High Court Kerala High Court

K.P.Varghese vs The State Of Kerala on 7 December, 2010

Kerala High Court
K.P.Varghese vs The State Of Kerala on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(Crl.).No. 653 of 2010(Q)


1. K.P.VARGHESE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/12/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          O.P.(Crl) No.653    OF 2010
          ===========================

    Dated this the 7th day of December,2010

                   JUDGMENT

Petition is filed by the first accused in

C.C.255/2007 on the file of Chief Judicial

Magistrate Court, Thiruvananthapuram for a

direction to the Magistrate to dispose the case

expeditiously contending that the case has been

pending before the court since 2007 and the

records seized are in the custody of the court

and in such circumstances direction is to be

issued to dispose the case expeditiously within

a time frame.

2. A report was called for from chief

Judicial Magistrate, Thiruvananthapuram. The

report submitted discloses that cognizance was

taken against three accused for the offences

under sections 51, 52A, 68A, 63 and 65 of the

Copy Right Act and subsequently further

O.P.(Crl)653/2010 2

investigation was conducted by Superintendent of

Police, CBCID under section 173(8) of Code of

Criminal Procedure and a final report was submitted

for the offences under section 51(b)(1)and 63 of

Copy Right Act,1957 read with section 34 of Indian

Penal Code. Third accused is the wife of the

petitioner. The report also discloses that the

personal presence of the wife of the petitioner was

exempted by this court by order dated 11.12.2008 in

Crl.M.C.4791/2008 and the other two accused

including the petitioner had already appeared and

were released on bail. It is also submitted that

accused 2 and 3 have already filed two separate

petitions for discharge under section 239 of Code

of Criminal Procedure and those petitions are

posted to 28.12.2010. Learned Chief Judicial

Magistrate stated that after the disposal of those

petitions, there is no impediment for disposing of

the case.

3. Learned counsel appearing for the

petitioner submitted that petitioner may also be

O.P.(Crl)653/2010 3

granted liberty to file a petition under section

239 of Code of Criminal Procedure. If charge is not

framed against the petitioner so far, he is

entitled to file a petition under section 239 of

Code of Criminal Procedure. Learned Chief Judicial

Magistrate, Thiruvananthapuram is directed to

dispose the application for discharge on 28.12.2010

or immediately thereafter.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006