High Court Kerala High Court

K.Ratnakumar vs State Of Kerala Represented By on 8 June, 2010

Kerala High Court
K.Ratnakumar vs State Of Kerala Represented By on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1904 of 2010()


1. K.RATNAKUMAR, S/O. R.KRISHNAKURTHY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :08/06/2010

 O R D E R
                                 K.HEMA, J
                            -----------------------
                        B.A No.1904 OF 2010
                        --------------------------------
                 Dated this the 8th day of June 2010

                                   ORDER

This petition is for anticipatory bail.

2. The alleged offence is under Section 489 A of IPC.

According to prosecution, accused No.1 to 3 were arrested on

getting secret information that they were dealing with fake

currency notes. The contraband currency notes were seized from

the possession of accused No.1 and 2. On investigation it was

revealed that petitioner had supplied the same to first accused

and therefore he was also implicated as fourth accused.

3. Learned counsel for the petitioner submitted that

petitioner is not involved in the offence. He is innocent of the

allegations made. He is prepared to co-operate with

investigation.

4. Learned Public Prosecutor submitted that as per the

materials in the Case Diary, petitioner is the person who had

supplied the fake currency notes. The incident happened as early

as on 15/03/2010, but petitioner was not available for

investigation.

5. On hearing both sides and on considering the serious

nature of the allegations made against petitioner, I am satisfied

that interrogation of petitioner is required for the purpose of an

B.A No.1904 OF 2010 2

effective investigation in a case of this nature. Petitioner is bound

to surrender before the Investigating Officer and co-operate with

investigation. I am not inclined to grant anticipatory bail to the

petitioner.

Petition is dismissed.

K.HEMA
JUDGE

vdv