High Court Kerala High Court

Sunu.G.Pai vs State Of Kerala on 23 October, 2008

Kerala High Court
Sunu.G.Pai vs State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6536 of 2008()


1. SUNU.G.PAI, AGED 37 YEARS, MALAIYIL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY CIRCLE
                       ...       Respondent

                For Petitioner  :SRI.ANOOP MATHEW ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/10/2008

 O R D E R
                                K. HEMA, J.

                ---------------------------------------------------
                   Bail Appl.No. 6536 of 2008
                ---------------------------------------------------
           Dated this the 23rd day of October, 2008.

                                    ORDER

Petition for anticipatory bail.

2. The alleged offences are under Sections 51, 52(A)

read with 63 and 68(A) of the Copy Right Act 1957. According to

prosecution, unauthorised CDs’ were seized from the shop run by

the petitioner in a search conducted by the police.

3. Learned counsel for the petitioner submitted that

the CDs’ are not unauthorised. He has purchased it from various

agents and there is certificate of the owner in the CDs’.

4. Learned Public Prosecutor submitted that the

petitioner may be directed to surrender before the investigating

officer and subject to that he has no objection in granting

anticipatory bail.

Hence, the following order is Passed:

1) Petitioner shall surrender before the Investigating

Officer within seven days from today and make

[B.A.No.6536/08] 2

himself available for interrogation and co-operate

with the investigation.

2) Petitioner shall be released on bail, in the event of

his arrest, on his executing bond for Rs.25,000/-

with two solvent sureties each for the like sum to

the satisfaction of the arresting officer on condition

that he shall report before the investigating officer

as and when directed and he shall not commit any

offence while on bail.

This petition is allowed.

K. HEMA, JUDGE.

Krs.