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 11, Cited by 9]

Delhi High Court

Tech Plus Media Private Ltd vs Jyoti Janda & Ors on 29 September, 2014

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

             *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                        Date of decision: 29th September, 2014

+      CS(OS) 119/2010 & IA No.920/2010 (of the plaintiff u/O-39 R1&2
       CPC) and IA No.924/2010 (of the plaintiff u/S 79 of the
       Information Technology Act, 2000)
       TECH PLUS MEDIA PRIVATE LTD                 ..... Plaintiff
                   Through: Ms. Maninder Acharya, Sr. Adv. with
                            Mr. Vikas Sethi & Mr. Yashish
                            Chandra, Advs.
                   versus
       JYOTI JANDA & ORS                                       ..... Defendants
                    Through:                Mr. Mithilesh Kumar & Mr. Mallika
                                            Arjun, Advs.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J

1.     The plaintiff has instituted this suit for permanent injunction

restraining infringement of copyright, passing off, unfair competition and for

ancillary reliefs of rendition of accounts, delivery and damages, pleading:-

       (a)        that the plaintiff is a leading industry publication house in the

                  sphere of Information Technology having a print media

                  publication called IT Price Var and online news portal called

                  ITVARNEWS.NET dedicated to Information Technology

                  channels and professionals;



CS(OS) 119/2010                                                         Page 1 of 23
        (b)        the said publication deals with latest developments, trends and

                  news in the area of Information Technology including

                  interviews of industry leaders, analysis of existing and future

                  trends;

       (c)        the plaintiff, over a period of time has developed its detailed

                  confidential electronic databases not just of existing clients and

                  customers of the plaintiff but also containing their contact

                  points; the plaintiff has also developed detailed database of

                  entities which could be targeted for subscription of its

                  magazine;

       (d)        the aforesaid databases have been developed over a period of

                  nine years and constitute confidential data and information of

                  the plaintiff constituting its trade secrets;

       (e)        the plaintiff has also developed a unique system of information

                  processing of Release Orders tailored to the requirements of

                  publishing information technology journals;

       (f)        the plaintiff has also a evolved very distinctive, detailed and

                  comprehensive data, information and databases pertaining to




CS(OS) 119/2010                                                          Page 2 of 23
                   running of business of information technology publications and

                  websites in India;

       (g)        the plaintiff has also created databases pertaining to its website

                  including details of general comments, dates of such

                  comments/posts along with details of last post and internet

                  protocol addresses;

       (h)        that the aforesaid confidential data and information are the

                  original literary and artistic works of the plaintiff and are stored

                  on computers and computer systems and communication

                  devices of the plaintiff;

       (i)        the plaintiff has copyright in the said information being the

                  expression of the plaintiff‟s original and inventive thoughts and

                  the plaintiff has expended immense original skill, thought

                  process, imagination in the same;

       (j)        that the defendant no.1 was employed as Management

                  Information Systems Executive with the plaintiff on 22 nd

                  August, 2008, to assist the Director of the plaintiff and to keep

                  on regularly checking out all online activities and back office

                  electronic activities of the plaintiff Company and was

CS(OS) 119/2010                                                           Page 3 of 23
                   interacting with the major clients of the plaintiff and owing to

                  the nature of her job was given access to all the aforesaid data;

       (k)        that as per the policy of the plaintiff Company, the defendant

                  and also all other employees were not to engage themselves

                  with any other media organization employer and were required

                  to maintain confidentiality qua all the aforesaid data;

       (l)        that the defendant no.2 Mr. Rajeev Ranjan Jha was recruited to

                  the post of Correspondent with the plaintiff w.e.f. 1st April,

                  2008 and the letter of his employment also prohibited him from

                  engaging in any other business and required him to maintain

                  confidentiality qua all copyrights of the plaintiff;

       (m)        that in the third week of October, 2009 the plaintiff observed a

                  new website in the name of www.thenewsxpress.com

                  (impleaded as defendant no.3) with a parallel business model to

                  that of the plaintiff, for supplying exactly similar kind of

                  content/services as that supplied by the plaintiff‟s publications;

       (n)        that the plaintiff in October, 2009 installed surveillance devices

                  in its premises and which was objected to by the defendants




CS(OS) 119/2010                                                             Page 4 of 23
                   no.1&2 and who resigned and were relieved on 31 st October,

                  2009;

       (o).       that subsequently the plaintiff found the competitive website

                  www.thenewsxpress.com impleaded as defendant no.3 to have

                  become very aggressive and selling its services at 50% of the

                  rate at which the plaintiff was offering similar services and

                  which led to the plaintiff‟s publication declining;

       (p).       that the plaintiff on making enquiries learnt that the defendant

                  no.3 was being run by the defendants no.1&2;

       (q).       that subsequent investigations revealed that the defendants

                  no.1&2 had copied the confidential information and databases

                  constituting the trade secrets of the plaintiff on pen drive and

                  sent them through e-mail to their personal e-mail IDs;

       (r).       that the defendants have thus infringed copyright of the

                  plaintiff;

2.     Though the plaint was accompanied with an application for interim

relief but no ex parte relief was granted to the plaintiff and has not been

granted till 11th April, 2013, inspite of the suit having been pending for the

last over three years. The senior counsel for the plaintiff on 11th April, 2013,

CS(OS) 119/2010                                                         Page 5 of 23
 stated that she is not pressing for interim relief. IA No.920/2010 is

accordingly dismissed as not pressed.

3.     The defendants are contesting the suit by filing the written statement,

pleading:-

       (i).       that the plaintiff itself has copied the concept of M/s. Kalinga

                  Digital Media (P) Ltd. who has filed a suit against the plaintiff

                  and in which the plaintiff who is the defendant in that suit has

                  been restrained from passing off the Trademark "VAR" along

                  with the distinctive expression "VALUE ADDED RESELLER"

                  on any publication and/or from using, selling, offering for sale,

                  printing or marketing or advertising the magazine or journal

                  being identical, phonetically or visually, or deceptively

                  similarly to the said Kalinga Digital Media (P) Ltd.‟s

                  publication;

       (ii).      that as of the day of filing of the written statement, there was no

                  magazine by the name of IT Price Var in the market;

       (iii). that the plaintiff was incorporated only in the year 2005 and

                  thus the plea, of having collected the data over nine years, is

                  false;

CS(OS) 119/2010                                                          Page 6 of 23
        (iv). that the defendant no.1 was working as P.A. to the Director of

                  the plaintiff and maintaining the field staff‟s daily report and

                  the defendant no.2 was working as Correspondent, only to

                  collect the information from the market and to hand it over to

                  the Publication Division;

       (v).       the information or databases do not constitute trade secrets and

                  are openly available in the market;

       (vi). that the defendants have not signed any agreement of

                  confidentiality and else denying the claim of the plaintiff;

       (vii) that the defendant no.2 is a MA in Mass Communication and

                  has established himself as a Journalist and the defendant no.3

                  www.thenewsxpress.com is no way similar either deceptively

                  or identical as that of the plaintiff; and,

       (viii) that the defendants have purchased the data/Pro email

                  marketing account from M/s. Swiftpage E 383, Englewood CO

                  80112 and have also subscribed Software licence from Sage

                  Software SB Inc.;

4.     The plaintiff has filed a replication to the written statement aforesaid

though not denying the filing of the suit against it by Kalinga Digital Media

CS(OS) 119/2010                                                          Page 7 of 23
 (P) Ltd. but averring the same to be bad and pleading that IT Price Var is a

registered publication since 2001 and it is only the online publication

"itVARnews" which came into being in 2005 and IT Price Var is a

proprietorship organization of the Director of the plaintiff registered in 2001

and the databases of the plaintiff are unique.

5.     The suit, being ripe for framing of issues, was listed on 7th February,

2013 when it was enquired from the counsel for the plaintiff as to what is the

proprietary right of the plaintiff in the databases and how can the same be

said to be the copyright of the plaintiff. Attention of the counsel for the

plaintiff on that date was invited to Percept D' Mark (India) (P). Ltd. Vs.

Zaheer Khan (2006) 4 SCC 227 laying down that in the absence of any

proprietary rights being shown, such competition cannot be restrained. On

the request of the counsel for the plaintiff, the matter was adjourned to 11th

April, 2013.

6.     The senior counsel for the plaintiff on 11th April, 2013 argued that the

data of the plaintiff in which copyright is claimed comprises of prospective

customers/clients and their particulars, and attention in this regard is invited

to Section 2(o) of the Copyright Act, 1957. On further enquiry as to how the

plaintiff can be said to have any proprietary rights in the same, it was argued

CS(OS) 119/2010                                                     Page 8 of 23
 that the said data has been collected since the year 2001 i.e. since much prior

to the time when the defendants joined the employment of the plaintiff and

the defendants cannot thus have any right in the same. Reliance in this

regard was placed on paras 68 & 72 of Diljeet Titus Vs. Mr. Alfred A.

Adebare 130 (2006) DLT 330 and on paras 30 & 31 of BLB Institute of

Financial Markets Ltd. Vs. Ramakar Jha 154 (2008) DLT 121. It was

further contended that Percept D' Mark (India) (P). Ltd. was not concerned

with the situation as has arisen here. Reliance lastly is placed on Alka Gupta

Vs Narender Kumar Gupta (2010) 10 SCC 141 laying down that Civil

Suits have to be proceeded with, in according with the provisions of CPC

and not on the whims of the Court and to be decided only after framing of

issues and trial, permitting parties to lead evidence.

7.     Per contra, the counsel for the defendants has drawn attention to

Sections 2(d) & 17 of the Copyright Act and contended that the plaint

nowhere discloses as to who is the author of the alleged copyright. It is

contended that the plaintiff, which is a juristic person, cannot be the owner

of the copyright in the databases alleged. It is argued that the defendants as

Journalists would have copyright in what is published by them and the

plaintiff has not pleaded any agreement to the contrary; that though the

CS(OS) 119/2010                                                     Page 9 of 23
 plaintiff had also filed a complaint against the defendants, but after

investigation, no FIR was registered.

8.     The senior counsel for the plaintiff in rejoinder argued that summons

in a suit are issued for framing of issues and thus issues have to be

necessarily framed and the suit put to trial and this Court at this stage, even

prior to the framing of issues cannot conduct the enquiry as is being done.

9.     I repeatedly asked the senior counsel for the plaintiff as to what data

of the plaintiff has been taken away by the defendants in as much as the use

of the word „database‟ without specifying as to what is in that database is not

found to be sufficient. The senior counsel for the plaintiff first contended

that the said data comprises of list of consumers of the plaintiff with

particulars of their contact points. However it was enquired as to who are the

consumers in as much as the plaintiff claims to be only a publisher of a news

magazine which is distributed free of cost (the cost thereof is pleaded at

Rs.15/- but the senior counsel on instructions stated that the magazine is

mailed free of costs to the persons identified as interested therein) and is not

in the business of selling any goods.

10.    The senior counsel for the plaintiff then contended that depending

upon the circulation and publication of the news magazine, advertisers of

CS(OS) 119/2010                                                     Page 10 of 23
 various products advertise in the magazine published/news portal of the

plaintiff.

11.    It is however enquired as to what can be the copyright in the

particulars of the said advertisers, who would be evident from the

advertisements on the news portal and in the newsmagazine of the plaintiff.

12.    The senior counsel for the plaintiff then contended that database

consist of visitors to the website/news portal of the plaintiff and to whom the

news magazine is mailed.

13.    It was enquired whether the news magazines of the plaintiff and the

defendants are registered with the Registrar of Newspapers for India and any

returns indicating the circulations of the respective magazines are filed.

14.    Neither counsels could respond to the same and stated that they will

obtain instructions.

15.    The senior counsel for the plaintiff then contended that the database

qua which the suit is filed and which the defendants have taken away is of

the visitors of the website/news portal of the plaintiff.

16.    However on a perusal of the plaint, I do not find the same to be

pleaded. The plaintiff, save for repeatedly referring to databases has not

specified as to what those databases pertain to and what is the contribution

CS(OS) 119/2010                                                     Page 11 of 23
 of the plaintiff thereto. From what has been argued, the said databases are

nothing but a collection of the e-mail addresses of the visitors to the

website/news portal of the plaintiff. The plaintiff cannot be said to be the

author or composer or having any contribution in the same. On the contrary

the pleadings in para 31 are of the publication of the news magazine of the

plaintiff having declined and which is inconsistent with the argument raised,

of the news magazine being mailed free of costs to persons interested in the

same.

17.     The plaintiff, in para 10 of the plaint, has pleaded that it has evolved

distinctive, detailed and comprehensive data information and databases

pertaining to running the business of information technology publication and

website in India and has created unique databases pertaining to the website

including details of general comments, the dates of making such

comments/posts along with details of last post and internet protocol

addresses.

18.     I repeatedly enquired from the senior counsel for the plaintiff as to

how, in a collection of the names and addresses of the visitors to the news

portal of the plaintiff or their comments, the plaintiff can claim copyright

within the meaning of Section 14 of the Act and how the same can be called

CS(OS) 119/2010                                                      Page 12 of 23
 literary, dramatic or musical work or even a computer programme. It is not

the plea of the plaintiff that it has got written from anyone a computer

programme for maintaining such contents or for shifting the same into

various categories etc.

19.    No merit is found in the contention of the plaintiff that because

summons are issued in a suit, issues are necessarily to be framed. Issues are

to be framed only on material propositions of fact or law affirmed by one

party and denied by other and material proposition are those proposition of

law or fact which a plaintiff must allege in order to show a right to sue or a

defendant must allege in order to constitute his defence. Had the plaintiff

pleaded anything which would show vesting of a copyright in a plaintiff,

would an issue have arisen. I have in judgment dated 7th November, 2012 in

CS(OS) No.2695/2011 titled Satya Gupta Vs. Guneet Singh dealt in detail

in this regard and need is thus not felt to reiterate the same.

20.    If the Court, on a reading of the plaint seeking injunction and ancillary

reliefs on the basis of a copyright finds no sufficient pleading of the

existence of a copyright in favour of the plaintiff, I am not willing to accept

that the matter still has to go through the rigmarole of trial. It is the settled

position in law that evidence beyond pleadings cannot be led. The plaintiff is

CS(OS) 119/2010                                                      Page 13 of 23
 a juristic person and is incapable of being the author of any work in which

copyright may exist. However the plaintiff can be the owner of a copyright

under an agreement with the author of the said work. For the plaintiff to

maintain the present suit, it is incumbent upon the plaintiff to disclose the

said work and the author thereof and the agreement under which the author

has made the plaintiff the owner of the copyright in the said work. The

plaintiff has not done so. I cannot read the judgment of the Supreme Court in

Alka Gupta (supra) also to be laying down that merely because a suit has

been filed, it has to go through the entire gamut of trial. The Supreme Court

in Alka Gupta (the judgment of dismissal of suit in which case also was of

the undersigned and appeal whereagainst had been dismissed by the

Division Bench of this Court) was concerned with the questions of fact

having been decided on the basis of the statement recorded under Order X of

the Code of Civil Procedure and not with a case with which we are faced

herein, of the material facts required to be pleaded in an action for

infringement of copyright to show a right to sue, lacking in the plaint.

21.    Judicial notice can be taken of the practice which has evolved, of

employers filing suits as the present one against the employees quitting

employment. The judicial stream is today inundated with such suits. Judicial

CS(OS) 119/2010                                                     Page 14 of 23
 notice can also be taken of the fact that such suits are often vehemently

pressed only till the stage of interim injunction and rarely succeed after trial.

Today when the entire judicial system reels under the burden of arrears, and

when it is found that suits are being filed not to vindicate any violation of

rights but to teach a lesson to an employee wanting to move to greener

pastures and/or to curb competition, the Courts would be doing a disservice

if do not take cognizance of such developments in the passage of time and

turns a blind eye thereto, mechanically frame issues and put the suit to trial

(See Kawal Sachdeva v. Madhu Bala Rana MANU/DE/1050/2013). The

principle behind Section 27 of the Indian Contract Act, 1872 making

agreements in restraint of trade void, is to prevent anti-competitive practices.

With the same intent the legislation in the form of Competition Act, 2002

has been brought. When the pleas of copyright are found to be non-existent

and the intent and motive in institution of the suit is to curb and prevent

competition, the Courts should not hesitate in curbing such an action, which

is contrary to the public policy of India, at the threshold. In my opinion,

allowing such suits to go through the gamut of trial itself has tendency to

curb competition, irrespective of the outcome of the suits.




CS(OS) 119/2010                                                      Page 15 of 23
 22.    A Single Judge of this Court in American Express Bank Ltd. Vs.

