Citation : 2022 Latest Caselaw 15375 Mad
Judgement Date : 15 September, 2022
C.S(Comm. Div.)No.124 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 15.09.2022
CORAM
THE HON'BLE MR.JUSTICE M.SUNDAR
C.S(Comm. Div.)No.124 of 2022
Viacom 18 Media Pvt Limited,
Suit 410 411 Apeejay Business Centre,
Apeejay House, 39/12 Haddows Road,
Chennai 600 006.
Registered office at,
Zion Bizworld, Subash Road-A,
Vile Parle (East), Mumbai 400 057,
Represented by its Vice President – Legal/POA,
Mr.Vinit Chandra Sharma. .. Plaintiff
Vs.
1.
Bharat Sanchar Nigam Limited Bharat Sanchar Bhavan Harish Chandra Mathur Lane Janpath, New Delhi - 110 001.
2. Mahanagar Telephone Nigam Ltd 5th Floor, Mahanagar Door Sanchar Sadan 9, CGO Complex, Lodhi Road, New Delhi - 110 003.
3. Bharti Airtel Limited Bharti Crescent, 1, Nelson Mandela Road Vasant Kunj, Phase II New Delhi - 110 070.
Page Nos.1/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
4. Aircel Cellular Limited 5th Floor, Spencer Plaza 769, Anna Salai Chennai-600 002.
5. Tata Communication Limited, Vsb, Mahatma Gandhi Road, Fort Mumbai, Maharastra 400 001.
6. Vodafone India Limited Suman Tower, Plot No.18, Sector 11, Gandhinagar Gujarat 382011.
7. Idea Cellular Limited Suman Tower, Plot No.18, Sector 11, Gandhinagar Gujarat 382011.
8. Tata Teleservices Ltd 10th Floor, Tower I, Jeevan Bharati 124 Connaught Circus New Delhi - 110 001.
9. Tikona Digital Networks Private Limited Office 3A, 3rd Floor LBS Marg, Bhandup (West) Mumbai - 400 078.
10. You Broadband & Cable India Ltd, Plot No.54, Marol Industrial Cooperative Area, Off. Andheri Kurla Road, Andheri (East), Mumbai 400 059.
11. Sify Technologies Limited 2nd Floor, TIDEL PARK
Page Nos.2/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
No.4, Canal Bank Road Chennai-600 113.
12. Siti Broadband Services Pvt. Ltd., B-10, Lawrence Road, Industrial Area New Delhi North West DL 110035 IN.
13. Asianet Satellite Communications 2A, II Floor, Leela Infopatk Technopark Limited, Kazhakkoottam Thiruvananthapuram, Kerala - 695 581.
14. Data Infosys Limited Station Road, Durgapura Jaipur 302018.
15. Readylink Internet Services Limited Galazy, Plot No.7, Sakhthi Colony RK Puram, Ganpathy Coimbatore - 641 006.
16. Opto Network Private Limited B-86, Sector - 14 Noida - 201 301 Uttar Pradesh, India.
17. Nettlinx Limited 5-9-22,3rd Floor My Home Sarovar Plaza Secretariat Road, Saifabad Hyderabad - 500 004.
18. City Online Services Limited 701, 7th Floor Aditya Trade Center, Ameerpet Hyderabad - 500 038.
Page Nos.3/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
19. Pioneer eLabs Limited Pioneer Towers, 17th Floor Plot No.16, Survey No.64, Software Unit Layout APIIK, i-Tech City, Madhapur Hyderabad 500 080.
20. AT&T Global Network Service India Pvt. Ltd., 13th Floor, 1305-06 Mohan Dev House 13, Tolstoy Marg, New Delhi - 110 001.
21. Nextgen Communications Limited Thachil Complex No.10, 3rd Floor, Raja Annamalai Road, Saibaba Mission Post Coimbatore - 641 011, Tamil Nadu, India.
22. Southern Online Bio Technologies Limited Flat No.A3, 3rd Floor, Office Block Samrat Complex, Saifabad, Hyderabad - 500 004.
23. MyNet Services India Private Limited #12, 1 Floor, IV Cross Gandhipuram, Pallipalayam Erode - 638 006.
24. LimrasEronet Broadband Services Private Limited Doshi Towers, First Floor #156, Poonamallee High Road, Kilpauk, Chennai-600 010.
25. RS Broadband Service India Private Limited Doshi Towers, First Floor Old #156, New # 205, Poonamallee High Road, Kilpauk, Chennai-600 010.
Page Nos.4/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
26. Spectra ISP Networks Pvt. Ltd., Plot No.21-22, 3rd Floor Udyog Vihar, Phase IV Gurgaon - 124 015.
27. Pulse Telesystems Private Limited 51/52, Real Towers 3rd Floor, Royapettah High Road Mylapore, Chennai-600 004.
28. EsselShyam Communications Ltd., 1121, Hemkunt Chambers, 11th Floor, 89, Nehru Place, New Delhi - 110 019, India.
29. Five Network Solution (I) Ltd., 22/2, Plot No.275B, Gurunanak School Compound, Sion (West), Mumbai 400022, India.
30. Action Lane No.16 No.1A Kalpana Apartments, 1st Street, Above Padmanaba Nagar Electricity Board Adyar, Chennai - 600020.
