IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7866 of 2008()
1. PRASAD, MULLASSERY HOUSE, ERAVIPEROOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.T.P.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/02/2009
O R D E R
K. HEMA, J.
---------------------------------------------------
Bail Appl. No. 7866 of 2008.
---------------------------------------------------
Dated this the 6th day of February, 2009.
ORDER
Petition for anticipatory bail.
2. The alleged offence is under Section 3 r/w Sec. 25
(1)(a) of Arms Act. According to prosecution, the house of the
first accused was searched by police on 25.11.2008 and three
country-made guns were seized from his house. On investigation,
it is revealed that one of the guns was given by petitioner, who is
the 2nd accused, to the first accused.
3. Learned counsel for petitioner submitted that
petitioner has not committed any offence and there is only
confession of a co-accused to connect petitioner with the crime.
4. This petition is opposed. Learned Public Prosecutor
submitted that investigation is conducted and it has come out in
evidence that petitioner was in possession of a country-made gun
and hence it is not a fit case to grant anticipatory bail. First and
second accused are close friends and they are engaged in illegal
sand mining as per the materials in the case diary.
5. On hearing both sides, considering the serious
nature of the allegations made, I am satisfied that it is not a fit
case to grant anticipatory bail. Petitioner is bound to co-operate
B.A.NO.7866/08] 2
with the investigation and surrender before the investigating
officer. Learned counsel for petitioner has not stated any reason
for the first accused to falsely implicate the petitioner. The crime
is registered as early as on 25.11.2008. Hence, the following
order is passed:
1) Petitioner shall surrender before the investigating
officer and co-operate with the investigation.
2) No further application for anticipatory bail by the
petitioner in this crime will be entertained by this
Court.
Petition is dismissed.
K. HEMA, JUDGE.
Krs.