Andhra High Court High Court

B. Rosaiah vs State Of Andhra Pradesh on 17 July, 1990

Andhra High Court
B. Rosaiah vs State Of Andhra Pradesh on 17 July, 1990
Equivalent citations: 1991 CriLJ 189
Bench: B Rao


ORDER

1. This is a petition filed under section 482 Cr.P.C. to quash the proceedings against A-2 in C.C. No. 335 of 1985 on the file of the II Addl. Judicial Ist Class Magistrate, Nellore.

2. A-2 was a spectator to a video film exhibited by A-2 and A-42 in a parlour on 1-10-1984 at 11-00 p.m. on suspicion, when police raided the parlour, the film was found to be a ‘blue film’ of obscene nature. A-2 to A-41 Were the spectators of the film. A-1 was operating the video film while A-42 was the owner of the video parlour. The show was stopped and all the accused, A-1 to A-42 were charge-sheeted, A-1 and A-42 under sections 292, 293 and 294 I.P.C. and A-2 to A-41 under Section 292, 293 and 294 r/w 109 IPC. The allegation is that A-2 to A-41 had abetted the offence.

3. The learned counsel Sri Pattabhi, submitted that nowhere it is alleged that the petitioner has either exhibited, or arranged exhibition of the blue-film so as to reflect complicity of the petitioner in the exhibition of the blue film and that at the time of entering the parlour, he was not aware that it was a blue film that was under exhibition and that immediately after he entered into the parlour, the police raided and charge-sheeted him. It is, therefore, contended that the allegations in the charge-sheet do not reflect any complicity of the petitioner for being proceeded against and accordingly the proceedings against him have to be quashed.

4. As relied upon by Mr. Pattabhi, it is held in Shri Ram v. State of U.P. that in order to constitute abetment the abetter must be shown to have ‘intentionally’ sided to commission of the Crime and that mere proof that the crime charged could not have been committed without the interposition of the alleged abettor is not enough compliance with the requirements of Section 107 IPC. It is not the case of the prosecution that the petitioner has intentionally exhibited or arranged exhibition of the blue film. On the other hand, the allegation is that the petitioner was a spectator of the blue-film and therefore an abettor of the offences under sections 292, 293 and 294 IPC. This interposition as a mere spectator to the exhibition of a blue-film without any further complicity, in view of the above Supreme Court decision, cannot be taken to be amounting to abetment of the main offence. In view of this, since there is no allegation in the entire sheet constituting an offence against the petitioner for being proceeded against the proceedings against him are liable to be quashed. Accordingly the proceedings against him in the above criminal case are quashed and the petition allowed.

5. Petition allowed.