Citation : 2017 Latest Caselaw 6546 Bom
Judgement Date : 28 August, 2017
vikrant 1/74 4-NMCAL-52-2017.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL APPEAL (L) NO. 70 OF 2017
IN
NOTICE OF MOTION (L) NO. 515 OF 2017
IN
COMMERCIAL SUIT (L) NO.459 OF 2017
WITH
NOTICE OF MOTION (L) NO. 52 OF 2017
IN
COMMERCIAL APPEAL (L) NO. 70 OF 2017
IN
NOTICE OF MOTION (L) NO. 515 OF 2017
IN
COMMERCIAL SUIT (L) NO.459 OF 2017
1. Super Cassettes Industries Pvt. Ltd.
A Company incorporated under the
Companies Act, 1956 and having its
Office at No.B-32, T Series Business
Park, New Link Road, Andheri (W),
Mumbai - 400 053.
2. Bhushan Kumar, Indian Inhabitant
Having his office at B-32, T Series
Business Park, New Link Road,
Andheri (W), Mumbai - 400 053.
3. Kishan Kumar, Indian Inhabitant
Having his office at B-32, T Series
Business Park, New Link Road,
Andheri (W), Mumbai - 400 053.
::: Uploaded on - 11/09/2017 ::: Downloaded on - 12/09/2017 00:16:04 :::
vikrant 2/74 4-NMCAL-52-2017.odt
4. Vertex Motion Pictures Pvt. Ltd.
A Company incorporated under the
Companies Act, 1956 having its office
At 11/11A, Pushpa Milan Sophia
College Lane, Warden Road,
Mumbai - 400 026.
5. Milan Luthria, Indian Inhabitant
having its office At 11/11A,
Pushpa Milan Sophia College Lane,
Warden Road, Mumbai - 400 026. ... Appellants
(Orig. Defendants)
Versus
Trimurti Films Pvt. Ltd., a company
Incorporated under the Companies Act
1956, having its registered office at B-11
Commerce Centre, Tardeo Road,
Mumbai - 400 034. ... Respondents
(Orig. Plaintiff)
WITH
COMMERCIAL APPEAL (L) NO. 71 OF 2017
IN
NOTICE OF MOTION (L) NO. 515 OF 2017
IN
COMMERCIAL SUIT NO.459 OF 2017
WITH
NOTICE OF MOTION (L) NO. 53 OF 2017
AND
NOTICE OF MOTION (L) NO. 54 OF 2017
IN
COMMERCIAL APPEAL (L) NO. 71 OF 2017
IN
NOTICE OF MOTION (L) NO. 515 OF 2017
IN
COMMERCIAL SUIT NO.459 OF 2017
::: Uploaded on - 11/09/2017 ::: Downloaded on - 12/09/2017 00:16:04 :::
vikrant 3/74 4-NMCAL-52-2017.odt
Universal Music (India) Pvt. Ltd.
A Private Limited Company incorporated
under the provisions of the companies
Act, 1956, having its registered Office
address at Sameer Comples,
St. Andrews Road, Bandra (West),
Mumbai - 400 050. ... Appellants
Versus
1. Trimurti Films Pvt. Ltd., a company
Incorporated under the Companies Act
1956, having its registered office at B-11
Commerce Centre, Tardeo Road,
Mumbai - 400 034.
2. Super Cassettes Industries Pvt. Ltd.
A Company incorporated under the
Companies Act, 1956 and having its
Office at No.B-32, T Series Business
Park, New Link Road, Andheri (W),
Mumbai - 400 053.
3. Bhushan Kumar, Indian Inhabitant
Having his office at B-32, T Series
Business Park, New Link Road,
Andheri (W), Mumbai - 400 053.
4. Kishan Kumar, Indian Inhabitant
Having his office at B-32, T Series
Business Park, New Link Road,
Andheri (W), Mumbai - 400 053.
5. Vertex Motion Pictures Pvt. Ltd.
A Company incorporated under the
Companies Act, 1956 having its office
::: Uploaded on - 11/09/2017 ::: Downloaded on - 12/09/2017 00:16:04 :::
vikrant 4/74 4-NMCAL-52-2017.odt
At 11/11A, Pushpa Milan Sophia
College Lane, Warden Road,
Mumbai - 400 026.
6. Milan Luthria, Indian Inhabitant
having its office At 11/11A,
Pushpa Milan Sophia College Lane,
Warden Road, Mumbai - 400 026.
7. Mangal Murti Films Pvt. Ltd.,
a Company incorporated under the
Companies Act, 1956 having its Office
at 802, 8th Floor, Plot - CS 3/301
Lodha Supremus Odeon Theaters
Dr. E. Moses Road, Worli, Naka,
Mumbai 400 018.
......
Mr. Ravi Kadam, Senior Advocate a/w Mr.Abhinav Chandrachud,
Mr. Ammet Naik, Ms. Madhu Gadodia & Mr. Ravi Suryawansh i/b.
M/s. Naik Naik and Company for the Appellants/Applicants in
NMCAL/52/2017 in COMAPL/70/2017.
Mr. Venkatesh Dhond, Senior Advocate a/w Rashmin Khandekar,
Mr. Rohan Kadam, Mr. Ayaz Bilawala and Siddhi Doshi i/b. M/s.
Bilawala & Co. for the Appellant/Applicants in NMCAL/53 &
54/2017 in COMAPL/71/2017.
Mr. Virag Tulzapurkar, Senior Advocate with Mr. Adheesh
Nargolkar, Mr. Nishad Nadkarni, Mr. Amey Nargolkar and Mr.
Vaibhav Keni i/b. M/s. Khaitan & Co. for the Respondents.
......
CORAM : S. C. DHARMADHIKARI &
SMT. VIBHA KANKANWADI, JJ.
DATE : AUGUST 28, 2017. vikrant 5/74 4-NMCAL-52-2017.odt ORAL JUDGMENT (PER S. C. DHARMADHIKARI, J.) :
1. The first Commercial Appeal on our board is by the original
defendants 1 to 6 in the Suit for infringement of copyright being
Commercial Suit (L) No. 459 of 2017.
2. That Suit was filed by the respondent in this Appeal.
3. Since detailed arguments have been canvassed, we proceed
to dispose of this Appeal finally by this order.
4. At the outset, we must clarify that this Appeal challenges an
ad-interim order of the learned Single Judge in the above
Commercial Suit (L) No.459 of 2017.
5. An application for interim injunction vide Notice of Motion
(L) No. 515 of 2017 was made in that Suit by the
respondent/plaintiff. In that application, the urgent ad-interim
injunction was sought by the respondent/plaintiff against the
appellants/original defendants. On 22nd August, 2017, that
application for urgent ad-interim injunction has been considered
and granted. It is such an ad-interim order which is under
challenge in this Appeal.
vikrant 6/74 4-NMCAL-52-2017.odt
6. Mr. Kadam, learned Senior Advocate appearing in support of
this Appeal submits that though this Appeal is directed against an
ad-interim order, the appellants/original defendants would have
no grievance if this Court passes an order disposing of the Notice
of Motion for interim injunction finally by this order. Equally, Mr.
Tulzapurkar, learned Senior Advocate for the respondent/plaintiff
would submit that the order in this Appeal can be taken as a final
order in interim injunction application/Notice of Motion (L)
No.515 of 2017.
7. At the further outset, Mr. Kadam states that since the matter
is argued on the basis of the documents and which are annexed to
the plaint, and their contents falling for interpretation of this
Court, the appellants do not desire to file any affidavit-in-reply.
They would proceed on the basis of denial. The appellants would
reserve their rights and contentions as far as merits are concerned
at the final hearing of the Suit. This Court, therefore, should not
express any final opinion is the request made by Mr. Kadam.
8. This course is also not objected by Mr. Tulzapurkar, learned
Senior Counsel appearing for the respondent.
vikrant 7/74 4-NMCAL-52-2017.odt
9. Hence, we proceed to admit the Appeal. Respondent waives
service. Filing of paper book is dispensed with. By consent of the
learned Senior Counsel appearing for the parties, we dispose of
this Appeal by the present order.
10. At the outset, we must record our strong disapproval with
regard to the manner with which the Registry of this Court is
proceeding to accept Commercial Suits and applications for
interim reliefs therein. The Registry should be aware of the fact
that merely because a Commercial Suit is lodged and the parties
desire to obtain urgent ad-interim reliefs does not mean
dispensing with the procedural rules, and particularly the Bombay
High Court (Original Side) Rules, 1980. The Registry is
proceeding to assign a lodging or a temporary number to the Suit
and to the application for interim injunction. Repeatedly it has
been observed that this results in utter confusion and chaos.
Sometimes, the same lodging number is assigned to the interim
application in another Suit. On most occasions, when there are
cross suits, without even bothering to refer to its lodging register
or the computer software, same numbers are assigned by the
vikrant 8/74 4-NMCAL-52-2017.odt
Registry officials. They do not even bother then to post the
matters for directions regarding removal of office objections. They
allow such state of affairs to continue and never repair them and
applications or Suits are disposed of on lodging number. The
Registry officials do not make any efforts to then number the Suit
or application. The defects and deficiencies remain as they are and
objections raised in the process are never complied with. There
are no consequences ever visited on those Advocates and parties
who have not bothered to comply with the procedural rules. This
is not a proper approach and should be discouraged. The Registry
officials should remind themselves that their duty does not end
merely on registration or lodging of suits and appeals. Even when
they are finally disposed of, the orders passed by this Court have
to be uploaded, their certified copies prepared, and for all this,
final registration numbers are required. If there are permanent
registration numbers for identifying the proceedings and Suits that
would assist the litigants. Eventually the litigants and their
Advocates suffer on account of inefficiency and inept handling of
the matters by the Registry officials. Even the Court work suffers
as Hon'ble Judges have to wade through the files if they are
vikrant 9/74 4-NMCAL-52-2017.odt
required to refer to interim and final orders in Suits, for other
matters of similar nature. We direct that within 72 hours of the
lodging of every suit or interim application, the same should be
registered. If the applicants, plaintiffs and their Advocates do not
co-operate and have no genuine or bona fide reasons for their
non-assistance, the Registry officials should take requisite steps in
accordance with law and if the matters are on board before any
Court, then, they must apprise the Court by a report and due
endorsement on the file itself that the Advocates and the litigants
are not co-operating with the Registry officials in registration and
numbering of the Suits or Appeals. It is then for the Court to deal
with indiscipline, non co-operation and refusal of the litigants and
their Advocates. We do not think that the Original Side Registry
should expect any special favours and treatment from the litigants
and the Court. Even without or with installation of the software
and modern technology, the Appellate Side of this Court can
register commercial appeals and other proceedings within the
above time, there is no reason why the Registry of the Original
Side should not be following this practice. We say nothing more
and expect that corrective measures and steps would be taken.
vikrant 10/74 4-NMCAL-52-2017.odt
11. The respondent/plaintiff filed a Suit against the appellants
in this Court and under The Commercial Courts, Commercial
Division and Commercial Appellate Division of High Courts Act,
2015 (for short, 'the Act No. 4 of 2016') alleging that it is a
company incorporated under the Companies Act, 1956. It is one of
the biggest and oldest film production houses in India and it has
produced several films which have been super hits. One of the film
titled and involved in the present proceedings is 'Deewar'. The
respondent/plaintiff produced this film and it is stated in para 1
that it is the owner of the copyright in this film and the underlying
works in it. The appellants before us (original defendant nos. 1 to
5) are co-producers of a film titled 'Baadshaho'. That film is slated
and scheduled for release. The 6th defendant is impleaded as the
distributor of this film. The plaintiff alleged that the film "Deewar"
was released in 1975. The film received the Best Film award and
which is instituted by a magazine/periodical called 'Filmfare'. It
also received other awards. It was ranked as a super hit film of
1975. The film contains some songs and one of the songs "Kah
Doon Tumhe" was part and parcel of this film. The songs and
music of this film are also immensely popular.
vikrant 11/74 4-NMCAL-52-2017.odt
12. For the song in question "Kah Doon Tumhe", the plaintiff
states that it engaged the services of a well known poet and writer
Mr. Sahir Ludhianvi and a music composer equally well known,
Mr. R. D. Burman. In para 6 of the plaint, the plaintiff states that a
contract of service dated 3rd April, 1974 was executed by and
between the plaintiff and Mr. R.D. Burman. Mr. R. D. Burman
composed the tune for the song in question. The tune constitutes
an original musical work in which the copyright subsists. It is
submitted that pursuant to the said contract of service, all
copyrights for the entire world for the music, tunes for all songs,
including the subject song composed for the film 'Deewar' vested
in and came to be owned by the plaintiff. Thus, the plaintiff is the
owner of the copyright in the underlying musical work. It is alone
entitled to exploit the same or authorize the exploitation of the
same in any manner. Annexure "A" to the plaint is the copy of the
the agreement dated 3rd April, 1974 between the plaintiff and Mr.
R. D. Burman. In para 7 of the plaint, it is stated that the plaintiff
engaged the services of well known lyricist Mr. Sahir Ludhianvi
for the purpose of composing the underlying lyrics for the songs/
sound recordings of the film "Deewar" and which included the
vikrant 12/74 4-NMCAL-52-2017.odt
subject song. The contract of service dated 3rd April, 1974 was
executed by and between the plaintiff and Mr. Sahir Ludhianvi.
Thus, Mr. Sahir Ludhianvi composed the lyrics for the subject song
and this lyrics constitute an original literary work in which
copyright subsists. Pursuant to the contract of service, the plaintiff
became the owner of all copyrights for lyrics of all songs,
including the subject song/song in question. The plaintiff,
therefore, annexed a copy of the agreement dated 3 rd April, 1974
between it and Mr. Sahir Ludhianvi and that is annexed as
annexure "B".
13. Then, the plaint proceeds by alleging that being the
producer of the sound recordings/songs of the film "Deewar", the
plaintiff is the first owner of the copyright in the sound
recordings/songs, including in particular the sound
recording/song titled "Kah Doon Tumhe". Annexure "C" is a copy
of the lyrics of the song in question and annexure "D" is a compact
disc (CD) containing the sound recording/song incorporating the
lyrics as well as the tune in which the copyright is owned by the
plaintiff. It is stated that on 2nd January, 1974, an agreement was
vikrant 13/74 4-NMCAL-52-2017.odt
executed by the plaintiff with M/s. Polydor of India Limited (PIL),
whereby the plaintiff granted PIL the right to make and sell
gramophone records of the songs of the film "Deewar" and the
recording rights and mechanical reproduction rights for the
limited purpose of making and selling gramophone records.
Annexure "E" to the plaint is a copy of the agreement dated 2 nd
January, 1974. It is submitted that the right to use the sound
recordings or the underlying works, including the lyrics and the
tune for any other purpose whatsoever, continues to vest with the
plaintiff.
14. The allegations and version insofar as this aspect are to be
found in para 9 of the plaint which reads as under:
".....In particular and in the context of what is relevant for the purposes of the present suit, the Plaintiff continues to own (i) the right to exploit or permit the exploitation of the sound recording or any part thereof, of the original song KAH DOON TUMHE by incorporation in any other film, (ii) the right to exploit or permit to be exploited the underlying lyrics and/or the musical work/tune or any parts thereof, of the song KAH DOON TUMHE either by way of a performance or by way of incorporation in a completely new sound recording or a new film and therefore any exploitation by any third party in the
vikrant 14/74 4-NMCAL-52-2017.odt
manner above without the permission or the authorization of the Plaintiff would amount to infringement of the copyrights of the Plaintiff in the sound recording titled KAH DOON TUMHE and/or the copyrights owned by the Plaintiff in the underlying works thereof i.e. the lyrics and/or the tune/ composition of the song KAH DOON TUMHE....."
15. It is stated that the said PIL thereafter underwent a change
of name and is today known as Universal Music (India) Private
Limited (Universal). By a letter dated 15th May, 2008, the said
Universal has confirmed the position with regard to the rights of
the plaintiff in respect of the songs of various films of the plaintiff,
including the film "Deewar" and consequently, the underlying
works in the song/sound recordings of the song in question as that
of the plaintiff stand acknowledged in terms of this letter. The
cause of action for the institution of the Suit arose on 7 th August,
2017 when the plaintiff came across an article titled "Beyond the
deewar for Emraan, Esha" along with the sub-title "The actors are
reviving yesteryear hit 'Kah Doon Tumhe' for Milan Luthria's new
action thriller". This article appeared in the newspaper Mumbai
Mirror Edition dated 6th August, 2017. Annexure "G" is a copy of
this relevant page bearing the article referred above. This article
vikrant 15/74 4-NMCAL-52-2017.odt
suggests that the defendant nos. 1 to 5 are producing a film titled
"Baadshaho", for which they have caused to be recorded a sound
recording using/reproducing the lyrics and tune of the song "Kah
Doon Tumhe" owned by the plaintiff. This is done for
incorporation in the film "Baadshaho" and for the purpose of
ancillary exploitation thereof. The song is referred as an infringing
song/song in question. Thereupon, the plaintiff made further
inquiries. Though the plaintiff has not been able to gather further
information, but from the internet and a compact disc (annexure
"H") they have learnt that the defendants propose to release the
film with the impugned song on or about 1 st September, 2017.
The defendant no. 6 appears to be the distributor for the
impugned film and is therefore aiding and abetting defendant nos.
1 to 5 in the wrongful acts complained of by the plaintiff.
16. The wrongful acts summarized by the plaintiff in paragraphs
10 and 11 of the plaint are use and exploitation of the lyrics and
the tune and/or the sound recording of the original song "Kah
Doon Tumhe" and/or any part/parts thereof. That is without any
intimation to and/or authorization and/or permission from the
vikrant 16/74 4-NMCAL-52-2017.odt
plaintiff. That is equally without payment of any royalty to the
plaintiff. The defendants also have sought to unauthorizedly alter
the lyrics of the original song by adding additional lyrics to the
same which is not permitted in law and amounts to distortion
and/or mutilation of the works owned by the plaintiff. It is in
these circumstances that the use/reproduction/performance/
adoption/ modification/ alteration/ communication to the public
or other exploitation in any manner or form, of the lyrics and the
tune and/or the original song "Kah Doon Tumhe" or any part
thereof is sought to be prevented.
17. After setting out as to how the plaintiff's films, their songs
have gained immense popularity (the lyrics and the tunes), it is
stated that the goodwill and reputation of the plaintiff in the
market is sought to be exploited. The plaintiff relies upon the
ownership and the rights in respect of the feature film "Deewar",
it's song and its musical tune to contend that the performance of
this is associated by the members of the public exclusively with
the plaintiff. By the unauthorized acts and mentioned in para 10
and 11 of the plaint, the defendants are misrepresenting that they
are authorized by or have some connection with the plaintiff. That
vikrant 17/74 4-NMCAL-52-2017.odt
is causing irreparable harm and damage to the plaintiff and to the
goodwill and reputation of the plaintiff. It is in these
circumstances that the plaintiff claims the reliefs more particularly
set out in para 14 of the plaint. This is also by alleging that the
plaintiff would suffer irreparable harm and injury and monetary
compensation would not be sufficient to redress the continuing
harm resulting from the defendants infringing plaintiff's copyright.
A perpetual injunction is claimed and in terms of prayer clauses
(a) to (h) of the plaint. By prayer clauses (e) and (f), with which
we are not presently concerned, the plaintiff's are seeking an order
and direction to deliver for destruction all the materials,
particularly the original plate bearing the infringing song and
damages in the sum of Rs.3,00,00,000/- or alternatively, directing
the defendants to render a true and faithful account of all the
profits pursuant to their unauthorized acts as detailed in the
plaint, and to pay the sum as may be found due on the account
being taken.
18. We are concerned with prayer clauses (g), (h), (i), (j) and
(k) of the plaint.
vikrant 18/74 4-NMCAL-52-2017.odt
19. These are the interlocutory reliefs in furtherance of the
principal and essential relief of permanent injunction.
20. Bearing in mind that the film was scheduled for release on
1st September, 2017, an urgent ad-interim application was moved
by the plaintiff in the above Suit.
21. That application was styled as a Notice of Motion/ad-interim
Application. The prayers in the Notice of Motion read as under:
"a. That pending the hearing and final disposal of the suit, the Defendants, its directors, subordinates, representatives, agents, associate concerns/firms, distributors and all other persons claiming through or under them or acting on their behalf be restrained by an order and injunction of this Hon'ble Court from in any manner whatsoever infringing the copyrights of the Plaintiff in the song/sound recording titled "KAH DOON TUMHE" from its film DEEWAR or any underlying works comprised therein including in particular the lyrics thereof (at Exhibit C to the plaint) and the tune/musical work thereof (as reproduced in the song annexed at Exhibit D to the plaint) or any part thereof;
b. That pending the hearing and final disposal of the suit, the Defendants, its directors, subordinates, representatives, agents, associate concerns/firms,
vikrant 19/74 4-NMCAL-52-2017.odt
distributors and all other persons claiming through or under them or acting on their behalf be restrained by an order and injunction of this Hon'ble Court from in any manner whatsoever using / reproducing / performing / adopting / modifying / altering / communicating to the public or exploiting in any other manner or form, the lyrics (as set out at Exhibit C to the Plaint) and the tune and/or the original song KAH DOON TUMHE (as set out in the compact disc at Exhibit D to the plaint) from the Plaintiff's film DEEWAR or any parts of the aforementioned works, in the Infringing Song (as described/defined in paragraph 10 of the plaint) or in any other song/sound recording; and/or using or reproducing or performing or communicating to the public or in any manner exploiting the aforementioned works of the Plaintiff or the Infringing Song (as described/defined in paragraph 10 of the plaint) within the Impugned Film titled BAADSHAHO (as referred to in paragraph 2 of the plaint) or any other cinematograph film or in any manner or medium (physical or non-physical) whatsoever;
c. That pending the hearing and final disposal of the suit, the Defendants, its directors, subordinates, representatives, agents, associate concerns/firms, distributors and all other persons claiming through or under them or acting on their behalf be restrained by an order and injunction of this Hon'ble Court from in any manner whatsoever exploiting, releasing or exhibiting or communicating to the public or broadcasting or causing to be exploited, released or exhibited or communicated to the
vikrant 20/74 4-NMCAL-52-2017.odt
public or broadcasted, the film BAADSHAHO (as referred to in paragraph 2 of the plaint) or any other film which comprises of the Infringing Song (as described/defined in paragraph 10 of the plaint) or any other song which infringes the copyrights of the Plaintiff in the original song KAH DOON TUMHEY from the film DEEWAR or any underlying work thereof (i.e. the lyrics or tune or performance thereof) and from doing any of the above acts through any physical or non-physical medium including without limitation in cinema halls, the internet, satellites, DVDs, blue ray discs; removable or embedded drives, ring tones, MP3 CDs, CDs, ring tones, caller tunes, or any soft / digital method of defraying the said infringing material either on visual medium or an audio medium;
d. that pending the hearing and final disposal of the suit, the Defendants, its directors, subordinates, representatives, agents, associate concerns/firms, distributors and all other persons claiming through or under them or acting on their behalf be restrained by an order and injunction of this Hon'ble Court from in any manner whatsoever exploiting, releasing or exhibiting or communicating to the public or broadcasting or causing to be exploited, released or exhibited or communicated to the public or broadcasted, the Infringing Song (as described/defined in paragraph 10 of the plaint) or any other song which infringes the copyrights of the Plaintiff in the original song KAH DOON TUMHEY from the film DEEWAR or any underlying work thereof (i.e. the lyrics or tune or performance thereof) and from doing
vikrant 21/74 4-NMCAL-52-2017.odt
any of the above acts through any physical or non-physical medium including without limitation in cinema halls, the internet, satellites, DVDs, blue ray discs; removable or embedded drives, ring tones, MP3 CDs, CDs, ring tones, caller tunes, or any soft/digital method of defraying the said infringing material either on visual medium or an audio medium;"
22. The affidavit-in-support of this Notice of Motion was filed by
one Mr. Umesh G. Mehta being the authorized signatory of the
plaintiff.
23. After an advance intimation and notice, this application was
moved before the learned Single Judge of this Court. The learned
Single Judge of this Court, after hearing both sides, passed an
order on 22nd August, 2017. That order was passed considering
the allegations and averments in the plaint and the contents of the
accompanying documents/ annexures thereto. The learned Single
Judge was pleased to pass an order in the following terms:
"(a) Defendants are hereby restrained from releasing the film "Baadshaho" containing the song "Keh Doon Tumhe" as in Exhibit-H to the plaint and as described in paragraph-10 of the plaint. It is clarified that defendants may release the film "Baadshaho" by removing the infringing song from the film;
(b) Defendants are also restrained by an injunction
vikrant 22/74 4-NMCAL-52-2017.odt
from selling or otherwise distributing copies of CDs, cassettes or any other media containing the infringing song "Keh Doon Tumhe" through any physical or non physical medium including without limitation in cinema halls, the internet, satelites, DVDs, blue ray discs, removable or embedded drives, ring tones, MP3, CDs, caller tunes or any soft/digital method of defraying the said infringing material either on visual medium or an audio medium.
16. Defendants to file affidavit in reply within 3 weeks. Rejoinder if any, to be filed within 2 weeks thereafter. Notice of Motion made returnable after six weeks."
24. It is this order of the learned Single Judge which is
impugned and challenged in the present appeal.
25. Mr. Kadam, learned senior counsel appearing for the
defendants/appellants would submit that the impugned order is
ex facie erroneous and illegal. The learned Single Judge has erred
in granting an ad-interim injunction and in the above reproduced
terms. The learned Single Judge has completely misread and
misinterpreted the documents in question. He has failed to take
note of the provisions of the Copyright Act, 1957.
26. Mr. Kadam submits that recitals of the agreement dated 2 nd
January, 1974 are relied upon by the plaintiff to claim absolute
vikrant 23/74 4-NMCAL-52-2017.odt
assignment of the right in the sound recording of the infringing
song. However, if the further document and which is referred to in
the plaint and a copy of which is also annexed to the Notice of
Motion seeking stay of the impugned order filed in this Appeal
would reveal that by this agreement dated 10th July, 2017, the
defendants have acquired absolute assignment of the sound
recording rights from PIL/Universal. If the clauses of this
agreement are read in the backdrop of the agreement dated 2 nd
January, 1974, and particularly clause 9(b) thereof, then, the
plaintiff cannot urge that they have any rights in the sound
recoding. Mr. Kadam would submit that the plaintiffs are divested
of their rights in the sound recording of the film. The sound
recording rights now stand assigned and absolutely in favour of
Universal. If Universal were capable of dealing with the rights
further, then, their agreement dated 10 th July, 2017 with these
defendants would enable them to exploit the infringing song for
their upcoming film "Baadshaho".
27. Mr. Kadam would submit that if the matter is approached
from the above angle, then, the defendants require no prior
vikrant 24/74 4-NMCAL-52-2017.odt
authorization, nor do they have to seek any permission of the
plaintiff for using and exploiting the subject song in their
upcoming film. Mr. Kadam then took us through the scheme of the
Copyright Act, 1957. Mr. Kadam submits that if the Copyright Act,
1957, as amended now, and even earlier, is an act to amend and
consolidate the law relating to copyright, then, its provisions
would enable us to hold that the learned Single Judge, unmindful
of the scheme of the law and the provisions particularly relied
upon by the plaintiff, granted the ad-interim injunction.
28. After taking us through the definitions as appearing in
Section 2 of the Copyright Act, 1957, and particularly the
definition of the words "record", "recording" and "work", Mr.
Kadam would submit that by Section 3, "publication" is defined.
By Section 4, it is stated that except in relation to infringement of
copyright, a work shall not be deemed to be published or
performed in public, without the licence of the owner of the
copyright. Then inviting our attention to Sections 5, 6, 7 and 8,
Mr. Kadam would submit that Chapter III of this Act titled as
"Copyright" would enable us to differentiate and distinguish
vikrant 25/74 4-NMCAL-52-2017.odt
between a copyright which subsists throughout India in the classes
of work. He would invite our attention to Sub-section (1) of
Section 13, and particularly Clause (c) thereof. Mr. Kadam then
would invite our attention to Sub-section (3) of Section 13 and
Clause (b) thereof to submit that copyright shall not subsist in any
record made in respect of a literary, dramatic or musical work, if
in making the record, copyright in such work has been infringed.
29. Then, Mr. Kadam would invite our attention to Section 14 to
submit that if that Section is perused carefully, it would denote
that the copyright is defined to mean the exclusive right, by virtue
of and subject to the provisions of the Copyright Act. In cases of
literary, dramatic or musical work, it authorises doing of the acts
and enumerated in the sub-clause (a) of Sub-section (1) of Section
14.
30. Mr. Kadam would submit that we must read these Sub-
clauses and thereafter appreciate the basic contention canvassed
by him. He, in elaborating his arguments, gave an illustration that
a particular film is a result of the efforts and contribution of
vikrant 26/74 4-NMCAL-52-2017.odt
several persons and eminent in the field. Some of them may script
the film, some of them may direct it, some may act in it and if it is
a musical film, then, some may write their lyrics and these lyrics
are then sung on a musical tune. The lyrics or the words are
penned by the lyricists and who are eminent poets. In the instant
case, Mr. Sahir Ludhianvi, an eminent poet, was requested to pen
the lyrics for the film "Deewar". One of the lyrics went into
becoming a song, namely, the infringing song. The musical outline
to the song was composed by Mr. R. D. Burman. Mr. Kadam
would submit that the sound track of the film comprises of all this
and once a sound recording is made, then, that sound recording
subsumes in itself all the works, and particularly the lyrical work
and the music and musical tune or musical work. If such sound
recording is then assigned and the rights created in favour of a
distinct party like Universal, then, nothing prevents Universal in
dealing with this right and assigned to it further. Then, Universal
would step in the shoes of the plaintiff and would be the owner
recognized and in relation to the subject work. It was therefore,
open for Universal to have created rights in favour of the
defendants, and that is how the rights in respect of the song in
vikrant 27/74 4-NMCAL-52-2017.odt
question have been created. Those have been obtained by an
agreement in writing. If the sound recording rights vest in
Universal and they are transferred/assigned in favour of the
defendants, then, nothing remains for the plaintiff to assert and
rely upon. They have divested themselves of the sound recording
rights and now they cannot complain. Mr. Kadam has, therefore,
analyzed the scheme of the Act and in great details to submit that
if distinct rights are contemplated in the work like a film, but if
one views the film or the efforts and steps taken in relation to
making or preparation of a film of the nature "Deewar", then, the
plaintiff cannot be said to be retaining any right in the sound
recording in it's favour. They have divested themselves of these
rights. Mr. Kadam has laid great emphasis on Section 17
contained in Chapter IV of the Copyright Act. He would submit
that ownership of copyright in the sound recording is statutorily
recognized. That is crystallized in Section 17. It is in these
circumstances that he would submit that the learned Single Judge
could not have proceeded on the basis that the right of the
plaintiff is infringed. Thus, there was no prima facie case, nor the
balance of convenience was in favour of the plaintiff. On the other
vikrant 28/74 4-NMCAL-52-2017.odt
hand, irreparable loss and damage has been caused to the
defendants by granting a blanket injunction which prevents them
from using the song in question in any manner. Now that the film
is ready for release, its songs and music have already been
recorded and the distinct rights and in relation thereto are sold,
have also been disposed of for the open market across the world,
then, all the more, this Court should interfere with the order
under challenge.
31. To substantiate his arguments, Mr. Kadam would invite our
attention to the annexures to the plaint. He would submit that the
learned Single Judge had before him the agreement dated 2 nd
January, 1974. He laid great emphasis on clause 1 of this
agreement and the definition of the word "record" or
"gramophone record". He would submit that clauses 1 to 3 of this
agreement, and particularly the later part of clause 4 and clauses
7 to 9 together with sub-clauses (b) and (c) of clause 9 would
denote that the plaintiff's case is not well founded at all. The
plaintiffs have left with them nothing and they cannot claim that
the underlying lyrics or the musical tune belongs to them. If the
vikrant 29/74 4-NMCAL-52-2017.odt
word 'record' is understood in proper perspective, and if that
refers to films, including the original lyrics and original musical
tune and which is part and parcel of the sound track, sound
recording rights, then assignment and transfer thereof results in
the plaintiffs being deprived of their status as owner of these
works. It is this understanding and emerging from the documents
relied upon by the plaintiff which enables the defendants to urge
that the impugned order is erroneous and illegal.
32. Mr. Kadam submits that the plaintiff has made much capital
of a letter at annexure "F" (page 83) dated 15 th May, 2008 and
that is addressed to Trimurti Films Pvt. Ltd./plaintiff by the said
Universal. However, the paragraphs of this letter relied upon do
not indicate that the said Universal acknowledged any subsisting
rights and in the underlying works as belonging to the plaintiff.
The said Universal rather reiterated the above position and in
terms of the agreement. The plaintiff has assigned in favour of
Universal, absolutely free from any encumbrances and without
any limitation for the entire world, the copyright to the exclusive
right, inter alia, to make records from recordings embodied in the
vikrant 30/74 4-NMCAL-52-2017.odt
said film. This wider assertion of the said Universal would indicate
that the further parts of this letter do not take away anything from
the agreement relied upon by the defendants. In these
circumstances, Mr. Kadam would submit that the learned Single
Judge could not have relied upon the said letter.
33. Finally, he submits that the learned Single Judge has based
his order only on some admissions, but assuming there are any
concessions and admissions on a point of law they cannot bind the
plaintiff. Hence, no advantage can be taken of these concessions
by the plaintiff.
34. Mr. Kadam has relied upon the following judgments to
support his above contentions:
1. Rupalli R Shah vs Adani Wilmer Ltd. & Ors, reported in 2012 (52) PTC 305 (Bom.),
2. Indian Performing Right Society Ltd. Vs Eastern Indian Motion Pictures Association & Ors., reported in (1977) 2 SCC 820 and
3. Salim Khan and anr. vs Sumeet Prakash Mehra & Ors., reported in (2013) Bom CR 556.
vikrant 31/74 4-NMCAL-52-2017.odt
35. On the other hand, Mr. Tulzapurkar, learned Senior Counsel
appearing on behalf of the respondent-plaintiff submits that there
is no merit in this Appeal. It is directed against an ad-interim
injunction order. Apart therefrom, the learned Single Judge has
applied correct legal principles and there is no factual dispute. If
the agreements have been interpreted at this prima facie stage by
the learned Single Judge to grant an ad-interim injunction, then,
unless that interpretation is so perverse or vitiated by an error of
law apparent on the face of record, we should not interfere in our
appellate jurisdiction. The view taken by the learned Single Judge
is imminently possible.
36. Mr. Tulzapurkar would submit that the defendants should
not be permitted to argue anything to controvert any of the
arrangements and which have been worked out by the plaintiff
with the music composer Mr. R. D. Burman and the song
writer/poet Mr. Sahir Ludhianvi. None of them, nor their
representatives or heirs have ever, and in all these decades,
questioned the contents of the documents, namely, annexures "A"
and "B". The film has been made long time back. The impugned
vikrant 32/74 4-NMCAL-52-2017.odt
song has been part and parcel of that film and its musical score for
decades together. It had been associated with that film "Deewar"
and none other. There is no reason, therefore, to dispute the
arrangement as between Mr. R. D. Burman and Mr. Sahir
Ludhianvi. None on their behalf have come forward to question
these documents.
37. Equally, as far as Universal is concerned, they are aware that
what they have derived and under the agreement dated 2 nd
January, 1974, are limited rights. They do not have any rights in
the underlying work. Mr. Tulzapurkar was at pains to point out
that the law recognizes and makes a distinction and
differentiation between the literary work, musical work and as far
as a film goes, the law has made a clear distinction in that regard
as well. Mr. Tulzapurkar has heavily relied upon Section 14 of the
Act to submit that it is incorrect to urge that anything is subsumed
and becomes part and parcel of the limited rights flowing from the
agreement with Universal and the projection of Mr. Kadam in that
behalf is contrary to law. Mr. Tulzapurkar submits that as far as
the differentiation made and in the case of a literary, dramatic or
vikrant 33/74 4-NMCAL-52-2017.odt
musical work, the same permits doing and authorizes the doing of
the acts enumerated in Sub-clauses (i) to (viii) of Clause (a) of
Sub-section (1) of Section 14. In the case of an artistic work, the
doing or authorization is in terms of Clause (b) of Sub-section (1)
of Section 14 and in the case of a cinematograph film, the defining
Clause is Clause (c) of Sub-section (1) of Section 14. That permits
doing or authorises the doing of the acts enumerated in Clauses
(i) to (iv) and then the law makes a distinction in the case of
'record'. That is contemplated by Clause (d) of Sub-section (1) of
Section 14. In the case of a recording rights, the copyright shall
not subsist in the underlying work. Else, the law would not have
contemplated subsistence of a distinct copyright in the classes of
works in Section 13(1)(a) to (c). Mr. Tulzapurkar, therefore,
would submit that the argument of Mr. Kadam that the
agreement with Universal authorizes or permits them to even
modify or use or alter the underlying works, namely, the lyrics
and the musical tune is incorrect and fallacious. That is contrary
to law and equally, the documents on record.
38. Mr. Tulzapurkar submits that once the limited nature of the
vikrant 34/74 4-NMCAL-52-2017.odt
rights have been acknowledged by Universal in writing and that
letter is on record and addressed as far back as May, 2008, then,
anything contrary thereto cannot be argued by the defendants.
That is because Universal are aware of the nature of the rights
conferred in them in law. In such circumstances, Mr. Tulzapurkar
would submit that none of the arguments of Mr. Kadam deserve to
be accepted.
39. He would submit that the order of the learned Single Judge
requires no interference as it is correct both on facts and in law.
As far as the factual aspects are concerned, the learned Single
Judge has rightly relied on the concession or admission of the
defendants in that behalf. As far as the application of the legal
principle is concerned, there as well, the learned Single Judge has
not committed any error. Therefore, the order under challenge
suffers from no legal infirmity. It should be maintained and the
Appeal be dismissed.
40. With the assistance of Mr. Kadam and Mr. Tulzapurkar, we
have perused the Appeal paper book. We have perused the
impugned order. We have perused the relevant provisions of the
vikrant 35/74 4-NMCAL-52-2017.odt
Copyright Act, 1957 and the decisions brought to our notice.
41. At the outset, we must clarify that we are at an interim
stage. We are not analyzing or interpreting any of the contents of
the documents finally. It is for a limited purpose and namely, to
consider an application for interim injunction, and particularly to
find out whether there is a strong prima facie case, the balance of
convenience is in favour of the plaintiff and who will suffer
irreparable loss and injury that we have gone through the plaint
and it's averments and the annexures thereto. We have also, for a
very limited purpose, allowed Mr. Kadam to make submissions on
the point of law and equally, Mr. Tulzapurkar to controvert them.
42. In the first place, we must see the averments in the plaint.
We have adverted to them in great details in the foregoing
paragraphs. The case of the plaintiff is that there is a feature film
"Deewar" and which has been made by it. That feature film
produced by the plaintiff had a storyline and for the proper flow
of that storyline and the script, at proper places, that was
interspersed or intertwined by songs. These songs, in the sense,
vikrant 36/74 4-NMCAL-52-2017.odt
the lyrics thereof, were penned by Mr. Sahir Ludhianvi. The
musical score was set by Mr. R. D. Burman.
