IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5391 of 2008()
1. VASU, S/O.KARUPPUSWAMI, DOOR NO.7,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.K.R.SUNIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :01/09/2008
O R D E R
K.HEMA, J.
-------------------------------------------------------
Bail Application No.5391 of 2008
-------------------------------------------------------
Dated this the 1st day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 52(A) read
with Section 68(A) of Indian Copy Right Act, Section 292(2) (c) of
IPC and Section 3(1)(g) of Young Person Harmful Prohibition
Act. According to prosecution, petitioner was found in
possession of 580 CDs in a room which was rented by him in a
lodge.
3. Petitioner was arrested on 20.7.2008 and he is in
custody since then. Learned public prosecutor submitted that he
has no objection in granting bail on stringent conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) Petitioner shall execute a bond for Rs.25000/- with
two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
BA No.5391/08 2
(ii) Petitioner shall report before the Investigating Officer
on every Monday, Wednesday and Saturday between
10 a.m. and 1 p.m. until further orders.
(iii) Petitioner shall not leave the limits of the police
station within which the crime is registered except
with prior permission of the learned Magistrate.
(iv) Petitioner shall not influence witnesses or intimidate
them or tamper with evidence or commit any offence
while on bail and in case of breach of this condition,
bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl