IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 492 of 2007()
1. BENNY JOSEPH, S/O. JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.LUIZ GODWIN D'COUTH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.492 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 31st DAY OF JANUARY, 2007
O R D E R
Petitioner who is the second accused in Crime No.9/07 of
Kodencherry Police Station for offences punishable under sections 52A
and 68A of the Copy Right Act, 1957 in respect of allegedly pirated
CDs, seeks anticipatory bail.
2. Even though the learned Public Prosecutor opposed the
application, having regard to the fact that this court has already
granted anticipatory bail to similarly situated persons, I see no reason
why the petitioner should be treated differently. 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.
2. The petitioner shall make himself available for
interrogation as and when required by the Investigating
Officer.
B.A.NO.492/07 Page numbers
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