IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5730 of 2010()
1. SUKU @ KUNJUMON, AGED 39 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Bail Application No.5730 of 2010
* * * * * * * * * * * * * * * * * * * * *
Dated: 13th day of October, 2010
ORDER
Petitioner, who is the 4th accused in Crime No.375/2010 of
Nedumkandam Police Station for offences punishable under
Sections 489 B and C of I.P.C, seeks his enlargement on bail.
The petitioner was arrested on 3.9.2010.
2. The learned Public Prosecutor opposed the application
contending inter-alia that A1 to A4 in prosecution of their
common intention proceeded to Hosur in Karnataka and procured
fake currency notes of Rs.500/- denominations, totalling to
Rs.3,00,000/- by giving genuine notes for Rs.1,00,000/- and all
the accused persons have been arrested on different dates.
Three fake notes were seized from the house of A4 and three fake
notes were seized from A5. Investigation of the case is still in
progress and the interstate ramifications of the racket are yet to
be probed by the police.
3. It is too early to accept the contentions of the
petitioners, particularly, the 5th accused that they were in
innocent possession of fake notes without knowing the same to
be counterfeit currency.
Bail Application No.5730 of 2010
2
4. Having regard to the nature of the allegations levelled
against the petitioner, the relative conduct of the parties, the
nature of the injury sustained by the system, the impact of the
offence on the economy of the State and the other facts and
circumstances of the case, 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)
dmb