High Court Madras High Court

M/S West Top Investments(India) … vs Mrs.R.Saraswathi on 17 July, 2008

Madras High Court
M/S West Top Investments(India) … vs Mrs.R.Saraswathi on 17 July, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 17-07-2008
CORAM
THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE R.SUBBIAH
O.S.A.Nos. 90 and 91 of 2004
M/s West Top Investments(India) Pvt Ltd,
rep. by its Director 
Mr.Ganshyamdas Hemdev                               .. Appellant in both
								                OSAs.
	
					       -vs
1.Mrs.R.Saraswathi
2.M/s Movie Film Circuit
   rep. by its Partner Mrs.R.Saraswathi
3.M/s Nemichand Jhabak
   rep. by its Partner Mr.V.Hitesh Jhabak
4.T.R.Kumaran,
   Proprietor
   Modern Cinema			       .. Respondents in both OSAs
	
	Original side appeals preferred under Order XXXVI Rule 11 of O.S. Rules read with Clause 15 of Letters Patent against the fair and decretal order dated 2.4.2004 made in Application No.193 and 994 of 2004 respectively in C.S.NO.210 of 2004 .
	For Appellant	:  Mr.C.Ramesh
        For Respondent  No.4   : Mr.G.Anbu Mani
JUDGMENT

(Judgment of the Court was delivered by M.CHOCKALINGAM, J.) Challenge is made to the order of the learned Single Judge in Original Application No.193 and 994 of 2004 in C.S.No.210 of 2004. Pending suit, the above two applications have been brought forth. The first application has been brought forth for interim injunction restraining the respondents from in any manner infringing the plaintiff’s limited copy rights viz., the Video rights including VCD,DVD, Multimedia, Internet, Cable TV rights, etc., in the 80 Tamil films described in the schedule to the Judges summons by releasing Video, CDs, DVD or in any video format and in any other manner, while Application 994 of 2004 has been filed seeking for appointment of Advocate Commissioner to seize the CDs and DVD. of the films described in the schedule to the Judges Summons, released by the fourth respondent wherever they are found.

2. Learned Single Judge, after looking into the materials available and also after hearing the submissions made on both sides, has dismissed both the applications. Aggrieved appellant/petitioner has brought forth these appeals.

3. It was the suit for declaration that the plaintiff was the absolute owner of the limited copyright viz., the Video rights including VCD, DVD, Multimedia, Internet, Cable TV rights etc., in the 80 Tamil films mentioned in the schedule to the plaint.

4. The case of the plaintiff in short was that the third defendant and his wife under two separate agreements each dated 22.9.1979 got assignment of the rights in respect of suit mentioned films. From the third defendant, the plaintiff got assignment on 7.2.2000 and got the rights assigned to him and those rights included not only the rights assigned to the third defendant, but also his wife. Defendants 1 and 2 dealt with the rights assigned to the third defendant in favour of one Jagannathan from whom the fourth defendant has got assignment and thus the case of the plaintiff is that defendants 1 & 2 have divested all their rights in the films forming subject matter of the suit in favour of third defendant and his wife, long prior to the agreement in favour of S.Jagannathan. They have not validly assigned the very same rights in favour of Jagannathan and therefore the consequent assignment by Jagannathan in favour of the fourth respondent is invalid.

5. The fourth respondent, on appearance, contested the matter by filing a counter. Learned Single Judge posed a question whether the plaintiff/petitioner was entitled to get the interim relief of injunction, pending the suit. On discussion of the contentions put forth on either side and pointing to the materials available, learned Single Judge has recorded a finding that the agreement dated 7.2.2000 in favour of the plaintiff, has transferred the rights, which was not covered under the agreement dated 22.9.1979 . In other words, the rights given to the plaintiff by the third defendant did not belong to him under the earlier agreement dated 22.9.1979 and further when those documents are compared, the areas were also found to be different.

6. Heard the learned counsel on either side and their respective contentions.

7. At the time of admission of these appeals, the fourth respondent has entered appearance in this case . On 27.4.2004, this has Court passed the following order:

“The fourth respondent is directed to keep accounts with respect to the sale of VCD etc., which is the subject matter of the suit. Notice”.

The said order would clearly reveal that the fourth respondent should maintain the accounts . Now, the learned counsel appearing for the fourth respondent would submit that as per the order of this Court, accounts are being maintained and he is also ready to produce the same before this Court.

8. Learned counsel for the fourth respondent would submit that the merits of the matter can be decided on appreciation of evidence at the time of trial and at this juncture, it would be suffice to direct the fourth respondent to produce the accounts. Hence, without going into merits or otherwise of the matter, the above appeals can be disposed of keeping it open to both the parties to raise their respective contentions before the learned Single Judge by adducing oral and documentary evidence at the time of trial. The fourth respondent is directed to place the accounts before the Registry within a period of one month from this day and thereafter he shall produce the accounts once in three months. The learned Single Judge is required to give speedy disposal of the suit.

9. With the above observation, the Original Side Appeals are disposed of. No costs.

									(MCJ)      (RPSJ)
									     17-07-2008
 
Index:yes/No
Website:Yes/No
VJY






M.CHOCKALINGAM,J &
R.SUBBIAH,J

(VJY)










OSA.NOS.90 AND 91 OF 2004



















17.07.2008