High Court Kerala High Court

The Deputy Police Commissioner vs Rajasekharan Nair on 7 September, 2010

Kerala High Court
The Deputy Police Commissioner vs Rajasekharan Nair on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3680 of 2010()


1. THE DEPUTY POLICE COMMISSIONER,
                      ...  Petitioner

                        Vs



1. RAJASEKHARAN NAIR, AGED 50 YEARS,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/09/2010

 O R D E R
                M.Sasidharan Nambiar, J.
               --------------------------
                 Crl.M.C.No.3680 of 2010
               --------------------------

                         ORDER

By order dated 28.4.2010 in C.M.P.No.959/2010,

Judicial First Class Magistrate-II, Thiruvananthapuram

granted bail to the accused on conditions. State has

filed this petition to expunge the observation in the

bail order to the effect that offences alleged under

Sections 4 and 5 of Explosive Substances Act appears,

prima facie, not maintainable against the accused in

the case. Argument of the learned Public Prosecutor is

that said observation is to be expunged in view of the

report of the expert obtained during investigation.

2. On hearing the learned Public Prosecutor, I do

not find it necessary to expunge the observation as

sought for, though there is force in the submission

that the observations are uncalled for. It is made

clear that any observation in the bail order shall not

be taken as findings in the case and learned Magistrate

shall ignore the observations at the time of trial.

Petition is disposed.

7th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv