High Court Kerala High Court

Salam Aged 40 Years vs State Of Kerala on 30 September, 2008

Kerala High Court
Salam Aged 40 Years vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6073 of 2008()


1. SALAM AGED 40 YEARS,
                      ...  Petitioner
2. PRAVEEN, SON OF PAUL, AGED 28 YEARS,
3. PRAJEESH, SON OF SHANMUGHAN, AGED

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/09/2008

 O R D E R
                                  K. HEMA, J.

                  ---------------------------------------------------
                     Bail Appl.No. 6073 of 2008
                  ---------------------------------------------------
             Dated this the 30th day of September, 2008.


                                      ORDER

petition for bail.

2. The alleged offences are under Sections 401 and 27 of

the Arms Act. According to prosecution, petitioner, who is previous

convict, formed into a gang along with other accused, to commit

offences and they were travelling in a motor cycle on 18.8.2008. On

examination, it is was found that petitioner was having sword in his

possession, which was kept beneath his shirt.

3. Learned counsel for the petitioner submitted that

petitioner was taken into custody on 18.8.2008 and he filed habeas

corpus petition contending that a case is falsely fabricated against the

petitioner alleging that he was arrested on 15.8.2008.

4. Learned Public Prosecutor submitted first petitioner is

involved in various other crimes including offence under Section 302 of

IPC. If the petitioner is granted bail, it is likely that petitioner will

abscond. It is also submitted 2nd and 3rd accused are also involved in

various other crimes and crime numbers are also mentioned by him.

[B.A.No.6073/08] 2

On hearing both sides, I am satisfied that it is not a fit case to

grant bail to the petitioner at this stage.

Petition is dismissed.

K. HEMA, JUDGE.

Krs.