Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sun T.V vs Jaya Television
2022 Latest Caselaw 6766 Mad

Citation : 2022 Latest Caselaw 6766 Mad
Judgement Date : 31 March, 2022

Madras High Court
Sun T.V vs Jaya Television on 31 March, 2022
                                                         1           C.S. No.709 of 1999

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 31.03.2022

                                                       CORAM

                          THE HON'BLE MRS.JUSTICE V.BHAVANI SUBBAROYAN

                                                C.S.No.709 of 1999


                     Sun T.V.
                     (A Unit of Sumangali Publications Ltd.)
                     Rep. by its Manager (Programme)
                     George Bastain,
                     268-269, Anna Salai,
                     Teynampet, Chennai - 600 018.                        .... Plaintiff
                                                       Vs.

                     1. Jaya Television,
                        (Unit of Lavis Satcom)
                        Rep. by Managing Director,
                        Dinakaran, Poes Garden, Chennai - 600 086.

                     2. B. Chakravarthy,
                        Prop. of NIC Arts,
                        A3, Ground Floor,
                        24, Thanikachalam Road,
                        T. Nagar, Chennai - 600 017.

                     3. A.P. International,
                        Rep. by its Partner,
                        Arjundas Pokardas,
                        708, Shivalaya "A" Block,
                        198, Ethiraj Salai, Egmore,
                        Chennai - 600 105.

                                                         1
https://www.mhc.tn.gov.in/judis
                                                               2                 C.S. No.709 of 1999

                     4. Gemini Colour Laboratory,
                        No.2, Vembuli Amman Koil Street,
                        Chennai - 600 078                                            ... Defendants

                     Prayer: Civil Suit filed under Section 55 & 62 of Indian Copyright Act
                     R/w. Order IV Rule 1 of Original Side Rules and Order VII Rule 1 of
                     C.P.C. seeking for a Judgment and Decree against the defendants;
                                  (a) declaring that the plaintiff is the absolute copy right owner
                     having perpetual rights of world Satellite Television Broadcast Direct to
                     Home (District Satellite) Broadcast, Terrestrial Television Broadcast in
                     respect of the suit picture "VALLI" starring Ajit, Simran and others,
                     directed by S.J. Surya; and


                                  (b) for a permanent injunction restraining the 1st, 2nd and 3rd
                     defendants their agents, servants, each and every person or persons
                     claiming through them or under them from interfering with the plaintiff's
                     copy right having the rights of World Satellite Television Broadcast
                     Direct to Home (Direct Satellite) Broadcast, Terrestrial           Television
                     Broadcast and all other rights connected therewith including exhibition
                     of the suit picture by means of wireless diffusion and by wire
                     communication to the public through television broadcast in respect of
                     the suit picture "VALLI" starring Ajit, Simran and others, directed by
                     S.J. Surya by telecasting the suit picture in their TV Channel either in full
                     or in part or telecasting the song sequences, clippings, scenes and other
                     sequences in the suit picture;



                                                              2
https://www.mhc.tn.gov.in/judis
                                                                 3                   C.S. No.709 of 1999

                                  c) direct the Defendants to pay the cost of the suit proceedings to
                     the plaintiff; and
                                  d) pass such further or other orders and thus render justice.


                                        For Plaintiff                : Mr.R.Palaniandavan

                                        For 1st Defendant            : Mr.B. Jagannath
                                                                     (for Mr. A. Jenasenan)
                                        For 2 to 4 Defendants        : No Appearance

                                                            ********

                                                        JUDGMENT

When the matter came up for hearing today, it is learnt from the

records that this Court by its order dated 07.10.1999 and 05.11.1999 for

being mentioned, granted interim injunction against the defendants from

telecasting the picture "Vaali" or the song sequences of the film.

2. The learned counsel for the plaintiff and the learned counsel for

the 1st defendant are present.

3. The learned counsel for the 1st defendant submitted that as of

now, they have no interest over the picture and they have also no right

https://www.mhc.tn.gov.in/judis

V.BHAVANI SUBBAROYAN, J., Lbm

to telecast the same in our T.V. Channel and accordingly, a memo has

been filed to this effect.

4. With regard to the aforesaid submission made by the learned

counsel for the 1st defendant and memo to that effect filed by the learned

counsel for the 1st defendant, the suit filed by the plaintiff is decreed as

prayed. The memo filed by the learned counsel for the 1st defendant

shall form part of the decree. No Costs.

5. In the result, the Suit is decreed as prayed for.



                                                                                                31.03.2022
                     Lbm
                     Index       : No
                     Internet    : Yes
                     Speaking order
                                                                                    C.S.No.709 of 1999





https://www.mhc.tn.gov.in/judis

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter