High Court Kerala High Court

Balaso Kakaso Nikam vs The State Of Kerala on 27 January, 2010

Kerala High Court
Balaso Kakaso Nikam vs The State Of Kerala on 27 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 354 of 2010()


1. BALASO KAKASO NIKAM,
                      ...  Petitioner
2. ARUN KISAN SAVANT, AGED 25,

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

3. THE SENIOR INTELLIGENCE OFFICER,

                For Petitioner  :SRI.BABU PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :27/01/2010

 O R D E R
                        K.T. SANKARAN, J.
                      ---------------------------
                      ,B.A. No. 354 of 2010
                  ------------------------------------
             Dated this the 27th day of January, 2010


                             O R D E R

Apprehending arrest on an accusation of having committed

non bailable offence, the petitioner has filed this application for

bail under Section 438 of the Code of Criminal Procedure.

2. It is alleged that a quantity of 6279 grams of gold were

seized from the petitioners by the police. According to the

petitioners, they were legally entitled to possess the gold.

3. The learned Public Prosecutor appearing for the second

respondent submitted that the articles were handed over to the

Income Tax Department and that the police has not registered

any crime. Sri. C.P. Udayabhanu, the Special Public Prosecutor

appearing for the third respondent submitted that the Directorate

of Revenue Intelligence has not obtained possession of any gold

and that they have no intention to arrest the petitioners. Since

respondents 2 and 3 made it clear that they have no intention to

arrest the petitioners, there need not be any positive direction to

them under Section 438 of the Code of Criminal Procedure.

B.A. No. 354 of 2010 2

The submission made by the learned Public Prosecutor and

the Special Public Prosecutor are recorded and the Bail

Application is closed with liberty to the petitioners to approach

this court again as and when occasion arises.

K.T. SANKARAN, JUDGE

ln