High Court Kerala High Court

Suresh vs State Of Kerala on 17 October, 2007

Kerala High Court
Suresh vs State Of Kerala on 17 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6312 of 2007()


1. SURESH, S/O.KUMARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SUNNY VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :17/10/2007

 O R D E R
                             R. BASANT, J.
                    - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 6312 of 2007
                    - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 17th day of October, 2007

                                 O R D E R

Application for regular bail. The petitioner is the first

accused. Altogether there are three accused persons. They face

allegations under Section 489B & C I.P.C. The petitioner was

arrested on 29.7.2007. All the three accused were found to carry

with them counterfeit currency notes of Rs.500/- denomination. The

petitioner had as may as 20 such notes with him. The petitioner

continues in custody.

2. The earlier application for regular bail filed by the

petitioner were dismissed as per order in B.A.No. 5647 of 2007.

Facts have been adverted to in detail in the said order. This order

must be read in continuation of the said order. I am hence not

adverting to facts in any greater detail in this order.

2. The learned counsel for the petitioner prays, the learned

Prosecutor does not oppose the said prayer on condition that the

Investigator is given the full complement of 90 days to complete the

B.A.No. 6312 of 2007
2

investigation and I am satisfied that the petitioner can now be directed to

be enlarged on bail subject to appropriate terms and conditions.

3. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following terms and

conditions.

(a) The petitioner shall not be released from custody on the strength

of this order prior to 29.10.2007. The Investigators shall in the meantime

make every endeavour to complete the investigation.

(b) He shall execute a bond for Rs.1,00,000/- (Rupees one lakh

only) with two solvent sureties each for the like sum to be satisfaction of

the learned Magistrate.

(c) He shall make himself available for interrogation before the

Investigating Officer on all Mondays and Fridays between 10 a.m. and 12

noon for a period of three months and thereafter as and when directed by

the Investigating Officer in writing to do so.





                                                 (R. BASANT)
tm                                                    Judge

B.A.No. 6312 of 2007
                        3