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 6]

Supreme Court of India

Magna Publishers Co. Ltd. & Ors vs Shilpa S. Shetty on 14 December, 2007

Equivalent citations: AIR 2008 SUPREME COURT 681, 2007 AIR SCW 7795, (2008) 62 ALLINDCAS 182 (SC), 2008 (1) AIR BOM R 508, (2007) 14 SCALE 320, (2008) 1 WLC(SC)CVL 582, (2008) 3 CIVILCOURTC 644, (2008) 1 ORISSA LR 264, (2008) 3 ICC 760, (2009) 2 CGLJ 476, (2008) 1 CLR 325 (SC), (2008) 1 ALL WC 889, 2007 (12) SCC 792, (2008) 8 SUPREME 629, (2008) 3 RECCIVR 240, (2008) 70 ALL LR 310, (2007) 8 SUPREME 629, 2008 (2) ALLMR (NOC) 22

Author: Arijit Pasayat

Bench: Arijit Pasayat, P. Sathasivam

           CASE NO.:
Appeal (civil)  344 of 2002

PETITIONER:
Magna Publishers Co. Ltd. & Ors.

RESPONDENT:
Shilpa S. Shetty

DATE OF JUDGMENT: 14/12/2007

BENCH:
Dr. ARIJIT PASAYAT & P. SATHASIVAM

JUDGMENT:

J U D G M E N T Dr. ARIJIT PASAYAT, J.

1. Heard learned counsel for the parties.

2. It appears that vide an interim order dated 12.1.2001, the High Court granted ad interim injunction and a Division Bench of the Bombay High Court refused to interfere.

3. A brief reference to the factual aspects would suffice:

4. The respondent filed a suit claiming that she is a film actress of good standing. Certain articles were published in the magazine published by the appellants called Stardust. A suit for damages of Rs.20 crores alleging that the articles are defamatory in nature and would affect her career and for injunction restraining the appellants from publishing defamatory articles was filed. Notice of motion for interim injunction was taken out. Learned Single Judge was of the prima facie view that the articles deal with the personal life and are defamatory in nature and granted interim injunction. The interim injunction reads as follows:

"Therefore, as directed in the case of Indian Express Newspapers (supra), a modified injunction is hereby granted restraining the defendants from republishing the three articles and/or from writing and publishing any defamatory article in the nature of the three articles alleging that the plaintiff is having relationship with other actors or a married man, which will operate till the disposal of the suit.

5. The said order dated 12.01.2001, as noted above, was challenged in appeal.

6. Before the Division Bench, the stand was that the interim injunction granted was beyond the prayer made in the notice of motion. The High Court noted that in notice of motion, the prayer was in the following terms:

"That pending the hearing and final disposal of the suit, this Hon'ble Court be pleased to issue an order and injunction restraining the defendants from in any way or manner carrying our defamatory, allegations and imputations in future against the plaintiff".

7. The Division Bench was of the further view that the Learned Single Judge had not granted interim protection beyond what was prayed and was covered by the prayer.

8. The other stand before the Division Bench was that moment justification is pleaded, there can be no interim protection. This plea was also rejected stating that a person cannot be defamed by allowing such publications in future. Justification shall be required to be established at the time of hearing of the suit by leading evidence.

9. There were certain other stands relating to lack of pleadings about the reputation and character. The Division Bench found that also to be without substance. The appeal was accordingly dismissed.

10. Learned counsel for the appellant reiterated the stand taken before the Division Bench. Mr. Bhattacharye, learned counsel for the respondent supported the order.

11. We find that the matter relates to an interim order and while granting leave, the prayer for grant of interim relief was refused. In other words, interim order passed by learned Single Judge as upheld by the Division Bench continues to be operative. Therefore, without expressing any opinion on the merits of the case, we think it proper to dispose of the appeal without interference. We, however, request the High Court to explore the possibility of early disposal of the suit No.36/2001.

12. The appeal is disposed of accordingly.