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.