High Court Kerala High Court

Saso. vs State Of Kerala on 30 July, 2008

Kerala High Court
Saso. vs State Of Kerala on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4738 of 2008()


1. SASO. S/O.VELU, THACHANANIKKAL HOUSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.LIJU. M.P

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/07/2008

 O R D E R
                            K.HEMA, J.
                 --------------------------------------
                  Bail Application No.4738 of 2008
                 ---------------------------------------
                Dated this the 30th day of July, 2008


                              O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 25(1-A) of the

Arms Act. According to the prosecution, three persons were

arrested and from their possession, a revolver was seized. On

questioning them, it is revealed that it was given to them by the

petitioner, who is the 4th accused.

3. Learned counsel for petitioner submitted that the

petitioner has absolutely nothing to do with the said revolver.

Though the police conducted a search in his house, nothing could

be seized which will incriminate the petitioner. It is also

submitted that the petitioner is only a blacksmith and he is not

making any revolver. Therefore, he seeks anticipatory bail.

4. This petition is opposed. Learned public prosecutor

submitted that the case diary would reveal the involvement of

the petitioner. He was in possession of the article seized and he

may be required for custodial interrogation.

Ba No.4738/08 2

5. On hearing both sides, I find that the petitioner would

be required for custodial interrogation and it is not fit to grant

anticipatory bail to the petitioner. Learned counsel for the

petitioner submitted that a direction may be issued to the learned

Magistrate to consider the bail application of the petitioner on the

same day. It is not possible to give such a direction, since it is

against the dictum laid down in Pappachan vs. Muthu (2005

(2) KLT 76).

The petition is dismissed.

K.HEMA, JUDGE
csl