Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Inreco Entertainment Private Limited vs M/S. Nav Records Private Limited (Nupur ...
2025 Latest Caselaw 377 Cal/2

Citation : 2025 Latest Caselaw 377 Cal/2
Judgement Date : 14 July, 2025

Calcutta High Court

Inreco Entertainment Private Limited vs M/S. Nav Records Private Limited (Nupur ... on 14 July, 2025

Author: Ravi Krishan Kapur
Bench: Ravi Krishan Kapur
OIPD-6

                       IN THE HIGH COURT AT CALCUTTA
                                   ORIGINAL SIDE
                       (Intellectual Property Rights Division)

                                 IP-COM/5/2025
                              [OLD NO. CS/38/2023]
                          IA NO: GA/3/2023, GA/4/2023


                 INRECO ENTERTAINMENT PRIVATE LIMITED
                                  VS
        M/S. NAV RECORDS PRIVATE LIMITED (NUPUR AUDIO) AND ANR.

  BEFORE:
  The Hon'ble JUSTICE RAVI KRISHAN KAPUR

Date : 14th July, 2025.

Appearance:

Mr. Shuvasish Sengupta, Adv.

Mr. Shounak Mukhopadhyay, Adv.

Ms. S. Datta, Adv.

Ms. S.D. Chowdhury, Adv.

...for petitioner.

Mr. Rohit Mukherji, Adv.

Mr. Pankaj Agarwal, Adv.

Ms. Champa Pal, Adv.

....for Defendant no. 1

The Court: This is an application seeking revocation of dispensation

granted to the plaintiff without exhausting the remedy of Pre-Institution

Mediation and Settlement under section 12A of the Commercial Courts Act

2015.

Briefly, the suit is for infringement of copyright. The plaintiff is engaged

in the manufacture, sale and publication of sound recordings including

cassette recordings, disc records, digital downloads, etc. The plaintiff is also the

owner of a large number of musical, literary and other related works and sound

recordings.

It is alleged on behalf of the plaintiff that in or about 1980, the plaintiff

had recorded 8 tracks of a Punjabi folk song artist and singer, "Jasdev Yamla".

The full particulars of the songs and the tracks are enumerated in the plaint.

Thereafter, it is alleged that the plaintiff by way of various different

agreements for valuable consideration with other lyricists, composers, has also

become the owner and author and producer of their respective sound

recordings including the underlying literary and musical works in the said

sound recordings and other works related thereto. The plaintiff alleges that by

virtue of a similar agreement, the plaintiff has become the sole owner of the

right, title and interest and copyright in all the works of the said Jasdev Yamla.

It is categorically averred in the plaint that in the year 2016, the plaintiff

came to learn that the defendant no.1 had uploaded the sound tracks of the

said Jasdev Yamla on the online platform of the defendant no. 2 without any

permission or license or consent from the plaintiff. Subsequently, the plaintiff

made inquiries which resulted in a spate of correspondence by and between the

plaintiff and the defendant no. 2, being exchanged commencing from 10th

March, 2020 to 28 March, 2022 and ultimately culminating in the legal notice

dated 2nd December, 2022. In this background, the plaintiff had filed this

instant suit primarily seeking the relief of infringement of copyright as against

the defendants.

The plaintiff had initially protested against the usage of such songs on 28

February 2020. Thereafter, the parties exchanged several correspondence

between 6 March to 21 March 2020. Subsequently, the plaintiff stopped

replying to the mails which were issued by the defendants for holding meetings

to amicably resolve their differences. In this context, the defendant no.1 had

issued repeated mails on 30 March 2020, 1 April 2020, 26 October 2020

respectively for an amicable settlement but the plaintiff chose not to respond.

Ultimately, it was only on 28 March 2022, after a span of almost two years that

the plaintiff replied, refusing to meet the defendants and demanding

documents which would support the claims of the defendant no. 1. In view of

the above, that there has been a gap of approximately two years during which

the plaintiff chose to consciously sleep over its rights. Subsequently, on 2

December 2022 the plaintiff issued notices upon the defendants to cease and

desist from using the impugned songs. This suit was ultimately filed in 2025.

On behalf of the plaintiff, it is submitted that in view of the

correspondence exchanged between the parties from time to time, there has

been no distortion of their claim for urgent interim reliefs. This is a continuous

and recurring cause of action which gives a right to the plaintiff to seek urgent

interim reliefs. The correspondence exchanged between the parties

demonstrate that the plaintiff has been diligently following up with the

defendants in order to ascertain the exact rights of the parties. There has been

no delay whatsoever in the filing of this suit. It is also submitted on behalf of

the plaintiff that the conduct of the defendants post institution of the suit and

their refusal to appear at the interim stage is also fatal to any prayer for

revocation.

On behalf of the defendant it is submitted that, the prayers for urgent

interim reliefs are false, camouflaged and distorted. There are no grounds made

out whatsoever for dispensing with the mandatory requirement of Mediation or

Settlement and the instant suit has been filed creating an artificial and

distorted sense of urgency.

