IN THE HIGH COURT OF KERALA AT ERNAKULAM Bail Appl..No. 2499 of 2010() 1. SHAJAHAN, S/O. ADIMAKANNU, CHOPPYTHOTTU ... Petitioner Vs 1. STATE OF KERALA, REPRESENTED BY ... Respondent For Petitioner :SRI.R.T.PRADEEP For Respondent :PUBLIC PROSECUTOR The Hon'ble MRS. Justice K.HEMA Dated :02/06/2010 O R D E R K. HEMA, J. --------------------------------------------------- B.A. No. 2499 of 2010 --------------------------------------------------- Dated this 2nd day of June , 2010. ORDER
Petition for anticipatory bail.
2. The alleged offence is under Section 5 of the
Explosive Substance Act. According to prosecution, the police got
information that explosive substance (‘thotta’) was used in the
high seas and, on reaching the spot, it was found that A1 to A3
were engaged in fishing using the explosive substance. On
investigation, it was revealed that it was the 4th accused who
handed over the explosive to accused nos. 1 to 3.
3. Petitioner is the 5th accused. Learned counsel for
petitioner submitted that petitioner has no connection with the
crime.
4. This petition is opposed. Learned Public Prosecutor
submitted that petitioner is the person, who has supplied the
explosive substance to persons who were engaged in fishing.
5. On hearing both sides, I am satisfied of the submissions
B.A.No.2499/2010] 2
made by learned Public Prosecutor and this is not a fit case to grant
anticipatory bail considering the serious nature of the allegations
made. Petitioner has put forward only a bare plea of innocence,
which is not supported by materials.
This petition is dismissed.
K. HEMA, JUDGE.
Krs.