High Court Kerala High Court

C.I.Paul vs State Of Kerala on 19 February, 2008

Kerala High Court
C.I.Paul vs State Of Kerala on 19 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 964 of 2008()


1. C.I.PAUL, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.VINOD VALLIKAPPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/02/2008

 O R D E R
                               R. BASANT, J.

                      - - - - - - - - - - - - - - - - - - - - - -

                         B.A.No.  964  of   2008

                      - - - - - - - - - - - - - - - - - - - - - -

              Dated this the 19th day of  February, 2008


                                   O R D E R

Application for anticipatory bail. The petitioner faces

allegations of commission of offences punishable under the

Arms Act. The Forest officials allegedly searched the premises

in the possession of the petitioner and recovered various articles.

In respect of the articles which offend the Forest Act,

proceedings are continuing under the Forest Act. But in the

course of such search they came across what is described as

“parts of a gun”. The same was taken into custody by the forest

officials, but as they were unable to investigate into the said

offence under the Arms Act, a report was submitted before the

police, on the basis of which this crime has been registered

alleging commission of the offence under the Arms Act.

Investigation is in progress. The petitioner apprehends imminent

arrest.

2. The learned counsel for the petitioner submits that the

allegations even if accepted in toto, cannot justify any indictment

B.A.No. 964 of 2008

2

for any offence under the Arms Act. Even a cursory reading of the

F.I.R. must convince this Court that what is seized is not a serviceable

fire arm and is only discarded and useless parts of a fire arm. The

learned counsel in these circumstances submits that the petitioner does

not deserve to suffer the trauma of arrest and incarceration on the basis

of such allegations.

3. The learned Prosecutor was requested to read over to this

Court the description of the fire arm allegedly seized. The same has

been read over to me. What is recovered is a part of a gun rusted also.

I shall not embark on any detailed discussion on merits about the

acceptability of the allegations now. Suffice it to say that I am

satisfied that anticipatory bail can be granted to the petitioner. The

learned Prosecutor fairly does not oppose the application. Subject to

appropriate conditions, anticipatory bail can be granted to the

petitioner, I am satisfied.

4. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

B.A.No. 964 of 2008

3

Cr.P.C.

(a) The petitioner shall surrender before the learned Magistrate

on 26.2.2008 at 11 a.m. The learned Magistrate shall release the

petitioner on regular bail on condition that he executes a bond for

Rs.25,000/- (Rupees twenty five thousand only) with two solvent

sureties each for the like sum to the satisfaction of the learned

Magistrate.

(b) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 3 p.m. on

27.2.2008 and thereafter as and when directed by the Investigating

Officer in writing to do so.

(c) If the petitioner does not appear before the learned

Magistrate as directed in clause (1) above, these directions shall lapse

on 26.2.08 and the police shall be at liberty thereafter to arrest the

petitioner and deal with him in accordance with law.

(d) If the petitioner were arrested prior to his surrender on

26.2.2008 as directed in clause (1) above, he shall be released on bail

B.A.No. 964 of 2008

4

on his executing a bond for Rs.25,000/- without any surety

undertaking to appear before the learned Magistrate on 26.2.2008.

(R. BASANT)

Judge

tm