Citation : 2023 Latest Caselaw 46 Del
Judgement Date : 6 January, 2023
2023/DHC/000064
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on : 20th December, 2022
Judgment Delivered on : 06th January, 2023
+ CS(COMM) 715/2022 and I.A. 21396/2022 (O-XXXIX R-1 & 2 of
CPC), I.A. 21397/2022 (for exemption from effecting advance
service), I.A. 21428/2022 (O-I R-10 of CPC), I.A. 21429/2022 (for
exemption from effecting advance service) and I.A. 21430/2022
(O-XXXIX R-2A of CPC)
GLOBAL MUSIC JUNCTION PVT. LTD. ..... Plaintiff
Through: Mr. Raj Shekhar Rao, Senior
Advocate with Mr. Yashvardhan, Ms.
Smita Kant, Ms. Rhia Marshall, Ms.
Kritika Nagpal, Ms. Mansi Sood and
Mr. Areeb Amanullah, Advocates
versus
ANNAPURNA FILMS PVT. LTD. & ORS. ..... Defendants
Through: Mr. Akhand Pratap Singh and
Mr.Abhinandan Gautam, Advocates
for defendant No.1 and 4
Mr. Neel Mason, Mr.Vihan Dang and
Ms.Varsha Jhavar, Advocates for
defendant No.5
Mr.Pradeep Kumar Arya, Mr.Randhir
Singh, Mr. Raj Karan Sharma,
Mr.Aditya Yadav, Mr.Prateek Singh,
Mr. Priyanshu Malik, Mr.Anshul
Malik and Ms. Romita Malik,
Advocates for defendant No.6
Mr. Piyush Ranjan, Advocate for
defendant No.12
CORAM:
HON'BLE MR. JUSTICE AMIT BANSAL
Signature Not Verified
Digitally Signed By:AMIT
BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023
Page 112:23:25
of 25
2023/DHC/000064
JUDGMENT
AMIT BANSAL, J.
I.A. 16789/2022 (u/O-XXXIX R-1 & 2 of CPC) and I.A. 19779/2022 (of the defendant no. 6 u/O-XXXIX R-4 of CPC)
1. By way of this judgment, I shall dispose of I.A. 16789/2022 filed on behalf of the plaintiff for grant of interim relief under Order XXXIX Rules 1 and 2 of the Code of Civil Procedure, 1908 (CPC) and I.A. 19779/2022 filed on behalf of the defendant no. 6 under Order XXXIX Rule 4 of the CPC for vacation of the ex parte ad interim injunction order passed by this Court on 14th October, 2022.
CASE SET UP IN THE PLAINT
2. Brief facts as set out in the plaint are as follows: 2.1 The Plaintiff is engaged in the business of production, aggregation, distribution and monetization of music and entertainment content. 2.2 The defendant no. 1 company is engaged in the business of production, marketing and monetization of music and entertainment content. The defendants no. 2-4 are entertainment channels on the platform of the defendant no. 5. The defendant no. 5 is YouTube LLC, an online video sharing and social media platform. The defendant no. 6, Mr. Shatrughan Kumar @ Khesari Lal Yadav, is a famous actor/singer/dancer of the Bhojpuri Film Industry.
2.3 After detailed negotiations, the plaintiff company entered into a Production Agreement dated 27th May, 2021 (Original Agreement) with the defendant no.6 (hereinafter referred as 'Artist'), effective from 1st June, 2021. The Original Agreement was for a period of 30 months.
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 212:23:25 of 25 2023/DHC/000064
2.4 Pursuant to the aforesaid Agreement, 12 songs were delivered by the Artist to the plaintiff company and in respect of which, the plaintiff company paid a sum of Rs.30,00,000/- to the Artist on the basis of Rs.2,50,000/- per song. The balance amount was payable in terms of Annexure B to the Original Agreement and upon raising of invoice by the Artist, which the Artist failed to do.
2.5 The Artist committed breach of the terms of the aforesaid Agreement by releasing songs to the third parties in violation of the exclusivity clause under the said Agreement, which resulted in various notices being issued by the plaintiff company to the Artist, including invoking of the arbitration clause under the said Agreement. The aforesaid notices were duly replied on behalf of the Artist through his counsel.
2.6 The aforementioned differences were resolved between the parties, and an 'Addendum to the Original Agreement' was entered into between the parties on 7th February, 2022 (hereinafter referred as 'Addendum'). The Addendum was also executed in Hindi and the Artist was duly represented through his counsel in the negotiation of the Addendum. 2.7 In blatant infringement of the copyright vested in the plaintiff company and the exclusivity/'right of first refusal' in favour of the plaintiff company, the Artist created content and allowed third parties, i.e., the defendants no.1 to 4 and the defendants no. 7 to 14 to promote the said content by uploading the same on the defendant no.5's platform. 2.8 Accordingly, a notice was sent on behalf of the plaintiff company to the Artist on 11th August, 2022 in which details of songs that were uploaded by the Artist in breach of the contract were provided. Notices were also sent on behalf of the plaintiff company to the defendants no.1 to 4 not to deal or
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 312:23:25 of 25 2023/DHC/000064
upload or publish the songs of the Artist as the same were in violation of the contract between the plaintiff company and the Artist. The rights of the plaintiff company were duly acknowledged by some of the music broadcasting companies such as T-Series by way of email dated 26th August, 2022 (page 122 of the plaintiff's documents).
3. Accordingly, the present suit was filed by the plaintiff seeking the following reliefs:
"A. Order and declare that the Plaintiff has all rights, title and interest in the content created/ produced by Defendant No. 6 and that all copyright in such content vests solely with the Plaintiff during the term of the Original Agreement.
B. Pass a decree permanently restraining and enjoining the Defendants, their servants, employees, representatives and agents, jointly and severally, from violating and infringing, in any manner, the copyrights and intellectual property rights of the Plaintiff comprised in and over the original literary work, musical work, cinematographic film and sound recording created by Defendant No. 6 in breach of the copyrights and Intellectual Property Rights of the Plaintiff granted under agreement with the Plaintiff and from showing, releasing, launching, airing and monetizing the content of Defendant No. 6 in breach of the copyrights and Intellectual Property Rights of the Plaintiff granted under agreement with the Plaintiff;
C. Pass a decree permanently restraining and enjoining the Defendants, their servants, employees, representatives and agents, jointly and severally, from violating and infringing, in any manner, the copyrights of the Plaintiff comprised in and over the original literary work, musical work, cinematographic film and sound recording created by the Defendant No.6 in breach of the copyrights and Intellectual Property Rights of the Plaintiff granted under Original Agreement read with the Addendum and from showing, releasing, launching, airing and monetizing any such content and directing them to remove and take down all such
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 412:23:25 of 25 2023/DHC/000064
infringing material forthwith from all platforms;
D. Pass a decree in favour of the Plaintiff and against the Defendants jointly and severally directing the Defendants to render accounts of the income received in any manner from the content created by Defendant No. 6 in breach of the copyrights and Intellectual Property Rights of the Plaintiff granted under agreement with the Plaintiff and thereafter award damages to the Plaintiff in the sum of Rs. 5,00,00,000/- (Rupees Five Crores only) or such higher amount as may be determined or ascertained after rendition of accounts by the Defendants;
E. Award interest at 18% p.a. on the damages awarded to the Plaintiff;"
4. The present suit came up before this Court on 14th October, 2022, when the predecessor Bench passed an ex parte ad interim order in the following terms:
"26. Accordingly, Defendants No. 1 to 4 and Defendants No. 7 to 14 are restrained from showing, releasing, launching, airing or monetizing all contents created by Defendant No. 6, which are in breach of the copyrights and Intellectual Property Rights of the Plaintiff granted under the aforementioned Agreement entered into with the Plaintiff, on platforms like YouTube and other media platforms like Spotify, Jio Saavan, Wynk etc., and Defendant No. 6 will also not create any third party right in breach of the Original Agreement and the Addendum entered into with the Plaintiff, till the next date of hearing."
5. Aggrieved by the aforesaid injunction order, I.A. 19779/2022 was filed on behalf of the defendant no. 6 seeking vacation of the aforesaid injunction order. Notice in this application was issued on 25th November, 2022 and reply thereto has been filed on behalf of the plaintiff. SUBMISSIONS OF THE DEFENDANT
6. The counsel for the defendant no. 6 made the following submissions:
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 512:23:25 of 25 2023/DHC/000064
I. The Addendum was entered into by the Artist and the plaintiff company on the understanding that there would be no exclusivity between the parties, and the Artist would be free to work with third parties.
II. The Artist has delivered 17 songs to the plaintiff company till date.
However, the plaintiff company has paid the Artist only in respect of 12 songs delivered by the Artist to the plaintiff company. III. The Original Agreement and the Addendum have been terminated by the Artist and therefore, the clauses creating exclusivity in favour of the plaintiff company or granting a right of first refusal to the plaintiff company cannot be enforced in light of Section 27 of the Indian Contract Act, 1872. Reliance in this regard is placed on Simran Music Company v. Prit Brar And Ors., 2007 SCC Online Del 2033. IV. The Original Agreement and the Addendum being contracts dependant on the personal qualifications of the Artist and otherwise being determinable in nature cannot be enforced in terms of Section 14 (c) and 14 (d) of the Specific Relief Act, 1963. Reliance is placed on the judgment of this Court in Infinity Optimal Solutions Pvt. Ltd. v. Vijender Sing And Ors., 2009 SCC Online Del 3575. V. The plaintiff company has itself claimed damages in the present suit and therefore, injunctive relief cannot be claimed by the plaintiff company.
