IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6085 of 2007()
1. SANKARA PANDIAN @ DURAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/10/2007
O R D E R
R.BASANT, J.
----------------------
B.A.Nos.6085,6096 and 6109 of 2007
----------------------------------------
Dated this the 8th day of October 2007
O R D E R
Applications for regular bail. The petitioners are accused 3
to 7 in a crime registered for offences punishable under Sections
489 B and C of the I.P.C. All of them were arrested on
15/7/2007. They have been continuing in custody from that date.
The crime was registered when the second accused attempted to
pass on certain forged currency notes in a shop in the locality.
The offence was reported. The police went to the house of the
second accused. Her husband, the first accused was arrested.
More of such counterfeit currency notes were seized.
Investigation proceeded. The complicity of Accused 3 to 7 was
revealed in the course of investigation. They had allegedly
supplied the fake currency notes to the first accused. All the
petitioners have been continuing in custody from 15/7/2007.
Accused 3,4,5 and 7 had come to this court and had got
themselves released suppressing an earlier order passed by this
court. The bail granted to them was subsequently cancelled by
B.A.Nos.6085, 6096 & 6109/07 2
this court suo motu on coming to know of the fraudulent
suppression of vital details from this court when bail was
granted. They have later surrendered before the learned
Magistrate and they continue in custody from that date.
2. The learned counsel for the petitioners pray, the
learned Public Prosecutor does not oppose the said prayer on
condition that the investigating officer is granted the full
compliment of 90 days from the date of arrest of the petitioners
to complete the investigation and I am satisfied that regular bail
can be granted to the petitioners subject to appropriate
conditions.
3. In the result, these petitions are allowed. The
petitioners shall be released on bail on the following terms and
conditions:
i) The petitioners shall not be released on bail on the
strength of this order before each of them has spent 90 days of
actual custody subsequent to their arrest on 15/07/2007. The
investigating officer shall, in the meantime, make every
endeavour to complete the investigation. Needless to say that
the period during which some of the petitioners enjoyed liberty
on the basis of the bail order, which was subsequently cancelled
shall be excluded while computing the said period of 90 days.
B.A.Nos.6085, 6096 & 6109/07 3
ii) Each of them shall execute a bond for Rs.1,00,000/-
(Rupees one lakh only) with two solvent sureties each for the like
sum to the satisfaction of the learned Magistrate.
iii) The petitioners shall make themselves available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays, Wednesdays and Fridays, for a
period of three months and thereafter as and when directed by
the investigating officer in writing to do so.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.Nos.6085, 6096 & 6109/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007