High Court Kerala High Court

Krishnan.P. vs State Of Kerala on 29 October, 2008

Kerala High Court
Krishnan.P. vs State Of Kerala on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6718 of 2008()


1. KRISHNAN.P., S/O.KUNHAMBU, KANDATHIL
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/10/2008

 O R D E R
                           K.HEMA, J.

               -----------------------------------------

                      B.A.No.6718 of 2008

               -----------------------------------------

            Dated this the 29th October, 2008

                            O R D E R

This petition is for bail.

2. The alleged offences are under Sections 489(B) and (C)

of the Indian Penal Code. According to prosecution, petitioner

went to deposit Rs.25 lakhs in a bank and out of this,

Rs.17,500/- (35 currency notes of 500 denomination) was

found to be counterfeit notes. Hence, petitioner was arrested

on the same day on 14.10.2008 and he is in custody since then.

3. Learned counsel for petitioner submitted that

petitioner’s wife sold a property worth Rs.25 lakhs on

14.10.2008 and she received the sale consideration and

petitioner had taken the amount to the bank for depositing the

same. From the said amount, 35 currency notes were found to

be fake notes. Petitioner is innocent of the allegations made.

The bank is only 50 meters away from the Registrar’s office

and it is highly unlikely that petitioner will insert 35 fake

currency notes taking away 35 notes from the sale

consideration received. There was a property dispute and it

was settled in a Lok Adalat and it was pursuant to such

BA.6718/08 2

settlement that the property was sold by the petitioner’s wife.

Petitioner is working abroad for 18 years and he has come to

India only for the purpose of effecting the sale, it is submitted.

Learned counsel for petitioner also submitted that the

petitioner is prepared to co-operate with the investigation and

he will report before the investigating officer as and when

directed.

4. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions.

Hence, petitioner is granted bail on the following terms

and conditions:

i) Petitioner shall execute a bond for Rs.25,000/-

with two solvent sureties each for the like

sum to the satisfaction of the Magistrate

Court concerned.

ii) Petitioner will report before the investigating

officer within 7 days of his release and co-

operate with the investigation.

Iii) Petitioner shall not tamper with evidence or

influence or intimidate any witness or

commit any offence while on bail.

Petition is allowed.

K.HEMA, JUDGE
vgs.