Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Balu vs The State
2021 Latest Caselaw 22410 Mad

Citation : 2021 Latest Caselaw 22410 Mad
Judgement Date : 16 November, 2021

Madras High Court
B.Balu vs The State on 16 November, 2021
                                                                              Crl.O.P.No.12210 of 2017 &
                                                                                 Crl.M.P.No.7981 of 2017

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 Dated: 16.11.2021

                                                        Coram:

                          THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR

                                            Crl.O.P.No.12210 of 2017 &
                                             Crl.M.P.No.7981 of 2017


                1. B.Balu
                2. B.Arasu                                                     ...Petitioners

                                                         Vs

                1. The State
                   rep. by its Station House Officer,
                   Vellore Police Station,
                   Video Piracy Cell – CID,
                   Vellore District.
                   (F.I.R. No.224 of 2017)

                2. S.Siva Kumar                                                ...Respondents

                PRAYER: Criminal Original Petition filed under Section 482 of Criminal
                Procedure Code, to call for the records of the proceedings in F.I.R. No.224 of 2017
                on the file of the Video Piracy Cell-CID, Vellore Police, Vellore District and to
                quash the same as illegal and without jurisdiction.




                Page 1 / 8


https://www.mhc.tn.gov.in/judis
                                                                                   Crl.O.P.No.12210 of 2017 &
                                                                                      Crl.M.P.No.7981 of 2017

                                  For Petitioners   : Mr.V.Raghavachari

                                  For Respondents : R1 - Mr.R.Kishore Kumar,
                                                         Government Advocate (Criminal Side)

                                                      R2 – Notice served,
                                                           Service awaited.


                                                     ORDER

This petition has been filed to quash the First Information Report on the file

of the Video Piracy Cell CID, Vellore Police, Vellore District for the offences under

sections 51 and 63(a) of the Copy Rights Act, 1957 and Section 7 [1] [a] [i] of

Cinematograph Act, 1952.

2. The crux of the First Information Report is as follows :

The accused, who is the owner of the theatre known as M/s.Chellam

Paradise has released the movie 'Pa-Pandi' on 14.04.2017. The defacto

complainant was working as an Assistant to the Secretary of the Tamilnadu Film

Producers Council. He has received an information that the accused have stealthily

copied the movie and thereafter took video of the same. In this regard, Wunderbar

Page 2 / 8

https://www.mhc.tn.gov.in/judis Crl.O.P.No.12210 of 2017 & Crl.M.P.No.7981 of 2017

Films [P] Ltd. had given a complaint. Based on the above complaint, the

prosecution has been launched for the above said offences.

3. The main contention of the learned counsel for the petitioner is that the

First Information Report has been registered only on the basis of a hear say

information and there is no material available on record to show that the defacto

complainant is the copy right owner of the said film. Further, invoking provisions

of Section 7[1] of the Cinematograph Act is totally misconceived. It is nobody's

case that film released in the theatre has not been certified. Therefore, the question

of committing an offence under section 7 [1] [i] of the Cinematograph Act does not

arise at all. Similarly, absolutely there is no materials to show that the accused has

copied the film in a video tape and the entire complaint is based on a hear say

information. Therefore, the First Information Report is nothing but motivated and

continuing the same is an abuse of process of law.

4. Whereas, the learned counsel for the respondent submitted that the First

Information Report has been launched based on the information received from the

defacto complainant about copying of the film in a video tape. Hence, the First

Page 3 / 8

https://www.mhc.tn.gov.in/judis Crl.O.P.No.12210 of 2017 & Crl.M.P.No.7981 of 2017

Information Report disclose prima facie allegation to proceed against the accused

and hence, the First Information Report cannot be quashed.

5. It is to be noted that the First Information Report has been filed under

Sections 51 and 63(a) of the Copy Rights Act, 1957 and Section 7 [1] [a] [i] of

Cinematograph Act, 1952. At the outset, on a perusal of the records, this Court is

of the view that filing of the First Information Report under section 7 [1] [a] [i] of

Cinematograph Act is nothing but futile exercise. It is no body's case that the so

called film released in the theatre which is restricted for public exhibition or for

public exhibition restricted to adults as contemplated under section 7 [1] [a] [i] of

Cinematograph Act. Therefore, filing of a First Information Report under section

7 [1] [a] [i] of Cinematograph Act is totally misconceived and cannot be continued

and it is nothing but total waste of time.

6. As far as offences under sections 51 and 63(a) of the Copy Rights Act,

1957 are concerned, it is the contention of the prosecution that the accused has

infringed the copy right of the film. It is to be noted that neither the defacto

complainant nor the producer council is the owner of the film. When Section 63 of

Page 4 / 8

https://www.mhc.tn.gov.in/judis Crl.O.P.No.12210 of 2017 & Crl.M.P.No.7981 of 2017

the Copy Right Act carefully seen, it is seen that any person who knowingly

infringes or abets the infringement of the copyright in a work, or any other right

conferred by this Act, except the right conferred by section 53A shall be

punishable with imprisonment for a term which shall not be less than six months

but which may extend to three years and with fine which shall not be less than fifty

thousand rupees but which may extend to two lakh rupees. From the above

section, it is clear that owner is the author of the work. In this regard, it is relevant

to refer the judgment in Nagin Chand Jain Vs. State of U.P. reported in SCC

OnLine All 653. The above judgment makes it clear that the author or assignee

or licensee alone is entitled to maintain a criminal action under section of 63 of the

Copy Right Act for protection of the copy right of the work.

7. Admittedly, in this case, the defacto complainant is not falling in any of

the category either as an author, assignee or licensee. Therefore, lodging of a

complaint itself is not correct by a third party who is no way connected with the

film. Apart from that, it is seen from the entire allegations in the First Information

Report that the defacto complainant has no direct knowledge about the allegations

and the entire allegation is only a hear say information. The defacto complainant

Page 5 / 8

https://www.mhc.tn.gov.in/judis Crl.O.P.No.12210 of 2017 & Crl.M.P.No.7981 of 2017

has no direct knowledge about the so called violation of the copy rights of the film.

Therefore, when the allegations are based on a hear say information and he is no

way connected with the film in any manner, prosecution under sections 51 and

63(a) of the Copy Rights Act, 1957 is nothing but a futile exercise.

8. Similarly, prosecution under section 7 [1] [a] [i] of Cinematograph Act is

also not maintainable since it is not the case of the prosecution that the so called

film has not been certified so as to attract the offence under section 7 [1] [a] [i] of

Cinematograph Act. In the above circumferences, continuing the prosecution

against the petitioner is sheer waste of time and in fact it will infringe the right of

the petitioner.

9. Accordingly, this Criminal Original Petition is allowed and the First

Information Report in Crime No.224 of 2017 on the file of Video Piracy Cell CID,

Vellore Police, Vellore District is quashed. Consequently, connected miscellaneous

petition is closed.

16.11.2021

vrc/kbs

Page 6 / 8

https://www.mhc.tn.gov.in/judis Crl.O.P.No.12210 of 2017 & Crl.M.P.No.7981 of 2017

Index : Yes / No Internet : Yes /No Speaking Order/Non Speaking Order

To

1. The Video Piracy Cell-CID, Vellore Police, Vellore District.

2. The Station House Officer, Vellore Police Station, Video Piracy Cell – CID, Vellore District.

Page 7 / 8

https://www.mhc.tn.gov.in/judis Crl.O.P.No.12210 of 2017 & Crl.M.P.No.7981 of 2017

N.SATHISH KUMAR, J.

vrc/kbs

Crl.O.P.No.12210 of 2017 & Crl.M.P.Nos.7981 of 2017

16.11.2021

Page 8 / 8

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter