IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 774 of 2007()
1. MUHAMMED MUNEER V.V., S/O. ASHRAF,
... Petitioner
Vs
1. S.H.O. IRIKKUR POLICE STATION,
... Respondent
For Petitioner :SRI.C.K.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/02/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 774 OF 2007 B
````````````````````````````````````````````````````
Dated this the 9th day of February, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner,
who is the accused in Crime No.9/2007 of Irrikur Police Station for
offences punishable under Section 292 I.P.C. and Section 52A read with
section 68A of the Indian Copyright Act, 1957, seeks anticipatory bail.
2. The case of the prosecution is that on 6.1.2007 four pirated
CDs were seized by the police party from the shop of the petitioner.
3. Eventhough the learned Public Prosecutor opposed the
application in as much as this court has granted bail in similar matters, I
see no reason why the petitioner should be treated differently.
4. 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/- (Rupees ten thousand
only) with two solvent sureties each for the like amount to the
satisfaction to the said officer and subject to the following conditions:
a. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
BA.774/07
2
b. The petitioner shall make himself available
for interrogation as and when required by the
Investigating Officer.
c. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for the
prosecution.
d. Petitioner shall not commit any offence
while on bail.
e. 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)
aks