Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Msm Discovery Private Limited vs Viacom 18 Media Private Limited ...
2010 Latest Caselaw 3729 Del

Citation : 2010 Latest Caselaw 3729 Del
Judgement Date : 11 August, 2010

Delhi High Court
Msm Discovery Private Limited vs Viacom 18 Media Private Limited ... on 11 August, 2010
Author: S. Muralidhar
       IN THE HIGH COURT OF DELHI AT NEW DELHI

               W.P.(C) 5109/2010 & CM APPLs 10061-62/2010

                                            Reserved on: 3rd August 2010
                                            Decision on: 11th August 2010

       MSM DISCOVERY PRIVATE LIMITED                 ..... Petitioner
                   Through: Mr. Soli Sorabjee, Mr. Ramji
                   Srinivasan, Senior Advocates with
                   Mr. Gopal Jain, Ms. Smriti Mishra, Mr. Zeyaul
                   Haque, Mr. Kaushik Mishra, Advocates

                      versus

       VIACOM 18 MEDIA PRIVATE LIMITED
       AND ORS.                               ..... Respondents
                    Through: Dr. A.M. Singhvi and Mr. Rajiv
                    Nayyar, Senior Advocates with
                    Mr. Arun Kathpalia, Mr. Ameet Nair, Mr. Rishi
                    Aggarwal, Mr. Harshvardhan Jha, Mr. Akshay
                    Ringe and Mr. Nikhil Rohatgi, Advocates
                    for R-1/Viacom18.
                    Mr. A.G. Bhambhani with Ms. Nisha
                    Bhambhani, Ms. Sonia Sharma and Mr. Lakshita
                    Sheth, Advocate for Discovery (P).

               W.P.(C) 5111/2010 & CM APPL 10076/2010

       STAR DEN MEDIA SERVICES PVT. LTD.            ..... Petitioner
                    Through: Mr. S. Ganesh, Senior Advocate with
                    Mr. Prateek Kumar, Mr. Gaurav Juneja
                    and Ms. Mamta Tiwari, Advocates

                      versus

       TELEVISION EIGHTEEN INDIA LIMITED
       AND ORS.                                   ..... Respondents
                     Through: Mr. Rajeev Nayyar, Senior Advocate
                     with Mr. Rishi Aggarwal, Mr. Arun Kathpalia,
                     Mr. Ameet Nair, Mr. Harshvardhan Jha,
                     Mr. Akshay Ringe and
                     Mr. Nikhil Rohatgi, Advocates for R-1.
                     Mr. A.G. Bhambhani with Ms. Nisha
                     Bhambhani, Ms. Sonia Sharma and
                     Mr. Lakshita Sheth, Advocate for Discovery (P).

       W.P.(C) 5112/2010 & CM APPL 10078/2010


       STAR DEN MEDIA SERVICES PVT. LTD.                      ..... Petitioner
W.P. (C) Nos. 5109, 5111 and 5112 of 2010                        Page 1 of 37
                                Through: Mr. S. Ganesh, Senior Advocate with
                               Mr. Prateek Kumar, Mr. Gaurav Juneja
                               and Ms. Mamta Tiwari, Advocates

                      versus

       TELEVISION EIGHTEEN INDIA LIMITED
       AND ANR.                                ..... Respondents
                     Through: Dr. A.M. Singhvi, Senior Advocate
                     with Mr. Rishi Aggarwal, Mr. Arun Kathpalia,
                     Mr. Ameet Nair, Mr. Harshvardhan Jha,
                     Mr. Akshay Ringe and
                     Mr. Nikhil Rohatgi, Advocates for R-1.
                     Mr. A.G. Bhambhani with Ms. Nisha
                     Bhambhani, Ms. Sonia Sharma and Mr. Lakshita
                     Sheth, Advocate for Discovery (P).


CORAM: JUSTICE S. MURALIDHAR

       1. Whether Reporters of local papers may be
            allowed to see the judgment?
       2. To be referred to the Reporter or not?
       3. Whether the judgment should be reported in Digest?

                                 JUDGMENT

11.08.2010

1. Writ Petition (C) No. 5109 of 2010 under Articles 226 and 227 of the

Constitution by the MSM Discovery Private Ltd. (`MSMD‟) challenges an

interlocutory order dated 27th July 2010 passed by the Telecom Disputes

Settlement and Appellate Tribunal (`TDSAT‟) in Petition No. 220(C) of

2010 filed by Respondent No. 1 Viacom 18 Media Private Ltd.

(`Viacom18‟). The TDSAT has, by the impugned interlocutory order,

restrained the Petitioner MSMD from representing Viacom18 with any

third party until further orders.

2. Writ Petition (C) Nos. 5111 and 5112 of 2010 by Star Den Media

Services Private Ltd. (STAR DEN) challenge the order dated 29th July

2010 passed by the TDSAT declining interim relief to STAR DEN in

Petition No. 248(C) of 2010 while granting an interim relief in Petition

No. 222(C) of 2010 filed by Television 18 India Ltd. (`TV 18‟) and IBN

18 Broadcast Ltd. („IBN 18‟) Respondents 1 and 2 respectively. Since

both sets of petitions raise similar issues they are disposed of by this

common judgment.

3. At the outset, this Court would like to observe that this Court‟s power

under Articles 226 and 227 of the Constitution to judicially review the

order of a tribunal is limited. The power is even more limited in regard to

interlocutory orders, like the impugned ones. Unless it is shown that the

impugned orders are perverse or suffer from some material irregularity or

are in violation of the principles of natural justice, interference would

generally not be called for.

Facts in W.P. (C) No. 5109 of 2010 by MSMD

4. On 11th February 2009, MSMD and Viacom18 entered into a

Memorandum of Understanding (MOU) whereby MSMD was granted

exclusive distribution rights of V18 channels, i.e., `MTV‟, `Nick‟, `Vh1‟

and `Colors‟ for a period of three years commencing 1st April 2009 and

expiring on 31st March 2012. Inter alia, the MOU was a revenue sharing

one where apart from MSMD paying Viacom18 a fixed fee and a

minimum guarantee fee, Viacom18 would also have a share in the total

revenue of MSMD on the basis of a formula set out in the agreement

itself.

5. Clause XX of the said MOU which is relevant for the present purposes

reads as under:

"XX. Termination Either Party shall be entitled to terminate this MOU or the long form Agreement on material breach of any term or terms contained in such MOU or the Long Form Agreement. However, no such termination shall be effected unless the aggrieved party submits a 90 day Notice on the other party so alleged to be in breach and offers the latter reasonable opportunity to cure such alleged breach. In the event the material breach is suitably addressed or cured to the satisfaction of both the Parties, no further cause shall sustain of such notice for termination. The consequences of breach, including penalty if any, shall be dealt with in the Long Form Agreement."

6. On 13th July 2010, Viacom18 terminated the MOU by way of a

communication sent to MSMD. Admittedly, this was done without giving

90 days‟ prior notice as envisaged by Clause XX of the MOU. The

ostensible reason for Viacom18 to have terminated the agreement was that

MSMD had acted in breach of its contractual obligation to place

Viacom18‟s channels at prime slots in the bouquet of channels offered by

MSMD as an `aggregator‟ to Multi-System Operators (MSOs). Viacom18

alleged that MSMD had been placing the channels of Viacom18‟s rival

broadcaster Sony in prime slots in the packages offered by Direct to Home

(DTH) operators like Dish TV and Tata Sky who inter alia had about 70

per cent of the market.

7. It must be mentioned here that under the MOU, MSMD acted as an

agent of Viacom18. In its role as an `aggregator‟, it distributed the

channels of broadcasters as part of a distribution platform by creating

single or multiple bouquets to MSOs, local cable operators

(LCOs)/affiliates/DTH operators for IPTV and other digital distribution

networks for ultimate viewership by the consumer. As an `aggregator‟

MSMD had the authority to collect subscription revenues from MSO,

LCO, DTH operators for the television signals made available to them by

the broadcaster. It is important to note that the signals do not pass through

any system of the aggregator and are directly delivered to the

MSOs/LCOs/DTH operators through satellite. The case of MSMD is that

it has no control over the broadcaster Viacom18‟s signals since Viacom18

uplinks the signals to the satellite directly. The MSOs/LCOs/DTH

operators downlink the signal directly and decrypt the signals using

Viacom18‟s Integrated Receiver Decoders (IRDs).

8. On 14th July 2010 MSMD issued a cease and desist notice to Sun TV

Network Ltd., which along with Viacom18 had formed a joint venture

"Sun 18" which would begin distribution of 33 channels including the

four channels of Viacom18 being distributed by MSMD. This

arrangement was to take effect from the afternoon of 13th July 2010 itself.

On 15th July 2010, MSMD filed a petition under Section 9 of the

Arbitration and Conciliation Act, 1996 (`AC Act‟) in the High Court of

Bombay praying inter alia for an interim order restraining Viacom18

"from executing any agreements with Multi System Operators, affiliates,

cable operators in violation of the Petitioner‟s rights under the MOU and

in respect of the four channels viz. Colors, Nick, MTV and Vh1". The

Petitioner‟s case in the Section 9 application was that the termination of

the MOU brought about by the letter dated 13th July 2010 was illegal and

that Viacom18 should be restrained from giving effect to the said

communication.

9. On 16th July 2010, when the case was taken up in the High Court of

Bombay, Viacom18 informed the High Court that they had already

executed an agreement with M/s Network 18 Media Investment Ltd.

(NMIL) for the purposes of distributing and marketing of the four

channels and that Viacom18 was not "required to enter into any

agreement with Multi System Operators, affiliates, cable operators in

regard to these four channels in respect of subject matter of the agreement

which was entered into with the petitioners being agreement dated 11th

February 2009". Taking note of the above statement made by the Senior

counsel for Viacom18, the Bombay High Court declined the interim relief

prayed for by MSMD.

10. It is pointed out by Viacom18 that notwithstanding the above order

even on 17th July 2010 MSMD was claiming that it had a "water-tight"

contract valid till 31st March 2012 and "there is no way the Viacom 18

Channels could walk out of the above agreement".

Proceedings before the TDSAT

11. Meanwhile on 15th July 2010 Viacom18 filed Petition No. 220 (C) of

2010 under Section 14 of the Telecom Regulatory Authority of India Act,

1997 (`TRAI Act‟) before the TDSAT. The main prayer was for the

recovery of a sum of Rs.20,90,36,289/- from MSMD along with interest at

18% per annum and a direction to MSMD to render true and correct

account of the revenues generated by it in respect of the distribution of the

four channels of Viacom18 from 1st April 2009 till 13th July 2010 and to

pay the resultant deficit together with interest at 18% per annum. Another

prayer was for permanently restraining MSMD "from representing the

Petitioner" in any manner and directing MSMD to remove the channels of

Viacom18 from MSMD‟s website/brochures/RIOs/bouquets/tiers/

advertisements etc. A prayer was also made to permanently restrain

MSMD from directly or indirectly interfering with the distribution and

marketing of the said channels of Viacom18 either by Viacom18 itself or

its alliance.

12. The interim prayers sought by Viacom18 before the TDSAT included

a prayer to "restrain the Respondent (MSMD) from representing the

Petitioner (Viacom18) after the termination of the MoU on 13.7.2010."

13. On 19th July 2010, the TDSAT passed the following order:

"Admit.

Mr. Kaushik Mishra, Advocate accepts notice on behalf of the respondent. Reply to the main petition be filed within two weeks and rejoinder thereto, if any, may be filed within two weeks thereafter. Put up the matter for further directions on 19.8.2010.

Let the matter appear for hearing on interim relief on 21.7.2010 as it is stated that in the meanwhile, the respondent shall also file an appropriate petition before us. The petitioner is given liberty to file an additional affidavit in course of the day and serve a copy thereof to the learned counsel for the respondent."

14. Pursuant to the permission granted by the TDSAT Viacom18 filed an

additional affidavit before the TDSAT on 19th July 2010 in which inter

alia it set out the events that took place subsequent to the termination of

the MOU on 13th July 2010. It is pointed out that although the TDSAT

was informed by MSMD that it would be filing an "appropriate petition",

no such petition was filed even by the time the TDSAT finally heard the

prayers for interim relief on 22nd July 2010 and reserved orders.

Thereafter the impugned order was passed on 27th July 2010.

15. In the impugned order, the TDSAT proceeded on the basis that the

following two facts were not in dispute:

(i) That Viacom18 had terminated the contract by

issuance of a notice dated 13th July 2010.

(ii) The said notice was in violation of the clause XX of

the agreement.

16. The TDSAT then discussed the provisions of the Specific Relief Act,

1963 (`SRA‟) and in particular Sections 14(1) (a), 38(2), 41(e) and 42

thereof. It also considered the effect of Sections 201 to 206 of the Indian

Contract Act, 1872 (`Contract Act‟). The TDSAT took note of the fact

that on 13th July 2010, Viacom18 had entered into an MOU with NMIL

and further that the Bombay High Court had declined to grant any interim

relief to MSMD in its petition under Section 9 of the AC Act. It then

observed that "the doctrine of amity or comity may be held to be

applicable."

17. The TDSAT concluded that on the basis of the materials placed on

record, MSMD would not be entitled to an order of injunction it had

sought since it would, in effect, be seeking specific performance of a

contract which could not be specifically enforced in view of the bar under

Section 41(e) of the SRA. It then concluded that conversely Viacom18

would be entitled to an injunction restraining MSMD from representing

others that it is acting on behalf of Viacom18. Since Clause XX of the

MOU was not a negative covenant, the exception in Section 42 of the

SRA could also not apply in favour of MSMD. The TDSAT also took

note of the decision of the Supreme Court in Southern Roadways Ltd. v.

S.M. Krishnan (1989) 4 SCC 603.

Submissions of Counsel

18. On behalf of the Petitioner MSMD, it is submitted by Mr. Soli

Sorabjee and Mr. Ramji Srinivasan, learned Senior Counsel, that the

impugned order of the TDSAT suffers from a patent illegality since it

granted interim relief to Viacom18 despite holding that the termination of

the MOU, in violation of Clause XX thereof, was illegal. It is submitted

that in such circumstances no equitable relief, much less an interim

mandatory injunction against MSMD and in favour of Viacom18 could

have been granted. Secondly, it is submitted that when MSMD‟s

substantive petition had not yet been considered by the TDSAT, there was

no question of hypothesizing whether MSMD could have been granted

any interim relief in such petition. Further the TDSAT erred in deciding

the said question in the negative, and as a corollary, granting interim relief

to Viacom18. It is submitted that the TDSAT committed a jurisdictional

error in deciding an issue that did not arise for consideration. Thirdly, it is

submitted that since Viacom18 had not made out any prima facie case, no

interim relief could have been granted to it. Further on balance of

convenience, which was an aspect not considered at all by the TDSAT,

interim relief should have been denied to Viacom18. The ostensible

reason given by Viacom18 for terminating the contract was that MSMD

had not made enough efforts to ensure that favourable slots were given to

the four channels of Viacom18 in the bouquet of channels offered to the

MSOs by MSMD.

19. It is pointed out that in terms of the Clause 13.2A.11 of the

Telecommunications (Broadcasting and Cable Services) Interconnection

(Fourth Amendment) Regulation 2007, no agent of such broadcaster can

"directly or indirectly, compel any direct to home operator to offer the

entire bouquet or bouquets offered by the broadcaster to such operator in

any package or scheme being offered by such direct to home operator to

its direct to home subscribers." It is submitted that the positioning of the

channels of Viacom18, particularly in Tata Sky or Dish TV, was not

within the control of MSMD and, therefore, even otherwise the

termination of the MoU was fully unjustified. Relying on the judgment of

the Madhya Pradesh High Court in Jabalpur Cable Network Pvt. Ltd. v.

ESPN Software India Pvt. Ltd. AIR 1999 MP 271, it is pointed that the

peculiar nature of the transactions which formed a chain was such that it

would have huge repercussions in the industry. It is pointed out that the

Petitioner has already entered into thousands of individual contracts with

MSOs all over the country, and in turn there were several tens of

thousands of LCOs and a greater number of consumers and all of them

would be affected. It is submitted that the 90 days‟ notice period was

mandatory and based on an understanding that it would take either party at

least three months‟ time to make alternative arrangements to cope with the

adverse effect of the termination of the MOU. Without prejudice to the

pleas taken, it was submitted that Viacom18 should permit the present

arrangement to continue at least till the end of 2010.

20. Appearing for Viacom18, it is submitted by Dr. A.M. Singhvi and Mr.

Rajiv Nayyar, learned Senior Counsel that it was neither permissible in

law nor possible for the TDSAT to put back the parties to a position in

which they were prior to the termination of the MOU. It is submitted that

in the light of Section 15 of the TRAI Act, it was not possible for the

disputes between the parties to be brought before any other forum.

Whatever relief that Viacom18 may have got by filing a civil suit, was

required to be sought by it before the TDSAT. It is pointed out that there

were two immediate consequences of the termination of the MOU which

had to be tackled by Viacom18. One was the claim by MSMD that the

termination was illegal on the basis of which it issued a cease and desist

notice to the Sun TV Network after learning that Viacom18 had, on 14th

July 2010 itself, entered into a separate distributorship agreement with

NMIL. The second was that despite the termination of the MOU, MSMD

was continuing to hold itself out as an agent of Viacom18. It is submitted

that irrespective of whether the termination was valid or not, the parties

could not be put back to a position as if the MOU had not been

terminated. The only remedy available to MSMD, and which proposition

had been accepted by the TDSAT, was that it could claim damages for the

losses suffered by it. Reliance is placed on the judgments of the Supreme

Court in Indian Oil Corporation Ltd. v. Amritsar Gas Service (1991) 1

SCC 533 as well as of this Court in Indian Oil Corporation Ltd. v.

Shriram Gas Service 57 (1995) DLT 279 and Rajasthan Breweries Ltd.

v. Stroh Brewery Company AIR 2000 Delhi 450. On the strength of the

decision in Southern Roadways Ltd. v. S.M. Krishnan and the judgment

of this Court in Western International University Inc. v. Modi Apollo

International Group Pvt. Ltd. [order dated 20th July 2009 in IA No. 7849,

8725 of 2009 in CS (OS) No. 1123 of 2009], it is submitted that a

mandatory temporary injunction could be granted to restrain an agent

from continuing to hold out as an agent of a party notwithstanding the

termination of the contract.

21. This Court has been shown a copy of the public notice issued by

Viacom18 subsequent to the order of the TDSAT. The notice states that

Sun 18 Media Services would distribute the four channels of Viacom18

and that the TDSAT had restrained MSMD from representing V18

Channels. It was clarified in the public notice that "all distributors of TV

channels can pay the outstanding Subscription Fees for the services

received by them with respect to V18 Channels till 12th July 2010 to

MSMD. With effect from 13th July 2010, the Subscription Fees for the

V18 Channels will be payable to SUN 18 Media Services." It was

submitted by Dr. Singhvi, the learned Senior Counsel for Viacom18 that

without prejudice to their any other contentions before the TDSAT, in

order to mitigate any hardship that might be faced by MSMD they were

willing to assist MSMD in recovering all dues owed to it from its MSOs

up to 12th July 2010. It is, however, submitted that since there is a

complete lack of faith and trust between the parties, Viacom18 would not

like to have MSMD act as its agent hereafter and, therefore, the offer that

they may be permitted to continue to act as an agent of Viacom18 as such

till further orders is not acceptable. It was submitted that the damages or

losses allegedly suffered by MSMD were capable of being quantified and

awarded to it, if MSMD succeeded before the TDSAT. Therefore, the

vacating of the interim relief granted by the TDSAT to Viacom 18 at this

stage at the instance of MSMD was not called for.

TDSAT's powers

22. The first aspect to be considered is the scope of the powers of the

TDSAT to grant interlocutory reliefs. Keeping in view the position of the

parties - one as the `aggregator‟ and the other as the `producer‟ of

programmes for television, their disputes necessarily have to go only

before the TDSAT in terms of Section 14 read with Section 15 of the

TRAI Act. Matters relating to consumer disputes under the Consumer

Protection Act 1986, a dispute governed by the Monopolies and

Restrictive Trade Practices Act, 1969 and the dispute between a telegraph

authority and any other person in terms of Section 7B(1) of the Indian

Telegraph Act, 1885 are excluded. Section 15 of the TRAI Act is a

complete bar on any civil court entertaining any suit or proceeding in

respect of any matter which the TDSAT is empowered to determine and

no court or other authority can issue any injunction "in respect of any

action taken or to be taken in pursuance of any power conferred by or

under this Act."

23. Under Section 16(1) of the TRAI Act, although the TDSAT is not

bound by the procedure laid down under the Code of Civil Procedure,

1908, it is expected to be guided by the principles of natural justice and

can also regulate its own procedure. Under Section 16(2), for the purposes

of discharging its functions, the TDSAT shall have the same powers as

vested in the civil court while trying a civil suit. This includes, under

Section 16(2) (f), the power to review its decisions. Under Section 16(2)

(g), it can dismiss an application for default or decide it, ex parte and so

on. A reference is made to the above provisions to emphasise that the

TDSAT has all the powers as the civil court would have if it were to

decide a suit for permanent injunction and an application for interim

mandatory injunction. In fact it has powers wider than a civil court does

because it is not constrained by having to follow only the CPC provisions.

Indeed in Union of India v. Tata Teleservices (Maharashtra) Ltd. (2007)

7 SCC 517 the Supreme court while analyzing the provisions of the TRAI

Act observed (SCC @p. 523):

"15. The conspectus of the provisions of the Act clearly indicates that disputes between the licensee or licensor, between two or more service providers which takes in the Government and includes a licensee and between a service provider and a group of consumers are within the purview of the TDSAT. A plain reading of the relevant provisions of the Act in the light of the preamble to the Act and the Objects and Reasons for enacting the Act, indicates that disputes between the concerned parties, which would involve significant technical aspects, are

to be determined by a specialised tribunal constituted for that purpose. There is also an ouster of jurisdiction of the civil court to entertain any suit or proceeding in respect of any matter which the TDSAT is empowered by or under the Act to determine. The civil court also has no jurisdiction to grant an injunction in respect of any action taken or to be taken in pursuance of any power conferred by or under the Act. The constitution of the TDSAT itself indicates that it is chaired by a sitting or retired Judge of the Supreme Court or sitting or a retired Chief Justice of the High Court, one of the highest judicial officers in the hierarchy and the members thereof have to be of the cadre of secretaries to the Government, obviously well experienced in administration and administrative matters."

It was further observed (SCC @p.524):

"17. Normally, when a specialised tribunal is constituted for dealing with disputes coming under it of a particular nature taking in serious technical aspects, the attempt must be to construe the jurisdiction conferred on it in a manner as not to frustrate the object sought to be achieved by the Act. In this context, the ousting of the jurisdiction of the Civil Court contained in Section 15 and Section 27 of the Act has also to be kept in mind. The subject to be dealt with under the Act, has considerable technical overtones which normally a civil court, at least as of now, is ill-equipped to handle and this aspect cannot be ignored while defining the jurisdiction of the TDSAT."

Viacom's case for a mandatory interim injunction

24. Much of the argument has centered around the legality of the order of

the TDSAT granting Viacom a mandatory interim injunction even while

finding the termination of the MOU to be illegal. The facts relevant to this

point may be briefly recapitulated.

25. Simultaneous with the termination of the MOU by the notice dated

13th July 2010, Viacom18 entered into a separate agreement with NMIL

appointing the latter as its aggregator with effect from the afternoon of the

same day. As far as Viacom18 was concerned, its break-up with MSMD

was irreversible one and it immediately substituted MSMD with NMIL as

its agent. In other words the status quo ante the termination was quickly

altered with a new player coming into the fray. The reaction of MSMD to

this was to assert that the termination was an illegal one. MSMD issued a

cease and desist notice to Sun 18 Media Services on the next day, i.e. 14th

July 2010. MSMD evidently wanted to continue the situation that existed

prior to the termination as is plain from the prayers made by it in its

Section 9 petition before the Bombay High Court. That interim relief was,

however, declined since by then Viacom18 had already entered into an

agreement with NMIL. Therefore, when Viacom18 approached the

TDSAT it was seeking not only to recover the amounts owed to it from

MSMD but also specifically prayed for a permanent injunction to restrain

MSMD from continuing to act as its agent. It also prayed for an interim

relief to the above effect.

26. The question whether a civil court and, in this case, the TDSAT could

grant an interim mandatory injunction to restrain an erstwhile agent from

performing acts as if the agency continued has to be answered in the

affirmative. The basis for this has been explained by the Supreme Court in

Southern Roadways Ltd. v. S.M. Krishnan (supra) in para 13 as under

(SCC @ p. 608):

"13. Even otherwise, under law revocation of agency by the principal immediately terminates the agent's actual authority to act for the principal unless the agent's authority is coupled with an interest as envisaged under Section 202 of the Indian Contract Act. When agency is revoked, the agent could claim compensation if his case falls under Section 205 or could exercise a lien on the principal's property under Section 221. The agent's lien on principal's property recognised under Section 221 could be exercised only when there is no agreement inconsistent with the lien. In the present case the terms of the agreement by which the respondent was appointed as agent, expressly authorises the company to occupy the godown upon revocation of agency. Secondly, the lien in any event, in our opinion, cannot be utilised or taken advantage of to interfere with principal's business activities." (emphasis supplied)

27. In the present case, MSMD itself does not dispute the fact that it

neither receives nor decrypts signals. It is, for all practical purposes, an

`aggregator‟ and as long as the MOU with Viacom18 subsisted, it was

acting as an agent of Viacom18. The fact of the matter is that with the

notice dated 13th July 2010 the MOU has been terminated.

28. It was vehemently argued by learned Senior Counsel for the Petitioner

that the termination was in the teeth of the Clause XX of the MOU and

that since admittedly no prior notice of 90 days was given, the termination

was illegal.

29. The facts in Indian Oil Corporation Ltd. v. Amritsar Gas Service

were somewhat similar. There the dealership agreement was revocable by

either party by giving 30 days‟ prior notice. The agreement was however

revoked by the oil company without the 30 days‟ prior notice. Negativing

the plea that the dealership could be continued by an interim order, it was

explained by the Supreme Court in para 14 as under (SCC @ p. 543):

"14.... In such a situation, the Agreement being revokable by either party in accordance with Clause 28 by giving thirty days' notice, the only relief which could be granted was the award of compensation for the period of notice, that is, 30 days. The plaintiff-respondent 1 is, therefore, entitled to compensation being the loss of earnings for the notice period of thirty days instead of restoration of the distributorship. The award has, therefore, to be modified accordingly. The compensation for thirty days notice period from 11.3.1983 is to be calculated on the basis of earnings during that period disclosed from the records of the Indian Oil Corporation Ltd." (emphasis supplied)

30. The learned Senior counsel for the Petitioner sought to distinguish the

above judgment in Amritsar Gas Service to say that there was another

clause in the dealership agreement which permitted termination at will.

However, what is discussed by the Supreme Court in the above passage

was the effect of an invalid termination, i.e., the termination without

giving the 30 days‟ notice. It was clearly stated that "the only relief which

could be granted was the award of compensation for the period of notice,

that is, 30 days."

31. The losses if any that might have been suffered by MSMD as a result

of the termination of the MOU by the notice dated 13th July 2010 will

have to be determined in the petition filed by MSMD before the TDSAT.

32. It appears to this Court that the losses claimed to be suffered by

Viacom18 and likely to be suffered by it if MSMD continued to represent

it notwithstanding the termination of the MOU were as much quantifiable

as the losses claimed to be suffered by MSMD as a result of the illegal

termination. The TDSAT could well have refused interim relief to

Viacom18 on the ground that the losses, if any, suffered by it were equally

capable of being quantified and compensated. The TDSAT appears to

have based its decision to grant interim relief to Viacom 18 essentially on

the basis that MSMD did not have a case for grant of an interim

mandatory injunction in its favour. While the criticism of that approach by

counsel for MSMD may not be wholly unjustified, the question that

remains as far as the present proceedings are considered is whether the

impugned order of the TDSAT, which is an interlocutory one, can be said

to be untenable in law.

33. This was a situation where two views are possible and the TDSAT has

taken one view. Apart from the negative reason given by the TDSAT to

support its conclusion, viz., that MSMD does not have a prima facie case

for grant of an interim relief in its favour, there is perhaps a positive

reason why an interim order favouring Viacom 18 may be justified. There

was every likelihood of confusion in the market resulting from the rather

abrupt termination of the MOU, simultaneous with the entry into the

picture of the new aggregator. By the time the TDSAT considered the

situation, the change was already ten days old. As much as restoring the

status quo ante 13th July 2010 would create confusion, permitting MSMD

to act as an agent of Viacom 18 would equally compound the confusion.

The apprehension expressed by Viacom 18 that the MSOs might not know

whether they should continue paying MSMD or Sun 18 Media for the

signals received from Viacom 18 was not an unfounded one. The question

really was of balance of convenience and the TDSAT had to take a call.

Two answers were possible in such a situation -- One, to determine

which is the party who suffered the losses on account of the acts of the

other and then finally determine that who should compensate to whom

and to what extent. The other approach is whether the balance of

convenience lies in favour of one of the parties to restrain the other from

continuing to act as its agent. The TDSAT seems to have adopted the

second approach while proceeding to expedite the final hearing of the

petition. This was a possible view to take. Merely because another view is

possible, this Court is not going to interfere with the impugned order of

the TDSAT.

34. In the circumstances, it is not possible to hold that the interlocutory

order passed by the TDSAT is one which suffers from any material

irregularity calling for interference.

W.P. (C) Nos. 5111 and 5112 of 2010

35. The facts in Writ Petition (Civil) 5111 and 5112 of 2010 are that the

Star Den Media Services Pvt. Ltd. (`STAR DEN‟) entered into an

agreement with the Television Eighteen India Ltd. (`TV 18‟) and IBN 18

Broadcast Ltd. (IBN18), Respondents 1 and 2 respectively, on 1st April

2008 whereby STAR DEN was granted "the exclusive right to license and

sub-license the Services for distribution on television throughout the

Territory to cable operators and other operators ...... all forms of regular

or scrambled broadcast (encrypted signal), MMDS, master antenna,

satellite master antenna, single and multi channel point distribution, direct

satellite transmission to operators, (including DTH), satellite transmission

to operators (including any "Head-End-in-the-Sky" or "HITS" platforms),

broadband transmission to a television set such as DSL/ADSL/IPTV, low

power digital terrestrial television (which excludes standard terrestrial

broadcast television such as DD), closed circuit and high definition....."

The agreement was for a period of five years from 1st April 2008 to 31st

March 2013. The Petitioner was to pay Network 18 (Collective name for

TV 18 and IBN18), a monthly fee equal to 5.25% of the Gross Non

Addressable Cable Revenue which was defined in the agreement.

36. The relevant part of Clause 14 of the agreement which dealt with

termination reads as under:

"14. Termination:

Notwithstanding anything else contained herein, this Term Sheet may be terminated:

(i) by either Party by giving notice in writing to the order of one month of its intention to do so; Provided that if one party commits a material breach of any covenant contained herein and, in the case of a breach capable of

being remedied, fails to remedy such breach within 30 days of a notice given to it by the order in this behalf, the party giving notice may terminate or suspend the whole or any part

(ii) xxx

(iii) xxx

(iv) by either Party forthwith on giving 30 days notice in writing if, despite mutual discussions/negotiations, parties fail to reach a consensus on any issue on which such consensus is envisaged by any clause of this Term Sheet."

37. The four television channels of the Respondents 1 and 2 for which the

exclusive distribution rights were granted to the Petitioner under the said

agreement were „CNBC Awaaz‟, „CNBC TV 18‟, „CNN IBN‟ and

„IBN7‟. The Petitioner was the `aggregator‟ and in that capacity entered

into subscription agreements with over 5000 local cable operators (LCOs),

MSOs, IPTV operators and DTH operators.

38. It is the Petitioner‟s case that it had the complete freedom to package

all channels available on its platform (including the Respondents‟

channels) in its bouquet offering to affiliates/operators so as to maximize

the revenue in order to reach all the channels. It is claimed that being

aware of the market position, it was left to the best judgment of the

Petitioner to offer the channels of the various channel partners including

the Respondent Nos. 1 and 2 in the form of other bouquets or on a stand-

alone basis.

39. In terms of the agreement the parties were to sign a Long Form

Agreement (LFA) in regard to which e-mails were exchanged between

2008 and 2010. The Petitioner claims that on 30 th June 2010, it informed

the Respondents by e-mail that it was sending by courier three executed

copies of the LFA and requested the Respondents to return one

countersigned copy to the Petitioner. The said e-mail was sent after a

meeting was held on 29th June 2010 between the representatives of the

Petitioner and the Respondents 1 and 2. The Petitioner states that instead

of returning the countersigned copy of the LFA, the Respondents 1 and 2

addressed an e-mail dated 5th July 2010 raising a whole set of issues. This

was responded to by the Petitioner on 7th July 2010. On 13th July 2010,

Respondents issued a termination notice on the following grounds:

"(i) Replacement of Disney Channels with Fox International Channels (hereinafter referred to as "FIC Channels").

(ii) Non-payment of outstanding sum of Rs.2,91,59,577/-.

(iii) Bifurcation of revenues.

(iv) Non-execution of a Long Form Agreement."

40. The notice called upon the Petitioner to forthwith make payment of

Rs. 2,91,59,577/- which were due from the Petitioner to Respondents 1

and 2. Paras 7 and 8 of the said notice read as under:

"7) We call upon you to forthwith refrain from acting in furtherance of the Deal Memo and/or representing any association with us post effective date of termination, and further call upon you to come clean up front and provide us with true and correct information, agreements, data, and

subscriber reports pertaining to our Channel. However, do let us know if you wish not to avail of the benefit of transition period of 30 days as set out in Paragraph 5 above. Please note that any act of interference or obstruction by you directly or indirectly in any further distribution of the Network18 Channels by us to millions of our subscribers across the country shall be dealt with by us strictly at your cost and consequences.

8) If you fail to comply with the aforesaid, we will be compelled to initiate appropriate action against you and all necessary parties, without any further notice and the same will be entirely at your risk as to costs and consequences arising therefrom, which you may please note."

41. It is stated that on the same date, i.e., 13th July 2010 an announcement

was made of the formation of Sun 18 Media Services, Respondent No. 3

in W.P. (C) 5111 of 2010, which is a joint venture between Network 18

and Sun Network Group which thus replaced the Petitioner as the

authorized distributor for the channels of Respondents 1 and 2. The

Petitioner states that on 15th July 2010 it made a payment of Rs.

2,62,43,619/-, i.e., Rs.2,91,59,577/- less TDS to the Respondents 1 and 2

in order to continue the harmonious relationship with them. In the

meanwhile, the Respondents filed Petition No. 222 (C) of 2010 before the

TDSAT for a direction to the Petitioner to provide all data, clear the

outstanding amount of Rs. 3,21,63,016/- and for issuing an injunction

restraining the Petitioner permanently from representing the Respondents

1 and 2 in any manner on all platforms with effect from 13 th August 2010.

The Petitioner claims that it made a further payment of Rs.34,63,425/- to

the Respondents 1 and 2 on 17th July 2010.

42. On 28th July 2010 the Petitioner filed a reply to the Petition No.

222(C) of 2010 filed by Respondents 1 and 2. Independent of that, the

Petitioner filed a separate Petition No. 248 (C) of 2010 before the TDSAT

praying for a direction to declare the purported termination notice dated

13th July 2010 to be invalid and for an order restraining the Respondents

1, 2 and 3 from interfering with the distribution of the channels of

Respondents 1 and 2 by the Petitioner.

43. By the impugned order dated 29th July 2010, the TDSAT declined any

interim relief to the Petitioner in its Petition No. 248(C) of 2010 while

granting an interim relief in Petition No. 222(C) of 2010 filed by

Respondents 1 and 2 restraining the Petitioner from continuing to

represent Respondents 1 and 2 as an aggregator. Aggrieved by the said

orders in the two petitions, the above two petitions have been filed by the

Petitioner.

Submissions of Counsel

44. Mr. S. Ganesh, the learned Senior counsel appearing for the Petitioner

first submitted that there was a fundamental error in the approach of the

TDSAT in the matter. It treated the dispute as a purely civil one arising

out of the termination of a contract between two parties whereas given the

object and purpose of the TRAI Act and the role of the TDSAT as a

regulator as well as an adjudicator, it ought to have a probable perspective

in approaching such disputes. According to him, the TDSAT was not

merely to decide whether the interim injunction sought by the party was

capable of being granted under the SRA, but it also had to examine the

impact that an invalid termination of contract would have not just on the

consumers, MSOs, LCOs but on the industry as a whole. The reliefs have

to be modeled keeping in view the peculiar nature of the contract and the

ramifications that an illegal termination would have on the entire industry.

45. Mr. Ganesh submitted that the powers of the Tribunal, as contained in

Section 16 read with Section 15 of the TRAI Act, were indeed wide and

not limited to the powers available to a civil court while deciding civil

disputes concerning specific performance of contracts. In other words,

while even procedurally the TDSAT was not bound by the CPC it was

also not required to follow the provisions of the SRA only in determining

what relief could be granted either at the interlocutory or at the final stage

in a petition brought before it by a service provider or an aggregator or a

broadcaster or a licensor or a licencee, who are all governed by the TRAI

Act. Mr. Ganesh also referred to the judgment in Union of India v. Tata

Teleservices (2007) 7 SCC 517; the judgment of the TDSAT dated 22nd

January 2010 in M.A. No. 108 of 2009 in Petition No. 172 of 2009 [Star

(India) Pvt. Ltd. v. Bharat Sanchar Nigam Ltd.], to emphasise that the

TDSAT could not be constrained by the provisions of SRA in deciding

how it should approach the issue.

46. Relying upon the judgments of the Supreme Court in S.R. Tewari v.

District Board, Agra (1964) 3 SCR 55, Executive Committee, U.P.

Warehousing Corporation v. Chandra Kiran Tyagi 1969 (2) SCC 838

and Executive Committee of Vaish Degree College, Shamli v. Lakshmi

Narain (1976) 2 SCC 58, it was submitted that it is not as if all contracts

which are incapable of being specifically enforced, will oust the powers of

a civil court to grant interim relief. It was submitted that in each of the

aforementioned three cases where there was a termination of a contract of

personal service, the courts recognized the power of a labour court to

direct the reinstatement of the employee upon finding the termination to

be unlawful. It is submitted that by way of an analogy, the TDSAT too

had wide powers to mould the interim relief by directing that the

termination of the MOU was prima facie invalid and consequently such

termination should not be given effect to during the pendency of the

petition.

47. Mr.Ganesh submitted that once this Court holds that the basic

approach adopted by the TDSAT was erroneous, then after giving some

interim protection to the Petitioner, the case should be remanded to the

TDSAT for a fresh adjudication of the entire matter on merits in a time-

bound manner. Mr. Ganesh referred to the four grounds on which the

termination was effected and pointed out that they were wholly untenable

with reference to what had actually transpired between the parties. He

submitted that it was possible for the TDSAT to have come to a prima

facie view that even on merits, the termination was bad. Inasmuch as the

Petitioner had approached the TDSAT even before the date on which the

termination was to take effect, i.e., on 13th August 2010, it was possible

for the TDSAT to have permitted the contract to continue till such time it

decided the petitions finally.

48. Mr. Ganesh pointed out that given the numerous individual contracts

exceeding 5000 entered into by the Petitioner with the MSOs/LCOs, it

would not be possible to renegotiate such contracts within a short period

of time and it would be impossible to quantify the losses. It would wipe

out the Petitioner completely. It would completely dislocate the Petitioner.

Given the gravity of the situation, and the repercussions the case would

generally have on the television and cable industry the approach of the

TDSAT had to be different.

49. Mr. Rajiv Nayyar, learned Senior counsel appearing for Respondents

1 and 2 in W.P. (C) 5111 of 2010 has referred to the contract entered into

by the Petitioner with the DTH operators, which had an in-built clause to

cover such contingencies where the Petitioner may not be able to offer a

certain channel or channels as part of its bouquet. He pointed out that as

long as the Petitioner had reserved to itself the right to replace the

channels being offered by it in a bouquet, it could not claim to be not

prepared for a contingency of this sort. There was a similar clause

incorporated by the Petitioner in the contracts entered into by it with the

MSOs/LCOs. He pointed out that the actual loss, if any, suffered by the

Petitioner as a result of the renegotiation of its contracts either with the

DTH operators or the MSOs or LCOs would be quantifiable and as long

as the losses could be quantified, there was no case made out for granting

any interim injunction, much less an interim relief to continue a contract.

50. Mr. Nayyar pointed out that apart from a very limited right of being an

aggregator, there was no enforceable right of the Petitioner. It had only a

right to license and sub-license the channels. The Petitioner had no

interest in the signals which were the property of the Government of

India, or the contents of the signals which were the property of the

broadcasters like Respondents 1 and 2. He submitted that given the

limited scope of the powers of this Court under Article 226, interference

with the impugned order of the TDSAT was not called for unless it was

found to be totally perverse or a view which could not possibly be taken in

the facts and circumstances of the case. Mr. Nayyar referred to the

judgments in Olympus Superstructures Pvt. Ltd. v. Meena Vijay Khetan

AIR 1999 SC 2102, Pepsi Foods v. Jai Drinks (P) Ltd. 1996 (36) DRJ

711, Ravissant Pvt. Ltd. v. D.F. Export S.A. 2008 (38) PTC 222 (Del);

Star India Ltd. v. Arup Borah 2003 (2) Arb LR 202 (Gau) and Doward,

Dickson & Co. v. Williams & Co. (1890) 6 TLR 316.

51. Appearing for the Respondents 1 and 2 in W.P. (C) 5112 of 2010, Dr.

A.M. Singhvi, learned Senior counsel submitted that the relationship

between the parties was purely contractual and there was no requirement

in any statute which had to be complied with by Respondents 1 and 2

before terminating the contract. He pointed out that the judgments referred

to by the learned Senior counsel for the Petitioner were in the context of

labour disputes where the validity of the termination of the services of the

employee was an issue. Those judgments highlighted the three exceptions

to the rule that a contract of personal service cannot be specifically

enforced. Those three exceptions were succinctly summarized in the

Executive Committee of Vaish Degree College, Shamli v. Lakshmi

Narain in para 18 (SCC @ p.71):

"......(i) where a public servant is sought to be removed from service in contravention of the provisions of Article 311 of the Constitution of India; (ii) where a worker is sought to be reinstated on being dismissed under the Industrial Law; and (iii) where a statutory body acts in breach or violation of the mandatory provisions of a statute."

Since the Petitioners‟ case did not fall in any of the above exceptions,

there was no question of any mandatory relief being granted. Relying on

the judgment in Bharat Petroleum Corporation Ltd. v. M/s Jethanand

Thakordas Karachiwala 2000 (1) Bom CR 289, it is submitted that under

Section 202 of the Contract Act, the agency can be terminated at any time

and that the only relief that could be granted even where the termination is

illegal was to claim damages.

No error in the approach of the TDSAT

52. There can be no doubt that the TDSAT dons the role of both a

regulator and an adjudicator and that on a collective reading of Sections

15 and 16 of the TRAI Act, the powers of the TDSAT while performing

adjudicatory role are indeed wide. While the TDSAT has all the powers of

a civil court, it certainly need not be constrained by what a civil court

alone can do. While deciding disputes, it is required to keep in mind the

objects and purpose of the TRAI Act and interests of the major players

including the ultimate consumers, service providers, the broadcasters and

the intermediaries, including the aggregators like the Petitioner herein.

53. Having observed this, this Court on an examination of the impugned

order of the TDSAT is unable to come to the conclusion that in passing

the impugned order, the TDSAT committed any fundamental error in

approaching the issue. It cannot be said that by referring to the provisions

of the SRA or the Contract Act, the TDSAT limited the scope of its

powers. First and foremost, the TDSAT was deciding a dispute that arose

out of the termination of a contract. The question that arose before it was

whether STAR DEN, the Petitioner herein was entitled to an interim relief

of staying the effect of the termination of the contract. The TDSAT has

taken the view that given the nature of the contract, it is not possible to

grant an interim injunction that would have the effect of continuing the

contractual relationship between the parties when clearly Respondents 1

and 2 had expressed their intention by way of termination notice dated

13th July 2010 not to continue the contract. Once the contract was

terminated, validly or otherwise, there was no question of placing the

parties in a position they would have been if the contract was not

terminated. The TDSAT has taken a view that the losses suffered by the

Petitioner on account of the termination, even if such termination was not

valid, were both quantifiable and compensatable. This Court is unable to

hold that such decision of the TDSAT is perverse or not capable of being

arrived at in the circumstances of the case.

54. The judgments referred to by the learned Senior counsel for the

Petitioners are in the context of termination of contract of personal service

and do not bear comparison with the case on hand. Even in those cases, a

direction to reinstate an employee was not made at an interlocutory stage.

Given the circumstances of the case, the TDSAT was not in error in

declining to direct, at an interlocutory stage, the continuance of the

MOU/Deal Memo that had been terminated. Once it is plain that the

losses suffered by the Petitioner are capable of being quantified and that

the Petitioner can be compensated for such losses, the denial of any

interim relief to it cannot be held to be unjustified. By the same yardstick,

as a corollary, if the TDSAT has restrained the Petitioner from holding

itself out as an aggregator on behalf of the Respondents 1 and 2, such an

interim order can also not be said to be perverse calling for interference.

Such order cannot be said to be inconsistent with the objects and purpose

of the TRAI Act and the role of the TDSAT as a regulator and an

adjudicator in disputes between the service providers and broadcasters,

Termination clause contains no negative covenant

55. This Court does not view Clause 14 (i) or (iv) to be negative

covenants, as urged by the learned Senior counsel for the Petitioners. A

negative covenant, as rightly pointed out by Mr. Nayyar, is that which

survives a termination of a contract since it spells out the obligations of

either party even beyond the period of a contract. Clauses 14 (i) and (iv)

are clauses that come to an end with the termination of the contract. They

only talk of the pre-conditions for the termination. They are not, in that

sense, negative covenants. Therefore, there was no question of seeking

enforcement of a negative covenant with reference to Section 42 of the

SRA.

56. Even if the pre-condition for termination as envisaged by Clause XX

of the MOU between MSMD and Viacom18 or Clause 14 (i) and (iv) of

the Deal Memo between STAR DEN, TV18 and IBN18 are taken to be

negative covenants, that would still not improve the case of the Petitioners

for grant of any interim relief in their favour. In this connection, reference

may be made to the decision of the Supreme Court in Percept D'mark

India (Pvt.) Ltd. v. Zaheer Khan AIR 2006 SC 3426, which has dealt

with the issue of enforceability, at the interim stage, of a negative

covenant during the post-contractual period. In that case, Zaheer Khan, a

popular cricketer entered into a promotion agreement with Percept. Clause

31(b) of the promotion agreement, which was a negative covenant,

provided that prior to the execution of the first negotiation period, Zaheer

Khan could not accept any offer for endorsement, promotions, advertising

or other affiliation with regard to any products or services and that prior to

accepting any offer, he was under an obligation to provide Percept in

writing the terms and conditions of such third party and offer it the right to

match such third party offer.

57. The Supreme Court explained the law as under (AIR @p. 3437):

"57. The legal position with regard to post-contractual covenants or restrictions has been consistent, unchanging and completely settled in our country. The legal position clearly crystallised in our country is that while construing the provisions of Section 27 of the Contract Act, neither the test of reasonableness nor the principle of restraint being partial is applicable, unless it falls within express exception engrafted in Section 27."

58. After surveying the earlier decisions in Niranjan Shankar Golikari v.

Century Spinning and Manufacturing Co. Ltd. [1967] 2 SCR 378,

Gujarat Bottling Co. Ltd. v. Coca Cola Co. AIR 1995 SC 2372 and

Superintendence Company of India v. Krishan Murgai (1981) 2 SCC

246, the Supreme Court concluded that no case was made out by Percept

for compelling Zaheer Khan to appoint Percept as "his agent in

perpetuity". It was observed (AIR @p. 3438):

"59. .....In view of the personal nature of the service and relationship between the contracting parties, a contract of agency/management such as the one entered into between the appellant and respondent No. 1 is incapable of specific performance and to enforce the performance thereof would be inequitable. Likewise, grant of injunction restraining first respondent would have the effect of compelling the first respondent to be managed by the appellant, in substance and effect a decree of specific performance of an agreement of fiduciary or personal character or service, which is dependent on mutual trust, faith and confidence."

59. Thereafter, dealing with the propriety of the Single Judge‟s order

granting an injunction in favour of Percept to enforce the negative

covenant against Zaheer Khan at the interim stage, the Supreme Court

observed in Para 65 as under (AIR @pp. 3438-39):

"65. Assuming without admitting that the negative covenant in Clause 31(b) is not void and is enforceable, it was nevertheless inappropriate, if not impermissible, for the single Judge to grant an injunction to enforce it at the interim stage, for the following reasons:

(i) Firstly, grant of this injunction resulted in compelling specific performance of a contract of personal, confidential and fiduciary service, which is barred by Clauses (b) and (d) of Section 14(1) of the Specific Relief Act, 1963;

(ii) Secondly, it is not only barred by Clause (a) of Section 14(1) of the Specific Relief Act, but this Court has consistently held that there shall be no specific performance of contracts for personal services;

(iii) Thirdly, this amounted to granting the whole or entire relief which may be claimed at the conclusion of trial, which is impermissible. (Bank of Maharashtra v. Race Shipping AIR 1995 SC 1368).

(iv) Fourthly, the single Judge's order completely overlooked the principles of balance of convenience and irreparable injury. Whereas Percept (appellant) could be fully compensated in monetary terms if they finally succeeded at trial, respondent No. 1 could never be compensated for being forced to enter into a contract with a party he did not desire to deal with, if the trial results in rejection of Percept's claim. (Hindustan Petroleum v. Sriman Narayan AIR 2002 SC 2598).

(v) The principles which govern injunctive reliefs in such cases of contracts of a personal or fiduciary nature, such as management and agency contracts for sportsmen or performing artistes, are excellently summarised in a Judgment of the Chancery Division reported in Page Once Records v. Britton (1968) 1 W.L.R. 157. In this case it was held that, although the appellant had established a prima facie case of breach of contract entitling them to damages, it did not follow that entire of them was entitled to the injunction sought; that the totality of the obligations between the parties gave rise to the fiduciary relationship and the injunction would not be granted, first, because the performance of the duties imposed on the appellant could not be enforced at the instance of the defendants and, second, because enforcements of the negative covenants would be tantamount to ordering specific performance of this contract of personal services by the appellant on pain of the group remaining idle and it would be wrong to put pressure on the defendants to continue to employ in the fiduciary capacity of a manager and agent someone in whom he had lost confidence." (emphasis supplied)

60. Although it was argued before the TDSAT that the Petitioner‟s

contract with Respondents 1 and 2 was that of an agency coupled with an

interest, the learned Senior counsel for the Petitioner before this Court did

not pursue that line of argument. Instead, he maintained that this was a

principal-to-principal agreement. Be that as it may, even where it is an

agency coupled with an interest, if such agency is revoked, as long as the

losses and damages suffered by the agent are capable of being quantified,

the question of granting any interim relief to keep the agency alive does

not arise.

Conclusion

61. For the aforementioned reasons, this Court finds no merit in these

three writ petitions and they are dismissed as such with costs of Rs.

15,000/- each, which will be paid by the Petitioners to the respective

Respondents in equal shares within two weeks. All pending applications

stand disposed of.

S. MURALIDHAR, J AUGUST 11, 2010 akg

 
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