IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3637 of 2010()
1. SANTHOSHKUMAR, AGED 35 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/06/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3637 of 2010
----------------------------------------------
Dated 22nd June, 2010.
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 120B, 420,
465, 468 and 471 read with Section 34 of the Indian Penal Code.
According to prosecution, petitioner(A5) committed forgery by
creating false Demand Drafts by using cheque leaves. This was
done for the purpose of producing before the Check Post, when
live chicken was being transported in bulk from different parts of
Tamil Nadu to Kerala. The Demand Drafts were produced towards
Value Added Tax to be paid by dealers while transporting live
chicken from other States to Kerala. A huge loss to the tune of
Rs.14 crores was caused to the Government. The offences were
detected when the Demand Drafts were sent to Bank.
3. Petitioner was taken into custody on 30.1.2010. 25
cases were registered against him. The arrest of petitioner in this
case was recorded on 19.5.2010. In all the cases together,
petitioner is in custody for the past about five months. Learned
Public Prosecutor submitted that he has no objection in granting
BA NO. 3637/10 2
bail, taking into consideration the stage of investigation and the
fact that certain co-accused were granted bail. Petitioner himself
was granted bail in some other cases.
4. On hearing both sides, I am satisfied that bail can
be granted to petitioner on conditions. Hence, the following order
is passed :
Petitioner shall be released on bail on his executing a
bond for Rs.50,000/- (Rupees fifty thousand only) with
two solvent sureties each for the like sum to the
satisfaction of the court concerned, on the following
conditions :
(i) Petitioner shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. for a period of
two months and thereafter, on every
Monday, until charge sheet is filed or until
further orders.
(ii) Petitioner shall not influence or intimidate
any witness or tamper with evidence.
BA NO. 3637/10 3
(iii) In case the petitioner is involved in any
offence of similar nature, his bail is liable to
be cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs