High Court Kerala High Court

Chaladan Sujesh vs State Of Kerala on 29 March, 2007

Kerala High Court
Chaladan Sujesh vs State Of Kerala on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1918 of 2007()


1. CHALADAN SUJESH, S/O.DASAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.SURENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/03/2007

 O R D E R
                           V.RAMKUMAR, J.

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

                    Bail Application No. 1918/2007

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

                 Dated this  29th day of March, 2007


                                 O R D E R

The petitioner, who is the first accused in Crime

No.16/2007 of Dharmadam Police Station for offences

punishable under Section 5 of the Explosive Substances Act,

1908, and 27 of the Arms Act, 1959, seeks anticipatory bail.

2. The learned Public Prosecutor opposed the

application.

3. The case of the prosecution is that on 26.1.2007 at

about 12 noon, the Sub Inspector of Police, Dharmadam, and his

police party, on prior information, recovered one country bomb

and two saker knives from the unfinished house of one

Pradeepan. Subsequent investigation has revealed that the

petitioner was one of the persons who had secreted the arms in

the said place and that the petitioner is also involved in similar

other crimes involving similar offence.

4. Anticipatory bail cannot be granted in a case of this

nature. There is no reason why the petitioner should not

surrender before the Magistrate concerned and seek regular

bail. Accordingly, if the petitioner surrenders before the

B.A.1918/2007

2

Magistrate having jurisdiction and files and application for

regular bail within two weeks from today, the same shall be

considered and disposed of preferably on the same day on which

it is filed.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs