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 19, Cited by 0]

Madras High Court

Ghanshyam Hemdev vs Bharathi Raja on 31 March, 2023

                                                                                         C.S.No.97 of 2021

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                         RESERVED ON                : 10.03.2023

                                         PRONOUNCED ON              :31.03.2023

                                                         CORAM:

                                   THE HONOURABLE MR.JUSTICE S.SOUNTHAR

                                                    C.S.No.97 of 2021

                  Ghanshyam Hemdev                                                          ... Plaintiff

                                                             vs
                  Bharathi Raja                                                        ... Defendant

                  Prayer: Civil Suit is filed under Order IV Rule 1 of the Original Side Rules,

                  1956 and order VII Rule 1 of CPC r/w Section 55 and 62 of the Indian

                  Copyright Act 1957 r/w Section 2(1) (c) (xvii) first proviso to Section 7 of the

                  Commercial Courts, Commercial Division and Commercial Appellate

                  Division of High Courts Act, 2015, praying to,

                             (i) Declaring that the plaintiff is the absolute owner of all the Internet

                  and digital copyright as set out in the agreement dated 16.06.2014 and

                  Addendum agreement dated 16.06.2014 in the plaint schedule mentioned

                  cinematograph films;


                  1/26


https://www.mhc.tn.gov.in/judis
                                                                                            C.S.No.97 of 2021

                             (ii) For a permanent injunction restraining the defendants, their men,
                  agents, servants or persons acting on their behalf or claiming through them
                  from in any manner infringing or interfering with the plaintiff's Internet and
                  digital         copyright       exploitation   in   the   plaint   schedule   mentioned
                  cinematograph films;
                             (ii) costs of the suit;


                             (iii) Passing such other order or orders as this Court may deem fit in
                  the circumstances of the case.

                                              For Plaintiff      : Mr.K.Harishankar

                                              For Respondent     : Mr.R.Prabhakaran


                                                     JUDG MENT
                                     The present suit is filed by the plaintiff seeking declaration that

                  he is the absolute owner of the Internet and Digital copyrights of the plaint

                  schedule cinematograph films as set out in the agreement and the addendum

                  agreement dated 16.06.2014 and for permanent injunction restraining the

                  defendant from any manner infringing or interfering with the plaintiff's

                  Internet and digital copyright exploitation of the plaint schedule films.




                  2/26


https://www.mhc.tn.gov.in/judis
                                                                                       C.S.No.97 of 2021




                                  Plaint Averments:

                                  2.1 The plaintiff is in the business of acquiring, distributing and

                  exploiting the copyrights in cinematograph films. The defendant is a popular

                  Tamil film Producer and Director. The plaintiff entered into an agreement

                  and addendum agreement dated 16.06.2014 with the defendant and acquired

                  exclusive Internet rights including rights of exploitation of all mobile and

                  portable media devices digital copyrights in 19 cinematograph films as

                  mentioned in the schedule to the plaint.




                                  2.2. Thus, plaintiff claimed to have acquired Internet and digital

                  copyrights of the 19 films set out in the schedule to the plaint by paying

                  valuable consideration. It was also stated by the plaintiff from the date of

                  agreement, he had been exploiting the Internet rights of the film in various

                  Internet platform including Amazon OTT platform by exhibiting the

                  audio/video covered under the agreement. It was further averred by the

                  plaintiff that the defendant violating the copyright assignment agreement


                  3/26


https://www.mhc.tn.gov.in/judis
                                                                                     C.S.No.97 of 2021

                  dated 16.06.2014 made an objection with Amazon India OTT platform with

                  regard to the execution of schedule films and the same was informed to the

                  plaintiff by Amazon. The act of defendant in making objection with Amazon

                  would amount to infringement of the plaintiff's copyrights, which he acquired

                  under the agreement mentioned above.



                                  2.3.   Thereafter, the plaintiff sent an email to defendant

                  underlining the rights acquired by him under the above said agreement and

                  called upon the defendant to withdraw his objections.             However, the

                  defendant has not withdrawn the objections till date and the movies in respect

                  of which the plaintiff has got assignment of copyright have been blocked by

                  the Amazon.        In view of the objections raised by the defendant it caused

                  serious loss and damage to the plaintiff. The plaintiff also issued a cease and

                  desist notice dated 08.01.2021 to defendant calling upon him to cease and

                  desist from the activities of infringement against the plaintiff. The notice sent

                  by the plaintiff was returned with an endorsement “door locked”.               The

                  plaintiff also sent the very same notice by email on 11.01.2021 to the

                  defendant and the same was delivered. Subsequently, another notice was


                  4/26


https://www.mhc.tn.gov.in/judis
                                                                                    C.S.No.97 of 2021

                  issued by the plaintiff to the alternative address of the defendant and the same

                  had been delivered on 21.01.2021. But the defendant has not sent any reply

                  to the plaintiff. In these circumstances, the plaintiff was constrained to file

                  the above suit seeking the aforesaid relief.



                                  Averments contained in the written statement:

                                  3.1 The defendant filed a written statement and resisted the

                  claim made by the plaintiff on various grounds.         The defendant mainly

                  contended that his signature in the agreement relied on by the plaintiff was

                  obtained when he was under influence of liquor and his consent to the

                  agreement was obtained when the defendant was in a state of unsound mind

                  due to intoxication. Later, when the defendant viewed the movies streaming

                  on Internet platforms such as Amazon Prime, shocked by such exploitation,

                  issued a legal notice to Amazon, Google and other OTT platforms. It was

                  further contended by the defendant by relying on Section 19(5) of the

                  copyright act, 1957, that any assignment of copyright under the agreement

                  was valid only for a period of 5 years from the date of agreement and hence

                  even assuming copyrights were validly assigned in favour of plaintiff, by


                  5/26


https://www.mhc.tn.gov.in/judis
                                                                                            C.S.No.97 of 2021

                  virtue of operation of law it ceased to exist on 16.06.2019. The defendant

                  also contended that under the agreement relied on by the plaintiff, the

                  copyrights of 19 films were said to be assigned in favour of the plaintiff for

                  inadequate consideration without any royalty for the defendant.



                                       3.2. It was averred by the defendant, in the absence of any

                  royalty for assignment of copyrights, the same is invalid by virtue of Section

                  19(3) of copyright             Act.   It was also contended by the defendant that

                  broadcasting or performance of a literary or musical and sound recording can

                  be done only by issuing a prior notice of the intention to the broadcast the

                  work and by paying royalty to the right holder and the same had not been

                  done in the present case.



                                       4. This Court, after considering the averments in the plaint and

                  written statement and draft issues submitted by both the parties framed the

                  following issues for consideration by order dated 03.12.2021:

                                               (i)   Whether the agreement dated 16.06.2014
                                  executed by the defendant in favour of the plaintiff is valid or
                                  it is vitiated on the ground of undue influence as alleged by

                  6/26


https://www.mhc.tn.gov.in/judis
                                                                                              C.S.No.97 of 2021

                                  the defendant?;
                                               (ii) Whether the suit is not maintainable on the
                                  ground that the plaintiff did not approach the Copyright
                                  Board before instituting the suit?;


                                               (iii) Whether the agreement dated 16.06.2014
                                  suffers from inadequacy of consideration as alleged by the
                                  defendant and hence, the plaintiff is not entitled to seek for
                                  any remedy against the defendant?;


                                               (iv) Whether Section 31D of the Copyright Act,
                                  1999 will apply to the facts of the present case?;


                                               (v) Whether Section 19(3) of the Copyright Act,
                                  1999, will mandate that every assignment must have royalty
                                  and consideration separately in order to enforce the same?;
                                               (vi) Whether the plaintiff is entitled to the relief
                                  of declaration and injunction as sought for in the suit?;
                                               (vii)   To what other reliefs are the parties
                                  entitled?.



                                       5. During trial, the plaintiff was examined as PW.1 and nine

                  documents were marked on his behalf as Ex.P1 to P9. The defendant who


                  7/26


https://www.mhc.tn.gov.in/judis
                                                                                      C.S.No.97 of 2021

                  participated in the trial up to cross examination of the plaintiff's side witness

                  failed to appear before the Court thereafter. Hence, he was set ex-parte and

                  the arguments of the learned counsel for the plaintiff was heard.



                                  Issue No.(1):

                                  6. The learned counsel for the plaintiff mainly submitted that

                  when employment of undue influence by intoxication had been pleaded by

                  the defendant it is for him to prove the same. But in the case on hand, the

                  defendant failed to prove the plea raised by him. The learned counsel further

                  submitted the very plea of undue influence by the defendant would amount to

                  admission of the execution of the agreement. The learned counsel further

                  submitted that when plaintiff sent emails and pre-suit notice to the defendant

                  complaining of infringement of rights assigned in favour of the plaintiff by

                  him, the defendant failed to give any reply and only at the time of filing

                  written statement, he raised the plea of undue influence by intoxication.

                  Therefore, the same is certainly an afterthought.




                  8/26


https://www.mhc.tn.gov.in/judis
                                                                                     C.S.No.97 of 2021




                                  7. In support of his contention, the learned counsel for the

                  plaintiff relied on the following judgments:

                                  (i) Subhas Chandr Das Mushib Vs Ganga Prasad Das Mushib

                  reported in AIR 1967 SC 878;

                                  (ii) Ladli Prashad Jaiswal Vs. The Karnal Distillery Company

                  Ltd., Karnal and others reported in AIR 1963 SC 1279;

                                  (iii) Yogender Singh Vs. Prem Lata and another reported in

                  2013 SCC online Del 3899;



                                  8. In support of the plaint averments, the plaintiff was examined

                  as PW.1 and he deposed about the agreement entered between the plaintiff

                  and defendant, whereunder, the digital copyrights of the 19 suit schedule

                  films were assigned in favour of the plaintiff. The agreement and addendum

                  agreement dated 16.06.2014 were marked as Ex.P1 series. A perusal of the

                  said documents series would make it clear that following copyrights, in

                  respect of the suit schedule films were assigned by the defendant in favour of

                  plaintiff for consideration of 1,05,000/-. The list of copyrights assigned in


                  9/26


https://www.mhc.tn.gov.in/judis
                                                                                              C.S.No.97 of 2021

                  favour of the plaintiff were described under clause (1) (a) of agreement which

                  reads as follows:

                                           Now this memorandum of agreement witneswith:
                                           1.    The Vendors hereby absolutely assign           to the
                         Purchaser the below mentioned copyright                      irrevocably and
                         exclusively. The listed copyright stand assigned as well as defined:
                                         DIGITAL COPYRIGHTS:
                                         “The Exclusive copyright including but not limited to
                                  sell, distribute, exploit, imbed and deliver content (of films
                                  listed in schedule) through digital downloads interactive and
                                  non interactive streaming either by means of dedicated
                                  application for download or/and to be accessed by Mobile/fixed
                                  line   phone    sets,   digital     devices   and     all   portable
                                  media/Entertainment devices and appliances (monitos/TV sets
                                  etc), for recording, storing and playback the delivered content
                                  vide present and future web based applications, or through
                                  wire/wireless access service providers, by uploading to servers,
                                  distributing through cellular networks, cable TV networks, local
                                  area networks, wide area networks, using all radio transmission
                                  frequencies technologies,     all    analog/digital    cellular/PCS
                                  technologies with present and future level of compression of
                                  content/data.” To communicate to the public on land, air, rail
                                  and sea based transport vehicles. It will also cover and mean


                  10/26


https://www.mhc.tn.gov.in/judis
                                                                                             C.S.No.97 of 2021

                                  exploitation on mobile TV/IPTv, as popularly known and
                                  through Wimax/Wi-Fi applications. The assignment will also
                                  include exploitation on Blue ray/Hdd hard disc or any other
                                  developing digital disc technologies.


                                               The assignment will cover present generation of
                                  technology or emerging generation of technology to do the
                                  same as above.      It will cover CDMA, GSM and any other
                                  service present or being developed.




                                       9. Clause 1(a) (iii) (iv) defines period and territory, in respect of
                  which the terms of the agreement are valid. The relevant clause of the
                  agreement reads as follows:
                                  DEFINITIONS:
                                               (iii) PERIOD: Means the period for which the rights
                                  assigned in this agreement will subsist which in this case is full
                                  term of copyright, from the date of this agreement;
                                               (iv) TERRITORY:          Means the geographical areas
                                  for which the right under this agreement have been assigned and
                                  more specifically mentioned in Schedule-B attached herewith. The
                                  territory in this case is entire world including India.
                                               All the above defined/listed shall be hereinafter
                                  referred to as the 'SAID COPYRIGHTS'.             And hereby stand

                  11/26


https://www.mhc.tn.gov.in/judis
                                                                                           C.S.No.97 of 2021

                                  assigned exclusively to the purchaser for the area of entire world
                                  including India for a full term of copyright.
                                       10. A Perusal of above said clauses of Ex.P1 series would make

                  it clear that the plaintiff got assignment of the digital copyrights of 19 suit

                  schedule films. The defendant in his written statement raised a specific plea

                  that his consent to the suit agreement was obtained, when he was under the

                  influence of liquor. Hence, he pleaded that his consent was obtained by

                  employing undue influence. Therefore, there is no dispute with regard to the

                  signature of the defendant found in the agreement.



                                       11. It is settled law, whenever, plea of undue influence is raised

                  by a person by contending that his consent for agreement was vitiated by flaw

                  in consent, the burden is on him to prove the employment of undue influence.

                  The burden of proof in case of undue influence was very well explained by

                  the Hon'ble Apex Court in Subhas Chandr Das Mushib Vs Ganga Prasad

                  Das Mushib reported in AIR 1967 SC 878, wherein, the Hon'ble Apex Court

                  observed as follows:

                                  4. Under s. 16(1) of the Indian Contract Act a contract is said to
                                  be induced by undue influence where the relations subsisting

                  12/26


https://www.mhc.tn.gov.in/judis
                                                                                             C.S.No.97 of 2021

                                  between the parties are such that one of the parties is in a
                                  position to dominate the will of the other and uses that position to
                                  obtain an unfair advantage over the other. This shows that the
                                  court trying a case of undue influence must consider two things to
                                  start with, namely, (1) are the relations between the donor and the
                                  donee such that the donee is in a position to dominate the will of
                                  the donor and (2) has the donee used that position to obtain an
                                  unfair advantage over the donor ?


                                  5. Sub-section (2) of the section is illustrative as to when a person
                                  is to considered to be in a position to dominate the will of
                                  another. These are inter alia (a) where the donee holds a real or
                                  apparent authority over the donor or where he stands in a
                                  fiduciary relation to the donor or (b) where he makes a contract
                                  with a person whose mental capacity is temporarily or
                                  permanently affected by reason of age, illness, or mental or
                                  bodily distress.


                                  6. Sub-section (3) of the section throws the burden of proving that
                                  a contract was not induced by undue influence on the person
                                  benefiting by it when two factors are found against him, namely
                                  that he is in a position to dominate the will of another and the
                                  transaction appears on the face of it or on the evidence adduced
                                  to be unconscionable.

                  13/26


https://www.mhc.tn.gov.in/judis
                                                                                           C.S.No.97 of 2021




                                  7. The three stages for consideration of a case of undue influence
                                  were expounded in the case of Ragunath Prasad v. Sarju Prasad
                                  and others 51 I.A. 101 in the following words :-


                                  "In the first place the relations between the parties to each other
                                  must be such that one is in a position to dominate the will of the
                                  other. Once that position is substantiated the second stage has
                                  been reached - namely, the issue whether the contract has been
                                  induced by undue influence. Upon the determination of this issue
                                  a third point emerges, which is that of the onus probandi. If the
                                  transaction appears to be unconscionable, then the burden of
                                  proving that the contract was not induced by undue influence is to
                                  be upon the person who was in a position to dominate the will of
                                  the other.


                                  Error is almost sure to arise if the order of these propositions be
                                  changed. The unconscionableness of the bargain is not the first
                                  thing to be considered. The first thing to be considered is the
                                  relations of these parties. Were they such as to put one in a
                                  position to dominate the will of the other ?"


                                  8. It must also be noted that merely because the parties were
                                  nearly related to each other no presumption of undue influence

                  14/26


https://www.mhc.tn.gov.in/judis
                                                                                            C.S.No.97 of 2021

                                  can arise. As was pointed out by the Judicial Committee of the
                                  Privy Council in Poosathurai v. Kappanna Chettiar and others 47
                                  I.A. p. 1 :-


                                  "It is a mistake (of which there are a good many traces in these
                                  proceedings) to treat undue influence as having been established
                                  by a proof of the relations of the parties having been such that the
                                  one naturally relied upon the other for advice, and the other was
                                  in a position to dominate the will of the first in giving it. Up to
                                  that point "influence" alone has been made out. Such influence
                                  may be used wisely, judiciously and helpfully. But whether by the
                                  law of India or the law of England, more than mere influence
                                  must be proved so as to render influence, in the language of the
                                  law, "undue".
                                  9. The law in India as to undue influence as embodied in s. 16 of
                                  the Contract Act is based on the English Common Law as noted
                                  in the judgments of this Court in Ladli Prasad Jaiswal v. Karnal
                                  Distillery     Co.   Ltd.   and   ors    MANU/SC/0061/1962           :
                                  [1964]1SCR270 . According to Halsbury's Laws of England,
                                  Third Edition, Vol. 17 p. 673, Art. 1298, "where there is no
                                  relationship shown to exist from which undue influence is
                                  presumed, that influence must be proved". Article 1299, P. 674 of
                                  the same volume shows that "there is no presumption of
                                  imposition or fraud merely because a donor is old or of weak

                  15/26


https://www.mhc.tn.gov.in/judis
                                                                                          C.S.No.97 of 2021

                                  character". The nature of relations from the existence of which
                                  undue influence is presumed is considered at pages 678 to 681 of
                                  the same volume. The learned author notes at p. 679 that "there is
                                  no presumption of undue influence in the case of a gift to a son,
                                  grandson, or son-in-law, although made during the donor's
                                  illness and a few days before his death". Generally speaking the
                                  relation of solicitor and client, trustee and cestui que trust,
                                  spiritual adviser and devotee, medical attendant and patient,
                                  parent and child are those in which such a presumption arises.
                                  Section 16(2) of the Contract Act shows that such a situation can
                                  arise wherever the donee stands in a fiduciary relationship to the
                                  donor or holds a real or apparent authority over him.


                                  10. Before, however, a court is called upon to examine whether
                                  undue influence was exercised or not, it must scrutinise the
                                  pleadings to find out that such a case has been made out and that
                                  full particulars of undue influence have been given as in the case
                                  of fraud. See Order 6, Rule 4 of the Code of Civil Procedure. This
                                  aspect of the pleading was also given great stress in the case of
                                  (Ladli Prasad Jaiswal MANU/SC/0061/1962 : [1964]1SCR270
                                  above referred to.”

                                      12. A careful reading of the above said judgment would make it

                  clear, in order to presume undue influence, firstly, there must be a dominant

                  16/26


https://www.mhc.tn.gov.in/judis
                                                                                            C.S.No.97 of 2021

                  and weaker party relationship between the parties to the agreement and the

                  dominant party namely the person, who is in a position to dominate the Will

                  of the another (weaker party) should have used the position to take unfair

                  advantage over the weaker party. Section (2) (16) of Contract Act also gives

                  an illustration when a person is said to be in a position to dominate the Will

                  of an another, which reads as follows:

                                               (i) Where he holds real or apparent authority over

                                  the other or where he stands in a fiduciary capacity in relation to

                                  the other person or where he contracts with a person whose

                                  mental capacity is temporarily or permanently affected by reason

                                  of age, illness, mental or bodily distress.

                  Here, apparently, there is no dominant and weaker party relationship between

                  the plaintiff and defendant. Even as per the pleadings of the defendant, the

                  plaintiff and defendant were friends. The defendant tried to establish

                  dominant weaker party relationship by pleading intoxication. There is no plea

                  by the defendant that the plaintiff intoxicated the defendant. Further, when

                  defendant pleads that at the relevant point of time his mental capacity was not

                  sound enough to form a rational judgment about the impact of terms of


                  17/26


https://www.mhc.tn.gov.in/judis
                                                                                   C.S.No.97 of 2021

                  agreement, upon his interest, it is incumbent on him to prove that at the time

                  of execution of agreement, he was under intoxication. Though a plea was

                  raised by the defendant, he failed to appear before this Court, after cross

                  examination of the plaintiff and lead any evidence of his own. In such

                  circumstances, the plea raised by the defendant remains unproved and

                  therefore, the undue influence pleaded by the defendant is not at all proved

                  when there is no evidence for alleged intoxication pleaded by the defendant.



                                  13. Therefore, when the defendant pleaded undue influence and

                  failed to prove the same, this Court has no difficulty in coming to the

                  conclusion that Ex.P1-series namely agreement and addendum agreement

                  relied on by the plaintiff stands proved by the evidence of P.W.1 especially in

                  the absence of any contra evidence. Issue No.(1) is answered in favour of the

                  plaintiff.



