Allahabad High Court High Court

Murari Lal Agrawal vs Ram Kumar Mittal on 23 July, 2010

Allahabad High Court
Murari Lal Agrawal vs Ram Kumar Mittal on 23 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2768 of 2010

Petitioner :- Murari Lal Agrawal
Respondent :- Ram Kumar Mittal
Petitioner Counsel :- S. Shekhar,V.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

This revision is directed against the order dated 16.6.10 passed by the Chief Judicial
Magistrate, Hathras whereby an application for discharge moved by the revisionist was rejected
in case no.834 of 2003.

It appears from the record that in the case of infringement of Trade Marks Act charge sheet
was submitted by the police under Sections 420, 467, 468, 471, IPC. The cognizance was also
taken under these Sections. When the case came at the stage of charge, an application was
moved by the accused saying that on the facts mentioned in the FIR at the most infraction of
Section 102 and 103 of the Trade Marks Act can be said to have been done and the accused
cannot be tried for any offence under the Indian Penal Code what to say of Section 420, 467,
468, 471, IPC as the provisions of the Special Act shall supersede the general law embodied in
the IPC. That application was rejected just by saying that the aforementioned offences of the
IPC were made out.

Heard Mr. S. Shekhar, learned counsel for the revisionist, learned AGA and perused the
record.

Both the parties agree to get this revision finally decided as there is no need to hear O.P.
No.1.

It has been argued by Mr. Shekhar that once there was Special Act regarding the alleged
contravention of Trade Marks Act, then, the provisions of Indian Penal Code would not come
into play. His second contention is that the trial court disposed of the matter in summary way as
it did not say even a single word as to on what material Sections 420, 467, 468, 471, IPC are
made out if the accused are liable to be tried under these Sections.

I have gone through the order and I do subscribe to the above argument of Mr. Shekhar and
in the circumstances of the case, find it a case fit for reconsideration by the court below.

Accordingly, this revision is allowed. Order dated 16.6.10 is set aside. The matter is
remanded back to the trial court to decide it afresh by specifically holding as to whether the
accused can be tried for the offences punishable under Sections 420, 467, 468, 471, IPC inspite
of the Special law being in force regarding the infringement of the provisions of the Trade
Marks Act and secondly, if the court finds that the accused are liable to be tried under the IPC,
then, it shall make clear discussion as to what was the evidence to constitute all or any of the
offences mentioned above.

Order Date :- 23.7.2010
T. Sinha