IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 975 of 2007()
1. P.PRAKASHAN, S/O. LATE PADMANABHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 975 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 20th DAY OF FEBRUARY, 2007
O R D E R
Petitioner who is the sole accused in Crime No.73/07 of Vaikom
Police Station for an offence punishable under sections 52A read with
sections 68A, 51 and 53 of the Copyright Act, 1957 for allegedly
seizing 218 compact discs from the house of the petitioner, seeks
anticipatory bail.
2. Even though the learned Public Prosecutor opposed the
application, having regard to the fact that the petitioner is not owning
any shop or CD library and the allegedly pirated CDs were seized from
his residence, I am inclined to grant anticipatory bail to the petitioner.
Accordingly, a direction is issued to the officer-in-charge of the police
station concerned to release the petitioner on bail for a period of one
month in the event of his arrest in connection with the above case on
his executing a bond for Rs.10,000/- with two solvent sureties each for
the like amount to the satisfaction of the said officer and subject to the
following conditions:
1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
B.A.NO.975/07 Page numbers
2. The petitioner shall make himself available for
interrogation as and when required by the Investigating
Officer.
3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper with
the evidence for the prosecution.
4. Petitioner shall not commit any offence while on
bail.
5. Petitioner shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR,JUDGE.
dsn