High Court Kerala High Court

Prasad vs The State Of Kerala on 22 June, 2009

Kerala High Court
Prasad vs The State Of Kerala on 22 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1965 of 2009()


1. PRASAD, S/O.MATHEW,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/06/2009

 O R D E R
             M.SASIDHARAN NAMBIAR, J.
               ==================
                Crl.M.C. No. 1965 of 2009
               ==================
         Dated this the 22nd day of June, 2009.

                         O R D E R

Petitioner is the accused in C.C.No.12/2009 on the file

of Chief Judicial Magistrate Court, Thodupuzha. Petitioner

was originally the first accused in C.C.No.46/2007 on the

file of Chief Judicial Magistrate Court, Thodupuzha.

Prosecution case is that on 29-12-2006 at 6.00 PM when the

Sub Inspector conducted search in room No.VII/506 of

Thodupuzha Municipality, pirated CDs. of films were found

in the shop owned by the petitioner with second accused as

the sales man and both the accused thereby committed

offences under Sections 51 and 52A read with Sections 63

and 68A of Copy Right Act. As the petitioner was

absconding, case as against him was split up and second

accused was tried by the Magistrate. Under Annexure D

judgment, second accused was acquitted. This petition is

filed under Section 482 of Code of Criminal Procedure to

Crl.M.C.No.1965/2009
-2-

quash C.C.No.12/2009, which is the split up case as against

the petitioner, contending that as per Annexure C

registered power of attorney dated 13-12-2006, petitioner

entrusted the business to the second accused and on the

date of seizure of the pirated CDs. petitioner had nothing to

do with the business and therefore he is not liable for the

offences.

2. Annexure B final report submitted under Section

173(2) of Code of Criminal Procedure along with Annexure

D judgment establish that petitioner was not present at the

shop when the search was conducted and pirated CDs. were

seized on 29-12-2006. Second accused was the person, who

was found in charge of the shop. Learned Magistrate under

Annexure D judgment has already acquitted the second

accused. Annexure C registered power of attorney

executed by the petitioner in favour of second accused

establish that petitioner as he has to leave India due to his

employment in a foreign country and as he could not

Crl.M.C.No.1965/2009
-3-

conduct the business, petitioner entrusted the business with

the second accused. Therefore from 13-12-2006, petitioner,

who was admittedly out of India, has nothing to do with the

business. In such circumstances, petitioner cannot be held

liable for the offences committed on 29-12-2006 as he has

no control over the affairs or business of the shop then.

Moreover, second accused, who was put in charge of the

business, was already acquitted. Hence, it is not in the

interest of justice, to continue the proceedings as against

the petitioner because there cannot be a conviction.

3. Petition is allowed. C.C.No.12/2009 on the file of

Chief Judicial Magistrate, Thodupuzha, as against the

petitioner is quashed.

M.SASIDHARAN NAMBIAR
JUDGE

dkr