31. Jak Communications Pvt Ltd.
No.4 J Block, Near 6th Avenue, Anna Nagar East, Chennai - 600 102.
32. C32 Cable Net Pvt.Ltd.
Old No.284, New No.204, Shanmugam Salai, Royapettah, Chennai - 600 014.
33. Thamizhaga Cable TV Communications Pvt Ltd., No.9 A/5, Club Road, Near Mittai Shop, Chetpet, Chennai - 600031.
Page Nos.5/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
34. Thiru Nagar Satellite Vision Pvt Ltd., No.149/80, Vijaya Theatre Complex, Behind Kasi Theatre, Pillaiyar Koil Street, Jafferkhanpet, Chennai 600083.
35. Ashok Kumar, Unknown Person, India.
36. Ashok Kumar, Unknown Person India.
37 Ashok Kumar,
Unknown Person, India.
38 Ashok Kumar,
Unknown Person, India.
39 Ashok Kumar,
Unknown Person, India..
40 Ashok Kumar,
Unknown Person, India.
41 Ashok Kumar,
Unknown Person, India.
.. Defendants
This Civil Suit is preferred, under Order VII Rule 1 of Civil Procedure Code, 1908 and Order IV Rule 1 of the Original Side Rules 1956 read with and Sections 51, 52, 55 and 62 of the Copyright Act, 1957 and the Copyright (Amendment) Act, 2012 and Section 7 of the Commercial Courts, Commercial Division and Commercial Appellate
Page Nos.6/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
Division of High Court Act No.4 of 2016 praying
(a) A permanent injunction, restraining the defendants 1 to 29 from infringing the cinematographic film "Jugjugg Jeeyo" and said work be directed to block all websites/webpages and future websites (including their prefix and suffix) and those non-complaint websites mentioned in Schedule A hosting contents that relate to plaintiff's copyright protected cinematographic film "Jugjugg Jeeyo" in any manner, thereby restraining the unauthorised copying, transmission, communication or make available or display or release or show or upload or download or exhibit or play and/or in any manner communicate in and/or through their services immediate of receipt of details of such infringing websites/webpages in writing;
b) A permanent injunction restraining the defendants 30 to 34 from infringing the cinematographic film "Jugjugg Jeeyo" by themselves, their partners/proprietor/directors, heirs, representatives, successors in business, assigns, distributors, agents, servants or anyone claiming through them or under them from infringing the plaintiff's copyrighted cinematographic film "Jugjugg Jeeyo" by copying, recording, reproducing or allowing camcording or allowing others to transmit, communicate or make available or distributing or duplicating or displaying or releasing or showing or uploading or downloading or exhibiting or playing and/or in any manner whatsoever from communicating the cinematographic film "Jugjugg Jeeyo" and said work without a proper license from the plaintiff or in any other manner which would violate/infringe the plaintiff's copyrighted cinematographic film "Jugjugg Jeeyo" through different mediums including
Page Nos.7/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
but not limited to CD, DVD, Blu-ray disc, VCD, cable TV, Direct to Home services, internet services, multimedia messaging services, pendrives, hard drives, tapes, DAS, satellite, conditional Access Systems or in any other medium/manner whatsoever;
c) A permanent injunction restraining the defendants 35 to 41 restraining them from infringing the cinematographic film "Jugjugg Jeeyo" by themselves, their partners/proprietor/directors, heirs, representatives, successors in business, assigns, distributors, agents, servants or anyone claiming through them or under them from infringing the plaintiff's copyrighted cinematographic film "Jugjugg Jeeyo" or any of its underlying works, in any manner whatsoever, without a proper license from the plaintiff; and
d) for the costs of the suit;
For Plaintiffs : Mr.S.Deepak of M/s.P.K.Law Firm
JUDGMENT
Mr.S.Deepak, learned counsel of M/s.P.K.Law Firm (Law Firm) for
the sole plaintiff company who is before this Commercial Division,
submits that he has instructions from the plaintiff company to withdraw the
captioned suit. Saying so, learned counsel has made an endorsement in the
case file, a scanned reproduction of which is as follows:
Page Nos.8/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
2. The aforementioned endorsement made in the case file is
reiterated by the learned counsel in the hearing.
3. In the light of the aforementioned endorsement and the reiteration
of the same in the hearing, captioned Civil Suit is dismissed as withdrawn.
There shall be no order as to costs.
15.09.2022 (1/2)
Index : Yes/No
Page Nos.9/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
Speaking/Non-speaking order mk
M.SUNDAR, J.
mk
C.S(Comm. Div.)No.124 of 2022
Page Nos.10/11 https://www.mhc.tn.gov.in/judis C.S(Comm. Div.)No.124 of 2022
15.09.2022 (1/2)
Page Nos.11/11 https://www.mhc.tn.gov.in/judis
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!