Priya Puri MANU/DE/2106/2006, dealing with an application for interim

relief in a suit for injunction against an ex-employee, restraining her from

using or disclosing any information and trade secrets relating to the business

and operations of the plaintiff Bank and from breaching the confidentiality

term as per letter of appointment / code of conduct including customers

privacy principles / policies held:

       (i)        that the plaintiff Bank in the garb of confidentiality was trying

                  to contend that once the customer of plaintiff, always a

                  customer of plaintiff; a competitor Bank cannot be restrained

                  from dealing with the customers of the plaintiff Bank on the

                  ground that the bank maintains written record of its customers

                  and their financial portfolios which has been acquired by the

                  competitor Bank and so the competitor bank should be

                  restrained even to contact those customers; a competitor Bank

                  even after acquiring information that a particular person        is

                  banking with the plaintiff Bank, is free to approach that person

                  and canvass about themselves; it is for the customers to decide

                  with which Bank to bank and a Bank cannot arrogate to itself

CS(OS) 119/2010                                                         Page 16 of 23
                   the rights to deal with a customer exclusively on the ground that

                  it has created a data base of its customers and their financial

                  portfolios; no Bank should be allowed to create monopolies on

                  the ground that they have developed exhaustive data of their

                  clients/customers;

       (ii)       creating a database of the clients/customers and then claiming

                  confidentiality about it, will not permit such Bank to create a

                  monopoly about such customers that such customers cannot be

                  approached even;

       (iii)      the details of customers are not trade secrets nor they are the

                  property.

23.    I must also refer to Burlington Home Shopping Pvt. Ltd. Vs. Rajnish

Chibber 61 (1996) DLT 6 in which a Single Judge of this Court, dealing

again with an application for interim relief in a suit by a mail order service

company against its employee for injunction restraining breach of copyright

and confidentiality held that compilation of addresses developed by devoting

time, money labour and skill though the sources may be commonly situated,

amounts to a „literary work‟ wherein the author has a copyright. Finding

that the data base available with the defendant therein was substantially a

CS(OS) 119/2010                                                         Page 17 of 23
 copy of the data base available with the plaintiff therein and compiled by the

plaintiff interim injunction was granted.    Similarly another Single Judge of

this Court in Diljeet Titus (supra) held in the context of an advocate / law

firm that a list containing details about the particular persons such law firm

is handling and the nature of work or the contact person in the client‟s

company and specially designed by an advocate of his Court matters,

copyright exists therein. It was also held that the Court must step in Court

must step in to restrain a breach of confidence independent of any right

under law. I may however further notice that both the said judgments are of

a date prior to the pronouncement of the Supreme Court in Eastern Book

Company Vs. D.B. Modak (2008) 1 SCC 1 laying down that to claim

copyright in a compilation, the author must produce the material with

exercise of his skill and judgment which may not be creativity in the sense

that it is novel or non-obvious but at the same time it is not a product of

merely labour and capital. It was however clarified that the exercise of skill

and judgment required to produce the work must not be so trivial that it

could     be      characterized   as   a    purely   mec hanical   exercise.

Accordingly, it was held that copy edited judgments would not

satisfy the copyright merely by establishing amount of skill,

CS(OS) 119/2010                                                    Page 18 of 23
 labour and capital put in the inputs of the copy edited judgments as the

original or innovative thoughts for the creativity are completely excluded.

24.    Post the aforesaid judgment of the Supreme Court, a Single Judge of

this Court in Emergent Genetics India Pvt. Ltd. Vs. Shailendra Shivam

2011 (47) PTC 494 again dealing with an application for interim relief held:

       (a)        sequences obtained from nature (e.g., the sequence for a gene)

                  cannot per se, be original. The microbiologist or scientist

                  involved in gene sequencing discovers facts; there is no

                  independent creation of a work, essential for matching the

                  originality requirement; such a scientist merely copies from

                  nature-genetic sequence that contains codes for proteins;

                  therefore there is no minimum creativity;

       (b)        there is no copyright protection for any idea; that when the use

                  of an idea or procedure requires copying of the plaintiff‟s

                  expression, there is no copyright infringement;

       (c)        that since there could be no copyright of ideas, the merged

                  expression / idea is incapable of copyright; granting copyright

                  protection of the sole or limited way of expression of an idea,




CS(OS) 119/2010                                                        Page 19 of 23
                   would mean no one can practice the idea or procedure

                  expressed without being guilty of copyright infringement;

       (d)        pleadings of the nature and quality of information which is

                  confidential are crucial and in the absence thereof there is no

                  question of confidentiality;

       (e)        granting injunctions under the umbrella of trade secret or

                  confidential information carry the danger of imperiling the right

                  to occupation guaranteed by Article 19(1)(g) of the Constitution

                  and right to livelihood held to be an intrinsic part of Article 21.

25.    The same learned Judge reiterated the said position in Dr. Reckeweg

& Co. GMBH Vs. Adven Biotech Private Ltd. 2008 (38) PTC 308 (Del)

dealing with the issue of copyright in relation to the nomenclature of drugs,

the listing of the medicines in a particular fashion, the description and the

curative effect compilation in a brochure. Finding the plaintiff to have failed

to demonstrate how they had employed any skill, judgment and labour in

describing the curative elements, let alone any creativity and in the absence

of any averment as to the uniqueness of such description or intellectual

creativity, it was prima facie held that no copyright can subsist therein. It




CS(OS) 119/2010                                                           Page 20 of 23
 was further held that a catalogue / brochure being a derivative work being a

collection or sequencing of already existing information, the standard of

creativity required to qualify as a work in which copyright subsists is higher

than the standard required in cases of primary works and finding the

plaintiffs to have not specifically averred as to the manner in which the

sequencing was done and the technique or criteria employed to place the

medicines in that particular sequence, the application for interim relief was

dismissed observing that the document in which copyright was claimed was

merely a compilation.

26.    The same learned Single Judge sitting for the Division Bench of this

Court in Akuate Internet Services Pvt. Ltd. Vs. Star India Pvt. Ltd.

MANU/DE/2768/2013 held that the Copyright Act having granted

protection only qua material in which copyright could be held, injunction on

the ground of the broadcast rights having been violated could not be granted.

It is however learnt that appeal against the said judgment is pending before

the Supreme Court.      It was also held that creating property (or quasi-

property) rights in information stands to upset the statutory balance carefully

created by the legislature through the Copyright Act and no injunction in the

absence of copyright on equitable grounds can be granted. It was yet further

CS(OS) 119/2010                                                     Page 21 of 23
 held that the doctrine of unfair competition prohibits the misappropriation of

match information and would amount to holding that misappropriation under

the common law can supplant the Copyright Act.

27.    Order VII Rule 11 of the CPC enables the Court to, when finds the

plaint to be not disclosing any cause of action or when finds the suits from

the statements in the plaint to be barred by any law, to reject the plaint at the

threshold. Similarly Order XV of the CPC also empowers the Court to, when

finds the parties to be not at issue on any question of law or facts, at once

pronounce judgment.      Order XV in my opinion applies equally to the

plaintiff as to the judgment. The judgment referred to herein is not to be

necessarily against the defendants and can be against the plaintiff as well.

The Court, even if summons ought not to have been issued in the suit and

have been issued, at the stage of framing of issues finds the plaintiff to be

not pleading the material propositions of law essential for succeeding in the

suit, is empowered to pronounce judgment against the plaintiff.

28.    During the hearing it was repeatedly asked to the senior counsel for

the plaintiffs as to what purpose would be served by granting an opportunity

to the plaintiff to lead evidence as was repeatedly argued. No answer was

forthcoming.

CS(OS) 119/2010                                                      Page 22 of 23
 29.    Before parting, I must record that after hearing arguments on 11 th

April, 2013, this judgment was intended to be dictated and pronounced in

chamber on the same date. The judgment though was dictated on the same

day but remained to be corrected and went on the back burner and has

accordingly been listed for pronouncement.        I must further record that

neither party mentioned the matter in the last nearly one and a half year.

30.    I therefore find the plaintiff to have not pleaded the material

propositions of fact essential to succeed in an action for infringement of

copyright and thus pronounce judgment forthwith against the plaintiff

dismissing the suit. However in the facts, no order as to costs.

31.    Decree sheet be drawn up.




                                               RAJIV SAHAI ENDLAW, J.

SEPTEMBER 29, 2014 „pp/gsr‟ CS(OS) 119/2010 Page 23 of 23