IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7210 of 2008()
1. VISHNU DAS, S/O. SUBILKUMAR,
... Petitioner
2. JERIN THOMAS, S/O. THOMAS, NJONGINIYIL
Vs
1. THE CIRCLE INSPECTOR OF POLICE
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/12/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7210 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of December,2008
O R D E R
Petition for bail.
2. The alleged offences are under sections 489B and (C)
read with section 34 IPC. According to prosecution, on 29-9-
2008 at about 9.10 p.m., 2nd accused was found in possession of
a counterfeit currency note of Rs.500 denomination along with
1st accused. The 1st accused was also found in possession of
three counterfeit currency notes of Rs.500 denomination. Both
of them were arrested from the spot. In the course of
investigation, it was revealed that petitioner was in possession
of counterfeit currency notes and he was arrested with 41 fake
currency notes of Rs.500 denomination.
3. Petitioners are in custody from 29-9-2008 onwards.
Learned Public Prosecutor submitted that he has no objection in
granting bail but stringent conditions may be imposed.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioners on the following terms and conditions:-
5. Hence, petitioners shall be released on bail on their
executing a bond for Rs.50,000/- each with two solvent sureties
each for the like amount to the satisfaction of the learned
Magistrate, on the following conditions:-
BA 71210 /08 -2-
1) Petitioners shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
2) Petitioners shall not leave the limits of the
police station within which the crime is
registered except with the prior
permission of the learned Magistrate.
3) Petitioners shall not intimidate or influence
any witness or tamper with evidence or
commit any offence while on bail and in
case breach of this condition, bail is liable
to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.