Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Outlook Publishing India Private ... vs R R Solution
2025 Latest Caselaw 151 Del

Citation : 2025 Latest Caselaw 151 Del
Judgement Date : 6 May, 2025

Delhi High Court

Outlook Publishing India Private ... vs R R Solution on 6 May, 2025

Author: Prathiba M. Singh
Bench: Prathiba M. Singh
                          $~44
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                      Date of decision: 06th May, 2025
                          +     RFA(COMM) 233/2025, CM APPL. 24586/2025 & CM APPL.
                                24587/2025

                                OUTLOOK PUBLISHING INDIA PRIVATE LIMITED
                                                                  .....APPELLANT
                                            Through: Mr. Setu Niket & Ms. Esha Mazumdar
                                                      Advs. (M:9873109672)

                                                    versus

                                R R SOLUTION                                  .....RESPONDENT
                                                    Through:     None.

                                CORAM:
                                JUSTICE PRATHIBA M. SINGH
                                JUSTICE RAJNEESH KUMAR GUPTA
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

2. The present regular first appeal has been filed by the Appellant-Outlook Publishing (India) Pvt. Ltd. under Section 13(1) of the Commercial Courts Act, 2015 read with Section 96 of the Code of Civil Procedure, 1908, inter alia, assailing the impugned judgment dated 6th March, 2025 in CS(COMM) No. 73/2021 titled 'Outlook Publishing (India) Pvt. Ltd. v. R.R. Solution' passed by ld. District Judge (Commercial) -03, South, Saket, New Delhi (hereinafter, 'ld. Commercial Court Judge'). Vide the impugned judgment, the suit for recovery filed by the Appellant for a sum of Rs.11,09,159/- along with interest was dismissed.

3. The case of the Appellant is that it publishes a number of magazines

including the magazine under the name Outlook and Outlook Business. The Respondent herein is stated to have availed of certain advertisements in the print editions of the magazines published by the Appellant. Two agreements were entered into on 24th April, 2020 between the parties and it is the case of the Appellant that a sum of Rs.9,77,000/- remained outstanding which was not paid by the Respondent, the details of which are as under:

Magazine Issue Date Invoice No. Invoice Date Invoice/Net Payable Amount (INR)

Outlook Web 20-04-2020 20-21/0005 30-04-2020 1,77,000/- Outlook 27-07-2020 20-21/0059 13-07-2020 6,00,000- Outlook 01-08-2020 20-21/0108 31-07-2020 2,00,000/- Business

Total Outstanding till due date 9,77,000/-

4. The Respondent did not appear in the suit and no written statement was filed. The Appellant then led ex parte evidence of one Mr. Arun Ramachandran, who was the authorised representative of the Appellant. The said witness had exhibited the agreements and the copies of the advertisements from the three magazines dated 20th April, 2020, 27th July, 2020 and 1st August, 2020. The Court, however, in its judgment observed that the original magazines were not filed and only photocopies were filed. Hence, the suit itself is dismissed. The reasoning given by the ld. Commercial Court Judge is set out below:

"8. I have heard Mr. Setu Niket, ld. Counsel for plaintiff

and perused the record.

9. PW 1 Arun Ramchandran reiterated and substantiated the version given in the plaint. PW 1 deposed about execution of orders placed and publication of advertisements for defendant as enumerated in the agreements entered into between the parties. PW1 Arun Ramachandran also referred to raising of invoice for a total sum of Rs. 9,77,000/-. PW 1 Arun Ramchandran also deposed about various reminders sent to the defendant and subsequently issuance of legal notice for payment of amount due. PW 1 Arun Ramchandran was not cross examined as defendant was ex parte.

10. Cause of action for recovery of Rs. 9,77,000/- is that plaintiff published advertisements of defendant as promised in agreements. Plaintiff apart from orally deposing about publication of advertisements has not placed on record any documentary proof/evidence to substantiate the same. Plaintiff placed on record pages of Outlook magazine which were collectively taken on record as Mark B. These documents are not admissible in evidence as these are photocopies and not in compliance with Section 62 of Indian Evidence Act. Plaintiff could have very well filed the original magazines in the Court. Even in photocopies of these pages of magazines, one does not find any mention of defendant or any connection with defendant. Thus, it is not established from these pages as to whether the advertisements shown therein are of defendant concerned. The only document on which plaintiff is relying are the text invoices stated to have been raised by plaintiff on defendant. However, for establishing cause of action for publishing advertisements in magazine of defendant, something more than mere text invoice was required from the plaintiff.

11. The fact that defendant is ex-parte will not mean that plaintiff is absolved from the responsibility of proving its case as per law. Plaintiff has miserably

failed to prove its case on the basis of preponderance of probability. Accordingly, the suit of plaintiff is dismissed."

5. Ld. Counsel for the Appellant submits that these magazines were published during the COVID -19 period and the same could not be traced. Today, he has produced before the Court two original magazines of the Court dated 27th July, 2020 and 1st August, 2020.

6. In the opinion of this Court, the Trial Court has taken the right view that mere photocopies could not have been exhibited, as the magazines forms the basis of the claim for recovery itself. However, since the two original publications are now available and the third publication is stated to be a digital publication, the impugned judgment is set aside only on this ground as the Appellant ought not to suffer, especially due to pandemic related dificulties.

7. The Appellant is permitted to lead additional evidence in the form of two magazines and electronic evidence in respect of the digital magazine in accordance with law. Let the affidavit in respect of the same be filed within two months before the ld. Commercial Court Judge.

8. List before the ld. Commercial Court Judge again on 21st July, 2025. The Commercial Court shall proceed in accordance with law.

9. The appeal is disposed of in these terms. Pending applications, if any, are also disposed of.

PRATHIBA M. SINGH JUDGE

RAJNEESH KUMAR GUPTA JUDGE MAY 6, 2025/dj/ck

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter