High Court Kerala High Court

Raveendranath @ Mohanan vs The State Of Kerala on 3 November, 2010

Kerala High Court
Raveendranath @ Mohanan vs The State Of Kerala on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6731 of 2010()


1. RAVEENDRANATH @ MOHANAN,
                      ...  Petitioner

                        Vs



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

2. THE INVESTIGATING OFFICER,

3. THE SUPERINTENDENT, DISTRICT JAIL,

                For Petitioner  :SRI.R.V.SUJIT KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/11/2010

 O R D E R
                          V. RAMKUMAR, J.
                      ..................................
              Bail Application No. 6731 of 2010
             .....................................................
              Dated: 3rd day of November, 2010

                                  ORDER

Petitioner, who is the 5th accused in Crime No.335/2006 of

CB CID, Thiruvananthapuram for offences punishable under

Section 489 (A) (B) (C) (D) of I.P.C., seeks his enlargement on

bail. The petitioner was arrested on 28.9.2010.

2. The learned Public Prosecutor opposed the application

contending inter-alia that the counterfeit notes were

manufactured by A4 using the printer supplied by the petitioner

(A5) and A3 who is none other than the petitioner’s son initially

released the fake notes to A1 and A2. Investigation of the case is

still in the preliminary stage. The ramifications of the racket have

not yet been fully probed by the investigating agency.

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

the allegations levelled against the petitioner, the relative

conduct of the parties, the extent of the injury sustained, 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

Bail Application No. 6731 of 2010
2

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)
dmb