SUBMISSIONS OF THE PLAINTIFF
7. Per contra, the senior counsel appearing on behalf of the plaintiff company made the following submissions:
I. The Original Agreement and the Addendum between the plaintiff
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 612:23:25 of 25 2023/DHC/000064
company and the Artist are commercial contracts duly entered into between the parties with full knowledge and therefore, the terms thereof are binding on the parties and must be performed.
II. The Original Agreement and the Addendum are not determinable contracts and therefore, the Artist could not have terminated the same. Reliance is placed on the judgment of the Delhi High Court in Golden Tobacco Limited v. Golden Tobie Private Limited, 2021 SCC OnLine Del 4506.
III. The restrictions on the Artist in the aforesaid contract are reasonable restrictions and are therefore, not hit by Section 27 of the Indian Contract Act, 1872. Reliance is placed on the judgments in Niranjan Shankar Golikari v. Century Spinning And Manufacturing Co. Ltd., (1967) 2 SCR 378 and Makhanlal Natta v. Tridib Ghosh And Anr.,1993 SCC OnLine Cal 197.
IV. The present suit is not a suit for specific performance, hence, the provisions of Specific Relief Act, 1963 are not applicable. The present suit has been filed on the basis of infringement of copyright of the plaintiff company by the Artist.
ANALYSIS & FINDINGS
8. I shall now proceed to deal with the rival contentions raised by the counsels appearing on behalf of the parties.
9. To appreciate the rival submissions, it may be useful to refer to the relevant clauses of the Original Agreement entered between the parties.
"1. Definition and Interpretations:
1.1.1 Content-shall mean audio-visual content of various duration including but not limited to images, sound recording,
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 712:23:25 of 25 2023/DHC/000064
music, underlying works etc. which is produced/under production/to be produced by the Artist as per the clauses 1 and 4 of the Principal Terms of the Agreement.
2. Term This Agreement shall be valid for a period more particularly stated in clause 2 of the Principal Terms of the Agreement ("Term") and the Artist shall not terminate this Agreement for any reason whatsoever for the Term.
3. Obligations of the Parties:
3.2 The Artist shall, ·work exclusively with the Producer for the production of the Content starting from the 1st of September 2021 or completion of delivery and publishing of the content provided as per the Limited Permitted Entity Obligations as detailed in Annexure D herein and shall be liable to ensure fulfilment of all deliverables to the Global Music Junction, as more particularly as set out in Annexure A annexed hereto.
3.5 The Artist shall not work with any third-party whatsoever for creating any new Intellectual Property or content of any kind during the Term. Notwithstanding anything herein, the Parties agree that the Artist may provide content to excluded parties as listed in Annexure D herein, provided that the terms and conditions of the said Annexure D are followed by the Artist.
3.6 The Parties agree that in the event that the Artist is found to have breached this Agreement or any part thereof, the Producer shall have the right but not obligation to, without prejudice to any other right or remedy available to it under this Agreement, law or tort, to restrict the Artist from producing and/ or publishing any further content of any kind, including without limitation as per detailed in Annexure D herein, until such time that the breach made by the Artist has been cured in full or damages incurred by the Producer due to such breach have been paid in full.
4. Representations and Warranties:
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 812:23:25 of 25 2023/DHC/000064
4.6 The Artist further represents and warrants that:
4.6.13 it shall not work with any third-parties for the production of any content in any manner whatsoever during the Term, unless otherwise detailed in the exclusion schedule as detailed in Annexure D.
5. Intellectual Property Rights:
5.1 The Artist hereby acknowledges that this Agreement is a 'contract of service', and all Content and Artist Deliverables, and any parts thereof and all Song Masters, shall be deemed to be produced and developed by the Artist for Global Music Junction on a 'work for hire' basis, and commissioned by Global Music Junction. Any and all rights and Intellectual Property created, developed, delivered or invented thereof and shall vest with Global Music Junction, from the moment they come into existence and Global Music Junction shall be deemed to be the first author and owner of copyright in Content and any part thereof.
5.2 To the extent any such rights do no vest with Global Music Junction, by operation of law or for any other reason, the Artist hereby exclusively, irrevocably and absolutely assigns to Global Music Junction, for the Territory and in perpetuity, and without any limitation, reservation or condition, all Intellectual Property Rights, including the entire copyright, and all other rights, title or interest or whatsoever nature, including the Derivative Rights to all the Content and Artist Deliverables and any parts thereof.
7. Termination 7.1 The Producer may terminate this Agreement by notice in writing to the Artist if the Artist is in breach of any of its obligations under this Agreement and has failed to remedy such breach within a period of fifteen days of receipt of notice specifying the breach with a request to remedy it. On such termination, Global Music Junction shall be not be liable to pay the Fee or any part thereof to the Artist and the Artist shall provide the Producer with any and all Deliverables and Content and any parts thereof for the work undertaken till such time and
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 912:23:25 of 25 2023/DHC/000064
refund double the amount of any and all Fees paid to the Artist till the date of such termination or the total Consideration Payable, whichever is higher.
7.2 The Producer may at any time decide to stop the production of the Content and shall provide the Artist with at least seven days' notice for the same. On such termination, the Producer shall pay the Artist on a pro-rata basis for any work undertaken until such time that the notice for suspension of services was issued, calculated on the basis of the deliverables, indisputably delivered as on the date of termination and the Artist shall provide the Producer with any and all Deliverables and Content and any parts thereof for the work undertaken till such time."
10. The Terms of the Original Agreement were modified by the parties by executing an Addendum on 7th February, 2022. The relevant clauses of the Addendum are set out below:
"3. Delivery of Content 3.1 Subject to the terms and conditions set forth herein, the Artist hereby agrees to deliver to the Producer 8(eight) original and new songs each calendar month as per the schedule prescribed in Schedule I ("Deliverables and each a "Deliverable") for the period commencing on and from the date of this Agreement and ending on September 30, 2025 ("Term") provided however, if the total Deliverables delivered by September 30, 2025 are less than 100 then the Term shall stand automatically extended until 100 Deliverables are delivered.
3.4 The Producer shall pay an amount as set out in Schedule 2 for each calendar quarter during the Term, as advance towards the delivery of the Deliverables for each calendar quarter ("Advance"), calculated at the rate of INR 250,000 per Deliverable ("Rate"). The amount shall be paid within [5] days of beginning of each calendar quarter. For the purposes of this Agreement 'calendar quarter' shall in any calendar year mean
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 10 12:23:25 of 25 2023/DHC/000064
any period of 3 calendar months commencing on January 1, April 1, July 1 and October 1.
3.5 If, and only if, the Producer refuses to accept delivery of any original and new Deliverable, then the Artist shall be entitled to engage with any other person for the monetisation of such song.
5. Additional Terms 5.2 Subject to strict compliance with the terms of this Agreement, the Producer agrees to a profit share arrangement whereby the Artist shall be entitled to a 10% share in the profits generated by the Producer arising directly from the Deliverables. The amounts payable shall be calculated on a financial year basis and shall be paid within 90 days of the end of each financial year ending on March 31.
6. Original Agreement 6.1 Clauses 1,2,5 of the Principal Terms of the Original Agreement and Annexure A and Annexure B, of the Original Agreement shall stand amended, modified and varies to the extent amended, modified and varied by Clause 3 and Clause 4 of this Agreement.
6.2 Clauses 3.2, 3.5 and 3.6 and Annexure D of the Original Agreement shall stand suspended and without force, commencing on the date of this Agreement and until this Agreement is terminated pursuant to Clause 8.1.2. Upon such termination provisions of Clause 8.3 of this Agreement shall be applicable. Provided however the restrictions contained in Clauses 3.2, 3.5 and 3.6 and Annexure D of the Original Agreement shall continue to apply in respect of the YouTube Channel "Bluebeat", on and from April 1, 2022, for such time until each of those channels is brought within the content management system of the Producer.
8. Term: Termination; Consequences of Termination 8.1 This Agreement shall come into effect on the Execution
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 11 12:23:25 of 25 2023/DHC/000064
Date and shall continue to in effect for the duration of the Term unless terminated at the option of the Producer, in the event of a material breach of any obligation by the Artist under this Agreement, if such breach is either incapable, in the reasonable opinion of the Producer; of remedy, or if capable of remedy, has not been remedied to the satisfaction of the Producer, within a period of 30 (thirty) days from the date of occurrence of such breach. Breach of the obligations of the Artist to deliver the Deliverables for two consecutive calendar months, shall amount to a material breach and shall be deemed to be not capable of being remedy.
9. Miscellaneous 9.8. Specific Performance. The Parties agree that damages may not be an adequate remedy and the Parties shall be entitled to an injunction, restraining order, right for recovery, suit for specific performance or such other equitable relief as a court of competent jurisdiction may deem necessary or appropriate to restrain the other Party from committing any violation or enforce the performance of the covenants, representations and obligations contained in this Agreement. These injunctive remedies are cumulative and are in addition to any other rights and remedies the Parties may have at law or in equity, including a right for damages."
11. From a perusal of the aforesaid clauses, it appears that the Original Agreement was in respect of 200 songs to be delivered by the Artist to the plaintiff company for a total consideration of Rs.5,00,00,000/-. The Artist could not work with any third party for creating new intellectual property or content during the term of the Original Agreement except with the parties listed in Annexure D of the Original Agreement. The Original Agreement further provided that any intellectual property created or developed during the term of the Original Agreement would vest with the plaintiff company from the time the said intellectual property comes into existence. The
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 12 12:23:25 of 25 2023/DHC/000064
plaintiff company also had the right to terminate the Original Agreement upon breach of obligations by the Artist.
12. A perusal of Clause 5.1 of the Original Agreement clearly records that the said Agreement is a 'contract of service' and the Artist shall deliver the content to the plaintiff company on a 'work for hire' basis. A perusal of the termination clauses in Clause 7 of the Original Agreement and Clause 8 of the Addendum also reveals that right of termination was given only to the plaintiff company and the Artist was precluded under Clause 2 of the Original Agreement from terminating the contract.
13. As per the Addendum executed by the parties on 7th February, 2022, the term of the Agreement was to end on 30th September, 2025, subject to further extension. However, the number of songs to be delivered by the Artist to the plaintiff company was modified to 8 songs per month, subject to a cap of 100 songs. Additional consideration was also payable to the Artist on 10% profit sharing basis. Clauses 3.2, 3.5 and 3.6 of the Original Agreement giving exclusivity to the plaintiff company were suspended after coming into effect of the Addendum, except in respect of the YouTube Channel 'BlueBeat Bhojpuri'. However, Clause 3.5 of the Addendum provided a right of first refusal in favour of the plaintiff company.
14. Admittedly, disputes arose between the parties even after the signing of the Addendum, which resulted in the Artist terminating the Original Agreement as well as the Addendum vide an undated notice (page 124 of the documents of the plaintiff), stated to have been received by the plaintiff company on 27th August, 2022. In the said notice, the Artist has contended that in terms of Clause 6.2 of the Addendum, there is no exclusivity in favour of the plaintiff company. It has further been contended in the notice
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 13 12:23:25 of 25 2023/DHC/000064
that the plaintiff company did not adhere to its payment commitments under the Addendum.
15. Before proceeding further, I wish to analyse the legal position with regard to enforcement of negative covenants in contracts of personal service and grant of interim injunction.
16. At the outset, a reference may be made to Section 27 of the Indian Contract Act, 1872:
"27. Agreement in restraint of trade void.--Every agreement by which any one is restrained from exercising a lawful profession, trade or business of any kind, is to that extent void.
Exception 1.--Saving of agreement not to carry on business of which goodwill is sold.--One who sells the goodwill of a business may agree with the buyer to refrain from carrying on a similar business, within specified local limits, so long as the buyer, or any person deriving title to the goodwill from him, carries on a like business therein:
Provided that such limits appear to the Court reasonable, regard being had to the nature of the business."
17. Senior counsel appearing on behalf of the plaintiff company has extensively relied upon the judgment of the Supreme Court in Niranjan Shankar Golikari v. Century Spinning and Manufacturing Co. Ltd., (1967) 2 SCR 378, in support of his submission that reasonable restrictions can be imposed for the protection of the covenantee during the period of the contract. Attention of the Court has been drawn to the reference made to the judgment of Warner Brothers Pictures v. Nelson, (1937) 1 KB 209, in Niranjan Shankar Golikari (supra), where a film artist despite entering into a contract to render her exclusive service to the plaintiff during the period of
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 14 12:23:25 of 25 2023/DHC/000064
the contract, entered into a contract with a third person in breach of the provisions of the contract and in these circumstances an injunction was granted.
18. The dicta of Niranjan Shankar Golikari (supra) is contained in paragraph 17, which is set out below:
"17. The result of the above discussion is that considerations against restrictive covenants are different in cases where the restriction is to apply during the period after the termination of the contract than those in cases where it is to operate during the period of the contract. Negative covenants operative during the period of the contract of employment when the employee is bound to serve his employer exclusively are generally not regarded as restraint of trade and therefore do not fall under Section 27 of the Contract Act. A negative covenant that the employee would not engage himself in a trade or business or would not get himself employed by any other master for whom he would perform similar or substantially similar duties is not therefore a restraint of trade unless the contract as aforesaid is unconscionable or excessively harsh or unreasonable or one- sided as in the case of W.H. Milsted & Son Ltd. Both the trial court and the High Court have found, and in our view, rightly, that the negative covenant in the present case restricted as it is to the period of employment and to work similar or substantially similar to the one carried on by the appellant when he was in the employ of the respondent Company was reasonable and necessary for the protection of the company's interests and not such as the court would refuse to enforce. There is therefore no validity in the contention that the negative covenant contained in clause 17 amounted to a restraint of trade and therefore against public policy."
19. In Niranjan Shankar Golikari (supra), since the employee was still in employment of the respondent company, the grant of injunction was upheld by the Supreme Court. However, in the present case, the situation is entirely
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 15 12:23:25 of 25 2023/DHC/000064
different as the contract has been terminated by the Artist. What needs to be examined is if the said termination by the Artist was valid or not.
20. In Percept D'Mark (India) (P) Ltd. v. Zaheer Khan and Anr., (2006) 4 SCC 227, the Supreme Court was dealing with an agreement between a famous Indian cricketer and an event management company, in terms of which, the event management company was to act as the sole and exclusive agent of the cricketer. The term of the contract was for a period of three years unless extended by mutual consent. After the period of the agreement expired, the cricketer entered into an agreement with another agency. The event management company instituted legal proceedings seeking an injunction against the cricketer restraining him from entering into an agreement with a third party. Following the dicta of Niranjan Shankar Golikari (supra) and Gujarat Bottling v. Coca-Cola, (1995) 5 SCC 545, the Supreme Court elucidated the legal position in the following manner:
"56. 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.
xxx xxx xxx
58. We have perused the relevant portions of Niranjan Shankar Golikari [(1967) 2 SCR 378 : AIR 1967 SC 1098] , Superintendence Co. of India [(1981) 2 SCC 246] and Gujarat Bottling [(1995) 5 SCC 545] which have been extracted by the learned Judges of the Division Bench and quoted in extenso. In the circumstances, there can be no manner of doubt that the Division Bench was right in coming to the prima facie conclusion drawn by it, and in setting aside the Single Judge's order. No case was
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 16 12:23:25 of 25 2023/DHC/000064
made out by the appellant for compelling Respondent 1 to appoint the appellant as his agent in perpetuity. 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 1 is incapable of specific performance and to enforce the performance thereof would be inequitable. Likewise, grant of injunction restraining the 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. The appellant can be adequately compensated in terms of money if injunction is refused. In our view, grant of injunction, in the present case, would result in irreparable injury and great injustice to the first respondent which is incapable of being remedied in monetary terms, as he would be compelled to enter into a relationship involving mutual faith, confidence and continued trust against his will.
xxx xxx xxx
63. Under Section 27 of the Contract Act: (a) a restrictive covenant extending beyond the term of the contract is void and not enforceable, (b) the doctrine of restraint of trade does not apply during the continuance of the contract for employment and it applies only when the contract comes to an end, (c) as held by this Court in Gujarat Bottling v. Coca-Cola [(1995) 5 SCC 545] this doctrine is not confined only to contracts of employment, but is also applicable to all other contracts."
21. Based on the aforesaid legal principles, the Supreme Court came to the following conclusion:
"64. 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:
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 17 12:23:25 of 25 2023/DHC/000064
(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 & Transport Co. (P) Ltd. [(1995) 3 SCC 257] (SCC paras 10-12).
(iv) Fourthly, the Single Judge's order completely overlooked the principles of balance of convenience and irreparable injury.
Whereas Percept (the appellant) could be fully compensated in monetary terms if they finally succeeded at the trial, Respondent 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 Corpn. Ltd. v. Sriman Narayan [(2002) 5 SCC 760])
(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 in Page One Records Ltd. v. Britton [(1968) 1 WLR 157 : (1967) 3 All ER 822] . 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 were 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
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 18 12:23:25 of 25 2023/DHC/000064
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."
22. The Division Bench of this court in Rajasthan Breweries Limited v. The Stroh Brewery Company, 2000 SCC OnLine Del 481, has observed that a commercial contract can be terminated by a party by giving a reasonable notice even if the contract does not contemplate termination. The relevant observations of the Court are set out as under:
"Even in the absence of specific clause authorising and enabling either party to terminate the agreement in the event of happening of the events specified therein, from the very nature of the agreement, which is private commercial transaction, the same could be terminated even without assigning any reason by serving a reasonable notice. At the most, in case ultimately it is found that termination was bad in law or contrary to the terms of the agreement or of any understanding between the parties or for any other reason, the remedy of the appellants would be to seek compensation for wrongful termination but not a claim for specific performance of the agreements and for that view of the matter learned Single Judge was justified in coming to the conclusion that the appellant had sought for an injunction seeking to specifically enforce the agreement. Such an injunction is statutorily prohibited with respect of a contract, which is determinable in nature."
23. The judgments in Zaheer Khan (supra) and Rajasthan Breweries (supra) were followed by a Coordinate Bench of this Court in Infinity Optimal Solution Pvt. Ltd. (IOS) v. Vijender Singh and Ors., 2009 SCC OnLine Del 3575, where the plaintiff sought an injunction against the defendant, who was a famous boxer, from entering into a contract with a
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 19 12:23:25 of 25 2023/DHC/000064
third party during the subsistence of his contract with the plaintiff company. While refusing the grant of injunction, the Court made the following observations:
"6. A perusal of contract as entered into between plaintiff and defendant No. 1 would show that it was a purely commercial contract. Plaintiff had taken sufficient care to see that it does not suffer losses on its investments and provided that if the performance of defendant No. 1 was below the expectations of plaintiff so as to result into insufficient returns to the plaintiff on investments made for promoting defendant No. 1, the contract could be terminated by plaintiff with defendant No. 1 irrespective of the fact that the contract was for a period of ten years. Though there is no provision in the contract for defendant No. 2 to terminate the contract but I consider that where a contract between the parties is entered into for mutual profits and gains and if running of the contract is found disadvantageous by either of the party, it can be terminated by either party irrespective of the fact whether there is a termination Clause in the contract or not. The right of termination of contract cannot be restricted only to plaintiff. It may be that if the performance of defendant No. 1, in the eyes of plaintiff fell below the mark, the contract could be terminated by plaintiff. Similarly, if defendant No. 1 considers that the performance of plaintiff or the deal as entered by him with plaintiff was not advantageous, he could also terminate the contract. This can happen even if the perception of plaintiff or defendant No. 1 about each other is factually incorrect but the contract can be terminated irrespective of such incorrect perception. Performance of such a contract of service or management cannot be specifically enforced and the only remedy is to claim damages, if it is considered that the termination of the contract by defendant No. 1 with plaintiff has resulted into any loss or damages to the plaintiff.
7. The contract of representation and services is based on mutual trust and if the trust is lost between the parties, one party cannot be compelled by the Court to keep the contract alive. I
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 20 12:23:25 of 25 2023/DHC/000064
also consider that in view of Section 27 of Indian Contract Act, the restrictions cannot be put on a player from terminating the contract of an agency of one company and giving it to some other company. Section 27 disapproves and negates the restrain or restriction on the trade and business or profession. In Rajasthan Breweries Limited v. Stroh Brewery Co. MANU/DE/0860/2000 : AIR 2000 Delhi 450, the Division Bench of this Court had observed that even in absence of specific Clause authorizing and enabling either party to terminate an agreement in the event of happening of events specified therein, a commercial transaction could be terminated even without assigning a reason by serving a reasonable notice and ultimately if it is found that the termination was bad in law or contravening any terms or the agreement, the remedy of the appellant would be to seek a compensation for such wrongful termination but not claim for specific performance."
24. At this stage, a reference may be made to relevant parts of Section 14 of the Specific Relief Act, 1963, as amended with effect from 1st October, 2018.1 For ease of reference, the same is reproduced below:
"14. Contracts not specifically enforceable-- The following contracts cannot be specifically enforced, namely--
(c) a contract which is so dependent on the personal qualifications of the parties that the court cannot enforce specific performance of its material terms; and
(d) a contract which is in its nature determinable."
The provisions of Section 14 prior to its amendment on 1.10.2018 are set out below:
"14. Contracts not specifically enforceable.--(1) The following contracts cannot be specifically enforced, namely,--
(a) a contract for the non-performance of which compensation in money is an adequate relief;
(b) a contract which runs into such minute or numerous details or which is so dependent on the personal qualifications or volition of the parties, or otherwise from its nature is such, that the court cannot enforce specific performance of its material terms;
(c) a contract which is in its nature determinable;
(d) a contract the performance of which involves the performance of a continuous duty which the court cannot supervise."
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 21 12:23:25 of 25 2023/DHC/000064
To be noted, the present Section 14(c) of the Specific Relief Act, 1963 is pari materia with the erstwhile Section 14(1)(b) and the present Section 14(d) is identical to the erstwhile Section 14(1)(c).
25. Applying the aforesaid legal principles to the facts of the present case, in my considered view, no case for grant of an interim injunction is made out in favour of the plaintiff company. The contract in the present case was a 'contract of service' as acknowledged in Clause 5.1 of the Original Agreement and was dependent on the personal qualifications of the Artist.
Therefore, the contract falls within the category of contracts that are not specifically enforceable in terms of Section 14(c) of the Specific Relief Act, 1963.
26. There is no provision in the contract for the Artist to terminate the contract, the right of termination has been provided only to the plaintiff company. However, the contract being a commercial contract between the two private parties for mutual gain and benefit, it cannot be stated that the Artist could not terminate the aforesaid contract. Once the parties have lost mutual trust and confidence in each other, the court cannot grant an injunction compelling the Artist to continue with its contractual obligations with the plaintiff company. Therefore, the contract being determinable in nature, is not enforceable in view of Section 14(d) of the Specific Relief Act, 1963.
27. Reliance placed on behalf of the plaintiff on the judgment in Golden Tobacco (supra) is misplaced. In Golden Tobacco (supra), the Court was seized of a Trademark Licence Agreement where both parties had the right
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 22 12:23:25 of 25 2023/DHC/000064
to terminate the contract in the event the other party was in a material breach of their obligation, which is not the position in the present case. In fact, in paragraph 35 of Golden Tobacco (supra), the Court has recognised that contracts of service of personal nature, which require voluntary commitment by an individual, would be determinable. Admittedly, the present contract was a contract of service of personal nature as noted in Clause 5.1 of the Original Agreement itself and hence, determinable.
28. As per the dicta in Rajasthan Breweries (supra), in such cases, the contract can be terminated even in the absence of a specific clause authorising the Artist to terminate the contract without assigning any reason and by giving a reasonable notice. Ultimately, if it is found that the termination by the Artist was invalid, the remedy available with the plaintiff company would be to claim damages for wrongful termination. In fact, the plaintiff company has itself claimed damages of Rs 5,00,00,000/- in the plaint. However, the plaintiff company cannot seek an injunction to specifically enforce the contract, which is barred under section 14 (c) and (d) of the Specific Relief Act, 1963.
29. It was vehemently contended by the senior counsel appearing on behalf of the plaintiff company that the present suit is not a suit seeking specific performance of the contract, but rather a suit for injunction against the defendants from infringing the copyright of the plaintiff company. I do not find merit in the aforesaid submission. Though, the prayers in the suit have been framed in a manner to give an impression that the suit has been filed for copyright infringement, in real terms, it is a suit for specific performance of a 'contract of service', which is barred under section 14(c) and (d) of the Specific Relief Act, 1963. Clause 5.1 of the Agreement
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 23 12:23:25 of 25 2023/DHC/000064
specifically states that the plaintiff shall become the owner of the copyright only upon the same being created in the future. Therefore, the plaintiff cannot claim any copyright in the songs/content that are yet to come into being. Therefore, in my considered view, the present suit is nothing but a suit for specific performance of the contract, though guised as a suit seeking injunction for infringement of copyright.
30. Even otherwise, the exclusivity clauses in the Original Agreement and the 'right of first refusal' in favour of the plaintiff under the Addendum are clearly hit by the bar contained in Section 27 of the Indian Contract Act, 1872. The Supreme Court in Zaheer Khan (supra) has categorically observed that neither the test of reasonableness, nor the principle of restraint being partial, is applicable in the case of post-contractual covenants. The mandate of Section 27 of the Indian Contract Act, 1872 is clear that a restrictive covenant that extends beyond the term of the contract cannot be enforced and the aforesaid doctrine is applicable not only to contracts of employment but to all other kinds of contracts. An artist cannot be compelled to deal with another party against his own wish in perpetuity. Grant of injunction in favour of the plaintiff company would cause irreparable injury to the Artist which cannot be compensated in monetary terms as he would be forced to continue with the contract of personal service even though mutual trust has been lost between parties. Therefore, the balance of convenience is not in favour of the plaintiff company for grant of injunction.
31. Accordingly, the application filed on behalf of the defendant no.6 under Order XXXIX Rule 4 of the CPC is allowed and the application filed on behalf of the plaintiff under Order XXXIX Rules 1 and 2 of the CPC is
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 24 12:23:25 of 25 2023/DHC/000064
dismissed. The injunction granted vide order dated 14th October, 2022 stands vacated.
32. Needless to state, any observations made herein are only for the purposes of deciding the present applications and would have no bearing on the final adjudication of the suit.
I.A. 21794/2022 (of the defendant no. 4 u/O-XXXIX R-4 of the CPC) & I.A. 21814/2022 (of the defendant no. 1 u/O-XXXIX R-4 of the CPC)
33. List on 9th February, 2023, the date already fixed.
AMIT BANSAL, J.
JANUARY 06, 2023 sr
Signature Not Verified Digitally Signed By:AMIT BANSAL
CS(COMM) 715/2022 Signing Date:06.01.2023 Page 25 12:23:25 of 25
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!