Delhi High Court High Court

Microsoft Corporation vs Vijay Kaushik & Anr. on 2 August, 2011

Delhi High Court
Microsoft Corporation vs Vijay Kaushik & Anr. on 2 August, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%           Judgment Pronounced on: 2nd August 2011

+ CS(OS) 789/2004


MICROSOFT CORPORATION                 ..... Plaintiff
             Through: Mr. Pravin Anand and Ms. Jaya
             Negi, Advs.

                    versus


VIJAY KAUSHIK & ANR.                         ..... Defendant
              Through: None.

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

1.

Whether Reporters of local papers may
be allowed to see the judgment? No

2. To be referred to the Reporter or not? No

3. Whether the judgment should be reported
in Digest? No

V.K. JAIN, J (ORAL)

1. The plaintiff Microsoft Corporation is a company

registered in USA and has setup a marketing subsidiary in

India known as Microsoft Corporation India Private Limited.

The plaintiff company provides a number of software

products such as Microsoft Windows, Microsoft Office, etc.,

which are being installed and used on large number of

CS(OS)No.789/2004 Page 1 of 19
computers all over the world including India. It is claimed

that the software developed and marketed by the plaintiff is

a „computer program‟ within the meaning of Section 2(ffc) of

the Copyright Act, 1957 and is also included in the

definition of literary work as per Section 2(o) of the Act. It is

alleged that the computer program of the plaintiff company

have been created by its employees for the company and the

copyright in those works belongs to the plaintiff company.

2. The plaintiff also claims to be the owner of the

trademark Microsoft, which it adopted in the year 1970 and

which it has since then been using continuously and

extensively not only as a trademark but also as a key and

essential component of its corporate name. It is also

claimed that the trademark Microsoft is a well-known mark

and no other person is entitled to use the aforesaid mark in

relation to any goods or business. The trademark Microsoft

has also been registered in favour of the plaintiff company

in India in Classes 9 and 16 vide registration No.430449B

and 430450B, respectively.

3. In May 2004, on receiving information that the

defendants have been infringing the copyright and

CS(OS)No.789/2004 Page 2 of 19
trademarks of the plaintiff, by preloading software on the

hard disk forming part of the computer being assembled

and sold by them, the plaintiff engaged an Investigator to

verify the complaints received by it. The Investigator Mr.

Manoj Kumar visited the premises of defendant No.2 M/s

Supreme Peripherals Pvt. Ltd. on 8th June 2004 and placed

order for a computer system. On 9th June 2004, he was

given delivery of the computer by defendant No.1 Mr. Anil

Kumar, an employee of defendant No.2. That computer was

loaded with unlicenced software of the plaintiff company.

Mr. Manoj Kumar delivered that computer in sealed boxes

to the office of M/s Anand & Anand at New Delhi. The

sealed boxes were got photographed by plaintiff‟s technical

expert Mr. Gurjot Singh on the next day. He then opened

the boxes, inspected the computer purchased from the

defendants and took printouts of the directories of its hard

disk. The inspection revealed that the operating system

Microsoft Windows XP Professional Version 2002 and

software Microsoft Office 2000 and Microsoft Visual Basic

6.0 had been loaded in the computer without any

authorization. It was opined by the expert that the hard

disk contained unlicenced and/or pirated version of the

CS(OS)No.789/2004 Page 3 of 19
plaintiff‟s software. The software program was not

accompanied by the original Media, i.e. Compact

Disc/Floppy Disks, Certificate of Authenticity, End User

Licence Agreement, User Instruction Manuals, Registration

Cards, etc. which are normally accompanying the genuine

software of the plaintiff company. The defendants are thus

alleged to have infringed the trademark and copyright of the

plaintiff company by selling the computer containing hard

disk loaded with the aforesaid pirated computer program.


The    plaintiffs     have    sought       injunction       restraining       the

defendants          from   keeping,     selling,         offering    for     sale,

distributing          or     issuing        to      the        public         any

counterfeit/unlicenced           version     of    its    software      or    any

deceptive version thereof.             The plaintiff has also sought

delivery up of all the counterfeit/unlicenced copies of the

plaintiff‟s software besides rendition of accounts.

4. The defendants were proceeded ex parte on March

23, 2005.

5. The plaintiff has filed affidavits of Mr. Manoj

Kumar, who was the Investigator appointed by it, Mr.

Sanjeev Sharma, who is a Chartered Accountant, Mr.

CS(OS)No.789/2004 Page 4 of 19
Achuthan Shreekumar, Constituted Attorney of plaintiff

company, Mr. Bhagwati Prasad, Advocate, who is working

with Mr. Anand & Anand Advocates and its technical expert

Mr Gurjot Singh.

6. In his affidavit by way of evidence Mr. Manoj

Kumar has stated that on instructions from the plaintiff

company, he visited the premises of M/s. Supreme

Peripherals Pvt. Ltd. located at 205 Meghdoot Building, 94,

Nehru Place, New Delhi on 8th June 2004 and met its

employee Mr. Anil Kumar, who handed over the visiting card

of Mr. Vishal Kaushik, Director of defendant No.2 company

to him. He has further stated that he sought quotation for a

Pentium IV desktop computer with a particular

configuration. Mr. Anil Kumar then handed over a

quotation invoice to him on the letterhead of defendant No.2

company, which is Annexure III to his affidavit. Mr. Kumar

also said that he would be able to provide any software free

of charge when he indicated that he would like to have

Microsoft Windows XP, Microsoft Officer, Microsoft Visual

Studio, Norton Antivirus, Games, etc. The witness also

made advance payment of Rs.5,000/- for which the receipt,

CS(OS)No.789/2004 Page 5 of 19
which is Annexure III to the affidavit, was handed over to

him and he was asked to take delivery of the machine on

the next day. He again visited the premised of defendant

No.2 on 9th June 2004 and delivery of the machine was

given to him after loading the software. On checking the

machine he found Microsoft Windows XP Professional,

Microsoft Office and Microsoft Visual Basic, installed in the

machine along with other software. The computer was

thereafter packed and sealed in the boxes in his presence

and a receipt which is Annexure IV to the affidavit was given

to him after taking the balance amount from him. He took

delivery of the computer at about 5:30 PM and placed his

name seal on the compute boxes, indicating date and time

as well. He then delivered the machine in the office of M/s.

Anand & Anand, B-41, Nizamuddin East, New Delhi at

about 6:00 PM. He has further stated the no amount was

charged from him for the software installed in the computer

and no literature pertaining to licences or any original

CDs/Floppy Disks or operating CD for the software was

given to him. In his affidavit by way of evidence Mr. Gurjot

Singh, who is a qualified Microsoft Certified Systems

Engineer and a Microsoft Certified Professional, has stated

CS(OS)No.789/2004 Page 6 of 19
that on 10th June 2004, he was asked by the

representatives of the plaintiff company to examine the

contents of a computer purchased from defendant No.2

company, which was kept at the office of the plaintiff‟s

representatives at B-41, Nizamuddin East, New Delhi. He

was handed over sealed boxes which M/s. Anand & Anand

received on 9th June 2004. The boxes handed over to him

were in a sealed condition. He took digital pictures of all the

three boxes and computer printout of those pictures is

Annexure A to his affidavit. He then opened the boxes and

took out the monitor, CPU, keyboard, etc. After switching

on the computer, he took out a printout of the contents of

the hard disk, which revealed Microsoft Windows XP

Professional Version 2002, Microsoft Office 2000 and

Microsoft Visual Basic 6.0 loaded into it. He took coloured

printout of the screenshots of all the printouts as well as

printout of the directory which are Annexure B to his

affidavit. The printout indicated the time and date when the

software were loaded in the machines. On examining the

software contained in the hard disk, he concluded that they

were pirated softwares for the following reasons:-

CS(OS)No.789/2004 Page 7 of 19

(a) Unlike in the case of original software, the computer

loaded with the aforesaid software was not

accompanied by Media (CDs/floppies), Instructional

Manuals, End User Licence Agreement, Certificates of

Authenticity and Registration Cards.

