IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3470 of 2010()
1. SNIL, AGED 34 YEARS, S/O.SADANANDAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.MANOJ P.KUNJACHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :10/06/2010
O R D E R
K.HEMA, J
-----------------------
B.A No.3470 OF 2010
--------------------------------
Dated this the 10th day of June 2010
ORDER
This petition is for bail.
2. The alleged offences are under Sections 381, 406, 465
and 420 of IPC. According to prosecution, petitioner was working
as an employee in Federal Bank and he collected identity cards
and photographs of certain customers which were kept in the
bank and he used the same to obtain 243 SIM cards for the use in
mobile phone and thereby cheated the customers and committed
various offences.
3. Learned counsel for petitioner submitted that except that
the petitioner was having 243 mobile SIM cards, there is no other
allegations against him. It is also submitted that some free
mobile SIM cards are available and that may be the reason why
he was in possession of a huge number of SIM cards. He is in
custody for the past 23 days since 18/05/2010, the date on which
he was arrested.
4. This petition is opposed. Learned Public Prosecutor
submitted that investigation is still in progress. It has to be
ascertained why the petitioner was keeping in possession huge
number of SIM cards that too, by fraudulently obtaining the
identity cards and photographs of the customers which were in
B.A No.3470 OF 2010 2
the possession of the bank. It is even doubted whether he has
any connection with terrorists.
5. On hearing both sides I am not inclined to grant bail
to the petitioner at this stage.
Petition is dismissed.
K.HEMA
JUDGE
vdv