High Court Kerala High Court

K.Gopinath vs Senior Intelligence Officer on 24 May, 2010

Kerala High Court
K.Gopinath vs Senior Intelligence Officer on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2824 of 2010()


1. K.GOPINATH, NERIATHARAYIL PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. SENIOR INTELLIGENCE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :24/05/2010

 O R D E R
                             K.HEMA, J.
            ----------------------------------------------
               Bail Application No.2824 of 2010
            ----------------------------------------------
                     Dated 24th May, 2010.

                              O R D E R

This petition is for bail.

2. According to prosecution, petitioner was intercepted

with about Rs.24,00,000/- of fake Indian currency notes in his

baggage, while he was coming out of the Airport. Two persons

were waiting to receive the contraband articles, but petitioner

supplied fake address and details relating to those persons also.

Petitioner was arrested on 10.3.2010.

3. Learned counsel for the petitioner submitted that

petitioner jumped visa and as per the procedure in Gulf countries,

petitioner will have to report before the Labour Officer and

accordingly, he reported and he was arrested. Prior to this, he had

to entrust baggage with some other persons. Before boarding

flight to India, the baggage was returned to petitioner at the

Airport and he got hardly any time to verify the contents of the

baggage. Petitioner was trapped into this offence and he is totally

innocent of the allegations made, it is submitted. He had given

the details of the persons, who had given the baggage at the

Airport, with their photographs and phone numbers. If they are

BA NO.2824/10 2

questioned, his innocence will be revealed, but respondent is not

prepared to question them. No purpose will be served by putting

petitioner in jail. He has completed statutory detention in the

prison and 60 days are over. Learned counsel for the petitioner

submitted that petitioner is taking steps against the proceedings

under the COFEPOSA Act.

4. Learned Public Prosecutor submitted that petitioner

is in custody under the COFEPOSA Act and even if petitioner is

granted bail, it is of no use. However, it is conceded that

investigation is not over and the statutory period of detention is

over. If bail is granted, it may be on stringent conditions, it is

submitted.

5. On hearing both sides, I am satisfied that bail can

be granted on stringent conditions. Hence, the following order is

passed :

Petitioner shall be released on bail on his executing

bond for Rs.50,000/- (Rupees fifty thousand only)with

two solvent sureties each for the like sum to the

satisfaction of the court concerned, on the following

BA NO.2824/10 3

conditions :

(i) Petitioner shall report before the

Investigating Officer on every Monday

and Thursday between 10 a.m. and 1

p.m., until further orders.

(ii) Petitioner shall surrender his passport

before the Magistrate concerned, within

seven days from today.

(iii) Petitioner shall not influence or

intimidate any witness or tamper with

evidence.

Petition is allowed.

K.HEMA, JUDGE.

tgs