(b) In the case of original software, each of the software

accompanying the sale of a computer would

necessarily be packaged and sold along with Media

(CDs/floppies), Instructional Manuals, End User

Licence Agreements, Certificates of Authenticity and

Registration Cards.

(c) The product keys of the software loaded in the

computer inspected by me were “installation break

codes” as an original product key of a plaintiff‟s

software does not contain nos. such as “00000” or

“1111111111”. “Break codes” are product keys codes

which can bypass the requirement of providing

authentic installation codes during software

installation.

7. Mr. Achuthan Sreekumar, Constituted Attorney of

the plaintiff company has supported on oath the case setup

CS(OS)No.789/2004 Page 8 of 19
in the plaint and has deposed about the trademark and

copyright of the plaintiff company.

8. In his affidavit Mr. Bhagwati Prasad, Advocate has

stated that he has been working with Anand & Anand

Advocates since 1983 and on 9th June 2004 one box

containing monitor, one box containing CPU and two boxes

containing the accessories were delivered in their office by

the investigator Mr. Manoj Kumar in a sealed condition. He

further stated that on 10th June 2004 contents of the

computer system purchased by the investigator from the

defendants were examined by Mr. Gurjot Singh in their

office. He further stated that computer system examined by

Mr. Gurjot Singh was the same which was purchased by Mr.

Manoj Kumar from defendants on 9 th June 2004.

9. Ex. P-8 is the Certificate of Registration of the word

mark Microsoft in the name of Microsoft Corporation in

respect of computer programmes prerecorded on tapes,

disks, disketee cartridges, cassettes, and within ready only

memories, computer programs and related user manuals

and instructional guides sold as a unit, whereas Ex.P-9 is

the Copy of registration in Class 16 in respect of computer

CS(OS)No.789/2004 Page 9 of 19
documents relating to computer hardware, software

manuals, computer documentation, reference, user,

instructional and general utilities manuals and data sheets

for computer hardware and software manufacturers,

producers and users. It would thus be seen that plaintiff is

the proprietor of the trademark Microsoft in India in respect

of the computer programme recorded on tapes, disks, CDs,

etc. as also all the accompanying users, manuals,

instruction guide, etc.

10. Ex.P-4 is the Certificate of copyright registration in

respect of Microsoft Office 2000 Professional. Ex.P-6 is the

copyright registration in respect of Microsoft Visual Basic

Version 6.0, Ex.P-9 is the Certificate of Registration in

respect of the work Microsoft Visual Basic 6.0 and Ex.P-7 is

the Certificate of Registration of the work Microsoft Visual

C++ 6.0 Enterprise Edition. Ex. P-4 to P-6 are US

registrations.

11. Section 40 of the Copyright Act, 1957, to the extent

it is relevant, provides that the Central Government may, by

order published in the Official Gazette, direct that all or any

provisions of the Act shall apply to work first published in

CS(OS)No.789/2004 Page 10 of 19
any territory outside India to which the order relates in like

manner as if they were first published within India.

12. Para 3 of International Copyright Order 1999

issued vide S.O. 228(E) dated 24th March, 1999 published in

the Gazette of India, Extra Part II would show that vide

aforesaid order, all the provisions of the Copyright Act, 1957

except those in Chapter VIII and those other provisions

which apply exclusively to Indian works have been extended

to any work first made or published in a country mentioned

in Part I, II, III, IV or VI of the Schedule in like manner as if

it was first published in India. USA is included as one of

the countries mentioned in Part I of the Schedule and its

name appears at number 131 of the list. Paragraph 2 of the

aforesaid order provides that “Berne Convention Country”

means a country which is a member of the Berne Copyright

Union and includes a country mentioned either in Part I or

in Part II of the Schedule. Therefore, USA is a member of

the Berne Copyright Union and all the provisions of the

Copyright Act, 1957 except those contained in Chapter VIII,

and those other provisions which apply exclusively to Indian

works are applicable to the copyrights in respect of any

CS(OS)No.789/2004 Page 11 of 19
work which has been published first in USA.

13. Clause (d) of Section 3 of the International

Copyright Order, 1999, to the extent it is relevant, provides

that the aforesaid provisions shall apply to any work first

made or published by a body corporate incorporated under

any law of a country mentioned in Part I, II, III, IV or Part VI

of the Schedule, in like manner, as if it was incorporated

under a law in force in India.

14. The provisions of para 3 however have been made

applicable subject to the provisions contained in para 4 to 6

of the order. Paragraph 4 of the International Copyright

Order, 1999 does not apply in this case. Section 32 of the

Copyright Act, 1957 to which paras 5 and 6 of the aforesaid

order pertains relates to licences in public translations and

therefore, does not apply to facts of the case before this

Court.

15. Thus, in view of the provisions contained in

Section 40 of the Copyright Act read with International

Copyright Order, 1999, the provisions of Chapter XI of the

Copyright Act including Section 51 which deals with

infringement of copyright would apply to the copyright

CS(OS)No.789/2004 Page 12 of 19
registrations obtained by the plaintiffs in respect of the

software found to be installed in the computers of defendant

no. 2.

16. Section 51 of the Copyright Act, to the extent

relevant, provides that copyright in a work shall be deemed

to be infringed when any person without a licence granted

by the owner of the copyright or the Registrar of Copyrights

under the Act or in contravention of the conditions of a

licence so granted or of any condition imposed by a

competent authority under the Act does anything, the

exclusive right to do which is by the Act is conferred upon

the owner of the copyright.

17. Section 14 of the Copyright Act, to the extent

relevant, provides that copyright means the exclusive rights

subject to the provisions of the Act, to do or authorize the

doing of specified acts in respect of a work or any

substantial part thereof, which in the case of a computer

programme would include to reproduce the work in any

material form including the storing of it in any medium by

electronic means.

18. The deposition of Mr. Manoj Kumar, who was the

CS(OS)No.789/2004 Page 13 of 19
investigator appointed by the plaintiff company shows that

he had purchased a computer system from defendant No.2

on 8th/9th June 2004, had got it sealed in boxes and later

delivered those boxes in the office of M/s. Anand & Anand

at B-41, Nizamuddin East, New Delhi. His deposition also

shows that he had informed the representatives of

defendant No.2 that he would like to have Microsoft Office

XP, Microsoft Office, Microsoft Visual Studio, Norton

Antivirus, Games amongst other softwares to be loaded in

the computer and on checking the machines, he found

Microsoft Windows XP Professional, Microsoft Office and

Microsoft Visual Basic, etc. installed therein. The

deposition of Sh. Bhagwati Prassad, Advocate shows that

the sealed boxes which Mr. Manoj Kumar had deposited in

their office on 9th June 2004 were inspected by Mr. Gurjot

Singh on 10th June 2004. The affidavit of Mr. Gurjot Singh

shows that Microsoft Windows XP Professional Version

2002, Microsoft Office 2000 and Microsoft Visual Basic 6.0

were found installed in the computers which Mr. Manoj

Kumar had purchased from defendant No.2 and which he

had delivered at the office of M/s. Anand & Anand

Advocates on 9th June 2004. Mr. Gurjot Singh has, in his

CS(OS)No.789/2004 Page 14 of 19
affidavit, given grounds on the basis of which he came to

the conclusion that the software found loaded in the

computer inspected by him were pirated softwares. The

deposition of Mr. Gurjot Singh as well Mr. Manoj Kumar

also shows that the computer sold by defendant No.2 to Mr.

Manoj Kumar was not accompanied by any media such as

CDs/floppies, Instructional Manuals, End User Licence

Agreements, Certificates of Authenticity and Registration

Cards. Had the software loaded with the computer been

genuine software purchased from plaintiff company, not

only the CD/floppy, but the instructional manual and

certificate of authenticity, etc. would have been supplied by

defendant No.2 to Mr. Manoj Kumar along with the

computer. In particular the affidavit of Mr. Gurjot Singh

shows that the product keys of the software loaded in the

computer inspected by him were “installation break codes”

since the original product key of plaintiff‟s genuine software

does not contain numbers such as “0000” or “1111111111”.