                                  Issue No.(3):

                                  14. The defendant raised inadequacy of the consideration as a

                  ground to challenge the agreement relied on by the plaintiff. Contract is a


                  18/26


https://www.mhc.tn.gov.in/judis
                                                                                       C.S.No.97 of 2021

                  result of consensus ad idem between the parties to the agreement. When the

                  consent of the parties to the agreement is free, the agreement cannot be

                  invalidated merely because the consideration is inadequate.              However,

                  inadequacy of the consideration may be taken into account by the Court while

                  determining the question, whether the consent of the party was freely given

                  for the contract.         The said proposition of law can be gathered from

                  explanation 2 to Section 25 of Contract Act, which reads as follows:

                                    Explanation 2: An agreement to which the consent of
                              the promisor is freely given is not void merely because the
                              consideration is inadequate; but the inadequacy of the
                              consideration may be taken into account by the Court in
                              determining the question whether the consent of the promisor
                              was freely given.



                                   15. In the case on hand, the defendant pleaded that his consent to

                  contract was not out of free will and it was obtained when he was under the

                  influence of intoxication. As discussed earlier, when he pleads he was

                  influenced by intoxication it is for him to prove the same. For the reasons best

                  known to him, he failed to enter box and lead any evidence. However, the

                  plaintiff entered the box and deposed in favour of agreement between the

                  19/26


https://www.mhc.tn.gov.in/judis
                                                                                     C.S.No.97 of 2021

                  parties.



                                  16. In the case on hand, when the defendant failed to enter box

                  and depose about inadequacy of consideration or in favour of his plea of

                  undue influence, inadequacy of the consideration cannot be readily presumed

                  in the absence of any evidence. Therefore, Issue No.3 is answered in favour

                  of the plaintiff and against the defendant.



                                  Issue No.(4):

                                  17. The defendant in his written statement by relying on Section

                  31 (d) of the Copyright Act,         pleaded broadcasting or performance of

                  copyright work can be done only by issuing prior notice of intention to

                  broadcast the work and by paying the royalty to the rights holder. When the

                  defendant himself entered into an agreement with the plaintiff and assigned

                  the digital copyright of the films in favour of the plaintiff, it is not open to

                  him to say that the assignee of the copyright shall still give a prior notice and

                  obtain licence. Section 31(d) deals with licence for broadcasting of literary

                  and musical works or sound recording by broadcasting organization. The


                  20/26


https://www.mhc.tn.gov.in/judis
                                                                                     C.S.No.97 of 2021

                  broadcasting organization are not assignees of the digital copyright, therefore,

                  they have to follow the procedure contemplated under Section 31(d) of

                  Copyright Act. As far as the case on hand is concerned, the plaintiff is armed

                  with an agreement, whereunder, the defendant assigned the digital copyright

                  in favour of the plaintiff. Therefore, the provisions of Section 31(d) do not

                  get attracted to the case on hand. Accordingly, issue No.(4) is answered in

                  favour of the plaintiff and against the defendant.



                                  Issue No.(5):

                                  18. The defendant in his written statement had raised a plea that

                  the assignment agreement must be supported by royalty and consideration

                  and in the present case, though consideration for assignment was mentioned,

                  the agreement was silent about royalty and hence the agreement was invalid

                  as it violated Section 19(3) of Copyright Act.

                                  19. Section 19(3) of Copyright Act reads as follows:

                             (3) The assignment of copyright in any work shall also specify

                             the amount of 3[royalty and any other consideration payable],

                             to the author or his legal heirs during the currency of the


                  21/26


https://www.mhc.tn.gov.in/judis
                                                                                    C.S.No.97 of 2021

                             assignment and the assignment shall be subject to revision,

                             extension or termination on terms mutually agreed upon by the

                             parties.



                                   20. Therefore, one of the conditions for valid assignment is

                  payment of royalty and any other consideration. The word 'royalty' is not

                  defined under the Copyright Act. Therefore, this Court adhere to the literal

                  meaning of the word royalty by referring to the dictionary. The word royalty

                  is defined by “Oxford dictionary” as an amount of money that is paid to the

                  person who wrote a book, piece of music etc., every time, his/her work is

                  sold or performed. The statute uses the word royalty and any other

                  consideration payable. Therefore, the draftsman in his wisdom treated royalty

                  also a consideration for the assignment. The defendant assigned the digital

                  rights to the plaintiff for the full term of copyright. Under Section 26 of the

                  Copyright Act, 60 years is the term of copyright for a cinematograph film.

                  The 60 years term will begin from the calendar year next following the year

                  in which the film is published. At the time of entering into the agreement, the

                  defendant was aware, he was assigning the digital rights to the plaintiff for a


                  22/26


https://www.mhc.tn.gov.in/judis
                                                                                       C.S.No.97 of 2021

                  term of 60 years and consciously he agreed to receive a lump sum instead of

                  receiving a specified amount every time his work is exhibited. When a lump

                  sum is mentioned as a consideration for assignment it should be presumed the

                  said sum includes royalty. Therefore, it cannot be said that Section 19(3) of

                  copyright Act was not complied in the present case owing to non mentioning

                  of royalty.



                                   Issue Nos.(2) and (6):

                                   21. The defendant in his written statement also raised a plea that

                  the assignment of copyrights in favour of plaintiff got expired on expiry of 5

                  years from the date of agreement, in view of Section 19 (5) of Copyright Act.

                  Section 19(5) of Copyright Act reads as follows:

                             (5) If the period of assignment is not stated, it shall be deemed

                             to be five years from the date of assignment.



                                   22. The reading of above provision would make it clear that if

                  the period of assignment is not mentioned in the agreement to assign, it shall

                  be deem to be for a period of five years. In the case on hand, it is clearly


                  23/26


https://www.mhc.tn.gov.in/judis
                                                                                    C.S.No.97 of 2021

                  mentioned in the agreement Ex.P1-series, the period of assignment is for the

                  full term of the copyright.     As mentioned above, as per Section 26 of

                  copyright Act, the term of copyright for a cinematograph film is 60 years.

                  Therefore, under the terms of the agreement copyright         was assigned in

                  favour of the plaintiff for 60 years and consequently, it is not open to the

                  defendant to take shelter under Section 19(5) of copyright Act and restrict

                  the assignment period to 5 years in view of contract to the contrary. Though,

                  the defendant in his written statement averred that the suit was a premature

                  one as the plaintiff failed to approach the Appellate Board for the dispute

                  with respect to assignment of copyright . The said averment cannot be taken

                  into consideration, in view of Section 55 of copyright Act, which recognizes

                  the right of the owner of the copyright to file a civil suit seeking remedies of

                  injunction, damages, accounts etc. In the case on hand, the plaintiff as the

                  assignee of the digital copyright is entitled to maintain a Civil Suit under

                  Section 55 of of the copyright Act. Further, it is also pertinent to note that

                  the powers available to the Appellate Board under Section 19 (A) of

                  copyright Act are now available to the Commercial Courts Act by virtue of

                  amendment to Section 19(A) by Act, 33 of 2021 with effect from 04.04.2021.


                  24/26


https://www.mhc.tn.gov.in/judis
                                                                                    C.S.No.97 of 2021

                  Therefore, the said averment made by the defendant does not merit any

                  consideration by this Court.



                                  23. Ex.P2-email sent by Amazon to plaintiff makes it clear that

                  the defendant made an objection to Amazon violating Ex.P1-agreement.

                  When plaintiff sent emails and notice to the respondent complaining

                  infringement of digital copyright by him, the respondent for the reasons best

                  known to him failed to give any reply. In such circumstances, the cause of

                  action alleged by the plaintiff as against the respondent stands proved. A

                  perusal of Ex.P1-agreement and Ex.P8-Bank statement of the plaintiff would

                  make it clear that the cheque issued by the plaintiff for payment of

                  consideration as agreed was encashed by the defendant. When defendant

                  encashed the cheque issued by the plaintiff in pursuance of the agreement, the

                  plea of alleged undue influence by intoxications pales into insignificance.

                  Therefore, issue Nos.2 and 6 are answered in favour of the plaintiff and

                  against the defendant.




                  25/26


https://www.mhc.tn.gov.in/judis
                                                                                      C.S.No.97 of 2021

                                                                                 S.SOUNTHAR, J.

ub Issue No.(7):

24. In view of conclusion reached by this Court to Issue Nos.2, 6 and 7, the plaintiff is entitled to declaration and injunction as prayed for. In the facts and circumstances, there will be no order as to costs.
25. In fine:
(i) The suit is decreed by granting declaration and permanent injunction as prayed for:
(ii) There will be no order as to costs.

31.03.2023 Index : Yes / No NCC : Yes / No ub Pre-delivery order made in C.S.No.97 of 2021 26/26 https://www.mhc.tn.gov.in/judis