High Court Patna High Court - Orders

Gunnu Gope @ Gullu Gope vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Gunnu Gope @ Gullu Gope vs The State Of Bihar on 15 October, 2011
                    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/-