High Court Kerala High Court

Abdul Lahim vs State Of Kerala on 13 February, 2007

Kerala High Court
Abdul Lahim vs State Of Kerala on 13 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 838 of 2007()


1. ABDUL LAHIM, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/02/2007

 O R D E R



                                        V. RAMKUMAR, J.

                            * * * * * * * * * * * * * * * * * *

                             Bail Application NO. 838 of 2007

                            * * * * * * * * * * * * * * * * * *

                    Dated, this the   13th day of   February   2007


                                               ORDER

Petitioner who is the 2nd accused in Crime No. 190 of 2006 of Varkala

Police Station for an offence punishable under Section 489 B and C I.P.C. seeks

his enlargement on bail. He was arrested on 4-1-2007.

2. The learned Public Prosecutor opposed the application.

3. The case of the prosecution is that on 28-3-2006 the first accused

remitted a sum of Rs.2,00,000/- in the Varkala Branch of the State Bank of

Travancore. Out of the said amount 30 notes of Rs. 500/- denominations were

found to be fake notes. The first accused was arrested by the police and he

confessed that the notes were given to him by the petitioner who is the 2nd

accused in this case. The petitioner was arrested on 4-01-2007. His statement

to the effect that he got the notes from his sister, was found to be false.

4. Investigation of the case is still in the preliminary stage. Police are

probing into the ramification of the racket, if any, and the source of the

counterfeit currency. If at this stage of investigation, the petitioner is released

on bail, he will taper with the investigation of the case. Accordingly, this

application is dismissed.

V. RAMKUMAR,

(JUDGE)

B.A. No. 838/07 -:2:-

ani.