Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Eastern Book Company And Ors. vs Navin J. Desai And Anr.
2001 Latest Caselaw 343 Del

Citation : 2001 Latest Caselaw 343 Del
Judgement Date : 9 March, 2001

Delhi High Court
Eastern Book Company And Ors. vs Navin J. Desai And Anr. on 9 March, 2001
Equivalent citations: 2001 IVAD Delhi 612, 92 (2001) DLT 403, 2001 (58) DRJ 103
Author: A Kumar
Bench: A Kumar, A Sikri

JUDGMENT

Arun Kumar, J.

1. This appeal is directed against a judgment of the learned Single Judge dated 17th January, 2001 whereby application of the plaintiff under Order XXXIX Rules 1 and 2 and that of the defendant under Order XXXIX Rule 4 CPC were disposed of. The learned Single Judge dismissed the application of the plaintiff for interim relief while the application of the defendant under Order XXXIX Rule 4 CPC was allowed. As a matter of fact, by the impugned judgment similar applications under Order XXXIX Rules 1 and 2 CPC of the plaintiff and under Order XXXIX Rule 4 CPC of the defendant in two suits were disposed of. The plaintiff is common in both the suits while the defendants are different. The cause of action pleaded and interim relief sought is similar in the two suits. Since plaintiffs applications in both the suits stood dismissed, these appeals have been filed by the plaintiff in both the suits.

2. This order will dispose of the applications for interim relief filed by the appellant in both the appeals.

3. Briefly the facts are that plaintiff/appellant claims to be a publishing house of repute. The appellant is mainly engaged in publication of law books. With the advent of computerisation, legal reporting also took to it. The appellant claims that it developed a data base package available on CD-ROM for finding Supreme Court rulings on diverse legal issues and topics. The software developed by the appellant is known as "SCC Online Supreme Court Case Finder." The "Case Finder" includes over 84,000/- cases based on headnotes published in the plaintiffs journal SCC. The appellant claims copyright in the headnotes to the judgments as well as in the selection, arrangement and copy-editing of the judgments. The appellant further claims that it has a complete team of editorial staff which goes through the judgments of the Supreme Court and prepares the headnotes according to the issues propositions of law, statutes involved in each case. This requires considerable skill, labour and expertise. The appellant concedes that it is not claiming any copyright in the text of the judgments. It claims copyright only in the headnotes, in the selection of judgments for publication, their arrangement and copy-editing whereby various inputs are provided in the judgments. The case of the appellant is that they are the owners of this copyright and the same cannot be allowed to be used or copied by anyone else. The appellant contends that the respondent is copying in toto the headnotes, the selection, arrangement and the manner of presentation of the judgments of the Supreme Court as contained in the publication of the appellant. According to the appellant, the respondent in Suit No. 624/2000 have developed a software package called "THE LAW" published in two CD-ROMS while the respondent in FAO (OS) No. 43/2001 have developed a software package called "GRAND JURIX" published in three CD-ROMs. As per the case of the appellants, the short notes and the headnotes of the respondents' software in both the cases are identical to the short notes and headnotes contained in the plaintiffs software package. Further it is submitted that not only short notes and headnotes have been slavishly copied but also the entire text of the copy-edited judgments published in the law reports published by the appellant including its style and format, paragraph numbers, foot numbers and cross references have been copied. All this is done without the permission of the appellant and thus it amounts to infringement of the copyright of the plaintiff,

4. An ex parte interim injunction in terms of the prayers made by the. plaintiff/appellant had been granted by the learned Single Judge while issuing summons in the suit which was, however, modified when the defendant/respondent in Suit No. 624/2000 (FAO (OS) No. 45/2001) moved an application under Order 39 Rule 4 CPC. The said application was listed before the court for the first time on 17th July, 2000 when counsel for the appellant was present in court and accepted notice of the application. In the presence of counsel for both the parties, the court passed the following order :-

"In the meantime, the defendants will be entitled to sell their CD-ROM with the text of the judgment of the Supreme Court along with their own headnotes which should not in any way be copy of the headnotes and the text of the plaintiffs."

5. This order held the field till the applications of both the parties were finally disposed of by the impugned order.

6. We have considered the rival contentions of the counsel for both the parties. The learned counsel appearing for both the parties have argued their respective cases on the same lines as it was before the learned Single Judge. We have already set out the case of the appellants. The defense raised by the respondents is basically that there is no copyright in a judgment of a court. What is being published by the respondents are the judgments of the Supreme Court in which no party can have a copyright. So far as the question of copying the headnotes and the short notes etc. is concerned, the learned counsel for the respondents in both the appeals accept the arrangement before the learned Single Judge during the pendency of the applications for interim relief vide order dated 17th July, 2000. The respondents are agreeable not to copy the, headnotes or short notes of the plaintiff for the judgments published by them in their publications or CD-ROMs. The respondents dispute and deny the allegation that they are copying plaintiffs selection, arrangement and the manner of copy-editing of the judgments of the Supreme Court. The learned Single Judge has by a very detailed judgment considered the various points in issue and has reached a finding which is at this stage against the plaintiff/appellant. The issues raised in the appeal by both the sides required further consideration particularly in view of the fact that some of the issues are new, the appeals have been admitted to regular hearing. However for purposes of interim relief we find that no case for a complete stay as prayed has been made out. We are refraining from expressing any opinion on the issues raised by the parties in order not to cause prejudice to either party at the stage of final hearing of the appeal. Suffice it to say at this stage that no ease for injunction as prayed is made out. Considerations of balance of convenience and irreparable loss and injury persuade us to allow the same arrangement as prevailed before the learned Single Judge to continue, which, as already noted above, counsel for respondents appearing in both the appeals have consented. Accordingly, it is ordered that during the pendency of these appeals the respondents will be entitled to sell their CD-ROM with the text of the judgment of the Supreme Court along with their own headnotes which should not in any way be copy of the headnotes and the text of the plaintiffs.

7. The applications for interim relief in both the appeals stand disposed of in above terms.

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter