IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38349 of 2010
DEEPAK KUMAR PAL
Versus
STATE OF BIHAR
-----------
2 10.3.2011 Heard learned counsel for the parties.
Goods if are sold or agency distributed
for sale of goods in name of informant’s company
then the offence which constitutes is violation
of provision of Copy Right Act.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Madhubani in Madhubani Town P.S.
Case No. 150/2010, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)