The principle grievance of the defendant no. 1 in this application is that

there is no urgency as contemplated under Section 12A of the Act in the filing

of this suit. By its own averments, the plaintiff admittedly knew of the alleged

act of infringement as far back as in 2016. Thereafter, the plaintiff has

exchanged diverse correspondence with the defendant nos. 1 and 2, but the

principle grievance of the plaintiff continues to be one of infringement of

copyright. In such circumstances, the plaintiff' has waited for more than close

to a decade before institution of this suit.

In view of the repeated pronouncements of the different High Courts as

well as the Hon'ble Apex Court, it is now an admitted position that the scope of

interference to examine the grounds for revocation of dispensation with the

requirement of Pre-Institution Mediation and Settlement are narrow and

circumscribed. Though the requirement of Pre-Institution, Mediation and

Settlement is mandatory, there is a limited window for filing of suit in cases

where the plaintiff seeks urgent interim reliefs. A plaintiff is obliged to ensure

that the request for urgent interim reliefs as pleaded in the plaint is not tainted,

nor artificial, nor based on deception or falsehood. There can be no straight

jacket formula in such cases. Each case depends on its own facts. It is true

that in intellectual property matters, ordinarily, urgent interim reliefs are

inbuilt by there very nature. However, the plaintiff cannot claim an absolute

right to bypass the statutory mandate of Pre-Litigation Mediation by artfully or

artificially creating urgency. Moreso, when the falsity of urgency is apparent, a

Court should not permit the mandatory requirement to be bypassed in a casual

manner. [Unique Entrepreneurs and Finance Ltd. vs. Really Agritech Pvt. Ltd.

and Anr. (2025) OnLine Cal 2426 and Unreported decision of this Court in

Pankaj Plastic Industries Pvt. Ltd. vs. Anita Anu in IP-COM 28/2024 dated 6

May 2025]

In an unreported judgment of this Court in Asa International India

Microfinance Ltd. vs. Northern ARC Capital Ltd. & Anr. passed in FMAT 3 of

2025 dated January 17, 2025, it has been held as follows:

"The Court should be careful of clever and artful drafting and creating illusion of an urgent relief.

15. In Harish Verma v Joginder Pal Singh, 2024 SCC OnLine Del 2770, the Division Bench of the Delhi High Court relying on the case of Yamini Manohar (supra) has laid down the following tests and standards to be followed in this regard in paragraph 8 as follows:

"8. The Supreme Court established standards against which the plaint and the application for urgent relief have to be tested amongst others, on the following grounds:

i) The commercial court has to examine the nature, subject matter, cause of action, and the relief sought.

ii) The facts and circumstances of the case have to be considered holistically from the viewpoint of the plaintiff.

iii) Plaint, documents, and facts should show and indicate the need for urgent relief."

The crucial aspect which needs to be acknowledged is the knowledge of

when the plaintiff came to learn of the alleged infringement. In paragraph 12 of

the plaint, it is categorically averred that the plaintiff came to learn that the

defendant no. 1 had uploaded the soundtracks of the singer Jasdev Yamla on

the online platform in 2016. In such circumstances, the plaintiff is deemed to

have been aware of the alleged infringement and ought to have promptly

approached the Court rather than exchanging correspondence in such long

intervals. The delay caused by the plaintiff is glaring and demonstrates the

casual, sloppy and indolent approach in agitating its grievance. Any party

seeking urgent reliefs cannot afford to be negligent or indifferent towards

enforcement of its rights.

Post 2016, there is nothing to suggest that the plaintiff has been alert or

vigilant. The fact that the plaintiff had waited for approximately 9 years before

filing of the suit per se disentitles the plaintiff to seek dispensation under

section 12A of the Act. There is an unexplained and inordinate delay in the

filing of this suit which is inapposite to any prayer for urgency as contemplated

under section 12A of the Act. There are no grounds whatsoever to claim any

urgent interim reliefs. The entire case for urgent interim reliefs has been falsely

and artificially created.

There is also no merit in the contention raised on behalf of the plaintiff

that the defendant has delayed in approaching this Court. The fact that the

defendant chose not to appear either at the interim stage or at the stage after

affidavits and has come after the interlocutory application has been disposed of,

is irrelevant for the purposes of adjudicating as to whether dispensation under

12A of the Act was justifiably granted or not. It is also true that the cause of

action in such matters is recurring in nature but that does not warrant the

plaintiff sleeping over its rights since 2016. The question which needs to be

addressed is when did the right to sue arise and the consequential steps which

have taken by the plaintiff.

In view of the above, GA 3 of 2023 seeking revocation of dispensation

under section 12A stands allowed. There shall be an order in terms of prayer (a)

and (b) of the Master's Summons. Consequentially, C.S No. 38 of 2023 stands

dismissed. All interim orders stand vacated. All the pending interlocutory

applications stand disposed of.

(RAVI KRISHAN KAPUR, J.)

SK.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter