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.