High Court Kerala High Court

K.P. Varghese vs State Of Kerala Represented By on 12 February, 2007

Kerala High Court
K.P. Varghese vs State Of Kerala Represented By on 12 February, 2007
       

  

  

 
 
  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