IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 632 of 2011()
1. PRASANTH, S/O.HARIDASAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.MANSOOR.B.H.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/01/2011
O R D E R
V.RAMKUMAR, J.
---------------------------------------------------
Bail Application No.632 of 2011
-----------------------------------------------------
Dated this the 31st day of January, 2011
ORDER
The petitioner, who is accused No.4 in Crime No.250
of 2010 of Karuvarakundu Police Station for an offence
punishable under Section 489B read with Section 34
I.P.C., seeks his enlargement on bail. The petitioner was
arrested on 20/11/2010.
2. The learned Public Prosecutor opposed the
application contending inter alia that the petitioner who
is A4 is the person who had distributed fake notes of 1000
Rupee denomination to A1 and others and that the
investigation of the case is still in progress and the source
of the fake notes is yet to be found out.
3. Having regard to the gravity of the offences,
nature of the allegations levelled against the petitioner,
the relative conduct of the parties, 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
Bail Appln.No.632/2011
: 2 :
prosecution witnesses. There is also the likelihood of the
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
skj