Citation : 2023 Latest Caselaw 4419 Mad
Judgement Date : 18 April, 2023
C.S.No.294 of 2016
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 18.04.2023
CORAM:
THE HONOURABLE Mr. JUSTICE S.SOUNTHAR
C.S.No.294 of 2016
Sanjay Kumar Lalwani
Proprietor of SN MEDIA
No.13, Clemens Road, Purasawalkam,
Chennai – 600 007. ...Plaintiff
Vs.
1. M/s.Chimbu Cine Arts
Represented by its Proprietor Mr.T.Rajhendherr,
No.4, Hindi Prachar Saba Street,
T.Nagar,
Chennai – 600 017.
2. M/s.Thenandal Films
Represented by Mr.N.Ramasamy Alias Murali
No.8, 80 Feet Road, Thevar Thottam,
Saligramam, Chennai – 600 093.
3. M/s. Prasad Colour Laboratory
28, Arunachalam Road,
Saligramam, Chennai – 600 093.
4. Scrabble Entertainment Ltd,
33/1, 1st Floor, Walajah Road,
Chepauk, Chennai – 600 002.
1/4
https://www.mhc.tn.gov.in/judis
C.S.No.294 of 2016
5. UFO Money India Ltd,
175/3 & 4, Kumaran Colony Main Road,
J.B.Towers, Vadapalani, Chennai – 26.
6. Real Image Media Technology Pvt Ltd.,
42, Dr.Ranga Road,
Mylapore, Chennai -4.
7. PXD
28, Arunachalam Road,
Saligramam, Chennai - 93 ... Defendants
PRAYER: This Civil Suit is filed under Order IV Rule 1 of High Court O.S.
Rules, 1956 read with Sections 54 and 55 of the Copyright Act, 1957 Order
VII Rule 1 of C.P.C.; praying to pass the judgment and decree:-
A. Directing the first Defendant to pay a sum of Rs.1,39,19,300/- to the
plaintiff towards principal and interest outstanding as on 20.05.2016 and
subsequently pay 36% interest on Rs.1,09,00,000/- from the date of filing the
plaint till the recovery of the suit amount.
B. To Declare that the plaintiff is the exclusive copy right holder in
respect of Tamil film “ IDHU NAMMA AALU” (Tamil) Starring Simbu,
Nayan Thara and others, Directed by Pandiaraj, Laboratory: Prasad Colour
Lab Chennai in respectof North Arcot and South Arcot district as known in
film trade.
C.To Grant permanent injunction restraining the defendants or their
men, agent from releasing the Tamil Film “ IDHU NAMMA AALU”(Tamil)
Starring Simbu, Nayan Thara and others, Directed by Pandiaraj, Laboratory:
2/4
https://www.mhc.tn.gov.in/judis
C.S.No.294 of 2016
Prasad Colour Lab Chennai on 27.05.2016 or any other date without paying
the plaintiff a sum of Rs.1,39,19,300/- with subsequent interest.
D. Direct the first defendant to pay the costs of the suit;
For Plaintiff : Mr.K.P.Sathish Kumar
for M/s.Ojas Law Firm
For Defendant 1 : M/s.Waraon and Sairams
JUDGMENT
The learned counsel for the plaintiff made an endorsement in the
plaint, seeking leave of this Court to withdraw the suit. In view of the
endorsement made by the learned counsel, leave is granted. The suit is
dismissed as withdrawn. There shall be no order as to costs.
18.04.2023
nti Index:Yes/No Speaking Order: Yes/No
https://www.mhc.tn.gov.in/judis C.S.No.294 of 2016
S.SOUNTHAR, J.
nti
C.S.No.294 of 2016
18.04.2023
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!