/2022 INSC 0404/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 807 of 2022  M/s Knit Pro International     ...Appellant  Versus The State of NCT of Delhi & Anr.                       ...Respondents J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   25.11.2019   passed   by   the   High Court  of  Delhi  at  New  Delhi  in  Writ  Petition   (Crl.)  No.3422  of 2018   by   which   the   High   Court   has   allowed   the   said   writ petition and has quashed the FIR bearing No.431 of 2018 filed against   the   respondents   for   the   offences   under   Sections   63 and   65   of   the   Copyright   Act,   1957   (hereinafter   referred   to   as ‘Copyright Act’), the original complainant has preferred to the present appeal. 1 2. That   the   appellant   herein   filed   an   application   under Section 156(3) Cr.P.C. and sought directions from the learned Chief   Metropolitan   Magistrate   for   the   registration   of   FIR against   the   respondent   No.2   herein   for   the   offences   under Sections   51,   63   &   64   of   the   Copyright   Act   read   with   Section 420 of the IPC.  By order dated 23.10.2018, the learned CMM allowed the  said application  and  directed the  concerned SHO to   register   the   FIR   under   the   appropriate   provision   of   law. That   pursuant  to  the   said  order,  FIR  bearing  No.431 of  2018 came   to   be   registered   with   PS   Bawana.     That   thereafter respondent   no.2   herein   –   original   accused   filed   the   present petition   before   the   High   Court   with   a   prayer   to   quash   the criminal   proceedings   on   various   grounds.     However,   at   the time   of   hearing,   the   original   writ   petitioner   –   accused   prayed to quash the criminal proceedings on the sole ground that the offence   under   Section   63   of   the   Copyright   Act   is   not   a cognizable and a non­bailable offence. 2.1 By the impugned judgment and order the High Court has allowed   the   said   writ   petition   and   has   quashed   the   criminal proceedings and the order passed by the learned CMM passed 2 in   Criminal   Application   under   Section   156(3)   Cr.P.C.   by holding that the offence under Section 63 of the Copyright Act is a non­cognizable offence. 3. Mr.   R.K.   Tarun,   learned   counsel   appearing   on   behalf   of the   appellant   has   vehemently   submitted   that   the   High   Court has committed a grave error in observing and holding that the offence punishable under Section 63 of the Copyright Act is a non­cognizable offence and it does not fall within Part II of the First Schedule of the Cr.P.C. 3.1 It is submitted that while holding that the offence under Section   63   of   the   Copyright   Act   is   a   non­cognizable   offence, the   High   Court   has   not   properly   appreciated   the   decision   of this   Court   in   the   case   of   Rakesh   Kumar   Paul   vs.   State   of Assam,   (2017)   15   SCC   67   and   has   misinterpreted   the   said judgment.    3.2 It   is   submitted   that   in   the   case   of   Intelligence   Officer, Narcotics   Control   Bureau   vs.   Sambhu   Sonkar,   AIR   2001 SC 830,  it is specifically observed and held by this Court that the maximum term of imprisonment that is prescribed for the 3 said   offence,   cannot   be   excluded   for   the   purpose   of classification of the offence. 3.3 It is submitted by learned counsel for the appellant that for   the   offences   under   Section   63   of   the   Copyright   Act,   the punishment shall be imprisonment for a term which shall not be less than six months but which may extend to three years. It   is   submitted   that   therefore   the   punishment   of   three   years can be imposed for the said offence.   It is submitted therefore that   Part   II   of   the   First   Schedule   of   the   Cr.P.C.   would   be applicable.   It   is   submitted   that   only   in   a   case   where   the offence   punishable   with   imprisonment   for   less   than   three years   or   with   fine   only   offence   shall   be   non­cognizable.     It   is submitted   that   as   per   Part   II   of   the   First   Schedule   of   the Cr.P.C,.   if   the   offence   is   punishable   with   imprisonment   for three years and upwards but not less than 7 years, the offence would  be  cognizable.     It  is  submitted  that   in   that   view  of   the matter   the   High   Court   has   committed   a   grave   error   in quashing the FIR while holding that the offence under Section 63 of the Copyright Act is a non­cognizable offence.  4 4. Present   appeal   is   vehemently   opposed   by   Shri Siddhartha   Dave,   learned   Senior   Advocate   appearing   on behalf of respondent no.2. 4.1 Shri   Dave,   learned   Senior   Counsel   has   heavily   relied upon the decision of this Court in the case of   Rakesh Kumar Paul (supra).   It is submitted that in the aforesaid decision the expression   “not   less   than   10   years”   has   been   interpreted   by this Court and it is held that the said expression would mean punishment should be 10 years and therefore, Section 167(2) (a)(i)   would   apply.     It   is   submitted   that   in   that   view   of   the matter the High Court has not committed any error in holding that   the   offence   under   Section   63   of   the   Copyright   Act   is   a non­cognizable offence. 