High Court Kerala High Court

Raveendranath @ Mohanan vs The State Of Kerala on 20 December, 2010

Kerala High Court
Raveendranath @ Mohanan vs The State Of Kerala on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8174 of 2010()


1. RAVEENDRANATH @ MOHANAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUPERINTENDENT,

3. THE DIRECTOR GENERAL OF POLICE,

4. THE DETECTIVE INSPECTOR,

                For Petitioner  :SRI.R.V.SUJIT KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/12/2010

 O R D E R
                         V.RAMKUMAR, J.
            ---------------------------------------------------
               Bail Application No.8174 of 2010
           -----------------------------------------------------
        Dated this the 20th day of December, 2010

                                ORDER

The petitioner, who is accused No.5 in Crime No.461 of

2006 of Balaramapuram Police Station (renumbered as Crime

No.335/CR/S1/2006 of CBCID, SIG-1, CFS Police Station) for

an offence punishable under Section 489(A), (B) & (C) of

I.P.C., seeks his enlargement on bail. The petitioner was

arrested on 28/09/2010.

2. The learned Public Prosecutor opposed the

application submitting inter alia that the petitioner along with

4th accused was manufacturing counterfeit currency and the

petitioner is involved in yet another crime of similar nature.

3. Having regard to the gravity of the offences, nature

of the allegations levelled against the petitioner, the relative

conduct of the parties, the propensities of the petitioner and

the other facts and circumstances of the case, I am of the view

that 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
skj