High Court Kerala High Court

P.Prakashan vs State Of Kerala on 20 February, 2007

Kerala High Court
P.Prakashan vs State Of Kerala on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 975 of 2007()


1. P.PRAKASHAN, S/O. LATE PADMANABHAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/02/2007

 O R D E R
                                V. RAMKUMAR, J.

                           - - - - - - - - - - - - - - - - -

                 BAIL APPLICATION NO. 975  OF 2007

               - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 20th DAY OF FEBRUARY, 2007


                                     O R D E R

Petitioner who is the sole accused in Crime No.73/07 of Vaikom

Police Station for an offence punishable under sections 52A read with

sections 68A, 51 and 53 of the Copyright Act, 1957 for allegedly

seizing 218 compact discs from the house of the petitioner, seeks

anticipatory bail.

2. Even though the learned Public Prosecutor opposed the

application, having regard to the fact that the petitioner is not owning

any shop or CD library and the allegedly pirated CDs were seized from

his residence, I am inclined to grant anticipatory bail to the petitioner.

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.

B.A.NO.975/07                           Page numbers



                 2.     The   petitioner   shall   make     himself   available   for

interrogation as and when required by the Investigating

Officer.

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