Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Elsevier Ltd. And Ors. vs Alexandra Elbakyan And Ors.
2022 Latest Caselaw 2771 Del

Citation : 2022 Latest Caselaw 2771 Del
Judgement Date : 3 November, 2022

Delhi High Court
Elsevier Ltd. And Ors. vs Alexandra Elbakyan And Ors. on 3 November, 2022
                                     Neutral Citation Number: 2022/DHC/004702




                 $~13
                 *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                              Date of Decision: 03.11.2022

                 +       CS(COMM) 572/2020

                         ELSEVIER LTD. AND ORS.            ..... Plaintiffs
                                       Through: Mr.Amit Sibal, Sr. Adv. with
                                                Ms.Sneha Jain, Ms.Snehima
                                                Jauhari, Ms.Surabhi Pandey,
                                                Ms.R. Ramya & Mr.Saksham
                                                Dhingra, Advs.
                                       versus

                         ALEXANDRA ELBAKYAN AND ORS. ..... Defendants
                                      Through: Mr. Gopal Sankaranarayanan,
                                               Sr. Adv. with Mr. Rohan
                                               George,     Mr.    Shrutanjaya
                                               Bharadwaj, Ms. Shivani Vij,
                                               Mr. Akshat Agrawal, Ms. Sriya
                                               Sridhar, Mr. Nilesh Jainm,
                                               Advs. for D-1.
                                               Mr.Archi & Ms.Varsha Sharma,
                                               Advs. for Intervenor in IA No.
                                               590/2021.
                                               Mr.K.G. Gopalakrishnan &
                                               Ms.Nisha Mohandas, Advs. for
                                               D-5.
                                               Ms.Vrinda             Bhandari,
                                               Mr.Abhinav              Sekhri,
                                               Mr.Tanmay        Singh      &
                                               Mr.Krishnesh Bapat, Advs. in
                                               IA No. 14908/2021.
                         CORAM:
                         HON'BLE MR. JUSTICE NAVIN CHAWLA

                 NAVIN CHAWLA, J. (Oral)

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

I.A. 8355/2022

1. This application has been filed by the defendant no. 1 seeking amendment in the written statement to the effect that the ownership of the plaintiffs in the copyright is disputed.

2. In the application, it is explained that the occasion of filing of the amendment arose as the plaintiffs had filed certain agreements of assignment in its favour in a sealed cover. These agreements were disclosed to the defendants only pursuant to an order dated 14.01.2022 of this Court. The defendant no.1 is seeking to withdraw its admission to the fact of the plaintiffs being the owner of the copyright in their subject work, and to now dispute such ownership claimed by the plaintiff on the basis of the Assignment Agreements, on the ground that the Assignment Agreements are not enforceable in law.

3. In support of the application, the learned senior counsel for the defendant no.1/applicant places reliance on the judgment of the Supreme Court in Om Prakash Gupta v. Ranbir B. Goyal, (2002) 2 SCC 256, to submit that as the disclosure of the Assignment Agreements was made subsequent to the filing of the suit, amendment in the written statement ought to be allowed.

4. Placing reliance on the judgment of the Supreme Court in Baldev Singh and Others v. Manohar Singh and Another, (2006) 6 SCC 498, he further submits that the test to be applied to an amendment in the Plaint, vis-a-vis to one made in a written statement

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

is substantially different; it is more liberal in case of an amendment sought to be made in the written statement, inasmuch as, adding a new ground of defence or substituting or altering a defence can be allowed in a written statement as it does not amount to altering or substituting a new cause of action.

5. On the other hand, the learned senior counsel for the plaintiffs, placing reliance on the judgments of the Supreme Court in Heeralal v. Kalyan Mal & Ors., (1998) 1 SCC 278; Gautam Sarup v. Leela Jetly & Ors, (2008) 7 SCC 85; and Ram Niranjan Kajaria v. Sheo Prakash & Ors, (2018) 10 SCC 203, submits that an application seeking amendment in the written statement so as to amount a withdrawal of an earlier admission made, cannot be allowed. He submits that the defendant no.1 is not merely trying to explain an admission made in its written statement but is, in fact, wishing to withdraw the same.

6. He further submits that the plea of the defendant no.1 that the amendment was necessitated only upon the Assignment Agreements being disclosed to the defendant no. 1, is also incorrect, inasmuch as, these Assignment Agreements had been filed along with the Plaint, albeit in a sealed cover; the defendant no. 1 never sought an inspection of these documents prior to filing of the written statement. In fact, the defendant no.1 went ahead and in unequivocal terms accepted the copyright ownership of the plaintiffs in the work.

7. He submits that, therefore, the plea of the agreements being disclosed later is merely a ruse for supporting the withdrawal of the

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

unequivocal admissions made by the defendant no.1 in its written statement.

8. I have considered the submissions made by the learned counsels for the parties. In the written statement filed by the defendant no.1, the copyright ownership of the plaintiffs in its work, which is the subject matter of the Plaint, was unequivocally admitted by the defendant no.1. In this regard the following paragraphs from the Plaint and the Written Statement may be usefully quoted:-

PLAINT

"17. Plaintiffs‟ publications (viz. its journals, journal articles, books and book-chapters) being original publications of the Plaintiffs qualify as a "literary work" under Section 2(o) of The Copyright Act, 1957 (hereinafter „the Act‟). Further, by virtue of Section 13(1) read with Section 13 (2) and Section 5 of the Act, as all of the Plaintiffs‟ original literary works are released/published in India or in any other country included in the Schedule to the International Copyright Order, 1999, the Plaintiffs‟ literary works would be entitled to all rights and protections granted under the Act for literary works.

18. It is submitted that the Plaintiffs‟ publications have either been first published in India or in a country included in Schedule to the International Copyright Order, 1999. Therefore, by virtue of Section 13 read with Sections 40 and 41 of the Copyright Act, 1957, copyright in these works

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

subsists in India. Thus, all of Plaintiffs‟ literary works are protected as "works" as defined under Section 2(y) of the Act and would be entitled to all the rights granted under Section 14(a) of the Act.

19. By virtue of agreements between the Plaintiffs and authors of the various literary works published by the Plaintiffs, the Plaintiffs have been assigned and thus are the owners of, inter alia, the exclusive rights to (a) issue copies of the literary works to the public (not being copies already in circulation) (i.e. distribution rights), (b) to reproduce the literary works in any form including the storing of it in any medium by electronic means (i.e. the reproduction rights), and (c) communicate the work to the public (i.e. communication rights) (hereinafter "Exclusive Rights"). The Plaintiffs are thus the owners of the copyright related to the Exclusive Rights under Section 17 read with Sections 18 and 54 of the Act, in the following illustrative list of literary works (hereinafter referred to as "Original Works") that are entitled to protection under the Act:

                             Publisher         Book                       Year

                             Elsevier          Accident         and 2014
                             Limited           Emergency Radiology:
                                               A Survival Guide (3rd
                                               Ed.)

                             Elsevier          Wall   & Melzack‟s 2013
                             Limited           Textbook of Pain (6th
                                               Ed.)


Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

Elsevier Treatment of Skin 2017 th Limited Disease 5 Ed.)

Elsevier MacSween's Pathology 2017 Limited of the Liver

Elsevier Dermatopathology (3rd 2018 Limited Ed.)

Wiley India Wiley‟s Problems in 2015 Pvt. Ltd Organic Chemistry

Publisher Article (Journal) Year

Elsevier Influence of mechanical 2017 Limited properties, anisotropy, surface roughness and porosity of brick on FRP debonding force (Composites Part B:

                                               Engineering)

                             Elsevier          Effect of shearing rate 2018
                             Limited           on the behavior of
                                               geogrid-reinforced
                                               railroad ballast under
                                               direct shear conditions
                                               (Geotextiles        and
                                               Geomembranes)

                             Elsevier          Review             of 2019
                             Limited           supercapacitors:
                                               Materials and devices
                                               (Journal of Energy
                                               Storage)



Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

Elsevier Modeling of dynamic 2016 Limited crack propagation using rate dependent interface model (Theoretical and Applied Fracture Mechanics)

Elsevier Current saturation and 2017 Limited kink effect in zero-

bandgap double-gate silicene field-effect transistors (Superlattices

and Microstructures)

Wiley Synthesis of 2017 Periodicals amphiphilic LLC (formerly homopolymers and Wiley their self- assembly into Periodicals, acid-responsive Inc.) polymeric micelles (Journal of Polymer Science Part A:

Polymer Chemistry)

Wiley Thermal stability of 2017 Periodicals end-capped and linear LLC (formerly sulfonated polyimides, Wiley sulfonated polystyrene, Periodicals, and Nafion 117 Inc.) (Journal of Applied Polymer Science)

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

Wiley Reduced stress-optical 2017 Periodicals coefficient of LLC (formerly polycarbonate by Wiley antiplasticization Periodicals, (Journal of Polymer Inc.) Science Part B:

Polymer Physics)

Wiley High strength 2017 Periodicals reversible adhesive LLC (formerly closures (Journal of Wiley Polymer Science Part Periodicals, B: Polymer Physics) Inc.)

Wiley Effects of plasticizer on 2017 Periodicals structures, non-

                             LLC (formerly     isothermal
                             Wiley             crystallization, and
                             Periodicals,      rheological properties
                             Inc.)             of

                                               polyarylates (Journal of
                                               Applied         Polymer
                                               Science)

                             American          Regioselective         2019
                             Chemical          Intermolecular Sulfur-
                             Society           Oxygen
                                               Difunctionalization
                                               (Phenoxysulfonylation)
                                               of Alkynes: One-Pot
                                               Construction of (Z)-β
                                               Phenoxy Vinylsulfones


Signature Not Verified
Digitally Signed By:SHALOO
BATRA
Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

(Organic

Letters)

American Triazine Functionalized 2019 Chemical Porous Covalent Society Organic Framework for Photo-organocatalytic E-Z Isomerization of Olefins (Journal of the American Chemical Society)

American Inducing Disorder in 2019 Chemical Order: Hierarchically Society Porous Covalent Organic Framework Nanostructures for Rapid Removal of Persistent Organic Pollutants (Journal of the American Chemical Society)

American Surface-Treated 2019 Chemical Nanofibers as High Society Current Yielding Breath Humidity Sensors for Wearable Electronics (ACS Applied Electronic Materials)

American Covalent Self-Assembly 2019 Chemical in Two Dimensions:

Society Connecting Covalent

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

Organic Framework Nanospheres into Crystalline and Porous Thin Films (Journal of the American Chemical

Society)

WRITTEN STATEMENT

8. That the Defendant No. 1 submits that in a claim for injunction for copyright infringement, the Court ought to be mindful of these exceptions that have been prescribed within the scope of the Act, and the same cannot be ignored by assuming the existence of "exclusivity" in the favour of the Plaintiffs. In the case at hand, although it is not disputed that the Plaintiffs are owners of the Copyright in their works, this exclusivity is subject to the provisions mentioned under section 52 of the Act, which specifically limit the exclusivity granted within this statutory schema. The Supreme Court in the case of Academy of General Education, Manipal v. B. Malini Mallya (AIR 2009 SC 1982) has clearly observed that the concept of Copyright is subject to statutory limitations as prescribed under section 52 of the Act, and the

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

same cannot be ignored by Courts while passing an order of injunction.

xxxx

111. That the contents of paragraphs 17 to 19 are admitted only to the limited extent that the Plaintiffs have copyrights in their literary works under Section 13 and 14 of the Copyright Act. However, it is specifically denied that the Defendant No. 1 has infringed upon any of the rights of the Plaintiffs. It is reiterated that the actions of the Defendant No. 1 are squarely covered under the exception created for research purposes under Section 52(1)(a) of the Copyright Act. In this regard, the Defendant No. 1 craves leave of the Hon‟ble Court to rely upon paragraphs 28 to 64 of the Preliminary Submissions above for the sake of brevity. Moreover, it is reiterated that based on the available data, it is evident that the Plaintiffs and especially Plaintiff No.1, have faced no monetary damage of loss of business due to the actions of the Defendant No. 1. Further, it is reiterated that the relevant market of publishers such as the Plaintiffs has been identified by this Hon‟ble Court in The Chancellor, Masters & Scholars of University of Oxford & Ors. v.

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

Rameshwari Photocopy Services & Ors., 2016 SCC OnLine Del 6229, are the libraries that subscribe to their publications, and not individual researchers, students or others who may make use of such publications. In this regard, the Defendant craves leave of the Hon‟ble Court to rely upon paragraphs 30 to 36 and 55 to 60 of the Preliminary Submissions above for the sake of brevity. The Plaintiffs are put to strict proof of their averments."

(Emphasis supplied)

9. The defendant no.1, prior to filing of the written statement, did not seek inspection of the documents that had been filed by the plaintiffs, albeit in a sealed cover. In fact, such inspection was not sought by the defendant no.1 even thereafter. The agreements were removed from the sealed cover and shared with the defendant no.1 pursuant to an order dated 14.01.2022 of this Court, which reads as under:-

"1. Re-notify on 20th January, 2022.

2. The understanding given by Mr. Gopal Sankaranarayanan will continue till the next date of hearing.

3. In the meanwhile, the Court Master is directed to email to learned Counsel for all the parties the electronic copy of the record of this file as available to the Court so that the learned Counsel may Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

be able to assist the Court with relevant folders and page numbers on which the documents/pleadings are to be found."

10. Clearly, the said order did not direct opening of the sealed cover, as this was not the prayer made by the defendant no.1. However, the fact remains that the Assignment Agreements were duly shared with the defendant no.1. This, however, cannot come to the aid of the defendant no. 1 to contend that the amendment now sought to be made is based on this subsequent event.

11. The submission of the learned senior counsel for the defendant no.1 that the amendment has been occasioned on account of disclosure of the Assignment Agreements that were earlier kept in a sealed cover at the behest of the plaintiffs, also cannot be accepted. Though the plaintiffs had filed these agreements in a sealed cover, the defendant no.1 did not seek inspection of the same prior to the filing of the written statement. It can be presumed that the defendant no.1 did not feel any necessity to inspect the said documents though they were on record and were relied upon by the plaintiffs in support of their claim. On the other hand, the defendant no.1 went ahead to categorically and unequivocally admit to the copyright ownership of the plaintiffs. The plea of the defendant no.1 that these agreements were later disclosed, though may be correct, but such later disclosure was on own account of and because of actions/in-actions of the defendant no.1 alone. The defendant no.1 cannot take any benefit of such actions/in-actions and

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

claim liberty to withdraw from its admission made in the written statement. It is not as if these agreements were later filed by the plaintiffs and, therefore, would qualify as a subsequent event. As noted hereinabove, the agreements were already on record and it was for the defendant no.1 to seek inspection thereof prior to the filing of the written statement, in case, they felt it was necessary to do so. The judgment in Om Prakash Gupta (supra), therefore, also cannot be of any assistance to the defendant no.1/applicant.

12. Further, the amendments now sought to be made in the written statement by the defendant no.1, do not merely state that on inspection of these Assignment Agreements, certain deficiencies have been found which may put the ownership of the plaintiffs in the copyright to any jeopardy, but only seek to withdraw the unequivocal admission regarding the plaintiffs' being the copyright owners of the subject work. The amendment is not in nature of a clarification or an explanation to the admission made in the written statement; it seeks a complete withdrawal of the said admission.

13. In Heeralal (supra), the Supreme Court has held that by way of an amendment, an admission of the defendants cannot be allowed to be withdrawn, if such withdrawal amounts to totally displacing the case of the plaintiff and would cause him irretrievable prejudice. The Supreme Court, in Gautam Sarup (supra), reiterated that a categorical admission cannot be resiled from but, in a given case, it may be explained or clarified; a defendant is entitled to take an alternative plea, however, such a plea cannot be mutually destructive of each

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

other; an explanation can be offered, provided there is any scope thereof and a clarification may be made where the same is needed.

14. In Ram Niranjan Kajaria (supra), the Supreme Court held that an amendment in the written statement can be sought for introduction of new facts or for explanations or clarification of an admission or for taking an alternative position, however, a categorical admission made in the pleadings cannot be permitted to be withdrawn by way of an amendment.

15. In the present case, as is evident from the written statement filed by the defendant no.1, the defendant no.1 has categorically admitted to the copyright ownership of the plaintiffs in the work. In the amendment that is now sought, the defendant no.1 does not seek to only clarify or explain the said admission, but seeks to withdraw the same in full, while challenging the ownership of the plaintiff in the copyright work. Applying the above principles as laid down by the Supreme Court, such withdrawal of admission cannot be allowed to be made by the defendant no.1.

16. The reliance of the learned senior counsel for the defendant no.1 on the judgment of the Supreme Court in Baldev Singh (supra), also cannot be accepted. The Supreme Court was considering a case where a plea of limitation was sought to be raised as an additional defence by the defendants. It was held that adding a new ground or substituting or altering a defence does not amount to altering or substituting a new cause of action. However, the present is not a case of merely adding a new ground, or substituting, or altering a defence; it is to withdraw a Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

Neutral Citation Number: 2022/DHC/004702

categorical admission made by the defendant in the Written Statement. The same cannot be permitted.

17. In view of the above, I find no merit in the present application. The same is dismissed.

CS(COMM) 572/2020 & I.A. 12668/2020, 197/2021, 590/2021, 8366/2021, 11755/2021, 14908/2021 & 10297/2022

18. List for hearing on 9th February, 2023.

NAVIN CHAWLA, J

NOVEMBER 03, 2022/RV

Signature Not Verified Digitally Signed By:SHALOO BATRA Signing Date:05.11.2022

 
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 Newsletter