ORDER
1. Notice. Mr. Jalan, learned counsel accepts notice on behalf of respondent- star. Counter affidavit be filed within two weeks. Rejoinder, if any, be filed within one week thereafter.
2. Learned counsel for the petitioner says that he is ready and willing to enter into a subscription agreement with the respondents and he has already disclosed his subscribers list to the respondents. If that be so, both the parties shall negotiate the terms of the agreement.
3. In the meantime, we direct the respondent to desist from putting the scroll in the screen until further orders.
4. List on 23rd March,2006 for directions/further proceedings.