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 0, Cited by 0]

Madras High Court

Kishore Prabhudas Hemdev vs S.D.Gunasekaran on 16 March, 2022

Author: V.Bhavani Subbaroyan

Bench: V.Bhavani Subbaroyan

                                                                                       C.S.No.46 of 1996

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        Dated : 16.03.2022

                                                            CORAM

                                   THE HON'BLE MRS.JUSTICE V.BHAVANI SUBBAROYAN

                                             C.S.[Commercial Div] No.46 of 1996


                     Kishore Prabhudas Hemdev
                     Madras – 105                                                        ... Plaintiff
                                                              Vs.

                     1. S.D.Gunasekaran
                     2. Vijaya Productions Pvt., Ltd.,
                        Madras – 26
                     3. Sun T.V. Owned by Sumangali
                        Publications, Madras – 18
                     4. The Station Director,
                        Doordharshan Kendra, Madras – 5
                     5. The Director General,
                        Dhoordharshan
                        Mandi House, Copernicus Margh
                        New Delhi – 110 001                                            ...Defendants


                                  Civil Suit filed under Section 55 & 62 of the Copy Rights Act, 1957

                     and under VII Rule 1 of the Civil Procedure Code 1908 and under Order IV

                     Rule 1 of the Original Side Rules High Court, Madras (i) For declaration

                     that the plaintiff is the absolute owner of the negative rights of the picture,

                     Sumangali, 35 mm, Tamil Colour, starring Shivaji Ganesan and Others

                     directed by Yoganand, for a period of 99 years, from 07.07.1994 for all


                     1/4


https://www.mhc.tn.gov.in/judis
                                                                                        C.S.No.46 of 1996

                     territories in all dimensions throughout the world, including all future

                     advance technologies except Indian Video Rights and India T.V.Rights

                     (ii) For Permanent Injunction restraining the defendants, their men, agents,

                     servants or any body on their behalf or representing them, from interfering

                     with the plaintiff's rights exploitation of the 35 MM rights in all territories and

                     on all other dimensions throughout the world including all future advanced

                     technologies except Indian Video Rights and Indian T.V.Rights in respect

                     of the picture Sumangali, 35 MM colour starring Shivaji Ganesan and

                     others and directed by Yogan and (iii) for costs of the suit;

                                                For Plaintiff      : No appearance

                                                For Defendants     : Mr.Mohammed Yosub – D3
                                                                     Mr.P.L.Narayanan for D2
                                                                     D4, D5 and D6 - No appearance
                                                                     D1 – Dismissed for non-
                                                                     prosecution by learned Master
                                                                     on 19.02.1998.


                                                         JUDGMENT

On an earlier occasion, viz., 02.03.2022, the present suit was listed under the caption 'To Determine the Jurisdiction' Thereafter, the Jurisdiction was determined on the same day and learned counsel for the plaintiff reports 'no instructions' and sought time to get instructions, hence the matter was adjourned to 10.03.2022.

2/4

https://www.mhc.tn.gov.in/judis C.S.No.46 of 1996

2. On 10.03.2022, there was no representation on the side of the plaintiff, hence the matter was directed to be listed on 15.03.2022 under the caption 'for dismissal'. On 15.03.2022, also, there was no representation for the plaintiff, hence this Court directed the Registry to print the name of the plaintiff in the cause list and directed to list the matter on 16.03.2022 under the same caption, viz., 'for dismissal'.

3. Today, viz., 16.03.2022, though the name of the plaintiff was printed in the cause list and the name of the plaintiff was called out thrice, there is no representation for the plaintiff, hence, the present suit is dismissed as non-prosecution. No costs.

16.03.2022 Index : Yes/No Internet : Yes/No Speaking /Non-Speaking order ssd 3/4 https://www.mhc.tn.gov.in/judis C.S.No.46 of 1996 V.BHAVANI SUBBAROYAN, J., ssd C.S.[Comm.Div] No.46 of 1996 16.03.2022 4/4 https://www.mhc.tn.gov.in/judis