Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Phonographic Performance ... vs State Of Rajasthan ...
2023 Latest Caselaw 727 Raj/2

Citation : 2023 Latest Caselaw 727 Raj/2
Judgement Date : 23 January, 2023

Rajasthan High Court
Phonographic Performance ... vs State Of Rajasthan ... on 23 January, 2023
Bench: Sudesh Bansal
       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR

               S.B. Civil Writ Petition No. 430/2023
Phonographic Performance Limited
                                                                  ----Petitioner
                                   Versus
State Of Rajasthan
                                                                ----Respondent

Connected with

S.B. Civil Writ Petition No. 471/2023

Novex Communications Pvt. Ltd.

----Petitioner Versus The State Of Rajasthan

----Respondent

For Petitioner(s) : Mr. Virendra Lodha, Sr. Adv. assisted by Mr. H.V. Nandwana Mr. Rajendra Prasad, Sr. Adv. assisted by Mr. Atishay Jain Mr. Akhil Sibal, Sr. Adv. through VC Mr. Akash Shrivastava Mr. Ankur Sangal For Respondent(s) : Mr. Rajesh Maharshi, AAG with Mr. Udit Sharma, Mr. Yuvraj Singh Kachhawa and Ms. Kinjal Surana

HON'BLE MR. JUSTICE SUDESH BANSAL

Order

23/01/2023

1. On behalf of respondents, Additional Advocate General put in

appearance and seeks time to file reply. Service stands complete.

2. Learned Senior Counsel appearing on behalf of petitioner

prays to stay the operation of the impugned letter dated

7.12.2022 issued by the Additional Police Commissioner-I, Jaipur.

3. It has been argued that vide impugned letter, provisions of

Section 52(1) (za) of the Copyright Act, 1957 (hereafter "the Act

(2 of 3) [CW-471/2023]

of 1957") has been interpreted in erroneous manner and without

jurisdiction, the issuance of such letter violates copyrights of

petitioners as well as deprive them to take legal remedies

including civil and criminal against persons who infringes their

copyrights. It has been argued that in the garb of the impugned

letter, hoteliers, event managers and DJs in the private function

and parties can play music/sound recordings for commercial

purposes also over which the petitioners have copyrights. While

provision of Section 52(1) (za) of the Act of 1957 itself is very

clear and the issuance of impugned letter is arbitrary as much as

in abuse of powers, just to extend benefit to hoteliers/ event

managers/DJs.

4. Counsel has pointed out that Government of India issued a

public notice dated 27.8.2019 wherein Section 52(1) (za) of the

Act of 1957 was interpreted and the necessity of license was

exempted which was analogous to the impugned letter dated

7.12.2022. The said public notice was challenged before the High

Court of Punjab and Haryana at Chandigarh by filing CWP

No.28758/2019, Novex Communications Pvt. Ltd. Vs. Union

of India and Another. After hearing both parties the High Court

vide judgment dated 19.5.2022 has quashed the said public notice

with observation that such notice is without jurisdiction as

respondents have no jurisdiction to interpret Section 52(1) (za) of

the Act of 1957 in their own manner.

5. Per contra, Additional Advocate General has argued that the

letter dated 7.12.2022 has been issued to maintain law and order

and it does not permit hoteliers/event managers/DJs to play

music/sound recordings for commercial purposes, which are duly

(3 of 3) [CW-471/2023]

registered under the Act of 1957, without obtaining license from

the registered copyright holders.

6. Having heard counsel for both parties, taking into

consideration the spacious language used in the impugned letter

dated 7.12.2022 as also the judgment in the case of Novex

Communication Pvt. Ltd. (supra), as an interim measure, this

Court deems it just and proper to stay the operation of impugned

letter dated 7.12.2022 to the extent that this letter would not be

treated as permission to any person hoteliers/event managers/DJs

to play music/sound recordings for commercial purposes without

obtaining license/permission from the registered copyright

holders. The impugned letter will not deprive the petitioners to

initiate legal proceedings, civil and criminal, as envisaged under

the Act of 1957 against the persons who infringes copyrights of

petitioners.

7. List after four weeks.

(SUDESH BANSAL),J

NITIN /69-70

Powered by TCPDF (www.tcpdf.org)

 
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