IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 136 of 2007()
1. ABDUL VAHAB, S/O.MUHAMMED KUNHIL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/01/2007
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No. 136 of 2007
-------------------------------
DATED: January 18th, 2007
O R D E R
Petitioner who is the Ist accused in Crime No. 397 of
1991 of Payyannur Police Station for offences punishable under
Sections 143, 147, and 43 read with Sec. 149 I.P.C. , seeks
anticipatory bail.
2. Consequent on the non-appearance of the petitioner in
C.C.483/1993 before the J.F.C.M., Payyannur, the case against
him was split up and re-filed as C.C. 187/97. Admittedly non-
bailable warrants of arrest are pending against the petitioner.
4. Anticipatory bail cannot be granted in a case of this
nature so as to nullify the process issued by a court of
competent jurisdiction. There is no reason why the petitioner
should not surrender before the trial court and seek regular bail.
Accordingly, if the petitioner surrenders before the trial court and
files an application for regular bail within three weeks from today,
the same shall be considered and disposed of preferably on the
same date on which it is filed after examining the contention of
Bail A.No.136 of 2007 -:2:-
the petitioner that the co-accused in the case have already been
acquitted.
With the above observation this application is disposed of.
V.RAMKUMAR, JUDGE. ani