Delhi High Court
Microsoft Corporation & Anr. vs Hitendra Idnani & Anr. on 10 March, 2014
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 10th March, 2014.
+ CS(OS) 2403/2008
MICROSOFT CORPORATION & ANR. ..... Plaintiffs
Through: Ms. Jaya Negi, Adv.
Versus
HITENDRA IDNANI & ANR. ..... Defendants
Through: None.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. The plaintiffs have instituted the present suit for an order of
permanent injunction restraining the defendants from violating the
plaintiffs' copyright by way of unauthorized hard-disk loading of the
plaintiffs' software on the branded computers sold by them to their
customers, and for ancillary reliefs of delivery-up, rendition of accounts and
damages, pleading:
(I) that the plaintiff no. 1 Microsoft Corporation is a company
organized and existing under the laws of the State of Washington,
USA and engaged in manufacturing and licensing a range of software
products, whereas plaintiff no. 2 Microsoft Corporation India Pvt.
CS(OS) No.2403/2008 Page 1 of 7
Ltd. is its wholly owned marketing subsidiary having its office in
Nehru Place, New Delhi;
(II) that the popular software products developed and marketed by
the plaintiffs such as MICROSOFT WINDOWS and MICROSOFT
OFFICE are 'computer programs' within the meaning of Section
2(ffc) of the Copyright Act, 1957 and included in the definition of
'literary works' as per Section 2(o) of the Act and the plaintiffs being
the owner of the copyright in the aforesaid literary works are entitled
to all the exclusive rights flowing from such ownership enumerated
under Section 14 of the Copyright Act;
(III) that the plaintiffs' computer programs are 'works' that have
been first published and registered in the USA, and as such also enjoy
protection in India by virtue of Section 40 of the Copyright Act read
with the International Copyright Order, 1999;
(IV) that the plaintiffs in the month of November 2008 learnt that
the defendant no. 1 Mr. Hitendra Idnani, in his capacity as proprietor
of defendant no. 2 M/s Laptech Solutions Pvt. Ltd. - a business entity
engaged in marketing and selling of computer hardware (including
computer accessories and peripherals) and having its offices/shops in
CS(OS) No.2403/2008 Page 2 of 7
Pune - was infringing the plaintiffs' copyrights and other intellectual
property rights by unauthorized hard-disk loading of the plaintiffs'
software on the branded computers sold by him to his customers;
(V) that accordingly the plaintiffs deployed an independent
investigator to purchase one of such computers being sold by the
defendants and which confirmed that the defendants were offering
their customers pre-loaded software of the plaintiffs without charging
any additional costs;
(VI) that the computer purchased by the independent investigator
from the defendants was also inspected by the plaintiffs' technical
expert and which revealed that software programs of the plaintiffs'
being MICROSOFT WINDOWS XP (Professional Version 2002)
and MICROSOFT OFFICE (2007), were present on the computer
without any authorization from the plaintiffs; and,
(VII) that since the software programs supplied by the defendants
were not accompanied by the Certificate of Authenticity Label,
Holographic CD and the User Manual which are supplied by the
plaintiffs along with their software, it was evident that the software
CS(OS) No.2403/2008 Page 3 of 7
programs pre-loaded by the defendants on the hard-disk of the
computer sold to the independent investigator were pirated versions.
2. This Court issued summons in the suit to the defendants on
19.11.2008 and vide order of the same date granted an ex-parte ad-interim
injunction in favor of the plaintiffs. Though a Local Commissioner was also
appointed by this Court at the request of the plaintiffs to inspect one of the
premises of the defendants, however no report of the Local Commissioner is
found on record. Since none appeared on behalf of the defendants despite
due service, they were ordered to be proceeded ex-parte vide order dated
04.05.2009 and the interim order dated 19.11.2008 was made absolute.
Upon the plaintiffs, tendering their ex-parte evidence, the suit was listed for
ex-parte hearing on 22.11.2013, when this Court stressed the need for the
plaintiffs to also examine the independent investigator and the technical
expert, upon whose reports the plaintiffs have predicated their case for
infringement of copyright, and adjourned the matter for today to enable the
plaintiffs to produce the said witnesses. Though the counsel for the plaintiffs
has circulated an adjournment slip for today, but considering that the ex-
parte matter has been languishing for more than five years now and that
locating and examining the independent investigator and the technical
CS(OS) No.2403/2008 Page 4 of 7
expert would consume further substantial time, I have nevertheless perused
the record to ascertain whether a decree can be passed forthwith.
3. The plaintiffs, in support of their case, have examined one witness -
Mr. Achuthan Sreekumar, the Constituted Attorney of the plaintiffs, who
has tendered in evidence the Court Certified Copies of Original Copyright
Registration Certificates of the various software programs of the plaintiffs
(including MICROSOFT WINDOWS XP and MICROSOFT OFFICE).
4. The defendants, though ex-parte in the matter, are found to have filed
a written statement as well as a reply to the application of the plaintiffs for
temporary injunction under Order 39 Rule 1 & 2 of the CPC. However, a
perusal of the same reveals no substantial defense to have been raised by the
defendants to the case set up by the plaintiffs.
5. As far as the primary relief of permanent injunction is concerned, I
am of the opinion that the plaintiffs have made out a case of infringement of
their copyright and other intellectual property rights by the defendants.
Though, as pointed out vide order dated 22.11.2013, it perhaps would have
been desirable that the independent investigator and technical expert
employed by the plaintiffs were personally examined, I do not see the
omission to do so as being fatal to the case of the plaintiffs insofar as I find
CS(OS) No.2403/2008 Page 5 of 7
on the record the original duly notarized affidavits of the two and the
contents whereof alongwith supporting documents filed as annexures
thereto, in my opinion sufficiently corroborate and affirm the averments
made in the plaint in this regard. There is no reason for this Court to
disbelieve the said affidavits and a technical error, if any, in my opinion
must not prevent the Court from passing an order of permanent injunction
preventing infringement of intellectual property rights, where there is
otherwise sufficient material on record to sustain such a finding. Moreover,
by issuing such injunction, the Court is doing nothing more than enforcing
the law as the activity which the defendant is proved to be indulging in,
there can be no doubt, is illegal. I accordingly pass a decree for permanent
injunction in terms of prayer paragraph (a) of the plaint and also order
delivery-up of the infringing copies of the plaintiffs' software programs.
6. The plaintiffs have also claimed damages of Rs.20 lakhs from the
defendants on account of various factors such as illegal profits earned by the
defendant by sale of such pirated software, loss of revenue to the plaintiffs
from such unauthorized sale, as well as damage to the plaintiffs' reputation
and goodwill by such infringing activities of the defendants. This Court in
Time Incorporated Vs. Lokesh Srivastava 2005 (30) PTC 3 (Del.), while
CS(OS) No.2403/2008 Page 6 of 7
awarding punitive damages of Rs.5 lakhs in addition to compensatory
damages also of Rs.5 lakhs has held that time has come when the Courts
dealing in actions for infringement of trademarks, copyrights, patents etc.,
should not only grant compensatory damages but also award punitive
damages with a view to discourage and dishearten law breakers who indulge
in violation with impunity out of lust for money, so that they realize that in
case they are caught, they would be liable not only to reimburse the
aggrieved party but would be liable to pay punitive damages also, which
may spell financial disaster for them. In the facts and circumstances of this
case, I deem it fit to award damages to the tune Rs.5 lakhs with a right to the
plaintiffs to demand rendition of accounts from the defendant in order to
ascertain and receive the shortfall, if any, in the figure awarded above.
7. Decree Sheet be drawn up in the aforesaid terms. The plaintiffs shall
also be entitled to costs of the suit with the counsel's fees quantified at
Rs.20,000/-.
RAJIV SAHAI ENDLAW, J.
MARCH 10, 2014. aa CS(OS) No.2403/2008 Page 7 of 7