IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6731 of 2010()
1. RAVEENDRANATH @ MOHANAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE INVESTIGATING OFFICER,
3. THE SUPERINTENDENT, DISTRICT JAIL,
For Petitioner :SRI.R.V.SUJIT KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/11/2010
O R D E R
V. RAMKUMAR, J.
..................................
Bail Application No. 6731 of 2010
.....................................................
Dated: 3rd day of November, 2010
ORDER
Petitioner, who is the 5th accused in Crime No.335/2006 of
CB CID, Thiruvananthapuram for offences punishable under
Section 489 (A) (B) (C) (D) of I.P.C., seeks his enlargement on
bail. The petitioner was arrested on 28.9.2010.
2. The learned Public Prosecutor opposed the application
contending inter-alia that the counterfeit notes were
manufactured by A4 using the printer supplied by the petitioner
(A5) and A3 who is none other than the petitioner’s son initially
released the fake notes to A1 and A2. Investigation of the case is
still in the preliminary stage. The ramifications of the racket have
not yet been fully probed by the investigating agency.
3. Having regard to the gravity of the offences, nature of
the allegations levelled against the petitioner, the relative
conduct of the parties, the extent of the injury sustained, the
propensities of the petitioner and the other facts and
circumstances of the case, I am of the view that if the petitioner
is released on bail, he will definitely influence and intimidate the
prosecution witnesses. There is also the likelihood of the
Bail Application No. 6731 of 2010
2
petitioner making himself scarce and fleeing from justice. I am,
therefore, not inclined to grant bail to the petitioner at this stage.
This petition is accordingly dismissed.
V. RAMKUMAR, (JUDGE)
dmb