Bombay HC:        https://youtu.be/BA3nPtrcqp         Exhibit "L"
                          Defendant has                    o
                          no right to air
                           opinions on
                            Whatsapp

 24 January 2019           Hindi - Why I     https://youtu.be/9lJuxxVlUA         Exhibit "M"
                             am doing                      4
                            Homeless
                              Fasting

 24 January 2019            Please make      https://youtu.be/DHFb8E85Z          Exhibit "N"
                           videos about                   y4
                               Judge's
                          temperamental
                             behaviour

 25 January 2019         Hindi - I would     https://youtu.be/ZAO6funVx          Exhibit "O"
                          love to spend                   hY
                         26th Jan in Jail.
                             So I am
                           committing
                         contempt again

 25 January 2019            Hindi - 3.2K     https://youtu.be/5sDSWZmP           Exhibit "P"
                           donations ke                  kIM
                         liye dhanyavaad

 27 January 2019            Focus on         https://youtu.be/BqDsUCoKi          Exhibit "Q"
                          AUDIOVIDEO                      LA
                         RECORDING of
                         case, not Lodha



                                                          (S.C. GUPTE, J.)




      ::: Uploaded on - 06/02/2019                       ::: Downloaded on - 07/02/2019 23:11:43 :::