4.2 In   the   alternative,   it   is   prayed   by   Shri   Dave   learned Senior Advocate appearing on behalf of respondent no.2 that if this   Court   holds   that   the   offence   under   Section   63   of   the Copyright Act is a cognizable offence, in that case, the matter may be remanded to the High Court to decide the writ petition on merits on other grounds, as no other grounds were pressed into service. 5 5. We have heard learned counsel for the respective parties at length. 5.1 The   short   question   which   is   posed   for   consideration before this Court is, whether, the offence under Section 63 of the Copyright Act is a cognizable offence as considered by the Trial   Court  or   a   non­cognizable   offence  as   observed   and  held by the High Court. 5.2 While answering the aforesaid question Section 63 of the Copyright Act and  Part II of the  First  Schedule of the Cr.P.C. are required to be referred to and the same are as under: " 63.   Offence   of   infringement   of   copyright   or other   rights  conferred   by   this  Act.   ­  Any   person  who knowingly infringes or abets the infringement of­   (a) the copyright in a work, or    (b)   any   other   right   conferred   by   this   Act,   except the   right   conferred   by   section   53A   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: Provided   that   where   the   infringement   has   not   been made   for   gain   in   the   course   of   trade   or   business   the court   may,   for   adequate   and   special   reasons   to   be mentioned   in   the   judgment,   impose   a   sentence   of imprisonment   for   a   term   of   less   than   six   months   or   a fine of less than fifty thousand rupees.   6 Explanation   ­   Construction   of   a   building   or   other structure which infringes or which, if completed, would infringe   the   copyright   in   some   other   work   shall   not   be an offence under this section." II – CLASSIFICATION OF OFFENCES AGAINST OTHER LAWS Offence Cognizable or non­cognizable Bailable or non­ cognizable By what court triable If   punishable with   death, imprisonment for   life,   or imprisonment for more than 7 years Cognizable Non­bailable Court of Session If   punishable with imprisonment for   3   years and   upwards but   not   more than 7 years. Cognizable Non­bailable Magistrate of the first class If   punishable with imprisonment for   less   than 3   years   or with   fine only. Non­cognizable Bailable Any Magistrate 5.3 Thus,   for   the   offence   under   Section   63   of   the   Copyright Act,   the   punishment   provided   is   imprisonment   for   a   term which   shall   not   be   less   than   six   months   but   which   may extend to three years and with fine.   Therefore, the maximum 7 punishment   which   can   be   imposed   would   be   three   years. Therefore,   the   learned   Magistrate   may   sentence   the   accused for   a   period   of   three   years   also.     In   that   view   of   the   matter considering  Part  II  of   the  First  Schedule  of  the  Cr.P.C.,  if  the offence   is   punishable   with   imprisonment   for   three   years   and onwards   but   not   more   than   seven   years   the   offence   is   a cognizable   offence.     Only   in   a   case   where   the   offence   is punishable for imprisonment for less than three years or with fine only the offence can be said to be non­cognizable.  In view of  the   above   clear   position   of   law,   the   decision   in   the   case   of Rakesh   Kumar   Paul   (supra)   relied   upon   by   learned   counsel appearing on behalf of respondent no.2 shall not be applicable to   the   facts   of   the   case   on   hand.     The   language   of   the provision in Part II of First Schedule is very clear and there is no ambiguity whatsoever. 6. Under the circumstances the High Court has committed a   grave   error   in   holding   that   the   offence   under   Section   63   of the   Copyright   Act   is   a   non­cognizable   offence.     Thereby   the High   Court   has   committed   a   grave   error   in   quashing   and setting aside the criminal proceedings and the FIR. Therefore, the   impugned   judgment   and   order   passed   by   the   High   Court 8 quashing   and   setting   aside   the   criminal   proceedings/FIR under Section 63 of the Copyright Act deserves to be quashed and set aside. 7. In view of the above discussion and for the reason stated above, it is observed and held that offence under Section 63 of the   Copyright   Act   is   a   cognizable   and   non­bailable   offence. Consequently,   the   impugned   judgment   and   order   passed   by the High Court taking a contrary view is hereby quashed and set   aside   and   the   criminal   proceedings   against   respondent no.2 for  the  offence under   Sections  63  & 64 of  the Copyright Act   now   shall   be   proceeded   further   in   accordance   with   law and   on   its   own   merits  treating  the  same  as  a   cognizable  and non­bailable offence.   Present   appeal   is   allowed   to   the   aforesaid   extent. However,   in   the   facts   and   circumstances   of   the   case   there shall be no order as to costs. …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  May 20, 2022. 9