High Court Kerala High Court

Hussain vs State Of Kerala on 4 January, 2011

Kerala High Court
Hussain vs State Of Kerala on 4 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 51 of 2011()


1. HUSSAIN, S/O.SAIDUMOHAMMED
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/01/2011

 O R D E R
                                V. RAMKUMAR, J.
                   -------------------------------
                        Bail Application No.51 of 2011
                    -------------------------------
                              DATED: 04.01.2011

                                    O R D E R

Petitioner, who is the accused in C.C.No.441/2010 on the file

of the J.F.C.M, Kodungallur, seeks anticipatory bail.

2. Admittedly, non-bailable warrants of arrest are pending

against the petitioner. Anticipatory bail cannot be granted to

nullify the process issued by a court of competent jurisdiction.

There is no reason why the petitioner should not surrender before

the Magistrate and seek regular bail. Accordingly, if the petitioner

surrenders before the Magistrate and files an 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

notwithstanding the pendency of non-bailable warrants of arrest

against the petitioner and also after considering the explanation

offered by the petitioner for his previous non-appearance.

With the above observation this application is disposed of .

Dated this the 4th day of January, 2011.

V.RAMKUMAR, JUDGE.

sj