IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3496 of 2007()
1. PRAKASH, S/O. KOCHUKUNJU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/06/2007
O R D E R
V.RAMKUMAR, J
-----------------------------------------
B.A.NO.3496 of 2007
-----------------------------------------
Dated this the 13th day of June, 2007
ORDER
Petitioner who is the second accused in Crime No.664/2006 of
Kottarakkara Police Station for an offence punishable under Section
489(B) and (C) of IPC and subsequently taken over by the CBCID and
registered as Crime No.317/CR/S1/2006 of CBCID, SIG-I, CFS Unit,
Thiruvananthapuram seeks his enlargement on bail.
2. Learned Public Prosecutor opposed the application submitting
inter alia that the counterfeit note of Rs.500/= denomination was not
recovered from the petitioner but from the first accused who is alleged
to have confessed to the police that it was supplied to him by the
petitioner herein. The custodial interrogation of the petitioner did not
result in the recovery of any counterfeit note from the petitioner who
has been in custody from 1.6.2007.
3. Having regard to the facts and circumstances of the case, I
am inclined to grant bail to the petitioner but only from a future date.
Accordingly, the petitioner is directed to be released on bail with effect
from 25.6.2007, on his executing a bond for Rs. 20,000/- (Rupees
B.A.No.3496/2007 :2:
twenty thousand only) with two solvent sureties each for the like
amount to the satisfaction of the J.F.C.M.-I, Kottarakkara, and subject
to the following conditions:
(a). The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
(b). The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the final
report.
(c) The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
(d). The petitioner shall not commit any
offence while on bail.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE.
css/
B.A.No.3496/2007 :3:
css/
B.A.No.3496/2007 :4: