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 13, Cited by 6]

Delhi High Court

Saregama India Limited vs Balaji Motion Pictures Limited & Ors on 13 September, 2019

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*     IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                Date of decision: 13th September, 2019.

+                        CS(COMM) 492/2019

      SAREGAMA INDIA LIMITED                      ..... Plaintiff
                  Through: Mr. Parag Tripathi and Mr. Chander
                           M. Lall, Sr. Advs. with Mr. Ankur
                           Sangal, Mr. Ajay Bhargava, Ms.
                           Sucheta Roy, Mr. Shiva Tokas and
                           Ms. Richa Bhargava, Advs.

                                Versus

    BALAJI MOTION PICTURES LIMITED & ORS. .....Defendants
                  Through: Mr. Neeraj Kishan Kaul, Sr. Adv.
                           with Mr. Vivek Jain, Ms. Suchitra
                           Kumbhat and Mr. Hardik Rupal,
                           Advs. for D-1&2.
                           Mr. Manav Gupta, Ms. Esha Dutta,
                           Mr. Sahil Garg, Mr. Devang Kumar
                           and Ms. Mansi Khanna, Advs. for
                           D-3.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

IA No.12374/2019 (of the plaintiff u/o XXXIX R-1&2 CPC)

1.    The plaintiff has instituted this suit, to restrain the three defendants
namely (i) Balaji Motion Pictures Limited, (ii) ALT Digital Media
Entertainment Limited and (iii) Zee Entertainment Enterprises Limited,
from exploiting/using the plaintiff‟s copyrighted works i.e. the sound
recording and the underlying musical and literary works in the song "Var
Dhagala Lagli Kal" from the Marathi cinematograph film "Bot Lavin Tithe


CS(COMM) 492/2019                                                 Page 1 of 29
 Gudgulya", in the song "Dhagala Lagli" in the defendants‟ to be released
cinematograph film „Dream Girl‟, amounting to infringement of the
plaintiff‟s copyright and copyright works, and for ancillary reliefs. Needless
to state the suit was accompanied with this application for ex-parte interim
relief.

2.        The suit, along with this application came up before this Court first on
6th September, 2019 when the senior counsel for the defendants No.1&2 and
the counsel for the defendant No.3 appeared on seeing the matter in the
Cause List. The senior counsels for the plaintiff pressed for ad-interim
relief. The senior counsel for the defendants No.1&2 stated that the film
„Dream Girl‟ was to be released on 13th September, 2019 and since paper
book of the suit had been received at that time only, the defendants be given
time to prepare and the matter be taken up on 11th September, 2019. It was
further stated that the impugned song in the forthcoming film was not even
part of the film and constituted about two lines only in the song which
played towards the end of the film with the end credits. The senior counsels
for the plaintiff however expressed urgency contending that if the hearing
was posted to 11th September, 2019, the defendants would take the
advantage, of the same being at the last minute and it being not possible for
the defendants to make the change as sought. The said apprehension of the
plaintiff was allayed, by directing that it would not be so permitted. Though
the senior counsels for the plaintiff, on 6th September, 2019 also contended
that the defendants, till further hearing should not play the impugned song
on the music/promotion channels of the forthcoming film, as they had been
doing since 21st/27th August, 2019, but no such order was granted.


CS(COMM) 492/2019                                                     Page 2 of 29
 3.    The senior counsels for the plaintiff, the counsel for the defendant
No.3, the senior counsel for defendants No.1&2 though were heard for more
than one and a half hour on 11th September, 2019 but the hearing spilled
over to 12th September, 2019 and could be concluded only at about 1110
hours. Since the film „Dream Girl‟ was informed to be slated for release at
1230 hours today, this order was scheduled for pronouncement today at
1030 hours.

4.    The defendants, though could have filed the written statements taking
advantage of Court holidays from 7th to 10th September, 2019, have opted
not to do so. The counsels have been heard on the basis of the documents
filed by the plaintiff and the documents/materials handed over during the
course of hearing.

5.    I may at the outset record that though the defendants in reply to the
notice preceding the suit and which reply was received by the plaintiff post
institution of the suit, took the stand that the impugned song in the
forthcoming film „Dream Girl‟ of the defendants was not the same or an
infringement of the song in which the plaintiff claims copyright and had also
taken a stand that the „song‟ was a „folk song‟ and it was so suggested
during the hearing on 6th September, 2019 also but neither the counsel for
the defendant No.3 nor the senior counsel for the defendants No.1&2, in
their arguments on 11th & 12th September, 2019, have raised the said plea.
Thus infringement of the copyright claimed by the plaintiff, by/in the
impugned song, is not in dispute.




CS(COMM) 492/2019                                                 Page 3 of 29
 6.    I had, on 6th September, 2019, while adjourning the hearing requested
the counsels to WhatsApp to me the two songs and the counsels had so
complied. I have thus had the benefit of hearing the two songs.

7.    It is the case of the plaintiff, (a) that the plaintiff, vide an agreement
dated 12th May, 1979 acquired the rights over the sound recordings and
underlying musical and literary works in the songs of the cinematograph
film "Bot Lavin Tithe Gudgulya", from the original producer of the said
film i.e. M/s Sadichha Chitra; the said rights were assigned to the plaintiff in
perpetuity and the plaintiff continues to be the rightful owner of the songs in
the said film including the sound recording and underlying musical and
literary works of the song "Var Dhagala Lagli Kal"; (b) that under the said
agreement, M/s Sadichha Chitra had agreed to assign in favour of the
plaintiff, in perpetuity, the copyright and sound recording and underlying
musical and literary works of the songs of all cinematograph films to be
produced by the said M/s Sadichha Chitra during the tenure of the said
agreement; the initial tenure of the said agreement was from 2nd November,
1978 till 1st November, 1979; (c) that during the tenure of the said
agreement, the film "Bot Lavin Tithe Gudgulya" was released by the said
M/s Sadichha Chitra; in view of the same, as per the terms of the said
agreement, the rights in the sound recording and underlying musical and
literary works in the songs of the said cinematograph film stood assigned in
perpetuity to the plaintiff; (d) that the plaintiff is the owner of the original
plate of the sound recordings forming a part of the subject film; (e) that the
plaintiff‟s name also appears on the in-lay cards of the subject film, as the
owner/publisher of the sound recordings and underlying musical and literary
works of the said cinematograph film; (f) that as per Section 55(2) of the
CS(COMM) 492/2019                                                   Page 4 of 29
 Copyright Act, 1957, the plaintiff is presumed to be the owner of the
copyright in the said works; (g) that the plaintiff thus has the exclusive right
inter alia to issue copies of the said works to the public, the right to make
any sound recording thereof, the right to communicate them to the public,
the right to make a cinematograph film of the same and the right to
reproduce the same; (h) that on 27th August, 2019, it came to the knowledge
of the plaintiff that the defendants had adopted, used and synchronized the
song "Var Dhagala Lagli Kal" in their to be released cinematograph film
„Dream Girl‟, without seeking any licence or consent of the plaintiff; (i) that
exploitation of the plaintiff‟s copyrighted works in the said song by
adoption, use and synchronization thereof in the music of the film of the
defendants, without proper licence/permission from the plaintiff, amounts to
infringement of copyright of the plaintiff; (j) that the defendants, in the
recreated song have copied the integral part of the original song which is
commonly referred to the „hook part‟ or the „catch part‟ of the song and
which is the part through which the song is commonly known or referred to
by the general public; (k) that the plaintiff got issued a legal notice dated 3rd
September, 2019 to the defendants to cease and desist from so infringing the
copyright of the plaintiff but till the institution of the suit on 5 th September,
2019, no response had been received from the defendants; (l) that the
defendants‟ intention of illegally exploiting the plaintiff‟s copyrighted works
is evident from the fact that a representative of the defendant No.1, on 5th
August, 2019 had approached the representative of the plaintiff for licensing
certain song forming part of the plaintiff‟s repertoire; however once the
plaintiff‟s representative informed the terms and conditions that would be
involved, including the monetary terms and conditions, the defendant No.1

CS(COMM) 492/2019                                                     Page 5 of 29
 stopped communicating with the plaintiff with regard to the same; (m) that
the defendant No.3 was well aware of the plaintiff‟s right over the subject
song and is continuously paying licence fee to the plaintiff for the use of the
same on its TV channels, since the last three years, under orders of this
Court; and, (n) that this Court has territorial jurisdiction to entertain the
present suit under Section 20(c) of the Code of Civil Procedure, 1908 (CPC)
as the recreated song is being broadcast/communicated to the public within
the territorial jurisdiction of this Court, on various television channels as
well as on online streaming platforms and hence the cause of action for the
suit accrued to the plaintiff within the territorial jurisdiction of this Court.

8.    The senior counsels for the plaintiff argued, (i) that the plaintiff, under
the Agreement dated 12th May, 1979 at pages 10 to 15 of Part IIIA file, is
the owner of the copyright in the subject song; (ii) that though the aforesaid
agreement does not specifically refer to the song "Dhagala Lagli" or to the
film "Bot Lavin Tithe Gudgulya" but the plaintiff, at pages 16 & 17 of Part
IIIA file has filed the Certificate issued to the subject film by the Central
Board of Film Certification (CBFC) showing the date of the Certificate as
10th November, 1978 and showing the name of the producer as „Dada
Kondke‟ and the name of the applicant as M/s Sadichha Chitra, amply
proving that the subject film was produced and released during the term of
one year commencing on 2nd November, 1978 of the Agreement dated 12th
May, 1979; (iii) that of the total duration of 129 seconds of the impugned
song in the forthcoming film „Dream Girl‟ of the defendants, the infringing
part is of as many as 59 seconds and the „catch‟ or „hook‟ part of both the
songs is the same; (iv) that it has been held by the High Court of Bombay in
Ram Sampath Vs. Rajesh Roshan 2008 SCC OnLine Bom 370, that
CS(COMM) 492/2019                                                      Page 6 of 29
 copying part of the song in which another has copyright, amounts to
infringement; (v) that the mala fides of the defendants, are evident from the
defendants vide their email dated 5th August, 2019 (at 11:12 AM) enquiring
from the plaintiff, if the songs „Jumma Chumma‟, „O Meri Maina‟ from the
movie „Pyar Kiye Jaa‟, „Yeh Kaali Kaali Aankhen‟ from Baazigar and
„Dream Girl‟ from movie „Dream Girl‟, belonged to the plaintiff and were
available for use in the film; the plaintiff vide its email dated 5 th August,
2019 (at 7:34 PM) informed the defendants that the songs „O Meri Maina‟
from the movie „Pyar Kiye Jaa‟ and „Dream Girl‟ from movie „Dream Girl‟
could be licensed; the defendants vide their email dated 6th August, 2019 (at
10:18 AM) again informed the plaintiff that the defendants were looking to
recreating the song of „Dream Girl‟ and asked the availability thereof; the
defendants vide another email dated 6th August, 2019 (at 4:07 PM) informed
the plaintiff that the defendants would like to choose one of the songs to
recreate for „Dream Girl‟; the plaintiff vide email dated 4th September, 2019
(at 8:37 PM) informed the defendants of availability of the song „Dream
Girl‟ from movie „Dream Girl‟ subject to payment of licence fee of Rs.1
crore plus applicable taxes and other terms and conditions including giving
of credit to plaintiff therefor in the opening and end credits of the film; (vi)
that the defendant No.3 has been paying licence fee to the plaintiff for the
subject song "Dhagala Lagli" from the film "Bot Lavin Tithe Gudgulya";
attention in this regard is invited to order dated 3 rd January, 2017 in
CS(COMM) No.3/2017 titled Zee Entertainment Enterprises Ltd. Vs.
Saregama India Ltd. and orders dated 24th January, 2017, 22nd December,
2017 and 18th December, 2018 in CS(COMM) No.57/2017 titled Saregama
India Ltd. Vs. Zee Entertainment Enterprises Ltd. a list of songs subject

CS(COMM) 492/2019                                                   Page 7 of 29
 matter of the aforesaid orders is handed over in the Court and in which list
the subject film and the subject song are included; (vii) that the defendant
No.3 has paid royalty in terms of the aforesaid orders to the plaintiff till the
year 2019-2020 and is estopped from disputing the title of the plaintiff to the
subject song; (viii) that the defendants, in the reply to the legal notice have
stated "Var Dhagala Lagli Kala (Folk Song) is a popular Marathi folklore
and popular in the Marathi culture as the rain dance song. The Folk Song
first appeared in the film „Bot Lavin Tithe Gudgulya‟ and thereafter has time
and again appeared in several films and has been independently recreated by
several parties" and have admitted "the only similarity in the lyrics and
composition of the two songs is in relation to the generic Verse" and have
further stated "....the New Song forms an integral part of the Film and that
removal of the New Song from the Film would result in irreparable losses to
our Client", thereby again admitting the claim of the plaintiff; (ix) that Dada
Kondke, in his biography published in the year 1999, has written that „he
had written the lyrics of the subject song‟ and the same negates the
contention of the defendants in the reply to the legal notice, of the same
being a folk song; (x) that the plaintiff was not aware of infringement of the
subject song by any other person as disclosed by the defendants in reply to
the legal notice and immediately on learning of the same, the plaintiff has
taken requisite steps and some of the alleged infringers have already
obtained licence from the plaintiff; (xi) that the plaintiff, at pages 6&7 of
Part IIIA file has filed the photocopy of the in-lay card inter alia of the
subject song and which also shows the plaintiff to be having rights therein
in; attention in this regard is invited to Section 55(2), Section 2(d) and
Section 17(c) of the Copyright Act; and, (xii) reliance is placed on Indian