43. At the outset, Mr. Tulzapurkar is right in contending that the
defendants cannot be allowed to challenge the stipulations and
the terms of the contracts between the plaintiff and Mr. Sahir
Ludhianvi and the plaintiff and Mr. R. D. Burman. Though
Mr.Kadam would term these contracts with them not of
employment but of service and the services were rendered for a
remuneration by these persons and therefore, they were free to
allow use of their works by anybody, including the defendants, we
do not think that we can allow the defendants to argue on the
contents of the letters/agreements with Mr. Ludhianvi and Mr. R.
D. Burman and the plaintiff. These agreements are dated 3 rd April,
1974. They are on the subject of the picture "Deewar" and which
was directed by Mr. Yash Chopra and produced by the plaintiff.
44. There were certain personal discussions the chairman of the
plaintiff had with Mr. R. D. Burman and thereafter, the terms and
conditions broadly agreed in respect of services as music director
vikrant 37/74 4-NMCAL-52-2017.odt
for the film "Deewar" came to be recorded.
45. Till today, nobody has questioned these terms and
conditions, nor was there any dispute with regard to their
understanding by the plaintiff raised by either Mr. R. D. Burman
during his lifetime or anybody claiming through him thereafter.
The same is the position with regard to a distinct contract or
arrangement with Mr. Sahir Ludhianvi. Mr. Kadam would submit
that we must analyze and interpret the contents of these two
letters, for unless we do that and in great details, we would not be
able to appreciate his arguments on the rights derived by
Universal from the plaintiff.
46. We do not think that it is necessary for us as we must
proceed on the basis that these two letters of 3 rd April, 1974
denote that the plaintiffs have prima facie certain rights vested in
them. Though the lyrics have been penned by Mr. Sahir
Ludhianvi, the lyrical or literary work is part and parcel of the film
"Deewar". The songs and penned by Mr. Sahir Ludhianvi and set
to tune by Mr. R. D. Burman are incorporated in the film
vikrant 38/74 4-NMCAL-52-2017.odt
"Deewar". The whole motion picture/feature film "Deewar" is
produced by the plaintiff and prima facie, all the rights in relation
to this film vest in the plaintiff. Undisputedly, sound recording or
recording rights are part and parcel of the rights that the plaintiff
possess in relation to this film. Else, neither the plaintiff and the
said M/s. PIL could not have carved out this distinct legal right for
transfer and assignment in PIL's favour.
47. The Indian Copyright Act, as amended and even prior to its
amendment, is an Act to amend and consolidate the law relating
to copyright. Chapter I contains the preliminary provisions and
Section 2 therein contains definitions. The work "adaptation" is
defined in Section 2(a) and to mean, post amendment, in relation
to the dramatic work, the conversion of the work into a non-
dramatic work, in relation to a literary work or an artistic work,
the conversion of the work into a dramatic work by way of
performance in public or otherwise, in relation to a literary or
dramatic work, any abridgment of the work or any version of the
work in which the story or action is conveyed wholly or mainly by
means of pictures in a form suitable for reproduction in a book, or
vikrant 39/74 4-NMCAL-52-2017.odt
in a newspaper, magazine or similar periodical, and in relation to
a musical work, any arrangement or transcription of the work. By
Act 38 of 1994, Sub-clause (v) has been added to Clause (a) of
Section 2, in the definition of the word "adaptation". The word
"artistic work" is defined in Section 2(c). The word "author" is
defined in Section 2(d) to mean, in relation to a literary or
dramatic work, the author of the work, in relation to a musical
work, the composer. The word "broadcast"is defined in Section
2(dd). Section 2(f) defines the word "cinematograph film" to
mean any work of visual recording and includes a sound recording
accompanying such visual recording and "cinematograph" shall be
construed as including any work produced by any process
analogous to cinematography including video films.
48. Prior to the Act being amended by Act No.27 of 2012, this
definition was reading as under:
"(f) "cinematograph film" includes the sound track, if any, and "cinematograph" shall be construed as including any work produced by any process analogous to cinematography."
49. We do not see a great difference, for the word
"cinematograph film" includes a sound track, and as defined
vikrant 40/74 4-NMCAL-52-2017.odt
earlier and now, it specifically means any work of visual recording
and includes a sound recording accompanying such visual
recording. Similarly, the words "communication to the public"
which were substituted by Act 27 of 2012, came to be substituted
by Act 38 of 1994 earlier and that is with effect from 10 th May,
1995. Earlier to that, Clause (ff) was inserted by Act 23 of 1983
with effect from 9th August, 1984. Therefore, Section 2(ff), before
such substitution, meant making any work available for being seen
or heard or otherwise enjoyed by the public directly or by any
means of display or diffusion other than by issuing copies of such
work.
50. What are relevant then, and for our purpose, are the
definitions of the terms "literary work" as appearing in Section
2(o), "musical work" as defined in Section 2(p) to mean any
combination of melody and harmony or either of them, printed,
reduced to writing or otherwise graphically produced or
reproduced. The word "performance" is defined in Section 2(q)
and these definitions in the amended and unamended Act would
also be relevant. What we find is that the definition of the word
vikrant 41/74 4-NMCAL-52-2017.odt
"record" as appearing in Section 2(w) was omitted by Act 38 of
1994. However, prior to its omission, it was defined to mean any
disc, tape, perforated roll or other device in which sounds are
embodied so as to be capable of being reproduced therefrom,
other than a sound track associated with a cinematograph film.
51. The term "recording" is defined in Section 2(x) to mean
the aggregate of the sounds embodied in and capable of being
reproduced by means of a record.
52. Now, the definition has been substituted by Act 38 of 1998
with effect from 10th May, 1995 and the word "reprography"
which has been inserted is defined to mean making of copies of a
work, by photocopying or similar means, and what we have is a
distinct definition of the word "sound recording". That is
appearing in Section 2(xx).
53. The word "work" is defined in Section 2(y) to mean the
works which are enumerated in Sub-clauses (i) to (iii) thereof.
Sub-clause (iii) has been substituted by the Act 38 of 1994 and the
word "record" is now substituted by the word "sound recording".
vikrant 42/74 4-NMCAL-52-2017.odt
54. Since we are not referred to all the Sections by the counsel,
we would not refer and enumerate them as they appear in parts of
Chapter I and the substantive Chapter II.
55. Chapter III of the Act is titled as "Copyright". That word has
been understood as appearing in Sub-section (1) of Section 13.
That is understood as a copyright subsisting throughout India in
the classes of works. Thus, subject to the provisions of Section 13
and the other provisions of the Copyright Act, 1957, copyright
subsists in original literary, dramatic, musical and artistic works,
cinematograph films and records (now, sound recording).
56. Mr. Kadam is, therefore, not right in urging that when the
sound recording rights are obtained, the arrangement in that
regard would take into its fold or subsume the original literary,
dramatic, musical and artistic work. If these works are distinctly
defined and understood by law, then, the copyright must subsist
distinctly in them. It cannot be that they are defined and
recognized as different categories or classes of works, but the
copyright therein is one and the same. Meaning thereby, if
vikrant 43/74 4-NMCAL-52-2017.odt
copyright subsists in one, that necessarily takes in it the copyright
in relation to the other classes as well. If that is how the law is
prima facie understood, then, we cannot ignore the arguments of
the plaintiff's counsel that for the purpose of this Appeal, which is
relevant and prima facie is the nature of the right conferred in
M/s. Universal by the plaintiff.
57. Since heavy reliance has been placed on Section 14 as
appearing in the Act prior to the amendment, we would reproduce
it for our purpose:
" 14. (1) For the purpose of this Act, "copyright" means the exclusive right, by virtue of and subject to the provisions of, this Act,-
(a) in the case of a literary, dramatic or musical work, to do and authorise the doing of any of the following acts, namely:-
(i) to reproduce the work in any material form;
(ii) to publish the work;
(iii) to perform the work in public;
(iv) to produce, reproduce, perform or publish any translation of the work;
(v) to make any cinematograph film or a record in respect of the work;
(vi) to communicate the work by radio-diffusion or to communicate to the public by a loud-speaker or any other similar instrument the radio-diffusion of the work;
(vii) to make any adaptation of the work;
(viii) to do in relation to a translation or any adaptation of the work any of the acts specified in relation to the work in clauses (i) to (vi);
vikrant 44/74 4-NMCAL-52-2017.odt
(b) in the case of an artistic work, to do or authorise the doing of any of the following acts, namely:-
(i) to reproduce the work in any material form;
(ii) to publish the work;
(iii) to include the work in any cinematograph film;
(iv) to make any adaptation of the work;
(v) to do in relation to an adaptation of the work any of the acts specified in relation to the work in clauses (i) to
(iii).
(c) in the case of a cinematograph film, to do or authorise the doing of any of the following acts, namely:-
(i) to make a copy of the film;
(ii) to cause the film, in so far as it consists of visual images, to be seen in public and, in so far as it consists of sounds, to be heard in public;
(iii) to make any record embodying the recording in any part of the sound track associated with the film by utilising such sound track;
(iv) to communicate the film by radio-diffusion;
(d) in the case of a record, to do or authorise the doing on any of the following acts by utilising the record, namely;-
(i) to make any other record embodying the same recording;
(ii) to cause the recording embodied in the record to be heard in public;
(iii) to communicate the recording embodied in the record by radio-diffusion.
(2) Any reference in sub-section(1) to the doing of any act in relation to a work or a translation or an adaptation thereof shall include a reference to the doing of that act in relation to a substantial part thereof."
58. Thus, the term copyright for the purposes of the Copyright
Act, 1957 means the exclusive right subject to the provisions of
vikrant 45/74 4-NMCAL-52-2017.odt
the Copyright Act, to do or authorise the doing of the acts in
respect of the work or for substantial part thereof. Therefore,
copyright subsists in a work and when it is to subsist in that
manner, then, the acts in respect of each work and enumerated in
the clauses of Section 14 and its Sub-clauses would have to be
necessarily borne in mind.
59. All the more, when in the case of a literary, dramatic or
musical work, not being a computer programme, the acts which
can be done or authorized to be done are a reproduction of the
work in any material form, including the storing of it in any
medium by any electronic means, to issue copy of the work to
public not being copies already in circulation, to perform the work
in public, or communicate it to the public, to make any
cinematograph film or sound recording in respect of the work, to
make any translation of the work, to make an adaptation of the
work any of the acts specified in relation to the work in Clauses (i)
to (vi).
60. Mr. Kadam would submit that as far as literary, dramatic or
musical work is concerned, if the law permits doing or authorizing
vikrant 46/74 4-NMCAL-52-2017.odt
the doing of the acts and which includes cinematograph film and
sound recording in respect of the work, then, rights in relation
thereto gets subsumed in the cinematograph film or sound
recording. Prima facie, this does not appear to be a correct
reading of the law. If it is the doing or authorizing the doing of
any of the acts in the case of a literary or dramatic or musical
work and that includes making any cinematograph film or sound
recording in respect of the work, that does not mean further that
the moment such act is performed or authorized to be performed,
the rights in relation to the literary, dramatic or musical work do
not survive.
61. The law would have specifically said so had it intended.
Else, what would happen and by accepting the argument of Mr.
Kadam is that in case of a computer programme, in the case of an
artistic work, in the case of a cinematograph film and equally, in
the case of a sound recording, the doing or authorizing of the
doing of any of the acts in relation thereto would not have been
enumerated at all. By illustration in the case of a sound recording,
the doing or authorizing the doing of an act of making any other
vikrant 47/74 4-NMCAL-52-2017.odt
sound recording embodying it, and now including storing of it in
any medium by electronic or any other means, to sell or even hire
or offer for sale or hire any copy of the sound recording,
regardless of whether such copy has been sold or given on hire on
earlier occasions, clarifies the position prior to the substitution of
this part, namely, Clause (ii) in Clause (e) of Section 14 and
communicating the sound recording to the public.
62. It is not, therefore, that these acts have been enumerated
without any purpose. It is to recognize the distinction and
difference brought about by law in the work and the copyright
subsisting in the work or the class of work that all these provisions
have been inserted.
63. Mr. Kadam would submit that the moment the act as set out
in section 14(1)(a)(v) is done or authorised to be done, the
exclusive right conferred by Section 14(1) in the case of literary,
dramatic or musical right does not survive or in any event gets
subsumed in the cinematograph or a record in respect of the work.
Prima facie, that is a incorrect reading of the law. The Act protects
vikrant 48/74 4-NMCAL-52-2017.odt
and subserves the right in the underlying literary, dramatic or
musical work but allows to do or authorises the doing of the acts
enumerated in section 14(1)(a)(i) to (viii). Such doing or
authorisation does not and without anything more exhaust the
copyright. Section 14(1) defines "copyright" to mean the exclusive
right, by virtue of and subject to the provisions of the Act and
follows Section 13 which sets out the classes of works in which
copyright shall subsist and this section (unamended + amended)
reads as under:-
Unamended Section 13
"13. (1) Subject to the provisions of this section and the other provisions of this Act, copyright shall subsist throughout India in the following classes of works, that is to say, -
(a) original literary, dramatic, musical and artistic works;
(b) cinematograph films; and
(c) records.
(2) Copyright shall not subsist in any work specified in sub- section (1), other than a work to which the provisions of section 40 or section 41 apply, unless, -
(i) in the case of a published work, the work is first published in India, or where the work is first published outside India, the author is at the date of such publication, or in a case where the author was dead at that date, was at the time of his death, a citizen of India;
(ii) in the case of an unpublished work other than an architectural work of art, the author is at the date of the
vikrant 49/74 4-NMCAL-52-2017.odt
making of the work a citizen of India or domiciled in India; and
(iii) in the case of an architectural work of art, the work is located in India.
Explanation - In the case of a work of joint authorship, the conditions conferring copyright specified in this sub-section shall be satisfied by all the authors of the work.
(3) Copyright shall not subsist -
(a) in any cinematograph film if a substantial part of the film is an infringement of the copyright in any other work;
(b) in any record made in respect of a literary, dramatic or musical work, if in making the record, copyright in such work has been infringed.
(4) The copyright in a cinematograph film or a record shall not affect the separate copyright in any work in respect of which or a substantial part of which, the film, or as the case may be, the record is made.
(5) In the case of an architectural work of art, copyright shall subsist only in the artistic character and design and shall not extend to processes or methods of construction."
Amended Section 13
"13. Works in which copyright subsists. - (1) Subject to the provisions of this section and the other provisions of this Act, copyright shall subsist throughout India in the following classes of works, that is to say, -
(a) original literary, dramatic, musical and artistic works;
(b) cinematograph films; and
(c) sound recording.
vikrant 50/74 4-NMCAL-52-2017.odt
(2) Copyright shall not subsist in any work specified in sub-
section (1), other than a work to which the provisions of section 40 or section 41 apply, unless,-
(i) in the case of a published work, the work is first published in India, or where the work is first published outside India, the author is at the date of such publication, or in a case where the author was dead at that date, was at the time of his death, a citizen of India;
(ii) in the case of an unpublished work other than work or architecture, the author is at the date of the making of the work citizen of India or domiciled in India; and
(iii) in the case of work of architecture, the work is located in India.
Explanation - In the case of a work of joint authorship, the conditions conferring copyright specified in this sub-section shall be satisfied by all the authors of the work.
(3) Copyright shall not subsist -
(a) in any cinematograph film if a substantial part of the film is an infringement of the copyright in any other work;
(b) in any sound recording made in respect of a literary, dramatic or musical work, if in making the sound recording, copyright in such work has been infringed.
(4) The copyright in a cinematograph film or a sound recording shall not affect the separate copyright in any work in respect of which or a substantial part of which, the film, or, as the case may be, the sound recording is made.
(5) In the case of work of architecture, copyright shall subsist only in the artistic character and design and shall not extend to processes or methods of construction."
vikrant 51/74 4-NMCAL-52-2017.odt
64. A bare perusal of this provision and particularly Sub-section
(4) thereof completely falsifies the argument of Mr. Kadam. If the
positioning of the right is as projected by Mr. Kadam, then, there
was no necessity of an agreement between the plaintiff and M/s.
PIL. That such an agreement dated 2nd January, 1974 was
necessitated means the said entity was required to be authorised
by the plaintiff to do the acts enumerated in section 14(1)(d).
Else, the acts enumerated in section 14(1)(c) in the case of a
cinematograph film if authorised to be done, there was no
necessity to specify what a record means and what does recording
signify [see Sections 2(w), 2(x) and 14(1)(d)]. Hence, it is futile
to urge that the underlying works, namely, the lyrics and musical
tune of the infringing song is subsumed in the rights conferred in
favour of M/s. P. I. L.
65. The above positioning of the rights in law has been accepted
by M/s. P. I. L. As far as the facts are concerned, what Universal
derived and prima facie was the authorization in terms of the
agreement dated 2nd January, 1974. That agreement is between
the plaintiff and the predecessor in title of the said Universal
vikrant 52/74 4-NMCAL-52-2017.odt
Music India Private Limited. Polydor of India Private Limited is
termed as a company in this agreement, whereas, the plaintiff is
the client. The plaintiff is engaged in business of producing
motion pictures and the company/Polydor of India Private Limited
is manufacturing and selling gramophone records. It was
interested in recording the plaintiff's artistic work and from the
motion pictures of the plaintiff and/or to exploit the sound tracks
of some of the motion pictures.
66. That is how the agreement stipulates that the parties
understand the word "work" as defined in Section 2(y)(i) of the
Indian Copyright Act and the word "record" or "gramophone
record" shall mean a double sided disc record, a magnetic tape or
any other sound-bearing contrivance or appliance reproducing a
performance or performances by the Client's artists and musicians
of one or more works owned by the Clients.
67. For a period of five years from 2 nd January, 1974, the
plaintiffs would supply only and exclusively to the company at
their own expenses with artists and musicians etc. to perform
vikrant 53/74 4-NMCAL-52-2017.odt
musical and/or other works from their films for the purpose of
making gramophone records, and the artists and musicians etc.,
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
record at Client's costs such works as the Company shall select.
Thereafter, by clause 2, it is understood that the work and in
terms of the earlier part of clause 2 would be selected by said
Polydor of India Private Limited for release of records under
Polydor or any other label and mark as the Company shall
determine. That alone is permitted to be done, prima facie. Then,
clause 3 carries the intent and object further.
68. It is understood that the plaintiff shall, at the request of the
Company supply the artists and musicians etc., to repeat any work
until a master matrix thereof can be obtained suitable in the
opinion of the Company for the reproduction of records. Clause 4
is relied upon. It opens with the words "notwithstanding the
provisions in Clause 2 and 3". However, despite such effect given
to the Clause 4, what it records is that the plaintiff shall, during
the term of this agreement, at their own expenses and at the
vikrant 54/74 4-NMCAL-52-2017.odt
request of the said Polydor, supply within reasonable time and
only and exclusively the Polydor with sound tracks or recorded
tapes of their musical and/or other works (including sound-tracks
and recorded tapes from motion pictures the production of which
has been started but not finished during the term hereof) and the
Company shall utilise such sound tracks or recorded tapes for the
purpose of re-recording therefrom and subsequent manufacture of
gramophone records as referred in the earlier clauses provided
they are in opinion of the Company, namely Polydor of India
Limited, suitable for such purpose. Then, there is a covenant in
clause 5 and which gives a pre-enaptive right to Polydor for a
period of 25 years. No rights which are forming part of the
agreement dated 2nd January, 1974, therefore, would be created
or conferred with by the plaintiff so long as there is this
arrangement with M/s. Ploydor. They would do nothing so as to
defeat the said agreement. The parties then reiterate the
arrangement and which is carved out by the agreement. What
clause 7 stipulates is transfer and assignment to M/s. Ploydor of
all recording rights and all mechanical reproduction rights
(including the rights in the performance of the plaintiffs artists,
vikrant 55/74 4-NMCAL-52-2017.odt
musicians etc.) in all works to be recorded or re-recorded under
the provisions of the agreement.
69. Clauses 8 and 9 are heavily relied upon. They read as under:
"8. 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 each title recorded or re-recorded under the provisions of this Agreement at the time when such plate shall be made. The Company shall also be entitled to the sole right of production, reproduction, sale, use and performance (including broadcasting) throughout the world by any and every means whatsoever of the records of the works performed by the artists and musicians etc., under this Agreement. The Company shall in its absolute discretion be entitled to authorise any other persons, firms or corporations in any part of the world to manufacture, sell and or catalogue records of all or any part of the world to manufacture, sell and or catalogue records of all or any of the titles recorded or re-recorded under the provisions of this Agreement.
9. a. In consideration of the services rendered and the rights transferred and assigned hereunder the Company shall pay to the Clients a royalty of ten per cent (10%) for all records with works recorded or re- recorded hereunder and sold and not returned, such royalty to be calculated on the net price in the country of manufacture.
b. However, in the event that a record shall embody performances by the Client's artists of any work owned by the Clients together with performances by other artists, the royalty shall be reduced by such proportion as the playing time of the work or workds performed by other artists bears to the total playing time of the record.
vikrant 56/74 4-NMCAL-52-2017.odt
c. The above royalty payable to the Clients shall include all royalties, fees and other remuneration to the owner of the works recorded or re-recorded hereunder as well as for the clients' artists, musicians etc. whose performances are embodied in the records hereunder. The Clients warrant and represent that they will satisfy all claims (if any) in connection therewith and will hold free and harmless and indemnify the Company with respect to any such claims.
d. If the Clients shall at any time during the period set forth in section 5 above allow their artists, musicians etc. or any of them to record any work re-recorded or re-recorded under this Agreement or permit the recording of such works from any film sound-track or recorded tape or other means, for any other person, firm or corporation whatsoever, the Company shall be no longer obliged, without limitation to Company's order rights and remedies, to pay any royalties to the clients with respect to the relevant recording."
70. A perusal of these two clauses together with the prior and
the subsequent clauses leave us in no manner of doubt at this
prima facie stage, that they stipulate that the said Polydor shall be
the owner of the original plate within the meaning of the Copy
Right Act, 1957 and any extensions or any modifications thereof
of each title recorded or re-recorded under the provisions of this
Agreement at the time when such plate shall be made. It shall
have the sole right of production, reproduction, sale, use and
performance (including broadcasting) throughout the world, and
by clause 9, consideration for the services rendered and rights
vikrant 57/74 4-NMCAL-52-2017.odt
conferred and assigned under this agreement is determined. That
also clarifies that in the event that a record shall embody
performances by the plaintiff's artist or any work owned by the
plaintiff together with performances by other artists, the royalty
shall be reduced by such proportion as the playing time of the
work of works performed by other artists bears to the total playing
time of the record. This only clarifies that the consideration in
terms of clause 9(a) shall stand reduced in the event a record
embodying the performances by the clients' /plaintiff's artists of
any of the work owned by the plaintiff together with
performances by other artists has been made and when it is made,
the royalty shall be reduced by such proportion as the playing
time of the work or works performed by other artists bears to the
total playing time of the record.
71. It is then elaborated further that the royalty payable to the
plaintiff shall include all royalties, fees and other remuneration to
the owner of the works recorded or re-recorded hereunder as well
as for the plaintiff's artists, musicians etc. whose performances are
embodied in the records.
vikrant 58/74 4-NMCAL-52-2017.odt
72. If this arrangement is understood in the backdrop of the
copyright in respect of a underlying work as understood by the
Copyright Act, then, it is evident that there is a recognition of such
copyright in the classes of the work. Section 13(1) sets out "sound
recording" in Clause (c) as one of the classes of works. As far as
sound recording is concerned, the definition thereof is clear. It
means a recording of sounds from which such sounds may be
produced regardless of the medium on which such recording is the
method by which the sounds are produced.
73. The Act, as originally enacted, also understood this concept,
but instead of the word "sound recording" Clause (c) of Sub-
section(1) of Section 13 read as "record". The word "record" was
defined in the initial enactment to mean any disc, tape, perforated
roll or other device in which sounds are embodied so as to be
capable of being reproduced therefrom, other than a sound track
associated with a cinematograph film, and "recording" means the
aggregate of the sounds embodied in and capable of being
reproduced by means of a record. The word "work" is also defined
vikrant 59/74 4-NMCAL-52-2017.odt
to distinctly include a literary, dramatic, musical or artistic work
or a cinematograph film or a record.
74. If these definitions in the unamended or the original Act and
the amended Act are read together with the substantive
provisions, namely,Sections 13 and 14, then, it is prima facie clear
that the copyright subsists distinctly in relation to each of above
works.
75. Else, the doing or authorizing the doing of any act was not
necessary and to be specified in Section 14. It is only to
understand as to what a copyright means and in what the
exclusive right vests or is recognized that everything is clearly
spelt out. Therefore, there are distinct acts which can be done or
authorized to be done in respect of a work such as a literary,
dramatic or musical work, within which even a computer
programme is not to be confused as a literary, dramatic or musical
work, but distinctly understood. Even in the case of an artistic
work, what are the acts which can be done or authorized to be
done are to be found in Clause (c) of Section 14. In relation of a
vikrant 60/74 4-NMCAL-52-2017.odt
cinematograph film, Clause (d) of Section 14 states that to make a
copy of the film is an act which can be done, including a
photograph of any image forming part thereof, or storing of it in
any medium by electronic or other means, now, to sell or give on
commercial rental or offer for sale or for such rental, any copy of
the film, or to communicate the film. As far as sound recording is
concerned, the acts contemplated are making of any other sound
recording embodying it, including storing of it in any medium by
electronic or other means, to sell or give on commercial rental or
offer for sale or for such rental, any copy of the sound recording
and to communicate the sound recording to the public. This
stipulation with regard to the acts which can be done or
authorized to be done as appearing in Section 14 Clause (e) is
more or less on par with what is understood by Section 14 Clause
(d) of the unamended Act. There, the 'sound recording' was
equivalent to a 'record' and in the case of a record, what can be
done or authorized to be done and by utilizing the record is to
make any other record embodying the same recording, to cause
the recording embodied in the record to be heard in public, to
communicate the recording embodied in the record by radio-
vikrant 61/74 4-NMCAL-52-2017.odt diffusion.
76. Prima facie, these are the rights which Universal/its
predecessor Polydor derived under the agreement dated 2 nd
January, 1974 from the plaintiff. If the rights derived were as
absolute as emphasized by Mr. Kadam before us, there was no
occasion for the Universal to address a communication dated 15 th
May, 2008.
77. The subject of this letter/communication, copy of which is at
page 83 of the paper book, is "Copy Rights of 'Deewar, Yudh,
Joshila, Johny Mera Naam' Film".
78. It is clear that Universal says that under an agreement of
assignment dated 7th January, 1970 between the plaintiff and
Polydor, the plaintiff has assigned in favour of the Polydor
absolutely free from all encumbrances and without any limitation
for the entire world, the copyright to the exclusive right, inter
alia, to make records from recordings embodied in the said film.
The communication asserts that the period of assignment of the
copyright and all other rights in the work is as per Section 27 of
vikrant 62/74 4-NMCAL-52-2017.odt
the Copyright Act, 1957. Under that agreement in respect of
recordings, inter alia, an exclusive right to exploit the work is
assigned to Universal now. Then, this communication clarifies that
all sounds and visual images (designing and promotional printing
material) which are embodied in respect of the cinematograph
film in the record are assigned in favour of M/s. Universal.
79. It is, therefore, asserted that in continuation and during
subsistence of this agreement, Universal is exploiting sound
records assigned to it under the said agreement from time to time,
and therefore, the payment of royalty is payable to the plaintiff
and the royalty payment calculated upto 30 th September, 2007 for
physical sale and upto 31 st December, 2006 for ring-tone was
forwarded.
80. There was a discussion and a subsequent mail of 10 th May,
2008 is referred and that is why it is confirmed that the plaintiff
would be entitled to use the lyrics of the song (partially or fully)
and re-cord the version of 'Deewar' and 'Johny Mera Naam' films
and the plaintiff may use it in it's future production for which
vikrant 63/74 4-NMCAL-52-2017.odt
Universal will neither have any objection nor will it raise any
claim. It will also not have any grievance or complaint if the
plaintiff assigns any remaking rights of these films to any third
party, and similarly, they shall also be entitled to use the song or
songs or any portion of the song or songs or to sell the re-recorded
versions of the songs in the remake of the above films to any
party.
81. Therefore, we do not think that at this prima facie stage, the
defendants can be allowed to argue anything to the contrary. It is
M/s. Universal's understanding of the agreement and as a
successor in interest to M/s. Polydor of India Private Limited. It is
Universal's understanding that lyrics of the song can be used by
the plaintiff and the rights derived under the agreement with the
plaintiff do not authorize the doing of an act and which is clarified
as capable of being done only by the plaintiff. If the said Universal
had any reservation on the parties' understanding of the rights
conferred under the agreement in their favour, then, this assertion
as appearing at page 83 of the paper book would not have been
reduced in writing. The assertion is that whatever rights are
vikrant 64/74 4-NMCAL-52-2017.odt
derived under the agreements of 1970 and 1974, they are intact.
Despite such rights being intact and conferred in wide terms, still
the plaintiff has not authorized to be done the other acts, and
therefore, the authorization is, in that sense, limited. It is not
permitting the Universal to use the lyrics of the song (partially or
fully). Therefore, the underlying works and the copyright in the
same is not subsumed, as urged by Mr. Kadam, prima facie in the
agreement with Universal. If Universal do not derive such rights as
are contended and pressed before us, then surely, the defendants
who claim through Universal cannot be permitted to assert any
higher rights. The rights that they derived are pursuant to the
arrangement recorded in writing by the plaintiff and the
Universal. Else, Universal would not have been able to enter into
any agreement in relation to the rights derived by it and
understood by this document at page 83 with the defendants. It
may be that the agreement between the defendants and the said
Universal gives an impression to the defendants that some rights
and much wider and higher than those derived by M/s. Universal
in the original package or arrangement are vested and conferred
in their favour. However, when the arrangements have to be
vikrant 65/74 4-NMCAL-52-2017.odt
considered only in the light of the preceding documents in favour
of M/s. Universal, then, we do not see how the defendants'
assertions and arguments as indicated above can be accepted,
much less, at this prima facie stage. We are not inclined to go into
any further and decide any wider or larger controversy. We must
avoid making any observations, much less, on the interpretation of
the legal provisions. Given the limited issue before us and which is
whether these acts as enumerated above justify grant of interim
injunction in the terms prayed, we should avoid making reference
to the legal provisions in further details, much less, analyze them
in the light of the decisions brought to our notice.
82. Suffice for our purpose that the decision of the learned
Single Judge (one of us, Justice S. C. Dharmadhikari) in the case
of Rupalli Shah (supra) was not dealing with any copyright in the
underlying work. As rightly pointed out by Mr. Tulzapurkar, in
paragraph 45 of the order passed in the case of Rupalli shah, the
Court proceeded on the basis of the concession in that case that
the copyright in the underlying work has not been claimed by the
defendant No.2 in that Suit. It had no claim of ownership insofar
vikrant 66/74 4-NMCAL-52-2017.odt
as the lyrics or composition of the songs and music is concerned.
83. In the case before us, the defendants/appellants specifically
claim such rights and of ownership. Once the underlying works
are distinctly understood and with the copyright therein, prima
facie, as narrated above, then, this decision is of no assistance.
84. Equally, the case before the Hon'ble Supreme Court in the
landmark decision, namely, Indian Performing Right Society Ltd.
(supra) was somewhat distinct.
85. There, the appellant was incorporated for the purpose of
carrying on business in India of issuing or granting licences for
performance in public of all existing and future Indian musical
works in which copyright subsists in India. Its members comprised
of music composers, authors of literary and dramatic work and
artists. It published a tariff laying down the fees, charges and
royalties that it proposed to collect for the grant of licences for
performance in public of works in respect of which it claimed to
be an assignee of copyrights and to have the authority to grant
licences as required by the Copyright Act, 1957. The respondents
vikrant 67/74 4-NMCAL-52-2017.odt
in the Appeal before the Hon'ble Supreme Court were associations
of producers of cinematograph films claiming to be the owners of
such films including the sound track thereof. They filed objections
repudiating the appellant's claim on the basis that the producers
engaged composers and song writers under contract of service for
composing songs to be utilised in their films and that the musical
works prepared by the composers under such contracts having
been utilised and incorporated in the sound track of the
cinematograph films produced by them and that therefore no
copyright subsisted in the composers.
86. The Hon'ble Supreme Court, in dealing with such an issue
and controversy, found that once the author of a lyric or a musical
work parts with a portion of his copyright by authorising a film
producer to make a cinematograph film in respect of his work and
thereby to have his work incorporated or recorded on the sound
track of a cinematograph film, the latter acquires by virtue of
Section 14(1)(c), on completion of the cinematograph film, a
copyright which gives him the exclusive right inter alia of
performing the work in public i.e. to cause the film in so far as it
vikrant 68/74 4-NMCAL-52-2017.odt
consists of visual images to be seen in public and in to far as it
consists of the acoustic portion including a lyric or a musical work
to be heard in public without securing any further permission of
the composer of the lyric or musical work for the performance of
the work in public. That is why the existing and future rights of a
music composer and a lyricist in their respective works has
capability of assignment subject to condition stipulated in Section
18 as also in Section 19, which required the assignment to be in
writing, signed by the assignor or by his duly authorized agent. It
is in that sense the relied upon paragraphs of this judgment ought
to be read. Mr. Kadam only reads the portion where the Hon'ble
Supreme Court discusses as to what would be subsumed in the
term "cinematograph film" and the sound track associated with it.
Even if that is understood from this judgment to be so subsumed,
what is relevant for our purpose is the nature of the right
conferred in the present case and by the agreement dated 2 nd
January, 1974 by the plaintiff to Polydor/Universal. We do not
think that at this prima facie stage, we should enlarge it beyond
the understanding of M/s. Universal itself, purely on the assertion
to the contrary of the plaintiffs. Presently, at this interlocutory
vikrant 69/74 4-NMCAL-52-2017.odt
stage, we do not think that we can discard or brush aside the said
communication at page 83 of the paper book.
87. Looked at from this angle, even the judgment of the Hon'ble
Supreme Court is of no assistance to the appellants.
88. The order in the case of Salim Khan (supra) as well can be
of no assistance. There, on facts it was found that the entire script
was taken over for consideration from Shri Dharmendra by Shri
Prakash Mehra and it was the argument of the writer Salim Khan,
who was a script writer, that a remaking of the film with the same
title "Zanjeer" is illegal. That injunction was denied after noting
the arrangement between Shri Dharmendra and Shri Prakash
Mehra.
89. We have considered all the arguments of the parties. As a
result of the above discussion, we do not find any substance in this
Appeal. The same is dismissed.
90. In the view that we have taken, it is not necessary to
consider the alternate argument of Mr. Kadam. The alternate
vikrant 70/74 4-NMCAL-52-2017.odt
argument was that even if there are limited rights conferred in
favour of Universal and which flow in favour of the defendants
under a distinct arrangement between Universal and them, still,
they do not rule out the utilization or use of the song in question.
The song, therefore can be used and in the way and manner the
defendants choose. This argument is controverted by Mr.
Tulzapurkar by pointing out that once the rights are very limited
in nature, then, such restricted and limited rights cannot be
enlarged to claim the liberty or the facility as asserted before us.
Meaning thereby, no artist in the upcoming film "Baadshaho" can
be allowed to independently reproduce or sing the song and set to
tune by the defendants. At best, the very same record or recording
can be played in the upcoming film "Baadshaho" and any
character or artist therein can be depicted or shown as hearing it.
91. Having heard parties, we do not think that once the
injunction as claimed can be granted, and in the form prayed by
the plaintiff, then, any note be taken of this alternate argument.
The defendants can be permitted to act strictly within the four
corners of the rights derived from Universal which rights in turn
vikrant 71/74 4-NMCAL-52-2017.odt
depend upon the arrangement between the predecessor of
Universal and the plaintiff. Apart from this, there is no prejudice
or loss to the appellants as their film can be released, viewed by
the public even if the infringing song is deleted from it.
92. In the view that we have taken, we have not gone by any
concession save and except that before us, as well, it was never
disputed that the song which the defendants seek to incorporate
in their film "Baadshaho" is identical to that which was penned by
Mr. Sahir Ludhianvi and set to music by Mr. R. D. Burman and
incorporated in the film "Deewar". The learned Single Judge had
an occasion to hear both songs as they were played during the
course of the proceedings before him. He has recorded that the
song "Kah Doon Tumhe" from the film "Baadshaho" is the same
song as it was in the film "Deewar", but with slight modification.
Consequently, no concession and contrary to the factual position
on record and purely of law has been recorded, and on that score
as well, we do not find the order under challenge to be erroneous
or illegal.
vikrant 72/74 4-NMCAL-52-2017.odt
93. As a result of the above discussion, we find that the
injunction as granted by the learned Single Judge and to operate
in terms of the order at page 11(I) of the paper book suffers from
no serious legal infirmity or perversity warranting our interference
in appellate jurisdiction. We have found that since the film was to
release on 1st September, 2017 and the rights created by the
defendants allegedly in favour of the third parties being at much
advanced stage, the learned Single Judge, and equally we are
justified in taking up the matter urgently. We have seen from the
materials produced that there is a serious issue to be tried and an
arguable case presented by the plaintiff. Thus, they have made out
a prima facie case and given the subsistence of the agreement in
their favour way back from 1974, the balance of convenience was
also in favour of the plaintiff. It is they who could have suffered
irreparable loss, harm and injury in the event the relief was
denied.
94. Hence, the legal principles also justify grant of injunction as
directed by the learned Single Judge.
vikrant 73/74 4-NMCAL-52-2017.odt
95. As a result of the above discussion, we proceed to dismiss
the above Appeal. It is dismissed but without any order as to costs.
96. There is an Appeal preferred by M/s.Universal Music (India)
Private Limited and Mr. Dhond, learned Senior Counsel appearing
on their behalf would submit that the rights and contentions of
the said Universal are seriously prejudiced and affected because of
the interim injunction granted in favour of the plaintiff in the Suit.
He would submit that the plaintiff, without joining said Universal,
who is a necessary party, have obtained this injunction and in
granting that injunction/interim relief, the learned Single Judge
has finally pronounced upon the rights under the agreement
between the plaintiff and the Universal. Therefore, though the
said Universal is not a party to the suit, leave be granted to the
said Universal to file an appeal against the impugned order.
97. We have heard Mr. Dhond at great length on this point and
issue. With his able assistance, we have perused the order under
challenge. We do not think that the learned Single Judge has in
any manner concluded the issue of the rights that M/s. Universal
vikrant 74/74 4-NMCAL-52-2017.odt
claims in terms of the agreement between the predecessor in title
M/s. Polydor of India Limited and the plaintiff. All that the
learned Single Judge was called upon and to decide at a prima
facie stage is whether any rights higher than the rights and which
are recorded in the agreement between the plaintiff and said
Polydor can be claimed by the defendants to the Suit. It is the
defendants alleged infringing acts which are the subject matter of
the Suit and no relief was claimed at the interlocutory stage by the
plaintiff against the said Universal.
98. In such circumstances, all the more by clarifying that none
of the rights of the said Universal shall be prejudiced, affected and
all remedies are open for them, including seeking a joinder as a
party defendant to the present Suit, and keeping open the
contentions of all the parties with regard thereto as well, we
dismiss the Appeal preferred by M/s. Universal Music (India)
Private Limited. However, there would be no order as to costs in
both Appeals.
(SMT. VIBHA KANKANWADI, J.) (S. C. DHARMADHIKARI, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!