According to him break codes are products key codes which

can bypass the requirement of providing authentic

installation codes during software installation. In view of

the inspection report of Mr. Gurjot Singh coupled with the

CS(OS)No.789/2004 Page 15 of 19
deposition of Mr. Manoj Kumar, I have no hesitation in

holding that defendant No.2 had sold computer system

having a hard disk loaded with pirated software Microsoft

Windows XP Professional Version 2002, Microsoft Office

2000 and Microsoft Visual Basic 6.0. By selling computer

system which contained a hard disk loaded with the pirated

software in which copyright is held by the plaintiff company,

defendant No.2 infringed the copyright of the plaintiff in the

aforesaid computer program. The contention of the learned

counsel for the plaintiff is that use of the pirated software

also involves use of the trademark Microsoft of the plaintiff

company without any licence from the plaintiff company

and, therefore, defendant no.2 has also infringed the

registered trademark of the plaintiff company which is

otherwise a well-known mark in India.

19. The learned counsel for the plaintiff states that he

is confining his prayer to grant of perpetual injunction and

damages. In Autodesk, Inc. vs. Mr. Prakash Deshmukh,

Suit No. 1755/2003 decided on 9th March 2011, in which

Microsoft Corporation was plaintiff No.2 before this Court,

this Court inter alia observed as under:-

CS(OS)No.789/2004 Page 16 of 19

It is difficult to dispute that the use of
pirated softwares of reputed
companies such as Microsoft and
AutoCAD is widely prevalent in our
country and in fact, use of pirated
software may be far exceeding the use
of licenced software. The companies
which invest heavily in development
of such highly useful software, will be
discouraged from making further
investments in designing new
softwares and improving the existing
ones, if they are deprived of licence
fee which they get on sale of licences,
since it is only from that money that
they can develop new softwares by
making substantial investments in
research and development.

20. Defendant No.2 has been found using the pirated

software of the plaintiff company for making gains in its

business. There is a strong likelihood of defendant No.2

persisting with sale of computer system having hard disk

loaded with pirated software unless adequate punitive

damages are awarded against it. In fact use of pirated

software by a commercial entity such as defendant No.2

needs to be dealt with more strictly then use of software by

an individual for his personal purpose. Defendant No. 2 has

not come forward to contest the suit. Had it contested the

suit, it would have been possible for the Court to scrutinize

its account books to ascertain the profit it has been making

CS(OS)No.789/2004 Page 17 of 19
from sale of computers loaded with pirated software. The

defendant No. 2 is a company, carrying business in Nehru

Place, a prime locality, which is the main market for sale of

such products. It can, therefore, be safely assumed that it

must be making handsome profits by selling computers

loaded with pirated software and that is why it has taken

the risk of carrying business of this nature and has chose

not to come forward to contest the suit. The punitive

damages to be awarded against defendant No. 2, therefore,

need to be adequate, exemplary and deterrent enough.

21. For the reasons given in the preceding paragraphs,

a decree with costs is passed against defendant No.2

restraining it from selling, offering for sale, storing,

distributing of any computer systems or any other computer

hardware loaded with the software Microsoft Windows XP

Professional Version 2002, Microsoft Office 2000 and

Microsoft Visual Basic 6.0 or any other software in which

the plaintiff company hold copyright and/or trademark

registration, except under a licence from the plaintiff

company. Defendant No.2 is also directed to pay Rs.5 Lacs

as punitive damages to the plaintiff company. As far as

CS(OS)No.789/2004 Page 18 of 19
defendant No.1 is concerned, he being a Director of the

plaintiff company, no decree needs to be passed against

him. The suit against defendant No.1 is dismissed without

any order as to costs.

(V.K. JAIN)
JUDGE
AUGUST 02, 2011
Ag

CS(OS)No.789/2004 Page 19 of 19