CS(COMM) 492/2019                                                   Page 8 of 29
 Performing Right Society Vs. Eastern Motion Pictures Association (1977)
2 SCC 820, laying down that unless there is a contract to the contrary
between the composer of the lyrics or music on the one hand and the
producer of the cinematograph film on the other, the producer of the film is
the owner of the copyright and it is argued that the agreement dated 12 th
May, 1979 is between the producer of the subject film and the plaintiff.

9.    Before recording the arguments of the defendants, it is apposite to
reproduce herein in entirety the Agreement dated 12th May, 1979. The same
is as under:
               "An Agreement made the 12th day of May 1979, BETWEEN

                     THE GRAMOPHONE COMPANY OF INDIA LIMITED

               having its Registered Office at 5, Old Court House Street, Calcutta-1
               (hereinafter called "the Company" which expression shall include its legal
               successors and assigns) of the one part and

                               M/s. Sadichha Chitra,
                               302, Bombay Market, 3rd floor,
                               Near Tardeo Airconditioned Market, BOMBAY-34.
                       (hereinafter called "The Producer") of the other part.

                       WHEREAS the Producer has represented and assured the
               Company that the Producer is free from any obligation to third party which
               would in any way restrict the Producer‟s right to enter into Agreement for
               carrying out the Producer‟s obligations to the Company as hereinafter
               appearing.
                       AND WHEREAS the Company on the basis of such representation
               and assurance from the Producer has agreed to enter into this Agreement
               for the purpose of carrying out the respective obligations hereinafter set
               forth.

               IT IS HEREBY AGREED by and between the parties as follows:

               1.   For the purpose of this Agreement the following words shall have
                    the meaning set forth against them:-
               "WORK"                       shall mean any one or more of a literary
                                            dramatic musical or artistic work as defined in
                                            the Copyright Act, 1957.


CS(COMM) 492/2019                                                                Page 9 of 29
              "RECORD"              shall mean a gramophone record magnetic tape
                                   (whether reel to reel endless loop in cassette or
                                   cartridge form or otherwise howsoever) or any
                                   other contrivance or appliance whatever bearing
                                   or used for emitting sounds (whether or not the
                                   same also bears or can bear visual images or is
                                   or can be joined to use in conjunction with or
                                   part of a contrivance or appliance bearing or
                                   used for giving visual images).

             "CINEMATOGRAPHFILM"   shall mean any recording however made of a
                                   sequence of visual images which is capable of
                                   being used as a means of showing that sequence
                                   as a moving picture (whether or not joined to or
                                   part of a record as herein defined) PROVIDED
                                   THAT it shall only include such recordings as
                                   aforesaid as are used for presentation through
                                   normal cinema theatrical or television media and
                                   shall not include any such recordings as are used
                                   for presentation in any other manner whatsoever.

             "RETAIL PRICE"        shall mean the retail price or recommended retail
                                   price less any tax or taxes-levied in respect of
                                   the sale or which have to be recovered as part of
                                   the selling price.

             "PERFORMANCE"         shall include speech singing playing an
                                   instrument conducting or directing either alone
                                   or with another or others.

             "PRODUCER‟S FILMS"    shall mean all cinematograph films commenced
                                   and or under production during the period of this
                                   Agreement and the extension(s) (if any) thereof
                                   the sound-tracks of which contain performances
                                   of any work(s) in respect of which the Producer
                                   directly or indirectly.

                                   (i)   is or shall be the producer of owner or
                                   (ii)  otherwise owns or controls or shall own or
                                         control the right to make available licence
                                         and assign in respect of the sound-track
                                         thereof the rights granted to the Company
                                         under this Agreement.
             "CONTRACT             shall mean recordings of performance available
                                   to the Company pursuant to Clauses 2 and 3

CS(COMM) 492/2019                                                     Page 10 of 29
              RECORDINGS"                      hereof.

             "CONTRACT WORKS"                 shall mean all works performed in contract
                                              recordings and the rights in which are assigned
                                              to the Company pursuant to Clause 4(b)(i)
                                              hereof.


             2.       The Producer shall at the Producer‟s own expense promptly after
             the completion of the Producer‟s films make available solely and
             exclusively to the Company for the purposes of the Agreement the sound-
             track or a recorded tape thereof.
             3. (A) (a)        In the event that any sound track or recorded tape thereof
                      any      of the Producer‟s films shall not in the opinion of the
                      Company           be suitable for any reason for use in the
                      manufacture of records therefrom the Producer shall at the sole
                      expense of the Producer and at the request of the Company
                      promptly make available to the Company the artistes and
                      musicians whose           performances are reproduced herein and
                      such other persons (if any) necessary in the Company‟s opinion
                      to enable the Company to record the performance of the works
                      from the          producer‟s films for the purposes of manufacturing
                      records therefrom.
                      (b)      Such artistes musicians and other persons (if any) shall
                               attend at the Company‟s studio or such other place as may
                               be appointed by the Company and shall at such place and
                               time render and if necessary repeat such performances
                               reproduced on the sound-track as the Company may
                               require until in the opinion of the Company a satisfactory
                               recording shall have been obtained.
                (B) The Company shall manufacture for sale records of such contract
                      recordings and other recordings of contract works which in the
                      opinion of the Company will be suitable for such purposes.
             4. (A) The Company shall be the owner of the original plate within the
                      meaning of the Copyright Act 1957 and any extensions or
                      modifications thereof of any performance from which are made
                      any records manufactured in pursuance of this Agreement recorded
                      or re-recorded by the Company pursuant to Clause 2 or 3 (A)(a) or
                      3(A)(b) hereof.
                 (B) The Producer hereby assigns and transfers and agrees to assign and
                      transfer to the Company absolutely and beneficially for the world:
                      (i)      the gramophone recording rights in all works the
                               performances of which are made available to the Company
                               under the terms of this Agreement and
                      (ii)     the right to make or authorise the making of any record
                               embodying the recordings in any part of the said sound-
                               track(s) associated with the Producer‟s films.



CS(COMM) 492/2019                                                                Page 11 of 29
                     The Producer undertakes to execute or obtain the execution of such
                           further assignments or assurances as the Company may
                           time to time require.
                    (C)    It is hereby declared that the rights in the recordings and
                           works hereby assigned and transferred or agreed to be
                           assigned and transferred and in the recordings of the
                           performances referred to in Clause 2 or 3 (A) (a) or 3(A)
                           (b) include but are not limited to:-
                           (i)      the sole right of production reproduction sale
                                    (under such trademarks as the Company may
                                    select) use and performance (including
                                    broadcasting) throughout the world by any and
                                    every means whatsoever of records reproducing
                                    the said performance or any of them.
                           (ii)     the sole right at the Company‟s discretion to
                                    decide whether and or when to commence or
                                    discontinue or recommence the said production
                                    and sale of records reproducing the said
                                    performance or any of them and to fix and alter the
                                    price of such records and the irrevocable right and
                                    licence at all times to use and publish the said
                                    artiste(s)    and     musicians    name(s)      and
                                    photograph(s) for labelling cataloguing and
                                    exploiting the said records
                           (iii)    the right to grant non-exclusive licences for the
                                    mechanical reproduction of the works or any of
                                    them.
                           AND the Company shall have the irrevocable right to
                           authorise any other person, firm or corporation to do any
                           and all such acts and things.
             5.     The Producer hereby assures the Company:-
                    (a)    That the copyright and other rights in the works as
                           mentioned in Clause 4 are or will be the Producer‟s free
                           and unencumbered property immediately prior to their
                           assignment or transfer to the Company.
                    (b)    That prior to the despatch of such sound-track or recorded
                           tape thereof to be made available to the Company under
                           this Agreement and prior to any performance by artistes or
                           musicians or other persons under Clause 3 hereof the
                           Producer will have secured the consent in writing of all
                           such artistes musicians and other persons (if any) whose
                           performances are reproduced in such sound-tracks or are
                           rendered at such performances together with all other
                           consents necessary for the manufacture and sale of the
                           records and for the use and publication by the Company
                           and its licensees of the names including professional
                           name(s) (if any) and photographs of the said artistes for
                           the purposes of this Agreement.


CS(COMM) 492/2019                                                              Page 12 of 29
                      (c)     That except as otherwise expressly provided herein the
                             Company shall be under no liability whatsoever to any of
                             the said artistes or musicians or to any other third party
                             arising out of the Company‟s exercise of any of its rights
                             under this Agreement.
             6.      During the currency of this Agreement and any extension thereof
             and following the termination of this Agreement or any extension thereof
             during a period of twenty-five years from the first day of the month in
             which any record of the contract recordings is first offered to the public the
             Producer :
                     (a)     shall not directly or indirectly supply or make available to
                             any individual firm company corporation or other person
                             the whole or any part of the said sound-track(s) made or to
                             be made available to the Company for the purposes of
                             manufacturing and selling records hereunder and
                     (b)     shall not directly or indirectly provide the services of any
                             of the said artistes and/or musicians to perform any of the
                             works performances of which have been made available to
                             the Company for the purpose of manufacturing and selling
                             records hereunder on their own account or for any
                             individual firm company corporation or other person other
                             than the Company whereby such sound-tracks(s) and other
                             performances are or are intended to be recorded in any
                             form from which a record may be offered to the public
                             PROVIDED THAT such sound-track(s) and performances
                             by the said artistes and musicians can be made available
                             for sound or television broadcasting or cinematograph
                             films in cases in which records thereof are not and are not
                             intended to be offered to the public except by or with the
                             prior written consent of the Company.

             7. (A) Subject as hereinafter mentioned the Producer shall be entitled in
             respect of all records of contract recordings made available hereunder by
             the Producer and sold by the Company or by any individual firm Company
             or corporation or other person authorized by the Company to a royalty on
             net sales calculated on the retail price in the country of manufacture as
             follows:-
                     (a) On a single 45-RPM record reproducing :
                              (i)     On both sides contract recordings alone (
                                      ) per record.
                              (ii)    On both sides contract recordings together with
                                      other recordings a proportion of              per
                                      cent) per record according to the number of other
                                      recordings.
                                      In the case of such a gramophone record only one
                                      side of which reproduces a contract recording as
                                      aforesaid the amount of royalty shall be
                                      of that set out above.


CS(COMM) 492/2019                                                                 Page 13 of 29
                      (b)      In the case of any other record the same shall be deemed to
                              consist of sections each section comprising one side of a
                              single 45-RPM gramophone record or the equivalent
                              thereof and royalty shall be calculated as above on each
                              such section reproducing a contract recording. For this
                              purpose the retail price of such other record shall be
                              divided by the total number of sections. Where in the
                              opinion of the Company it is impracticable to divide into
                              sections a record containing other recordings in addition to
                              the contract recordings each recording shall be timed in
                              relation to the total playing time of the record and the
                              loyalty shall be calculated upon the same proportion of the
                              retail price.
                      (c)     Royalty payable in respect of a tap record shall be
                              calculated and payable on the retail price as in the opinion
                              of the Company is or would be appropriate of a disc record
                              or records containing the same material and for the
                              purpose of this Clause 7 sales of tap records shall be
                              calculated separately from sales of disc records.
                      (d)      Royalty as above shall be payable during the currency of
                              this Agreement and thereafter for 25 years.
                      (e)     Records manufactured for the Company outside India on a
                              custom pressing basis but intended by the Company
                              primarily for sale in India shall for the purpose of this
                              Clause 7 be considered as having been manufactured in
                              India; similarly records so manufactured for any licensee
                              of the Company outside the country in which such licensee
                              shall have its main operating office but primarily intended
                              for sale in such country shall be considered as having been
                              manufactured in such country.
                 (B). In addition to the royalty on contract recordings provided for in
             Clause 7(A) hereof the Company shall also pay to the Producer a copyright
             royalty in respect of sales of records containing performances of contract
             works. The provision of Clause 7(A) shall apply to the calculation of the
             copyright royalty mutatis mutandis and in particular "contract works" shall
             be deemed to be inserted instead of the words "contract recordings" where
             such words appear; in sub clause 7(A)(a)(i) and (ii) the rate (        ) shall
             be deemed to be inserted instead of the rate therein mentioned.
             8.       The Company shall have the right to suspend payments of all
             royalties hereunder if at any time the Producer shall be in breach of this
             Agreement until such time as the damage suffered by the company as a
             result of such breach shall have been quantified by agreement or in default
             of agreement by the Court and the Company shall also have the right to
             retain royalties becoming due under this Agreement and to apply the same
             in discharge of any liability of the Producer for damages for breach of this
             Agreement as aforesaid.
             9.       The Company shall deduct or shall authorize the deduction from
             royalty payments any sums which may be demanded from the Company its
             licensees or associates in respect of the remittance of such payment by the

CS(COMM) 492/2019                                                                 Page 14 of 29
              Governments or other fiscal authorities of the respective countries in which
             the records are sold.
             10.      The Company‟s liability to pay royalty shall be limited to the
             amounts actually received and it shall not be payable until received from
             its licensees or associates. In countries where currency restrictions are in
             force and should such restrictions in any country prevent the remittance of
             the whole or part of the royalty due any royalty not remitted shall if
             requested by the Producer and at the Producer‟s expense be held in an
             account to be nominated by the Producer in the country concerned subject
             to the laws of such country and of India.
             11.      The Company shall endeavor to furnish to the Producer within 90
             days after the end of each half-year a statement showing the latest
             information received by the Company as to the number of records sold
             during such half-yearly period and the amount of royalty due in respect
             thereof and subject to the provisions of Clauses 8 and 10 hereof the
             Company shall thereupon pay such amount to the Producer and such
             payment shall be a complete discharge of the Company‟s liability to make
             payments hereunder. The Producer shall at the expense of the Producer be
             entitled to receive upon so requesting the Company in writing a certificate
             of the Company‟s Auditors as to the correctness of any such statement.
             12.      (A)     This Agreement shall be for an initial period of ONE year
             year(s) commencing on the 2nd day of NOVEMBER 1978.
                      (B)     The Company shall be entitled to continue this Agreement
             for TWO successive period of ONE year each on giving notice in writing
             to the Producer before the expiration of the Agreement or the relevant
             period in continuation thereof and all the provisions herein contained shall
             apply in their entirety in respect of each such period.
             13.      Any notice given under the Provisions of this Agreement may be
             given by hand to the Procedure or to the Principal Officer of the Company
             or may be sent by registered letter to the address of the Producer appearing
             above or to such other address as the Producer may for the purpose notified
             to the Company in writing or to the Company at its Registered Officer in
             which event such notice shall be deemed to have been received in the
             course of the normal post.
             14.      The Producer shall not without the prior written consent of the
             Company:
                      (a)     assign all or any of the Producer‟s rights or obligations
                              whatsoever under this Agreement nor
                      (b)     appoint an agent to collect on the Producer‟s behalf any
                              monies due under the provisions of this Agreement except
                              that the Producer may in respect of royalties payable
                              herein for records sold of any contract recordings or the
                              works performed therein by written notice to the Company
                              requests the Company to pay the whole or such proportion
                              as the Producer may specify in the notice to an artiste or
                              any third party.
             15.      The Producer agrees that all the rights and obligations under this
             Agreement shall be construed to apply to works included or to be included


CS(COMM) 492/2019                                                                Page 15 of 29
              in Producer‟s films commenced and or under production during the period
             of this Agreement.
             16.      The Producer without prejudice to the Producer‟s responsibilities
             and obligations hereunder hereby nominates constitutes and appoints the
             Company as the Producer‟s attorney to bring and conduct in such form and
             manner as to the Company may seem reasonable any legal proceedings
             whatever in the name and on behalf of the Producer or in the name of the
             Company‟s and at the Company‟s expense against any person for the
             purpose of enforcement of the provisions of this Agreement or against any
             person who has committed anything whereby the Company‟s rights and
             interests under this Agreement are adversely affected PROVIDED THAT
             the authority hereby granted may be exercised by any Director or Secretary
             of the Company and also by any officer of the Company who is authorized
             by a resolution of the Board of Directors of the Company for the purpose.
             17.      This Agreement is being entered into by the Company with the
             Producer on the Producer‟s representation and assurance that the Producer
             is entirely free to enter into and to perform the Producer‟s obligations
             under this Agreement and in case such representation and assurance prove
             to be incorrect and the Company suffers any loss of damage the Producer
             shall indemnify the Company against all such losses or damages and such
             indemnity is without prejudice to any other rights or remedies that may be
             available to the Company.
             18.      The rights and obligations of the parties hereunder and the terms
             and conditions of this Agreement shall be governed by and be construed
             according to the Laws of India.
             19.      This Agreement (which shall operate throughout the world) is
             accepted in Calcutta and all matters claims and disputes arising in respect
             of the terms and conditions thereof shall be settled and paid by the parties
             in Calcutta and any legal proceedings in respect of any matters claims and
             disputes shall be instituted in the High Court of Calcutta in West Bengal
             which shall be the Court of Jurisdiction.


             IN WITNESS whereof (sd/-) on behalf of the Company and the said M/s
             Sadichha Chitra have hereunto set their hands the day and year first above
             mentioned.

             Signed by the said                               SADICHHA CHITRA
                                                                (sd/-)
             In the presence of                               PROPRIETOR"


10.   The counsel for the defendant no.3 argued, that (i) the owner of the
copyright in the subject song was Dada Kondke; (ii) the legal heir of Dada
Kondke instituted a suit in the District Court at Pune, for declaration and
injunction under Section 62 of the Copyright Act and one of the films

CS(COMM) 492/2019                                                                Page 16 of 29
 subject matter of the said suit was "Bot Lavin Tithe Gudgulya" and the
Court of the District Judge, Pune, vide judgment dated 5th July, 2017, copy
of which was handed over, declared the said legal heirs of Dada Kondke to
be having copyright and exclusive right of video, dubbing, reproducing,
reprinting and / or redistributing the rights in respect of the films of Dada
Kondke including the subject film "Bot Lavin Tithe Gudgulya" and
restrained the defendant therein from infringing the said copyright; (iii) the
plaintiff, in para 6(a) of the plaint has claimed rights in perpetuity but in the
Agreement dated 12th May, 1979 there is no such provision; (iv) the Pune
suit is a complete bar to the present suit; (v) in the credits of the film "Bot
Lavin Tithe Gudgulya", the name of M/s Sadichha Chitra does not appear
and Dada Kondke is credited as the lyricist of the subject song; (vi) the
plaintiff itself at page 16 of Part-IIIA file has filed the CBFC Certificate of
the film "Bot Lavin Tithe Gudgulya" and the same also shows Dada Kondke
as the producer thereof; (vii) the Agreement dated 12th May, 1979 in favour
of the plaintiff / its predecessor is not executed by Dada Kondke but by M/s
Sadichha Chitra; (viii) the Agreement dated 12th May, 1979 does not
mention the subject film "Bot Lavin Tithe Gudgulya" anywhere and thus the
plaintiff could not have acquired any rights with respect to music of the said
film under the said Agreement; (ix) even if the Agreement is believed to be
covering the subject film, the plaintiff thereunder does not step into the
shoes of Dada Kondke; (x) the Agreement dated 12th May, 1979 is not of
assignment of copyright but is merely of grant of licence; attention in this
regard is invited to Clause 4(C) of the Agreement; (xi) Clause 5(b) of the
Agreement provides for the producer to have secured the consent in writing
of all artists and other musicians but no such consents have been shown;

CS(COMM) 492/2019                                                    Page 17 of 29
 (xii) Clause 6 of the Agreement limits the term thereof for 25 years and the
said period of 25 years from 12th May, 1979 lapsed in the year 2004; thus
rights if any acquired by the plaintiff under the said Agreement came to an
end in the year 2004; attention in this regard is also invited to Clause
7(A)(d) of the Agreement; (xiii) Clause 8 of the Agreement also is counter
indicative of any assignment of copyright inasmuch had there been any
assignment, any action of the producer of the film in contravention of the
Agreement would have amounted to infringement of copyright assigned to
the plaintiff; (xiv) Clauses 14 and 16 of the Agreement are also counter
indicative of the Agreement being of assignment of copyright; (xv) the
United States District Court in Saregama India Ltd. Vs. Mosley 687
F.Supp.2d 1325 (S.D.Fla.2009), on an interpretation of the Agreement, as
the Agreement dated 12th May, 1979 which is in template form, held the
agreement to be not of assignment; (xvi) the plaintiff has its registered office
at West Bengal and this Court does not have territorial jurisdiction over the
subject matter of the suit; all the defendants are at Bombay and the
publication of the impugned song in the forthcoming film of the defendants
is all over India and the plaintiff should have sued the defendants at West
Bengal and the choice of this forum by the plaintiff is in bad faith; (xvii) the
reliance by the plaintiff on the communications of 5th August, 2019, 6th
August, 2019 and 4th September, 2019 between the plaintiff and defendants
is misplaced inasmuch as the reference thereto is to the song "Dream Girl"
in the film "Dream Girl" starring Hema Malini; the queries made by the
defendants from the plaintiff were thus not with respect to the subject song;
such argument on the part of the plaintiff amounts to misconduct by the


CS(COMM) 492/2019                                                   Page 18 of 29
 plaintiff; and, (xviii) once plaintiff has not shown any rights in the song
infringement of which is alleged, the plaintiff has no case.

11.   The senior counsel for the defendants no.1 and 2 argued, that (a) this
Court does not have territorial jurisdiction to entertain the suit; (b) Supreme
Court Indian Performing Right Society Vs. Sanjay Dalia (2015) 10 SCC
161, in paragraphs 19 and 21 has held that where a Corporation is having
ordinary residence/principal place of business and cause of action has also
arisen at that place, it has to institute a suit at the said place and not at other
places and that the impediment imposed under Section 20 of the CPC to a
plaintiff to institute a suit in a court where the defendant resides or carries on
business or where the cause of action wholly or in part arises, though has
been removed by Section 62 of the Copyright Act and Section 134 of the
Trade Marks Act, 1999 but the right is subject to the rider that in case the
plaintiff resides or has its principal place of business/carries on business or
personally works for gain at a place where cause of action has also arisen,
the suit should be filed at that place and not at other places where plaintiff is
having branch offices etc.; (c) the plaintiff is thus not entitled to institute the
suit in this Court even though the cause of action for the suit to the plaintiff
may have accrued within the territory of this Court also; (d) the plaintiff has
avoided to go before the Courts at Calcutta and approached this Court, for a
reason; the High Court of Calcutta in Saregama India Ltd. Vs. Suresh
Jindal AIR 2006 Cal. 340, on an interpretation of the Agreement, as the
Agreement dated 12th May, 1979, held the Agreement to be not of
assignment of copyrights; the plaintiff, if had approached the Courts at
Calcutta, would have faced the hurdle of the said judgment; and, (e) as per
averments in the plaint, the cause of action also accrued at Calcutta.
CS(COMM) 492/2019                                                      Page 19 of 29
 12.   The senior counsels for the plaintiff, at this stage interrupted, to
contend that the reliance placed on the judgment aforesaid of a Single Judge
of the High Court of Calcutta is misconceived inasmuch the said judgment
has been set aside by the Division Bench of the High Court of Calcutta vide
order dated 1st September, 2006 in GA No.2723/2006 titled Saregama India
Ltd. Vs. Suresh Jindal & Ors.; a copy of the said order was handed over in
the Court.

13.   The senior counsel for the defendants no.1 and 2 stated that he was
not instructed that the judgment had been overruled but after going through
the order of the Division Bench states that the judgment of the Single Judge
has been set aside only for the reason of the parties, prior to the said
judgment having compromised the matter and having not invited the
judgment; it is contended that the Division Bench has not set aside the
judgment of the Single Judge on merits. Contending so, certain paragraphs
of the judgment of the Single Judge have been read.

14.   However I am of the opinion that once the judgment of the Single
Judge has been expressly set aside, be it for whatever reason, the same
cannot be cited as a precedent. In law also, a judgment against which there is
no opportunity to appeal, does not constitute res judicata. Thus, I am not
proceeding to record the contentions of the senior counsel for the defendants
no.1 and 2 with respect to the judgment of the Single Judge.

15.   Else, the senior counsel for the defendants no.1 and 2 has contended
that (i) the Agreement dated 12th May, 1979 is not in perpetuity (as had
already been argued by the counsel for the defendant no.3); (ii) once the
rights subject matter of the Agreement are disputed, the plaintiff has no

CS(COMM) 492/2019                                                  Page 20 of 29
 prima facie case and trial is necessary to decide the title claimed by the
plaintiff; and, (iii) the allegedly infringing material constitutes only two
lines in the song played at the end of the film along with end credits and
which is also part of the promotional videos / audios of the film and which is
compensable.

16.    I enquired from the senior counsel for the defendants no.1 and 2, how
is the compensation to be determined and even if the licence fee demanded
by the plaintiff is taken as a measure, how is the loss suffered by the plaintiff
from the defendants, not mentioning the plaintiff in the credits of the film, to
be compensated.

17.    The senior counsel for the defendants no.1 and 2 merely stated that it
is for the plaintiff to prove the loss.

18.    The senior counsel for the defendants no.1 and 2 also contended that
save for the two lines, the rest of the song which plays at the end of the film
along with end credits is entirely different, with a different theme and is at
best an adaptive / transformative work and is not a parrot like repetition of
the entire song in which the plaintiff claims copyright. It is argued that thus
the damages which would be suffered by the plaintiff even if succeeds in the
suit would be restricted. It is also argued that even the name of the song in
which plaintiff claims title, does not figure in the forthcoming film of the
defendants.

19.    The senior counsels for the plaintiff, in rejoinder have argued that (i)
the defendant no.3, in its arguments has not responded to the argument of
the plaintiff, of the defendant no.3 having accepted the title of the plaintiff in
the subject song and having paid royalty to the plaintiff therefor is estopped

CS(COMM) 492/2019                                                     Page 21 of 29
 from „today‟ disputing the title of the plaintiff to the subject song; (ii) the
argument of the counsel for the defendant no.3, of Dada Kondke as distinct
from M/s Sadichha Chitra, being the owner of the copyright in the song is
misconceived; attention is invited to page 15 of Part-IIIA file, where Dada
Kondke has signed the Agreement dated 12th May, 1979 as proprietor of M/s
Sadichha Chitra; (iii) the Pune suit filed by the legal heir of Dada Kondke is
irrelevant to the rights claimed by the plaintiff; (iv) the judgment of the
United States District Court referred by the counsel for the defendant no.3
deals with a different contract; only the gramophone recording rights were
subject matter of that contract; (v) this Court, in order dated 16th May, 2012
in CS(OS) No.1325/2012 titled Shemaroo Entertainment Ltd. Vs. Amit
Sharma & Ors. held the said judgment of the United States District Court to
be in different facts; the appeal preferred against the said order of the Single
Judge was dismissed by the Division Bench in Shemaroo Entertainment
Ltd. Vs. Amrit Sharma 2012 SCC OnLine Del 3772; thus the reliance on
the judgment of the United States District Court is misconceived; (vi)
Supreme Court in Sanjay Dalia supra was concerned with Section 62 of the
Copyright Act and Section 134 of the Trade Marks Act and did not deal with
Section 20(c) of the CPC and referred only to Section 20(a) of the CPC and
partly to Section 20(b) of the CPC; (vii) the entire argument of territorial
jurisdiction, raised to convey a design in avoiding the Calcutta Court, was
misconceived and without realizing that the judgment of the Single Judge of
the Calcutta High Court had been set aside; (viii) the judgment of the United
States District Court has been held to be different facts, not only in
Shemaroo Entertainment Ltd. supra but another judgment of the United
States District Court in Timothy Vs. Mosley is decisive on an interpretation

CS(COMM) 492/2019                                                   Page 22 of 29
 of an agreement like the Agreement dated 12th May, 1979; and, (ix) in
Shemaroo Entertainment Ltd. supra, it has been held that the agreement
such as the agreement dated 12th May, 1979 is in perpetuity.

20.   The counsel who was earlier appearing for the defendant no.3 only,
on 12th September, 2019 stated that he is appearing for all the three
defendants and has handed over a copy of the judgment of the United States
Court of Appeals in Saregama India Ltd. Vs. Timothy Mosley 10-10626
(11th Cir.2011). However, the senior counsels for the plaintiff contend that
the same is in a different matter.

21.   The counsel for the defendants, on 12th September, 2019 also argued,
that even if M/s Sadichha Chitra is the sole proprietor of Dada Kondke, the
same does not get every right Dada Kondke possessed and could possess
only such rights which Dada Kondke vests in his sole proprietary. It is
argued that thus, merely because M/s Sadichha Chitra was the sole
proprietary of Dada Kondke, does not mean that the Agreement dated 12 th
May, 1979 is with respect to every right possessed by Dada Kondke. It is
also argued that while the Agreement relied upon by the plaintiff is dated
12th May, 1979, as per the CBFC Certificate the subject film was released
prior thereto on 10th November, 1978. (However this argument ignores the
clause in the Agreement of the term thereof commencing from 2 nd
November, 1978). The counsel for the defendants also contended that had
the film "Bot Lavin Tithe Gudgulya" been subject matter of the Agreement
nothing prevented the film from being mentioned in the Agreement. Section
91 of the Indian Evidence Act, 1882 has been invoked.



CS(COMM) 492/2019                                                Page 23 of 29
 22.   On enquiry, of the relationship between the defendants inter se, the
counsel for the defendants stated that the defendants no.1 and 2 have
assigned all their rights in the music of the forthcoming film „Dream Girl‟ in
favour of the defendant no.3 and thus it is now the defendant no.3 only
which is concerned with the rights claimed by the plaintiff in the suit.

23.   The counsel for the defendants, on specific query, as to how the
defendant no.3 who now claims to be alone concerned with the impugned
song can at this stage dispute the title of the plaintiff in the subject song,
after having paid royalty to the plaintiff therefor for the last several years
under orders of this Court, generally states that the said royalty is being paid
for „mechanical reproduction‟ and that royalty is being paid for a large
number of songs of which "Var Dhagala Lagli Kal" is one.

24.   The counsel for the defendants, finally accused the plaintiff, of theft.

25.   Use by the counsel for the defendants, of such strong words,
compelled me to, in Court on 12th September, 2019, observe, whether not, if
anyone can be called „thief‟, at this stage, it is the defendants, because while
the plaintiff at least claims a title to the subject song, though disputed by the
defendants, the defendants, in their entire argument, though not disputing
infringement by the song in their forthcoming film „Dream Girl‟, of
copyright in the song "Var Dhagala Lagli Kal", have not disclosed any right
or title to the song "Var Dhagala Lagli Kal".

26.   And that, forms the raison d'etre for the interim injunction to follow.

27.   Thought has crossed my mind, of implication of interim order
restraining the defendants with respect to subject song when the film
„Dream Girl‟ of the defendants is informed to be scheduled for release
CS(COMM) 492/2019                                                    Page 24 of 29
 today. However, I am of the opinion that no benefit thereof can be given to
the defendants; not only for the reason that the defendants chose not to argue
on 6th September, 2019 but also for the reason that the defendants
themselves, till 4th September, 2019 were scouting for music for their
forthcoming film scheduled for release on 13th September, 2019, showing that
the changes if any required in the music, can be made at the last moment also.

