High Court Kerala High Court

Suku @ Kunjumon vs State Of Kerala on 13 October, 2010

Kerala High Court
Suku @ Kunjumon vs State Of Kerala on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5730 of 2010()


1. SUKU @ KUNJUMON, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/10/2010

 O R D E R
                       V. RAMKUMAR, J.
                   * * * * * * * * * * * * * * * *
              Bail Application No.5730 of 2010
              * * * * * * * * * * * * * * * * * * * * *
              Dated: 13th day of October, 2010

                              ORDER

Petitioner, who is the 4th accused in Crime No.375/2010 of

Nedumkandam Police Station for offences punishable under

Sections 489 B and C of I.P.C, seeks his enlargement on bail.

The petitioner was arrested on 3.9.2010.

2. The learned Public Prosecutor opposed the application

contending inter-alia that A1 to A4 in prosecution of their

common intention proceeded to Hosur in Karnataka and procured

fake currency notes of Rs.500/- denominations, totalling to

Rs.3,00,000/- by giving genuine notes for Rs.1,00,000/- and all

the accused persons have been arrested on different dates.

Three fake notes were seized from the house of A4 and three fake

notes were seized from A5. Investigation of the case is still in

progress and the interstate ramifications of the racket are yet to

be probed by the police.

3. It is too early to accept the contentions of the

petitioners, particularly, the 5th accused that they were in

innocent possession of fake notes without knowing the same to

be counterfeit currency.

Bail Application No.5730 of 2010
2

4. Having regard to the nature of the allegations levelled

against the petitioner, the relative conduct of the parties, the

nature of the injury sustained by the system, the impact of the

offence on the economy of the State and the other facts and

circumstances of the case, if the petitioner is released on bail, he

will definitely influence and intimidate the 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)
dmb