IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32280 of 2011
======================================================
Gunnu Gope @ Gullu Gope
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 15-10-2011 Heard learned counsels for the petitioner and the State.
The petitioner is apprehending his arrest in a case registered
under Section 420 of the Indian Penal Code and Section 63 of the
Copyright Act.
It is alleged that the petitioner was found manufacturing
duplicate nail polish by using the trade name of the informant’s
company and fake nail polish were recovered in huge quantity
from the house of the petitioner.
It is submitted by learned counsel for the petitioner that the
petitioner has also got license for manufacturing the nail polish
but the trademark certification has not been issued whereas the
informant’s brand name of the nail polish is ELLE-18 whereas
the petitioner manufacturing the nail polish in the brand name of
ElEl-18.
Considering the fact that the petitioner has got the license
for manufacturing the nail polish in the year 2002, let the above
named petitioner be released on anticipatory bail in the event of
his arrest or surrender before the learned court below within a
period of twelve weeks from today, on furnishing the bail bond of
Rs. 10,000/- (ten thousand) with two sureties of the like amount
each to the satisfaction of learned Additional Chief Judicial
Magistrate, Patna City in connection with Khajekalan P.S. Case
No. 64/2011 subject to the conditions as laid down under Section
438(2) of the Cr.P.C.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-