28.   Though the fulcrum of the arguments of counsels for the defendants
has been of disputing the copyright of the plaintiff, including on
interpretation of the Agreement dated 12th May, 1979 whereunder the
plaintiff claims right, but need to adjudicate the respective contentions at
this stage is not felt. Though ordinarily, even for deciding an application for
interim relief, a prima facie finding would have been required to be given on
interpretation of the agreement but it is felt that the same is not required in
the present case owing to the defendant no.3 who as aforesaid now claims to
be solely concerned with the impugned song, under orders of this Court in
CS(COMM) No.3/2017 and CS(COMM) No.57/2017 and which have
attained finality, admittedly paying royalty to the plaintiff for the subject
song "Var Dhagala Lagli Kal", in acceptance of the right and title of the
plaintiff thereto. I am of the view that once the defendant no.3 has so
accepted the right and title of the plaintiff in the subject song, at least at this
prima facie stage, the principles of estoppel would apply and for the present
purposes the said title has to be accepted.

29.   Rather, I find it strange that the defendant no.3, though paying royalty
to the plaintiff under orders of this Court for the subject song, while
incorporating the said song or part thereof in the forthcoming film, did not


CS(COMM) 492/2019                                                      Page 25 of 29
 chose to approach the plaintiff. Such conduct of the defendants who though
initially were represented by separate counsels, ultimately are represented by
one counsel only, itself is enough for interim order to be granted in favor of
the plaintiff.

30.    Not only have neither counsel for the defendants in their arguments
on 11th September, 2019 and 12th September, 2019 not controverted
infringement of the subject song in the forthcoming film but the plaintiff has
also filed before this Court at pages 39 and 40, the printout from YouTube
where the defendants, while advertising their forthcoming film have stated
"Relive Dhagala DREAM GIRL style" clearly admitting that the defendants
are inciting interest in their forthcoming film „Dream Girl‟ as well as in its
music, by referring to the subject song in which the plaintiff claims rights.

31.    The senior counsels for the plaintiffs, during the hearing, have also
referred to the advertising by the defendants (i) in the Indian Express of 5 th
September, 2019, under the title "Dream Girl‟s Dhagala Lagli is an
interesting recreation of the original that stays true to the spirit of the song",
(ii) on the website as, "The makers of much-anticipated Ayushmann
Khurrana starrer Dream Girl have released third song from the film.
"Dhagala Lagli" is a recreated version of the Marthi song "Dhagala Lagli
Kala" by Dada Kondke" and that the song in the forthcoming film "is a
recreation of a legendary Marathi one".       Attention was also drawn to the
other publicity material, where similar admissions have been made and title
of Dada Kondke in the song been admitted.

32.    The defendants cannot be permitted to blow hot and cold, by, in the
publicity of their forthcoming film and its music, referring to the original

CS(COMM) 492/2019                                                     Page 26 of 29
 song subject matter of the present suit and in which the plaintiff claims right
and here, contending otherwise.

33.    I have also heard both the songs and find the impugned song in the
forthcoming film of the defendants has the same catch line and is likely to
be referred in all music albums and otherwise by the same words, as the
original song, with everyone identifying the song in the forthcoming film of
the defendants with the original song in which the plaintiff claims copyright.
Once it is so, infringement is established.

34.    I even otherwise enquired from the counsel for the defendants,
whether not once it is found that the defendants are infringing copyright in a
song, which they themselves in their advertising describe as iconic, whether
copyright in the song be of the plaintiff or anyone else, the defendants are
liable to be restrained. It appears that the purport of the laws relating to
copyright and trade mark is to prevent theft of intellectual property and a
public element is also involved in preventing such thefts.

35.    The senior counsels for the plaintiff, after the hearing, in this context
handed a copy of judgment in Entertainment Network (India) Ltd. Vs.
Super Cassette Industries Ltd. (2008) 13 SCC 30, relying on Copinger &
Skope James on Copyright (16th Edition), opining that the protection of
copyright, along with other intellectual property rights, is considered as a
form of property worthy of special protection because it is seen as benefiting
society as a whole and stimulating further creative activity and competition,
in public interest.

36.    The defendants, though have not denied infringement of copyright,
have not even whispered in their arguments, that they have any right or title

CS(COMM) 492/2019                                                   Page 27 of 29
 to the song copyright wherein is infringed. In my view, on this ground alone
the defendants are liable to be restrained.

37.   The plaintiff thus is found to have a prima facie case.
38.   The elements of irreparable injury and balance of convenience are
found in favour of plaintiff, because though the monetary rights of plaintiff,
to license fee as was claimed, can be protected but the right of the plaintiff
to credit for the subject song, in the forthcoming film to be released today, if
not given, cannot in my view be compensated. The counsel for defendants,
after taking instructions, has specifically informed that the defendants are
not ready to give credit to plaintiff. Though such query was put during the
hearing, but not answered relying on specious plea of „onus‟. An artist, as
the lyricist and music composer or producers or their assignees, are most
concerned, besides reaping monitory benefits, in their name and without
legal formula of compensating for loss of the same being disclosed, injury
from such exclusion in credits, is irreparable.         On the contrary, the
defendants, even at last minute, can make the requisite change.
39.   As far as the argument, of distinction between M/s Sadichha Chitra
and Dada Kondke is concerned, the applicant of CBFC certificate is
described as M/s Sadichha Chitra, prima facie showing the executants of the
agreement dated 12th May, 1979 to be having rights in the subject film.
40.   No merit is found in the dispute raised with respect to territorial
jurisdiction of this Court. Such an argument has already been rejected by
me in Travellers Exchange Corporation Ltd. Vs. Celebrities Management
Pvt. Ltd. 2019 SCC OnLine Del 6943 and need to reiterate reasons given
therein is not felt. No attempt to distinguish the said judgment has even
been made.
CS(COMM) 492/2019                                                   Page 28 of 29
 41.   The application is thus allowed.

42.   The defendants, during the pendency of this suit, are restrained from
exploiting / using the plaintiff‟s copyrighted works i.e. song recording and
the underlying musical and literary works of the song "Var Dhagala Lagli
Kal" from the cinematograph film "Bot Lavin Tithe Gudgulya", in their
forthcoming film „Dream Girl‟, amounting to infringement of the plaintiff‟s
copyright therein. The defendants are specifically restrained from including
in their film the objected portion of the impugned song subject matter of this
hearing and / or from using the same for any other purpose whatsoever.

43.   Though both counsels have pressed for costs in their favour but the
question of costs for interim hearing is deferred.     Certificates of actual
expenses incurred be filed.

44.   The application is disposed of.

CS(COMM) No.492/2019

45.   Written statements be filed within the prescribed time.

46.   Reply within thirty days thereafter.

47.   List for further consideration on 12th December, 2019.




                                             RAJIV SAHAI ENDLAW, J.

SEPTEMBER 13, 2019 „bs/gsr‟ CS(COMM) 492/2019 Page 29 of 29