IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3831 of 2007(F)
1. K.P. VARGHESE, S/O.LATE K.V. PETER
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF POLICE,
For Petitioner :SRI.V.N.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/02/2007
O R D E R
J.B. KOSHY and T.R.RAMACHANDRAN NAIR, JJ.
—————————-
W.P.(C) No. 3831 of 2007 F
—————————-
Dated this the 12th day of February, 2007
Judgment
This is a petition alleging police harassment.
According to the petitioner, he is doing the business of
producing feature films, copyright purchase of feature
films and manufacturing and marketing of Video Audio
cassettes and Compact Discs. Because of the constant
harassment, he is unable to do the business and 9,636
original CDs were seized. Director General of Public
Prosecutions submitted that the above CDs were seized
suspecting that there is violation of Copyright and
produced before the Magistrate’s Court and it is stated
that the matter should be examined. If it is found that
there is no copyright violation, the CDs taken into
custody should be returned to the petitioner. Further,
though investigation can be conducted according to law,
petitioner shall not be harassed and petitioner shall be
allowed to continue the business with regard to cassettes
with valid copyright.
The writ petition is disposed of.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
vaa
W.P.(C).No./2007 2
J.B. KOSHY AND
T.R.RAMACHANDRAN NAIR, JJ.
————————–
W.P.(C) No.3831/2007 F
————————–
Judgment
Dated:12th February, 2007